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

Mukesh vs The State Of Madhya Pradesh
2023 Latest Caselaw 5557 MP

Citation : 2023 Latest Caselaw 5557 MP
Judgement Date : 5 April, 2023

Madhya Pradesh High Court
Mukesh vs The State Of Madhya Pradesh on 5 April, 2023
Author: Anil Verma
                                    1
            IN THE HIGH COURT OF MADHYA PRADESH
                          AT INDORE
                            CRA No. 4645 of 2023
                (MUKESH Vs THE STATE OF MADHYA PRADESH AND OTHERS)

Dated : 05-04-2023
      Shri Manish Yadav, learned counsel for the appellant.

      Shri Hemant Sharma, learned Government Advocate appearing on
behalf of Advocate General.

      Heard on I.A.No. 4619/2023, which is first application under
Section 389 of Cr.P.C. for grant of bail and suspension of remaining jail

sentence on behalf of the appellant Mukesh.
      Appellant stands convicted vide judgment dated 27.03.2023 passed
in S.T.No. 45/2021 by the Special Judge (POCSO Act), Bagli, District Dewas
under Section 341 of Indian Penal Code and has been sentenced to undergo 15
days S.I. and Sections 7/8 and 11/12 of the POCSO Act and sentenced to
undergo 03 years RI with fine of Rs. 3,000/- and 02 years RI with fine of
Rs. 2,000/- respectively with usual default stipulation.
      Learned counsel for the appellant submits that appellant is an
innocent person and he has been falsely implicated in this matter. His jail

sentence has also been suspended by the Trial Court till 26.04.2023. There are
material contradictions and omissions in the statement of the witnesses.
Looking to old pendency of the cases for consideration, final conclusion of this
appeal would take sufficient long time. There is a strong case in favour of the
appellant. Hence, the execution of the remaining part of the jail sentence of the
appellant be suspended till the final disposal of this appeal.
      Per contra, learned counsel for the respondent / State opposes the

application for suspension of sentence and prays for its rejection.

Considering all the facts and circumstances of the case, nature of the allegation levelled against the appellant and final conclusion of the appeal will also take sufficient long time. In view of the aforesaid facts and circumstances of the case, I find it to be a fit case to suspend the remaining custodial sentence of the appellant.

Accordingly, I.A.No.4619/2023 is allowed and it is directed subject to deposit of fine any amount, if not already deposited, and subject to furnishing personal bond by the appellant in the sum of Rs.75,000/- (Rupees Seventy Five Thousand Only) with separate solvent surety in the like amount to the satisfaction of learned trial Court, the execution of

remaining custodial part of the sentence of the appellant shall remain suspended, till final disposal of this appeal. The appellant after being enlarged on bail shall mark his presence before the Registry of this Court on 09.10.2023 and on all such subsequent dates,which are fixed in this behalf.

Let record of the trial Court be requisitioned. Certified copy as per rules.

(ANIL VERMA) JUDGE vidya

SREEVIDYA 2023.04.06 11:46:14 +05'30'

 
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