Citation : 2022 Latest Caselaw 6103 MP
Judgement Date : 25 April, 2022
1
IN THE HIGH COURT OF MADHYA PRADESH
AT GWALIOR
CRA No. 3484 of 2022
(KUNWARLAL AND OTHERS Vs THE STATE OF MADHYA PRADESH)
Dated : 25-04-2022
Shri Sahendra Pratap Singh, learned counsel for the appellants.
Shri Purshottam Tanwar, learned Panel Lawyer for the respondent-State.
Heard I.A.No.6045/2022, this is the first application under Section 389(1) Cr.P.C. for suspension of sentence and grant of bail filed on behalf of appellants.
This Criminal Appeal assails the judgment dated 31/03/2022 passed in ST No. 287/2013 passed by Additional Sessions Judge, Lateri District Vidisha
(M.P.) whereby, appellants stand convicted under Sections 147, 148, 341, 323/149 and 325/149 of the IPC and sentenced them undergo to six months RI, six months RI, one month RI, one year RI and three years RI with fine of Rs. 500/- and Rs. 500/- in default stipulation.
Learned counsel for the appellants submits that the fine amount has already been deposited by the appellants. There are omissions and contradictions in the statement recorded before the Trial Court. Final hearing of this appeal will take long time. Hence, prayed to suspend the jail sentence and grant of bail to the appellants.
Learned State counsel has vehemently opposed the application and prayed for its rejection.
Heard learned counsel for the parties and perused the materials available on record.
Considering the arguments advanced by learned counsel for the parties, without commenting on merits of the case, I.A.No. 6045/2022 is hereby allowed. Subject to depositing of fine amount, if not already deposited, and on furnishing personal bond of Rs.50,000/- (Rupees Fifty Thousand only) each with a solvent surety of the like amount to the satisfaction of the concerned trial Court, the remaining jail sentence of the appellants shall remain suspended and they be released on bail. The appellants are further directed to mark their appearance before the concerned Trial Court on 04/07/2022 and on subsequent dates given by the concerned Court in this regard, till final disposal of this appeal.
List the case for final hearing in due course. A copy of this order be sent to the concerned Court below for compliance. Certified copy as per rules.
(RAJEEV KUMAR SHRIVASTAVA) JUDGE
Prachi
PRACHI MISHRA 2022.04.25 16:51:22 +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!