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

Ramesh vs The State Of Madhya Pradesh
2022 Latest Caselaw 2369 MP

Citation : 2022 Latest Caselaw 2369 MP
Judgement Date : 21 February, 2022

Madhya Pradesh High Court
Ramesh vs The State Of Madhya Pradesh on 21 February, 2022
Author: Rajeev Kumar Shrivastava
                                     1
             The High Court Of Madhya Pradesh
                       CRA No. 633 of 2022
                        (RAMESH Vs THE STATE OF MADHYA PRADESH)

Gwalior, Dated : 21-02-2022
      Shri Rajmani Bansal, learned counsel for the appellant.

      Shri Dheeraj Budholiya, learned Panel Lawyer for the respondent/State.

I.A. No.2825/2022, an application for urgent hearing, is taken up, considered and allowed for the reasons mentioned therein.

Appeal being arguable is admitted for final hearing. Let record of the Court below be called for, if already not called.

Heard on I.A. No.900/2022, first application under Section 389(1) of Cr.P.C. moved on behalf of appellant - Ramesh for suspension of his jail sentence.

This criminal appeal has been filed against the judgment dated 17/12/2021 passed by Special Judge (NDPS Act) Sheopur (M.P.) in SC NDPS No.12/2019, whereby appellant has been convicted under Section 15(B) of NDPS Act and sentenced for two years RI with fine of Rs.20,000/- with default stipulations.

Learned counsel for the appellant has submitted that this is first application under Section 389(1) of Cr.P.C for suspension of jail sentence of the appellant. It

is further submitted that no case is made out against the appellant. Trial court has wrongly convicted the appellant without proper appreciation of facts of the case. It is further submitted that the appellant is in custody and has suffered around nine months jail incarceration against the punishment of two years. Appellant is ready to abide by any condition which may be imposed by this Court. It is also submitted that disposal of this appeal will take considerably long time. Hence, learned counsel prays to suspend the jail sentence of appellant.

Learned State counsel has opposed the application and submitted that no case for suspension of jail sentence of the appellant is made-out, therefore, prays for rejection of this application filed for suspension of jail sentence of the appellant.

Heard learned counsel for the parties and perused the material documents available on record.

Considering the arguments advanced by learned counsel for the parties, without commenting on merits of the case, I.A.No.900/2022 is hereby allowed. Subject to depositing of fine amount, if not already deposited, and on furnishing personal bond of Rs.1,00,000/- (Rupees One Lakh only) with a solvent surety

of the like amount to the satisfaction of the concerned trial Court, the remaining jail sentence of the appellant shall remain suspended and he be released on bail. The appellant is further directed to mark his appearance before the Office of this Court on 25/04/2022 and on subsequent dates given by the Office in this regard, till final disposal of this appeal.

List the case for final hearing in due course.

E-copy of this order be sent to the concerned Court below for compliance. Certified copy/ e-copy as per rules/directions.

(RAJEEV KUMAR SHRIVASTAVA) JUDGE

Shubhankar Digitally signed by SHUBHANKAR MISHRA Date: 2022.02.21 16:59:59 +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