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

Naresh vs The State Of Madhya Pradesh
2022 Latest Caselaw 14328 MP

Citation : 2022 Latest Caselaw 14328 MP
Judgement Date : 4 November, 2022

Madhya Pradesh High Court
Naresh vs The State Of Madhya Pradesh on 4 November, 2022
Author: Sunita Yadav
                                                              1
                                         IN THE HIGH COURT OF MADHYA PRADESH
                                                      AT GWALIOR
                                                      CRR No. 3815 of 2022
                                           (NARESH AND OTHERS Vs THE STATE OF MADHYA PRADESH)

                          Dated : 04-11-2022
                                 Mr. Vinod Dhakad, learned counsel for the petitioners.

                                 Mr. Purshottam Tanwar, learned Panel Lawyer for the respondent - State.

Heard on I.A.No. 15380 of 2022, an application under Section 397(1) of Cr.P.C. for suspension of sentence and grant of bail to the petitioners.

The revision has been preferred by the petitioners under Section 397/401 o f the Cr.P.C. against the impugned judgment dated 23.9.2022 in Cr.A.No.

402/2017 passed by Fourth Additional Sessions Judge, Shivpuri, District Shivpuri (M.P.) partly affirming the judgment of conviction and sentence dated 20.9.2017 passed in RCT No. 464/2012 by Judicial Magistrate First Class, Pohari, District Shivpuri and convicting the petitioners for the offence punishable under Sections 325/34 and 323/34 of IPC and sentencing them to undergo rigorous imprisonment of one year with fine of Rs.1,000/- and rigorous imprisonment of three months with fine of Rs.500/- respectively, with default stipulation.

Learned counsel for the petitioners argued that the Courts below have

wrongly appreciated the evidence and convicted the petitioners. It is further submitted that the petitioners have already suffered more than one month of incarceration out of the total jail sentence of one year a n d there is bleak possibility of final hearing of this revision in near future. Therefore, it has been prayed that the petitioners be released on bail.

On the other hand, learned State counsel opposed the application and prayed for rejection of the same.

Signature Not Verified Signed by: ALOK KUMAR Signing time: 05-Nov-22 12:31:49 PM

In view of the facts and circumstances of the case, but without expressing any opinion on the merits of the case, the application (I.A. No. 15380 of 2022) is allowed.

It is directed that the petitioners be released on bail on each of them furnishing a personal bond in the sum of Rs.50,000/- (Rs. Fifty Thousand Only) with one surety in the like amount to the satisfaction of the concerned trial Court. The petitioners shall now appear before the Registry of this Court 07.12.2022 and on all other dates which may be given by the Office for their appearance.

List the case in due course.

Certified copy as per rules.

(SUNITA YADAV) JUDGE

AKS

Signature Not Verified Signed by: ALOK KUMAR Signing time: 05-Nov-22 12:31:49 PM

 
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