Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Durjan @ Haribhajan vs The State Of Madhya Pradesh
2022 Latest Caselaw 9690 MP

Citation : 2022 Latest Caselaw 9690 MP
Judgement Date : 14 July, 2022

Madhya Pradesh High Court
Durjan @ Haribhajan vs The State Of Madhya Pradesh on 14 July, 2022
Author: Sujoy Paul
                                                      1
                               IN THE HIGH COURT OF MADHYA PRADESH
                                            AT JABALPUR
                                               CRA No. 6054 of 2019
                                  (DURJAN @ HARIBHAJAN Vs THE STATE OF MADHYA PRADESH)

                Dated : 14-07-2022
                          Shri Dinesh     Patel,   learned   counsel for     appellant- Durgan @

               Haribhajan.
                          Shri A.S. Baghel, Deputy Government Advocate for respondent/ State.

Heard on I.A. No. 2783/2020 application for suspension of sentence and grant of bail is taken up.

The appellant has been convicted and sentenced under Section 364/34

of IPC to undergo RI for ten years and fine of Rs.2000/- with default stipulation under Section 302 of IPC to undergo RI for Life and fine of Rs.5000/- with default stipulation .

Learned counsel for the appellant by taking this court to the prosecution story and findings in the impugned judgment mentioned in Para-47 submits that allegation against the present appellant is identical to that of Pradeep, who in the connected matter, i.e. Cr.A. No.3842/2017 has got benefit of suspension of remaining jail sentence, vide order dated 16.11.2018. The present appellant is similarly situated and deserves benefit of principles of parity.

T h e prayer is opposed by learned counsel for the State. However, learned Government Advocate has not shown anything which distinguishes the case of the present appellant than that of Pradeep, (supra).

We have heard the learned counsel for the parties at length, perused the objection and record.

Signature Not VerifiedConsidering the aforesaid by applying the principles of parity without Signed by: BASANT KUMAR SHRIVAS expressing any conclusive opinion on merits of the case, we deem it proper to Signing time: 7/15/2022 10:26:48 AM

suspend the remaining jail sentence of the appellant.

Accordingly, I.A. No. 2783/2020 is allowed. Execution of jail sentence of appellant- Durgan @ Haribhajan is hereby suspended and it is ordered that he be released on bail on her furnishing a personal bond for the sum of Rs.30,000/- (Rupees Thirty Thousand Only) with one solvent surety of the like amount to the satisfaction of the trial Court, with a further direction to appear before the trial Court, Panna, district Panna on 19.12.2022 and such further dates as may be fixed by the aforesaid trial court in this regard till disposal of this appeal.

Certified copy as per rules.

                     (SUJOY PAUL)                               (PRAKASH CHANDRA GUPTA)
                        JUDGE                                            JUDGE

               bks




Signature Not Verified
Signed by: BASANT
KUMAR SHRIVAS
Signing time: 7/15/2022
10:26:48 AM
 

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter