Citation : 2021 Latest Caselaw 7949 MP
Judgement Date : 29 November, 2021
1 CRA-350-2017
The High Court Of Madhya Pradesh
CRA No. 350 of 2017
(SANTOSH AND OTHERS Vs THE STATE OF MADHYA PRADESH)
22
Jabalpur, Dated : 29-11-2021
Shri Uday Raj Mishra, counsel for the appellants.
Shri Manoj Kumar Jha, Panel Lawyer, for the respondent/State.
Heard on I.A. No.3792/2021, which is first application for suspension of sentence and grant of bail to appellant.
This appeal has been preferred against the judgment dated 03.11.2016
passed by the Additional Sessions Judge, Bijawar District Chhatarpur in S.T.No.170/2014; whereby the appellants have been convicted under section 394 of IPC and sentenced to suffer RI for 10 and fine of Rs.2000/-, with default stipulation.
Learned counsel for the appellants submits that out of 10 years, appellants have already suffered about 7 years' sentence and looking to the period of custody already undergone, the remaining sentence of the appellants deserve to be suspended. It is further submitted that in view of outbreak of COVID 19, detention of the appellants in already congested prison may be
detrimental. An early hearing of this appeal is not possible.
Taking into consideration the period of sentence already undergone in the light of judgment of the Apex Court in the case of Kamal Vs. State of Haryana ((2006)1 SCC (Cri) 757), the I.A. is allowed.
It is, therefore, directed that if appellants deposit the fine amount, if not already deposited, and furnish a personal bond in the sum of Rs.50,000/- (Rupees fifty thousand only) with a local surety of the like amount each to the satisfaction of trial Court for their appearance before the Registry of this Court on 21/03/2022 and on such subsequent dates as may be fixed in this regard, sentences of imprisonment awarded to them shall remain suspended till further orders and they shall be released on bail. Signature Not Verified SAN T he appellants shall also furnish a written undertaking that they will
Digitally signed by TRUPTI GUNJAL Date: 2021.11.30 12:11:04 IST 2 CRA-350-2017 abide by the terms and conditions of various circulars, as well as, orders issued by the Central Government, State Government and local administration from time to time such as maintaining social distancing, physical distancing, hygiene etc. to avoid proliferation of Corona virus. The appellants shall also install Aarogya Setu App (if not already installed) in their mobile phone.
Learned Panel Lawyer is directed to send an e-copy of this order to the
Station House Officer of the concerned Police Station for information and necessary action.
E-copy of this order be sent to the trial Court concerned for compliance, if possible by the office of this Court.
Certified copy/e-copy as per rules/directions.
(S. A. DHARMADHIKARI) JUDGE
TG /-
Signature Not Verified SAN
Digitally signed by TRUPTI GUNJAL Date: 2021.11.30 12:11:04 IST
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!