Citation : 2022 Latest Caselaw 8359 MP
Judgement Date : 23 June, 2022
HIGH COURT OF MADHYA PRADESH, BENCH AT INDORE
Criminal Revision No.2177/2022
(Aarif S/o Nisar Kha Vs. State of M. P.)
-1-
Indore, dated 23/06/2022
Shri Akhil Godha, learned counsel for the applicant.
Shri Rahul Solanki, learned Government Advocate for the
respondent / State.
Heard on the question of admission.
The revision is admitted for final hearing. Also heard on I.A. Nos.8471/2022, which is an application under Section 397 of the Cr.P.C. for suspension of custodial sentence on behalf of applicant - Aarif Kha.
The applicant stand convicted vide judgment dated 06/04/2022 passed by Session Judge, Shajapur (M.P.) in Criminal Appeal Nos.74/2021 for the offence punishable under Section 324/34 (2 counts) of the Indian Penal Code, 1860 and has been sentenced to undergo 06 months RI with fine of Rs.1,000/- with default stipulation.
Counsel for the applicant submit that applicant was on bail during the trial and he has not misused the liberty granted to him. Looking to old pendency of the cases for consideration, final conclusion of the case would take sufficient long time. There is a strong case in favour of the applicant. Co-accused Habbib Kha @ chotiya and Firoz Kha @ Bhatta have been enlarged on bail and HIGH COURT OF MADHYA PRADESH, BENCH AT INDORE
Criminal Revision No.2177/2022 (Aarif S/o Nisar Kha Vs. State of M. P.)
their jail sentence has been suspended on 19/05/2022 by this Court vide Criminal Revision No.1365/2022. In view of the statement of injured and other prosecution witnesses and medical evidence, offence is not established against the applicant. Hence, the execution of the remaining part of the jail sentence be suspended.
Per contra learned counsel for the State opposes the application and prays for its rejection.
Considering all the facts and circumstances of the case, nature of the allegation against the applicant and also taking note of the fact that applicant was on bail during the trial and there is no complaint that he has misused the liberty granted to him. Final conclusion of the revision will take long sufficient time and jail sentence of co-accused persons have been suspended by this Court. In view of the aforesaid facts and circumstances of the case, I find it is to be a fit case to suspend the custodial sentence of the applicant.
Accordingly, I.A. Nos.8471/2022 is allowed and it is directed that subject to deposit of the fine amount, if not already deposited, with the trial Court and on furnishing personal bond by the applicant in the sum of Rs.50,000/- (Rupees Fifty Thousand Only) with a solvent surety in the like amount to the satisfaction of learned trial Court for his appearance before the Registry of this HIGH COURT OF MADHYA PRADESH, BENCH AT INDORE
Criminal Revision No.2177/2022 (Aarif S/o Nisar Kha Vs. State of M. P.)
Court, the execution of remaining custodial part of the sentence of the applicant shall remain suspended till final disposal of this revision.
The applicant after being enlarged on bail shall mark his presence before the Registry of this Court on 01/11/2022 and on all such subsequent dates, which are fixed in this behalf.
With the aforesaid, I.A. Nos.8471/2022 stands disposed of. Registry is directed to list the matter for final hearing in due course.
Certified copy as per rules.
(ANIL VERMA) J U D G E Tej Digitally signed by TEJPRAKASH VYAS Date: 2022.06.23 17:51:18 +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!