Citation : 2022 Latest Caselaw 766 MP
Judgement Date : 17 January, 2022
1
The High Court Of Madhya Pradesh
CRA No. 8196 of 2021
(VIJAY DAMBHAK Vs THE STATE OF MADHYA PRADESH)
Indore, Dated : 17-01-2022
Shri Nilesh Agrawal, learned counsel for the appellant.
Shri Sachin Jaiswal, learned Panel Lawyer for the respondent/ State.
Heard through Video Conferencing.
Appeal is admitted for hearing.
Let record of the trial Court be called for.
Heard on I.A.No.30532/2021, an application for suspension of sentence and
grant of bail to appellant - Vijay Dhambak.
The trial Court has convicted the appellant under Section 419, 420, 467, 468, 471 and 120-B of IPC and sentenced to undergo R.I. for two years with fine of Rs. 2,000/- , R.I. for three years with fine of Rs.2,000/-, R.I. for four years with fine of Rs. 2000/-, R.I. for three years with fine of Rs. 2,000/-, R.I. for three years with fine of Rs. 2,000/- and further R.I. for three years with fine of Rs. 2,000/- respectively with default stipulation vide judgment of conviction and sentence dated 21.12.2021 passed by Special Judge(Prevention of Corruption Act), Indore in case No. SC EOW/46/2018.
Prosecution story in brief is that appellant and other co-accused persons made
a criminal conspiracy by preparing forged sale deed and obtained loan amount from the bank causing financial loss to the bank. Co-accused Rajagram Kashyap being President of Vishwas Grah Nirman Sahkari Samiti Mariyadit executed and registered the sale deed in favour of Girraj Gupta for Plot No. 186 Sanwariya Nagar, Indore. Co-accused Sanjay Mathwal impersonated himself as Girraj Gupta and sold the said plot through forged registered sale deed dated 10.08.2003 to co-accused Pradeep Gupta who in connivance with Vijay Dhambak (present appellant), Manager of State Bank of India, Branch Scheme No. 54, A.B. Road, Indore took loan of Rs. 2,50,000/- for purchase of said plot and Vinod Billoriya offered as a guarantor in sanction of loan.
Learned counsel for appellant submits that appellant was Manager of State Bank of India, Indore Branch Scheme No. 54, A.B. Road. He has sanctioned a loan of Rs. 2,50,000/- in favour of co-accused Pradeep Gupta on the basis of documents
Signature Not Verified submitted by him and also the report in this regard. He has not committed any SAN
Digitally signed by SEHAR HASEEN Date: 2022.01.18 10:28:27 IST
offence. Appellant remained in custody from 09.03.2018 to 03.04.2018 i.e. for 26 days during trial and thereafter from the date of passing of the judgment i.e. 21.12.2021. In identical matters, accused persons have also been granted suspension of sentence vide orders dated 03.01.2022. There is no likelihood of hearing of appeal in near future. In view of aforesaid, learned counsel for the appellant prays for suspension of remaining jail sentence and grant of the bail to the appellant.
Learned counsel appearing for the respondent/State opposes the prayer for suspension of remaining jail sentence and submits that appellant was very well involved in the conspiracy and despite knowing the fact that aforesaid housing loan was being taken on the basis of forged documents, sanctioned the loan. Hence no case for grant of the bail to the appellant.
Having considered the role of appellant in the crime and also considering the period of custody, short term of sentence so also considering other facts and circumstances of the case, this Court is of the considered view that it is a fit case for suspension of the sentence and grant of bail to the appellant. Hence, without expressing any opinion on merits of the matter I.A.No. 30432/2021 is allowed and jail sentence of the appellant shall remain suspended.
I t is directed that subject to depositing the fine amount, if already not deposited, he shall be released on bail, on furnishing a personal bond in the sum of Rs.1,00,000/- (Rupees One Lakh Only) along with a solvent surety in the like amount to the satisfaction of trial Court, for his appearance before the Registry of this Court firstly on 21.02.2022, and on such other dates, as may be fixed by the Registry in this regard, till final disposal of this appeal.
I.A is allowed.
List the case in due course.
C.C. as per rules.
(SATYENDRA KUMAR SINGH) JUDGE
sh
Signature Not Verified SAN
Digitally signed by SEHAR HASEEN Date: 2022.01.18 10:28:27 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!