Citation : 2021 Latest Caselaw 6006 MP
Judgement Date : 24 September, 2021
1 CRA-2025-2016
The High Court Of Madhya Pradesh
CRA-2025-2016
(SONU SAKET Vs THE STATE OF MADHYA PRADESH)
45
Jabalpur, Dated : 24-09-2021
Heard through Video Conferencing.
Shri Dharmendra Kumar Shah, learned counsel for the appellant.
Shri Sanjeev Singh, learned P.L. for the respondent/State.
Heard on I.A. No.9567/2020, which is firth application for suspension of sentence and grant of bail to the appellant-Sonu Saket.
The appeal has been preferred under Section 374(2) of the Cr.P.C.,1973 b y the appellant/accused against judgment dated 22.07.2016 passed by learned Special Judge, Singroulin(MP) in Special Case No.49/2015, by which the appellant has been convicted for offence under Sections 376(2)(i) of IPC and has been sentenced to undergo R.I. for 10 years with fine of Rs.2000/-, and Section 506-II of IPC and has been sentenced to undergo R.I. for 6 months with fine of Rs. 500/-. Default stipulations have also been imposed by the trial Court.
Prosecution case, in short, is that on 20.07.2015, prosecutrix, aged below 16 years lodged the report against the appellant/accused. It is alleged by her that appellant/accused committed intercourse with her on 06.02.2015. Thereafter, she became pregnant, then her parents contacted to the family members to solemnize marriage of prosecutrix with appellant but family members of appellant/accused refused for the same. Thereafter, FIR was lodged.
Learned counsel for the appellant/accused submits that first application has been dismissed on merit on 17.04.2017 but at that time the evidence in regard of age of prosecutrix is not considered. Actually, at the time of incident, prosecutrix was above 18 years. Although Brijendra Singh (PW-5) deposed before the trial Court that the date of 2 CRA-2025-2016 birth of prosecutrix is 12.03.2020. He also produced admission register vide Annexure P-5 and P-6 in this regard but he admitted this fact that he does not know what is the source information of date of birth of prosecutrix. Prosecutrix (PW-1) herself admitted this fact that at the time of incident, she was 19 years. PW-2 is father of prosecutrix, he also
admitted this fact in his cross-examination. PW-3 is mother of prosecutrix, she also admitted this fact. Dr. Rinu Patel (PW-10) determined the age of prosecutrix between 17 to 18 years. So, at the time of incident age of prosecutrix is above 18 years. Actually, appellant/accused and prosecutrix love each other. They want to solemnize marriage with each other but parent of appellant/accused were not ready for the same. Due to this, marriage could not be solemnized. Prosecutrix (PW-1) did not disclose about the incident immediately to anyone. So, it appears that prosecutrix (PW-1) is consenting party in this matter. During trial, agreement Ex. D-1 is produced, in which, both the parties were ready to solemnize marriage but appellant/accused was in jail, due to this marriage could not be solemnized. There is material contradictions and omissions in the evidence of witnesses. Appellant/accused is in custody since 22.07.2016 till today. During trial, he remained in jail from 21.07.2015 to 27.01.2016. So he has served almost 7 years sentence out of 10 years jail sentence including remission period. Therefore, he has served almost substantial sentence. This appeal is of the year 2016. There are fair chances to succeed in the appeal. It is time of COVID-19 pandemic, due to which, final hearing of this appeal will take time. Therefore, the application filed on behalf of the appellant may be allowed and the period of his remaining jail sentence may be suspended further and he may be released on bail.
Learned P.L. for the respondent/State has opposed the application. Hearing argument of both the parties and this fact age of 3 CRA-2025-2016 proseccutrx is disputed, it appears that prosecutrix is consenting party in this matter, appellant/accused is in custody since 22.07.2016 till today, during trial, he remained in jail from 21.07.2015 to 27.01.2016. So he has served almost 7 years sentence out of 10 years jail sentence including remission period. Therefore, he has served almost substantial sentence. This appeal is of the year 2016, it is time of COVID-19 due to this final hearing of this appeal will take time, but without expressing any opinion on the merits of the case, I am of the considered opinion that it would be appropriate to suspend the execution of jail sentence awarded to the appellant and grant bail to him.
Consequently, I.A. No.9567/2020 is allowed subject to deposit of fine amount, if not already deposited. The custodial sentence awarded to the appellant shall remain suspended during the pendency of this appeal.
Appellant-Sonu Saket be released from custody subject to his furnishing a personal bond in the sum of Rs. 50,000/- (Rupees Fifty Thousand Only), with one surety in the like amount, to the satisfaction of the trial Court. The appellant shall appear and mark his presence before the trial Court on 10.11.2021 and shall continue to do so on all such future dates, as may be given by the trial Court in this behalf, during pendency of the matter.
In view of the outbreak of 'Corona Virus disease (COVID-19)' the appellant shall also comply with the rules and norms of social distancing. Further, in view of the order passed by the Hon'ble Supreme Court in suo moto W.P.No.1/2020, it would be appropriate to issue the following direction to the jail authority :-
1. The Jail Authority shall ensure the medical examination of the appellant by the jail doctor before his release.
2 . The appellant shall not be released if he is suffering from 'Corona Virus disease'. For this purpose appropriate tests will be carried 4 CRA-2025-2016 out.
3 . If it is found that the appellant is suffering from 'Corona Virus disease', necessary steps will be taken by the concerned authority by placing him in appropriate quarantine facility.
List the matter for final hearing in due course.
C.C. as per rules.
(RAJENDRA KUMAR SRIVASTAVA) JUDGE
L.R.
Digitally signed by LALIT SINGH RANA Date: 2021.09.24 17:48:27 +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!