Citation : 2023 Latest Caselaw 5492 MP
Judgement Date : 3 April, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
CRA No. 1655 of 2023
(GOLU @ SHAHID ALI Vs THE STATE OF MADHYA PRADESH)
Dated : 03-04-2023
Shri Adil Usmani - Advocate for the appellant.
Shri S. K. Gupta - Panel Lawyer for the respondent /State.
None for victim, despite service of notice.
Trial Court record has been received.
Heard on admission.
Prima facie, this appeal seems to be arguable. Hence, admitted for final hearing.
Heard on I.A.No.2229/2023, which is an application under Section 389(1) of Cr.P.C. for suspension of jail sentence and grant of bail to the appellant pending the appeal.
Appellant has been convicted for commission of offence under Sections 354 and 354 A of IPC and Section 7/8 of POCSO Act and has been sentenced to undergo R.I. for 3 years, 1 year and 3 years and fine of Rs. 1,000/-, Rs.500/- and Rs.1000/- respectively with default stipulation, vide judgment
dated 14.1.2023 delivered in SC No.67/2022 (State of M.P. vs. Golu @ Shahid Ali) by the learned 3rd Additional Sessions Judge/ Special Judge (POCSO Act, 2012), Sagar (M.P.).
Learned counsel for the appellant has submitted that appellant has been released on bail till 14.2.2023 by the trial Court itself. Thereafter, the bail was extended by this Court vide its order dated 3.2.2023 and 1.3.2023 till today. During trial, he was on bail and he has not misused the liberty granted by way of bail. Learned counsel further submitted that he has fair chances to succeed in Signature Not Verified Signed by: DEEPA MISHRA Signing time: 4/3/2023 6:03:17 PM
appeal. There is no possibility of coming of this appeal for hearing in near future. Therefore, if the jail sentence is not suspended, the purpose of filing this appeal would become futile.
On the other hand, learned counsel for the respondent/State has opposed the prayer for grant of bail to the appellant.
Considering the short nature of sentence and contention of learned counsel for the appellant, I deem it proper to suspend the remaining jail sentence of the appellant because final hearing of this appeal is not possible in near future.
Consequently, I.A.No.2999/2023 is allowed. The execution of jail
sentence of appellant- Golu @ Shahid Ali is hereby suspended subject to depositing the fine amount, if not already deposited. It is directed that the appellant be released on bail on his furnishing a personal bond to a sum of Rs.50,000/- (Rupees Fifty 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 on 20.07.2023 and also on such other dates, as may be fixed by that Court in this regard during the pendency of this appeal.
List this case for final hearing in due course. Certified copy today.
(DINESH KUMAR PALIWAL) JUDGE
mrs. mishra
Signature Not Verified Signed by: DEEPA MISHRA Signing time: 4/3/2023 6:03:17 PM
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!