Citation : 2022 Latest Caselaw 9455 MP
Judgement Date : 12 July, 2022
1
IN THE HIGH COURT OF MADHYA PRADESH
AT GWALIOR
CRA No. 5780 of 2022
(MEENU @ SHIVSHANKAR RAJAWAT Vs THE STATE OF MADHYA PRADESH)
Dated : 12-07-2022
Mr. Sushil Goswami, learned counsel for the appellant.
Mr. R.K. Awasthy, learned Public Prosecutor for the respondent-State.
Admit.
Record of the Court below be called.
Heard on I.A. No.10749 of 2022, which is first application under Section 389(1) Cr.P.C. for suspension of sentence and grant of bail to the appellant.
This Criminal Appeal assails the judgment dated 25.06.2022 passed in Special Case NDPS No.04/2020 by Special Judge (N.D.P.S. Act), Bhind (M.P.) whereby, appellant stands convicted under Section 8 (c) read with 21 (b) of the N.D.P.S. and sentenced to undergo rigorous imprisonment of four years with fine of Rs.10,000/-, with default stipulation.
Learned counsel for the appellant submits that the trial Court has wrongly convicted the appellant without proper appreciation of facts of the case. He further submits that the independent seizure witnesses have not supported the case of the prosecution. It is further submitted that appellant has already
suffered two years and four months of incarceration out of total jail sentence of four years and final hearing of this appeal will take long time. Hence, prayed to suspend the jail sentence and grant of bail to the appellant.
Counsel for the State vehemently opposed the application and prayed for its rejection.
Heard learned counsel for the parties and perused the materials available on record.
Considering the arguments rendered by learned counsel for the appellant as well as facts and circumstances of the case, without commenting on merits of the case, I.A.No. 10749 of 2022 is hereby allowed. Subject to depositing of fine amount, if not already deposited, and on furnishing personal bond of Rs.50,000/- (Rupees Fifty Thousand 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 10/08/2022 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. A copy of this order be sent to the concerned Court below for compliance.
Certified copy/ e-copy as per rules/directions.
(SUNITA YADAV) JUDGE
AKS ALOK KUMAR 2022.07.13 11:00:25 +05'30' 11.0.23
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!