Citation : 2022 Latest Caselaw 2166 MP
Judgement Date : 16 February, 2022
1
The High Court Of Madhya Pradesh
CRA No. 1009 of 2022
(AMIT KUMAR KHAMPARIYA Vs THE STATE OF MADHYA PRADESH)
Jabalpur, Dated : 16-02-2022
Shri Anil Khare, learned Senior counsel with Ms. Tanvi Khare, counsel for
the appellant.
Shri Pradeep Gupta, learned Government Advocate for the
respondent/State.
Heard on the question of admission.
Appeal seems to be arguable, hence it is admitted for final hearing. Also heard on I.A.No.1568/2022, which is an application under Section 389(1) of Cr.P.C. for suspension of the custodial sentence passed against appellant Amit Kumar Khampariya.
This appeal has been preferred against the judgment dated 22/1/2022 passed by Third Additional Session Judge, Mandla (M.P.) in Session Trial No.106/2011 whereby learned Session Judge found the appellant guilty for the offence punishable under Sections 420, 467, 468, 471, 474 r/w section 34 of the IPC and sentenced him to undergo R.I. for 5 years with fine of Rs.1,000/-, R.I. for 5 years with fine o f Rs.1,000/-, R.I. for 5 years with fine o f Rs.1,000/-, R.I. for 2 years with fine o f Rs.1,000/- and R.I. for 5 years with fine o f Rs.1,000/- respectively with default clause.
Learned counsel for the appellant submitted that the allegation against the appellant is that appellant Amit Kumar Khampariya in connivance with other co- accused persons prepared forged toll tax receipt and took Rs.60/- as toll tax from Ashok Raghuvanshi (PW-4) instead of Rs.18/- but Ashok Raghuvanshi (PW-4) did not support the prosecution story and turned hostile. From the statements of other prosecution witnesses also it is not proved that appellant prepared any forged receipt or took excess amount from Ashok Raghuvanshi (PW-4). Learned trial Court without appreciating the evidence of these witnesses properly, wrongly found the appellant guilty for the aforesaid offences. The appellant is in jail since the date of judgement i.e. 22/1/2022. Hence, prayed for suspension of the jail sentence and release of the appellant on bail since the hearing of this appeal will take time.
Learned counsel for the respondent/State opposed the prayer and submitted that learned trial Court did not commit any mistake in finding the appellant guilty for the aforesaid offence. So, the appellant should not be released on bail.
Looking to the facts and circumstances of the case, contention of learned counsel for the appellant and the fact that the appellant is in custody since 22/1/2022 and according to listing policy the hearing of this appeal is likely to take Signature Not Verified a long time, the application is allowed and it is directed that the execution of the jail SAN
sentence alone passed against the appellant shall remain suspended during the Digitally signed by VARSHA SINGH Date: 2022.02.16 17:10:04 IST 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 the like amount to the satisfaction of the trial Court for his appearance before the Registry of this Court on 26/4/2022 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. on payment of usual charges.
(RAJEEV KUMAR DUBEY) JUDGE
VS
Signature Not Verified SAN
Digitally signed by VARSHA SINGH Date: 2022.02.16 17:10:04 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!