Citation : 2023 Latest Caselaw 5957 MP
Judgement Date : 12 April, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
CRA No. 4939 of 2023
(PAISHWANIDIN AND OTHERS Vs THE STATE OF MADHYA PRADESH)
Dated : 12-04-2023
Shri Sanjay K. Patel - Advocate for the appellants.
Shri Satyapal Chaddar - Govt. Advocate for the respondent/State.
Call for trial Court record.
Heard on I.A.No.7650/2023, an application under Section 389(1) of Cr.P.C. for suspension of jail sentence and grant of bail to the appellant No.3 -
Anjana @ Julie pending the appeal.
The appellant No.3 has been convicted for commission of offence under Section 326 of IPC and has been sentenced to R.I. for 03 years, and fine of Rs.6000/- with default stipulations by the learned First Additional Sessions Judge, Panna, District Panna (M.P.) vide judgment dated 1.4.2023 passed in S.T.No.68/2020 (State of MP Vs. Paishwanidin and others).
Learned counsel for the appellants has submitted that appellant No.3 has been released on bail till 1.5.2023 by the trial Court itself. During trial, she was on bail and she has not misused the liberty granted to her b y way of bail.
Learned counsel further submitted that she has fair chances to succeed in 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 No.3.
Considering the short nature of sentence and contention of learned counsel for the appellant No.3, I deem it proper to suspend the remaining jail Signature Not Verified Signed by: DEEPA MISHRA Signing time: 4/13/2023 10:39:52 AM
sentence of the appellant No.3 because final hearing of this appeal is not possible in near future.
Consequently, I.A.No.7650/2023 is allowed. The execution of jail sentence of appellant No.3 - Anjana @ Julie is hereby suspended subject to depositing the fine amount, if not already deposited. It is directed that the appellant No.3 - Anjana @ Julie be released on bail on her 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 21.07.2023 and also on such other dates, as may be fixed by that Court in this regard during the
pendency of this appeal.
List the case for admission immediately after receipt of record. Certified copy as per rules.
(DINESH KUMAR PALIWAL) JUDGE
mrs. mishra
Signature Not Verified Signed by: DEEPA MISHRA Signing time: 4/13/2023 10:39:52 AM
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!