Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Balbir Singh Gond vs State Of Madhya Pradesh
2022 Latest Caselaw 5937 MP

Citation : 2022 Latest Caselaw 5937 MP
Judgement Date : 22 April, 2022

Madhya Pradesh High Court
Balbir Singh Gond vs State Of Madhya Pradesh on 22 April, 2022
Author: Dinesh Kumar Paliwal
                                      1
              IN THE HIGH COURT OF MADHYA PRADESH
                           AT JABALPUR
                              CRA No. 3660 of 2022
               (BALBIR SINGH GOND AND OTHERS Vs STATE OF MADHYA PRADESH)

Dated : 22-04-2022
      Shri Somesh Shukla, learned counsel for the appellants.

      Shri Pramod Kumar Choubey, learned Deputy Government Advocate for
the respondent/State.

Call for the trial Court record.

Heard on I.A.No.6780/2022, an application under Section 389(1) of Cr.P.C. for suspension of jail sentence and grant of bail to the appellants pending

the appeal.

T h e appellants have been convicted for commission of offence under Section 323 read with Section 34 (5 counts) of IPC and have been sentenced to undergo R.I for 6 months and fine of Rs.500/- in each counts with default stipulations by the learned Second Additional Sessions Judge, Koltma District Anuppur vide judgment dated 29.03.2022 passed in ST No. 80/2017 (State of MP Vs. Balbeer Singh Gond and others).

Learned counsel for the appellants have submitted that appellants have been released on bail till 29.05.2022 by the trial Court. During trial, they were on bail and

they have not misused the liberty granted to them by way of bail. Learned counsel further submitted that they have fair chance to succeed in appeal. There is no possibility of coming this appeal for hearing in near future. Therefore, if the jail sentence is not suspended, the purpose of filing this appeal would become futile.

O n the other hand, learned Deputy Government Advocate for the respondent/State has opposed the prayer for grant of bail to the appellants.

Considering the nature of sentence and contention of learned counsel for the appellants, I deem it proper to suspend the remaining jail sentence of the appellants because final hearing of this appeal is not possible in near future.

Consequently, I.A.No.6780/2022 is allowed. The execution of jail sentence o f appellants- Balbir Singh Gond, Khemraj Yadav, Khardushan Singh and Chandu Singh is hereby suspended subject to depositing the fine amount, (if not already deposited). It is directed that the appellants be released on bail on

their furnishing a personal bond to a sum of Rs.40,000/- (Rupees Forty thousand only) each with one solvent surety each of the like amount to the satisfaction of the trial Court with a further direction to appear before the trial Court on 15.09.2022 and also on such other dates, as may be fixed by that Court

in this regard during the pendency of this appeal.

List the case for argument on admission after receipt of the record. Certified copy as per rules.

(DINESH KUMAR PALIWAL) JUDGE

L.R.

Digitally signed by LALIT SINGH RANA Date: 2022.04.23 10:21:43 +05'30'

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter