Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajesh vs Central Bureau Of Investigation
2022 Latest Caselaw 2266 MP

Citation : 2022 Latest Caselaw 2266 MP
Judgement Date : 18 February, 2022

Madhya Pradesh High Court
Rajesh vs Central Bureau Of Investigation on 18 February, 2022
Author: Rohit Arya
               THE HIGH COURT OF MADHYA PRADESH
                                   1
                             Cr.A. 525/2022
             (RAJESH VS THE CENTRAL BUREAU OF INVESTIGATION)


Gwalior, Dated : 18/02/2022
     Shri Abhishek Parashar, learned counsel for the appellant.
      Shri Praveen Kumar Newaskar, learned counsel for the
respondent/CBI.

Heard on I.A. No. 976/2022, first application for suspension of sentence and grant of bail filed on behalf of the sole appellant.

This appeal has been preferred against the judgment dated 31/12/2021 passed by Special Judge, CBI & IVth Additional Sessions Judge, District Gwalior (M.P.) in S.C. CBI No. 22/2017, whereby the appellant has been convicted under Section 120-B of IPC and sentenced to undergo one year imprisonment with fine of Rs.100/-, under Section 419 r/w section 120-B of IPC and sentenced to undergo three years imprisonment with fine of Rs.500/-, under Section 420 r/w section 120-B of IPC and sentenced to undergo three years imprisonment with fine of Rs.500/-, under Section 467 r/w section 120-B of IPC and sentenced to undergo five years imprisonment with fine of Rs.1,000/-, under Section 468 r/w section 120-B of IPC and sentenced to undergo three years imprisonment with fine of Rs.500/-, under Section 471 r/w section 120-B of IPC and sentenced to undergo five years imprisonment with fine of Rs.1,000/-, under Section 3-D/ 4 of Madhya Pradesh Recognized Examinations Act and sentenced to undergo one year imprisonment with fine of Rs.100/- with default stipulation.

As per prosecution story, the appellant himself had appeared in the PMT examination conducted in the year 2010 as a impersonator of the candidate, who was arrested in the examination hall and a criminal case has been registered against him.

THE HIGH COURT OF MADHYA PRADESH

Cr.A. 525/2022 (RAJESH VS THE CENTRAL BUREAU OF INVESTIGATION)

Learned counsel for the appellant submits that appellant is an innocent person and has been falsely implicated in the present case. He has no criminal antecedents. The learned Trial Judge has not taken into consideration the relevant evidence placed on record. The impugned judgment is based on presumptions and assumptions. Even otherwise, the appellant had undergone six months jail incarceration. Further jail incarceration in the company of with the hardened criminals shall seriously jeopardized his life and family. He belongs to a poor family. The appeal is of the year 2022 and there is no likelihood of early hearing of the appeal in near future. On these grounds, learned counsel prays that execution of the jail sentence of appellant may be suspended and he may be enlarged on bail.

Per contra, Shri Newaskar, learned counsel for the respondent/CBI opposes the application and supported the impugned judgment with submission that appellant himself had appeared in the PMT examination conducted in the year 2010 as a impersonator of the candidate, who was arrested in the examination hall, hence, there is no illegality in the impugned judgment. Therefore, no exception can be taken in the matter.

Upon hearing learned counsel for the parties, but without commenting upon rival contentions touching merits of the case, regard being had to the fact that alleged act of impersonification is of the year 2010 and the impugned judgment has been passed in the year 2021 at a distance of more than 11 years. The appellant is a young man. At this stage, if appellant is made to suffer further jail THE HIGH COURT OF MADHYA PRADESH

Cr.A. 525/2022 (RAJESH VS THE CENTRAL BUREAU OF INVESTIGATION)

incarceration then the same will jeopardized his future. The appeal is of the year 2022 and there is no likelihood of early hearing of the appeal in near future. This Court is of the view that the application deserves to be allowed. It is, accordingly, directed that execution order of jail sentence of appellant shall remain suspended during pendency of this appeal and he shall be enlarged on bail subject to furnishing personal bond in the sum of Rs.3,00,000/- (Rupees three Lakhs Only) with one local solvent surety in the like amount to the satisfaction of the Trial Court and also subject to deposit of the fine amount (if not already deposited) for appearance before the Registry of this Court on 12/04/2022, and on further dates as may be directed by the Registry in that regard, with following further conditions:

(i) Appellant will abide by the terms and conditions of various circulars and orders issued by the Government of India and the State Government as well as the local administration from to time in the matter of maintaining social distancing, physical distancing, hygiene, etc., to avoid proliferation of Novel Corona virus (COVID-19);

(ii) The concerned Jail Authorities are directed that before releasing appellant, his medical examination be conducted through the jail doctor and if it is prima facie found that he is having any symptoms of COVID-19, then the consequential follow up action including the isolation/quarantine or any further test required be undertaken immediately.

THE HIGH COURT OF MADHYA PRADESH

Cr.A. 525/2022 (RAJESH VS THE CENTRAL BUREAU OF INVESTIGATION)

(iii) Appellant shall mark his attendance before the concerned police station on 2nd and 4th Saturday every month between 10:00 a.m. to 12:00 noon;

(iv) On violation of the conditions, State is free to apply for cancellation of bail.

Accordingly, I.A. stands allowed and disposed of.

Certified copy as per rules.

            (Rohit Arya)                                               (Satish Kumar Sharma)
                JUDGE                                                       JUDGE

Durgekar*

             Digitally signed by SANJAY NAMDEORAO

SANJAY       DURGEKAR
             DN: c=IN, o=HIGH COURT OF MADHYA
             PRADESH BENCH GWALIOR, ou=HIGH


NAMDEOR
             COURT OF MADHYA PRADESH BENCH

GWALIOR, postalCode=474001, st=Madhya Pradesh, 2.5.4.20=afa4701a2661e1fb7720c022ffc277

AO 608ce55ba67f3594a641181b9ae8448e58, pseudonym=DA26B82C5BC4CAF69072CA5 A13CA996C4169AB06, serialNumber=1190D1488DBA862FB108ED

DURGEKAR 66262DC2DC2CB9D310D73128B3A6E7B046 FCF28227, cn=SANJAY NAMDEORAO DURGEKAR Date: 2022.02.18 19:01:02 +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