Citation : 2021 Latest Caselaw 5680 MP
Judgement Date : 20 September, 2021
1 CRA-4311-2021
The High Court Of Madhya Pradesh
CRA-4311-2021
(RAJKUMAR KHARE Vs THE STATE OF MADHYA PRADESH)
5
Jabalpur, Dated : 20-09-2021
Heard through Video Conferencing.
Ms. Shatabdi Khare, daughter of appellant is present in person.
Counsel for the appellant is not present.
None for the respondent-Lokayukta.
In the absence of counsel for the parties, matter is considered on the
basis of record and the averments made by appellant in the appeal.
Appeal seems to be arguable, hence it is admitted for final hearing. Considered I.A.No.13479/2021, which is an application under Section 389(1) of Cr.P.C. for suspension of the custodial sentence passed against appellant Rajkumar Khare.
This appeal has been preferred against the judgment dated 19/07/2021 passed by Special Judge, (Prevention of Corruption) Act, Katni in Special Case LOK No.7/2015, whereby learned Special Judge found the appellant guilty for the offence punishable under Sections 13(1)(d)(ii) read with Section
13(2) of the Prevention of Corruption Act and sentenced him to undergo R.I. for four years with fine of Rs.20,000/- with default clause.
Ms. Shatabdi Khare, daughter of appellant submitted that learned trial Court without appreciating the evidence properly, wrongly convicted the appellant for the aforesaid offences. From the prosecution evidence demand of bribe is not proved. Even the acceptance of bribe is also not proved. There are several omissions and contradictions in the evidence adduced by t h e prosecution. Appellant is in custody since the date of judgment i.e. 19/07/2021. Hence prayed for suspension of the jail sentence and release of the appellant on bail since the hearing of this appeal will take time.
This Court has perused the impugned judgment passed by the trial Signature Not Verified SAN Court. The maximum sentence of imprisonment awarded to the appellant is
Digitally signed by ANURAG SONI Date: 2021.09.20 16:39:15 IST 2 CRA-4311-2021 only four years. Hon'ble Supreme Court in the case of Bhagwan Rama Shinde Gosai Vs. State of Gujrat, ( 1999) 4 SCC 421 has held that when a person is convicted and sentenced to a short term imprisonment, the normal rule is that when his appeal is pending, the sentence should be suspended by enlarging appellant on bail and rejection can only be by way of exception. Apex Court in the case of C. Sareen v. CBI, Chandigarh, (2001) 6 SCC
584 held that no doubt when the appellate Court admits the appeal filed in challenge of the conviction and sentence for the offence under the PC Act, the superior court should normally suspend the sentence of imprisonment until disposal of the appeal, because refusal thereof would render the very appeal otiose unless such appeal could be heard soon after the filing of the appeal. Apex Court in the case of N. Ramamurthy Vs. State of Central Bureau Of Investigation, A.C.B., Bengaluru, 2019 Cri.L.J. 2929 also held that in cases where an appeal could not be heard soon after the filing of the appeal, the superior Court should normally suspend the sentence of imprisonment until disposal of the appeal.
So looking to the facts and circumstances of the case, the term of imprisonment awarded, the conduct of appellant when on bail during the trial and the fact that appellant is in custody since 19/07/2021 and according to listing policy the hearing of this appeal is likely to take a long time, the application is allowed and it is directed that the execution of the jail sentence alone passed against the appellant shall remain suspended during the pendency of this appeal and he be released on bail upon furnishing personal bond in the sum of Rs.50,000/- (Rs. Fifty Thousand only) with one surety in like amount to the satisfaction of the trial Court for his appearance before the Registry of this Court on 20/12/2021 and on such further dates as may be fixed in this behalf by the Registry during the pendency of this appeal.
List the matter for final hearing in due course. C.C. as per rules.
(RAJEEV KUMAR DUBEY) Signature Not Verified SAN
Digitally signed by ANURAG SONI Date: 2021.09.20 16:39:15 IST 3 CRA-4311-2021 JUDGE as
Signature Not Verified SAN
Digitally signed by ANURAG SONI Date: 2021.09.20 16:39:15 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!