Citation : 2022 Latest Caselaw 374 MP
Judgement Date : 7 January, 2022
1
HIGH COURT OF MADHYA PRADESH : JABALPUR
Criminal Appeal No.4625/2021
(Neeraj Tiwari vs. State of Madhya Pradesh & another)
Jabalpur, dated : 07.01.2022.
Shri Amit Dubey, counsel for the appellant/applicant.
Shri Brijendra Kushwaha, Panel Lawyer for the State.
Shri J.L.Soni, counsel for the respondent No.2-complainant.
Heard.
Admit.
Also heard on I.A.No.14389/2021 which is the first application under Section 389 (1) CrPC for suspension of custodial sentence.
2. Applicant has been convicted and sentenced as under :
Section Sentence Fine In lieu of fine 307/34 IPC R.I. for 10 years Rs.1000/- R.I. for 2 month
3. Suspension is pleaded on the ground that the applicant has not been named in the Dehati Nalishi while in the cross-examination, complainant-Golu PW-1 has admitted that the applicant was known to him prior to the incident.
4. It is submitted by the counsel for the applicant that during the clash, he joined the co-accused and beat the complainant by iron rod. Rod has been seized from his possession but in medical examination no injury caused by hard and blunt object has been detected. According to Dr. Jha, all the injuries have been caused by sharp object. The police have seized a sword from the possession of main accused and raised a query as to whether the injuries of the victim may be caused by the sword or not but no such query has been raised in the case of the applicant. Now the complainant has compromised the case. The applicant was on bail during the trial and after passing of the judgment he has remained in custody for about 7 months. The appeal would take time to be heard finally, therefore, his sentence may be suspended.
5. Learned Panel Lawyer referred to paragraph 12 and 20 of the impugned judgment and submitted that a swelling was observed on the right hand of the complainant and on x-ray a fracture in right ulna bone has been detected. The allegation against the applicant is that he caused injury to the victim by iron rod, therefore, he cannot be exonerated from the responsibility of his active participation in the incident. It is prayed that the sentence of the applicant may not be suspended.
6. On due consideration of the Dehati Nalishi, statement of complainant, medical report, statement made by the learned counsel for the applicant, compromise and no objection of the complainant and other facts and circumstances of the case coupled with the fact that the appeal will take time to be heard finally but without commenting on the merits of the case, I.A.No.14389/2021 is allowed.
7. It is directed that on deposit of entire fine amount (if not already deposited) and on furnishing a personal bond in the sum of Rs.50,000/- (Rupees Fifty Thousand) with separate surety bond in the like amount to the satisfaction of the trial Court for his appearance before the trial Court on 11.04.2022 and on all subsequent dates as may be fixed by the trial Court in that regard, the appellant/applicant namely Neeraj Tiwari be released on bail and his substantive sentence under appeal shall remain suspended.
8. In the event of non-appearance of the appellant/applicant, the trial Court shall be at liberty to take coercive action against him to secure his presence under intimation to this Court.
9. Let the appeal be listed for final hearing in due course.
(VIRENDER SINGH) JUDGE anand Digitally signed by ANAND KRISHNA SEN Date: 2022.01.11 11:15:00 +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!