Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sahil Sheikh vs The State Of Madhya Pradesh
2022 Latest Caselaw 13353 MP

Citation : 2022 Latest Caselaw 13353 MP
Judgement Date : 11 October, 2022

Madhya Pradesh High Court
Sahil Sheikh vs The State Of Madhya Pradesh on 11 October, 2022
Author: Satyendra Kumar Singh
                                                               1
                                       IN THE HIGH COURT OF MADHYA PRADESH
                                                     AT INDORE
                                                       CRA No. 7541 of 2022
                                               (SAHIL SHEIKH Vs THE STATE OF MADHYA PRADESH)

                           Dated : 11-10-2022
                                 Shri Amit Bhatia, learned counsel for the appellant.

                                 Shri Ajay R. Gupta, learned Panel Lawyer for the respondent/State.

Heard on I.A.No.11745/2022, an application for suspension of jail sentence of the appellant - Sahil Sheikh.

Appellant has been convicted by Special Judge(POCSO) Distt. Ujjain vide judgment dated 15.07.2022 passed in S.C. No.91/2021 for commission of

offence punishable under Section 354-A of IPC and Sec 11/12 of POCSO Act and sentenced to undergo RI for 01 year and further RI for 01 years with fine of Rs.100/- with default stipulation.

Learned counsel for the appellant submits that statements of prosecutrix as well as her father are inconsistent on the point of incident. They have supported the prosecution case with regard to other co-accused person. He further submits that short sentence has been awarded to the appellant by the learned trial Court and his sentence has already been suspended by the trial Court till 17.10.2022. It is also submitted that the learned Special court erred in

holding the appellant guilty in the alleged offence. There are omissions and contradictions in the finding of the learned trial court. The final conclusion of the appeal shall take considerable time. Hence, prays that application for suspension of sentence be allowed.

Learned counsel for respondent/State has opposed the prayer and prays for rejection of the application for suspension of sentence.

On due consideration of the facts and circumstances of the case so also Signature Not Verified Signed by: SEHAR HASEEN Signing time: 10/12/2022 12:10:32 PM

looking to the short sentence awarded by the learned trial Court to the appellant, without expressing any opinion on merits of the case, I.A.No.11745/2022 is allowed.

It is directed that upon appellant depositing the fine amount (if not already deposited) and on furnishing a personal bond to the tune of Rs.50,000/-(Rupees Fifty Thousand only) with one solvent surety in the like amount to the satisfaction of the trial court, the substantive jail sentence of appellant shall remain suspended till the final disposal of the appeal and he shall b e released on bail for his appearance before the Registry of this court on 02.11.2022 and all other subsequent dates, as may be fixed in this behalf by

the Office.

Record of Court below be requisitioned.

List for admission after receipt of record. C.c. as per rules.

(SATYENDRA KUMAR SINGH) JUDGE

sh

Signature Not Verified Signed by: SEHAR HASEEN Signing time: 10/12/2022 12:10:32 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter