Citation : 2021 Latest Caselaw 5205 MP
Judgement Date : 8 September, 2021
1
THE HIGH COURT OF MADHYA PRADESH,
BENCH AT GWALIOR
CRR-1928-2021
(Nandkishore & Anr. Vs. State of M.P.)
Gwalior, Dated : 08/09/2021
Ms. Priyanka Purohit, learned counsel for the applicants.
Shri Manish Nayak, learned Panel Lawyer for the
respondent/State.
Heard on the question of admission.
The revision appears to be arguable, therefore, it is admitted.
Let record of the trial Court be called for.
Heard on I.A. No.25194/2021, an application under Section
397(1) of Cr.P.C. for suspension of jail sentence filed on behalf of the
applicants namely- Nandkishore and Smt. Shakuntala Prajapati.
This revision is directed against the impugned judgment of
conviction dated 11/08/2021 passed by Principal Sessions Judge,
Datia, District- Datia (M.P.) in Criminal Appeal No.63/2019
modifying the judgment of conviction and order of sentence passed by
Judicial Magistrate First Class, Datia, District- Datia (M.P.) vide
judgment dated 23/09/2019 in Criminal Case No.735/2014 and the
applicants have been convicted and sentenced in following terms:-
Sections Sentence Fine (Rs.) Default
Stipulation
325/34 of IPC 3 Months SI 500/- 15 Days SI
323/34 of IPC 1 Month SI 100/- 15 Days SI
Learned counsel for the applicants submits that the applicants
THE HIGH COURT OF MADHYA PRADESH, BENCH AT GWALIOR CRR-1928-2021 (Nandkishore & Anr. Vs. State of M.P.)
are in jail who have been falsely implicated in the case. They were on
bail during trial as well as at the appellate stage and they did not
misuse the liberty of bail granted to them. It is further submitted that
in view of outbreak of COVID-19, detention of the applicants in
already congested prison may be detrimental. There are fair chances of
success of this revision and the applicants cannot be kept in custody
for an unlimited period. Looking to the sentence of the applicants, if
execution of jail sentence of the applicants is not suspended then this
revision will turn infructuous because it cannot be decided within one
year in future. Under these circumstances, the applicants pray that
execution of jail sentence be suspended and he be released on bail.
On the other hand, learned Panel Lawyer appearing for the State
opposed the bail application and prayed for its rejection.
Keeping in view the aforesaid submissions of learned counsel
for the parties and the facts and circumstances of the case, I.A. No.
25194/2021 is allowed.
Thus, the execution of jail sentence of the applicants is hereby
suspended subject to deposit of fine amount (if not already deposited)
and they be released on bail on furnishing a personal bond in the sum
of Rs.50,000/- (Rupees Fifty Thousand Only) each with one solvent
surety each of the like amount to the satisfaction of trial Court for
THE HIGH COURT OF MADHYA PRADESH, BENCH AT GWALIOR CRR-1928-2021 (Nandkishore & Anr. Vs. State of M.P.)
their appearance before the Registry of this Court on 20/12/2021 and
on subsequent dates as may be fixed by the office from time to time
till final adjudication of this revision. The applicants shall also furnish
a written undertaking that they will abide by all 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 the case for final hearing in due course.
Certified copy/e-copy as per rules/directions.
(S.A. Dharmadhikari) Judge
rahul
Digitally signed by RAHUL SINGH PARIHAR DN: c=IN, o=HIGH COURT OF MADHYA PRADESH BENCH GWALIOR, ou=HIGH COURT OF MADHYA PRADESH BENCH GWALIOR, postalCode=474011, st=Madhya Pradesh, 2.5.4.20=eac942476567cd1b39b3da46068403462fdf8 2ab676d0cde4dee473fe77953f5, cn=RAHUL SINGH PARIHAR Date: 2021.09.09 10:52:48 -07'00'
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!