Citation : 2021 Latest Caselaw 4908 MP
Judgement Date : 1 September, 2021
1 CRR-1906-2021
The High Court Of Madhya Pradesh
CRR-1906-2021
(SANJAY KUMAR Vs O.P SHRIVASTAVA)
1
Jabalpur, Dated : 01-09-2021
Heard through Video Conferencing.
Shri Ankit Saxena, Advocate for the applicant.
Record of the Courts below be called for.
Let notice be issued to the respondent on payment of process fee
within seven days by both the modes, returnable within four weeks.
Also heard on I.A.No.14971/2021, which is an application for suspension of sentence and grant of bail to the applicant.
The revision has been preferred under Section 397/401 of the Cr.P.C., 1973 by the applicant against impugned judgment dated 06.08.2021 in Cr.A. No.640/2019 passed by 19th Addl. Sessions Judge Bhopal, District Bhopal (M.P)., arising out of the judgment and findings dated 13.11.2019 passed by JMFC, Bhopal in Cr. Case. No.7576/2017 and convicted the applicant for the offence punishable under Section 138 and of Negotiable Instruments Act and has been sentenced to undergo R.I. for six months.
Learned counsel for the applicant submits that the applicant is in jail since 6.8.2021. He was on bail during the trial. There are fair chances to succeed in the case. Final hearing of this revision will take time. The applicant is ready to deposit 75% of Rs.2,55,000/- that is amounting to Rs.1,91,250/- before the trial Court. Therefore, the application filed on behalf of the applicant may be allowed and period of his remaining jail sentence may be suspended and he may be released on bail.
Considering the contentions of learned counsel for the applicant and looking to the facts and circumstances of the case and revision will take time for its final disposal and the applicant is ready to deposit a sum of Rs.1,91,250/-/- before the trial Court, without expressing any opinion on the merits of the case, in the opinion of this Court, it would be appropriate to 2 CRR-1906-2021 suspend the custodial sentence awarded to the applicant and grant bail to him.
Consequently, I.A.No.14971/2021 is allowed subject to deposit a sum of Rs.1,91,250/- before the trial Court. The custodial sentence awarded to the applicant shall remain suspended during the pendency of this revision.
Applicant on furnishing the receipt of depositing of the aforesaid amount before the trial Court, b e released from custody on his furnishing a
personal bond in the sum of Rs. 50,000/- (Rupees Fifty Thousand Only) with one solvent surety in the like amount to the satisfaction of the Trial Court. The applicant shall appear and mark his presence before Trial Court o n 20.12.2021 and on subsequent dates as may fixed by the trial Court from time to time till final disposal of the case.
The amount so deposited shall not be disbursed without the leave of the Court.
Case be listed after receipt of the record.
Certified copy/e-copy as per rules/directions.
(ARUN KUMAR SHARMA) JUDGE
sh
Signature Not Verified SAN
Digitally signed by S HUSHMAT HUSSAIN Date: 2021.09.02 12:49:54 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!