Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajendra @ Baba vs The State Of Madhya Pradesh
2021 Latest Caselaw 7997 MP

Citation : 2021 Latest Caselaw 7997 MP
Judgement Date : 30 November, 2021

Madhya Pradesh High Court
Rajendra @ Baba vs The State Of Madhya Pradesh on 30 November, 2021
Author: Sushrut Arvind Dharmadhikari
                                          (1)
           HIGH COURT OF MADHYA PRADESH
                  Cr. Revision No.2358/2021
             (Rajendra @ Baba Vs. State of M.P.)
JABALPUR : 30.11.2021
   Shri Arpan Shrivastava, learned counsel for the petitioner.
      Shri Yadvendra Dwivedi, learned Public Prosecutor for the
respondent/State.

Record of the courts below is available.

Heard on the question of admission.

This criminal revision appears to be arguable, hence, it is admitted for final hearing.

Shri Yadvendra Dwivedi, learned Public Prosecutor accepts notice on behalf of the respondent/State.

Also heard on I.A. No.17329/2021, which is an application filed under Section 397 of Cr.P.C. for suspension of sentence and grant of bail to the petitioner.

This criminal revision is directed against the judgment dated 4.9.2021 passed by the VI Addl. Sessions Judge, Katni, District Katni (M.P.) in Cr.A.No.97/2017, whereby the judgment dated 29.06.2017 passed by Judicial Magistrate First Class, Katni, District Katni in R.C.T.No.3262/2006 has been affirmed. Consequently, the petitioner stands convicted under Section 394 of IPC and sentenced to undergo R.I. for three years with fine of Rs.5,000/- and in default to undergo R.I. for 1 month.

Learned counsel for the petitioner submits that present petitioner is in jail as on date and he has wrongly been convicted. Learned courts below have erred in appreciating the evidence on record. Fine amount has already been deposited by the petitioner. Petitioner was on bail during trial and he did not misuse the liberty so granted. In view of outbreak of COVID 19, detention of the petitioners in already congested prison may be detrimental. The petitioner is permanent resident of District Katni. There are fair

HIGH COURT OF MADHYA PRADESH Cr. Revision No.2358/2021 (Rajendra @ Baba Vs. State of M.P.) chances of success of this revision and the revision may take long time for its conclusion. With the aforesaid submissions, prayer for suspension of sentence is made.

The prayer is opposed by learned Public Prosecutor.

Taking into consideration the facts and circumstances of the case, I.A. is allowed.

It is, therefore, directed that if petitioner namely Rajendra @ Baba deposits the entire fine amount, if not already deposited, and furnish a personal bond in the sum of Rs. 50,000/- (Rupees fifty thousand) with a solvent surety in the like amount to the satisfaction of trial Court for his appearance before the Registry of this Court on 30th March, 2022 and on such subsequent dates as may be fixed in this regard, the sentence of imprisonment awarded to him shall remain suspended till further orders and he shall be released on bail. The petitioner shall also furnish a written undertaking that he will 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.

List this case for final hearing in due course.

A copy of this order be sent to the trial Court concerned for compliance.

Certified copy/e-copy as per rules/directions.

(S.A.Dharmadhikari) JUDGE HS

HEMANT SARAF 2021.12.01 14:57:25 +05'30'

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter