Citation : 2021 Latest Caselaw 8004 MP
Judgement Date : 30 November, 2021
(1)
HIGH COURT OF MADHYA PRADESH
Cr. Revision No.2526/2021
(Dinesh Yadav and others Vs. State of M.P.)
JABALPUR : 30.11.2021
Shri Ranjan Banerji, learned counsel for the petitioners.
Shri Yadvendra Dwivedi, learned Public Prosecutor for the
respondent/State.
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.18148/2021, which is an application filed under Section 397 of Cr.P.C. for suspension of sentence and grant of bail to the petitioners.
This criminal revision is directed against the judgment dated 28.9.2021 passed by the Sessions Judge, Panna, District Panna (M.P.) in Cr.A.No.38/2021, whereby the judgment dated 24.06.2021 passed by Judicial Magistrate First Class, Ajaygarh, District Panna in R.C.T.No.100219/2016 has been modified. Consequently, each of the petitioners stand convicted under Section 325/149 of IPC and sentenced to undergo R.I. for three months each with fine of Rs.500/- each and in default to undergo R.I. for 15 days.
Learned counsel for the petitioners submits that present petitioners are in jail as on date and they have wrongly been convicted. Learned courts below have erred in appreciating the evidence on record. Fine amount has already been deposited by the petitioners. Petitioners were on bail during trial and they 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 petitioners are permanent residents of District Panna. There are fair chances of success of this revision and the
HIGH COURT OF MADHYA PRADESH Cr. Revision No.2526/2021 (Dinesh Yadav and others Vs. State of M.P.) 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 petitioners namely Dinesh Yadav, Rajesh Yadav, Khunna, Rajjan, Bada Bhaiya and Kamlesh Yadav deposit the entire fine amount, if not already deposited, and furnish a personal bond in the sum of Rs. 50,000/- (Rupees fifty thousand) each with a solvent surety each in the like amount to the satisfaction of trial Court for their appearance before the Registry of this Court on 30th March, 2022 and on such subsequent dates as may be fixed in this regard, the sentences of imprisonment awarded to them shall remain suspended till further orders and they shall be released on bail. The petitioners shall also furnish a written undertaking that they 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 14:59:27 +05'30'
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!