Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Veer Singh vs The State Of Madhya Pradesh Thr
2023 Latest Caselaw 6225 MP

Citation : 2023 Latest Caselaw 6225 MP
Judgement Date : 18 April, 2023

Madhya Pradesh High Court
Veer Singh vs The State Of Madhya Pradesh Thr on 18 April, 2023
Author: Rohit Arya
                                     1
             IN THE HIGH COURT OF MADHYA PRADESH
                          AT GWALIOR
                              CRA No. 531 of 2017
              (VEER SINGH AND OTHERS Vs THE STATE OF MADHYA PRADESH THR)

Dated : 18-04-2023
       Shri Dhirendra Singh Niranjan-Advocate for appellants.

       Shri Rajesh Shukla- Additional Advocate General for respondent/State.

Heard on I.A.No.5480 of 2023, fourth repeat application under Section 389(1) Cr.P.C. for suspension of sentence and grant of bail moved on behalf of appellant No.4-Bhaiyalal.

Appellant No.4-Bhaiyalal so far has undergone 06 years and 06 months of jail incarceration.

Appellant No.4-Bhaiyalal stands convicted under Sections 148, 302/149, 325/149 (six counts), 323/149 (three counts) IPC and sentenced to RI for two years' with a fine of Rs.500/-, imprisonment for life with a fine of Rs.1,000/-, three years' RI with a fine of Rs.500/- on each count, six months' RI respectively with default stipulations vide judgment of conviction and order of sentence dated 06.04.2017 passed by Special Judge, District Ashok Nagar (M.P.) in Special Sessions Trial No.28/2012.

As per prosecution story, complainant Hariom, at District Hospital Ashok Nagar on 25.06.2012 at about 11:10 in the morning, got reduced in writing the Dehati Nalisi to the effect that he is an agriculturist. On the said date, he was sitting out of his house. At about 08:00 in the morning, over a land dispute, Veer Singh S/o Ratna Harijan, Hanumant S/o Ratna Harijan, Chandana S/o Prema Harijan, Bhaiyalal S/o Prema Harijan (present appellant), Chain Singh S/o Haricharan Harijan, Sanjay, Sonu S/o Mukund Singh Jaat, Lalsahab S/o Parsu Harijan, Neelam S/o Pancha Harijan came to his house along with deadly

weapons like luhangi, tega, lathi, with common intention to cause death and by hurling abuses started assaulting him. Hariom by means of luhangi caused injury in his head. Lalsahab, Sonu, Sanjay and Parmanand inflicted lathi blows, due to which he fell down on the ground. When Devilal, Radha Bai, Juktilal, Bhaiyalal, Rajkumar, Prabhulal, Rajbai, Neeraj, Durg Singh came to his rescue, all the accused persons also assaulted them with the deadly weapons. All injured were sent to their medical treatment in which injured Bhaiyalal S/o Gangaram succumbed to the injuries sustained by him during incident. Accordingly, the case was registered and upon completion of investigation, challan was filed. The Sessions Court on appreciation of evidence placed on record convicted

and sentenced the present appellant.

Shri Singh, learned counsel for Appellant No.4-Bhaiyalal, while taking exception to the impugned judgment submits that Sessions Court has not appreciated the evidence placed on record in correct perspective. The judgment suffers from surmises and conjectures. It is further submitted that present appellants so far has undergone 06 years and 06 months of jail incarceration. He further submits that Sanjay and Parmanand were found to have caused head injuries by means of Farsa to deceased Bhaiyalal. Co-accused Sanjay has been extended the benefit of suspension of sentence in Criminal Appeal No.557 of 2017 vid e order dated 04.10.2019 (I.A.7679/19) and Parmanand in Criminal Appeal No.568 of 2017 vid e order dated 27.09.2019 (I.A.No.7306/19). He further submits that co-accused Hariom has also been extended the benefit of suspension of sentence and grant of bail vide order dated 08.02.2023 (IA.15329 of 2022) in Criminal Appeal No.550 of 2017 and the appeal is not likely to be decided in the near future. Moreso, similarly placed co-accused appellant No.1- Veer Singh & appellant No.5-Chain Singh in this Criminal Appeal have also

been extended the benefit of suspension of sentence v i d e order dated 17/03/2023 (I.A. No.4211/2023 & I.A. No.4216/2023). On these grounds, learned counsel for appellant No.4-Bhaiyalal submits that the present appellant may also be extended the benefit of suspension of sentence and grant of bail.

Per contra, learned Public Prosecutor, appearing on behalf of the respondent/State, while supporting the impugned judgment submits that no exception can be taken in the matter of suspension of sentence and grant of bail, regard being had to the nature and the gravity of offence found proved against the present appellant.

Upon hearing learned counsel for the parties, though this Court refrains from commenting upon the rival contentions so advanced touching the merits of the case, but regard being had to the fact that present appellant so far has undergone 06 years and 06 months of jail incarceration, co-accused Sanjay has been extended the benefit of suspension of sentence in Criminal Appeal No.557 of 2017 vide order dated 04.10.2019 (I.A.7679/19) and Parmanand in Criminal Appeal No.568 of 2017 vide order dated 27.09.2019 (I.A.No.7306/19) and that co-accused Hariom also has been extended the benefit of suspension of sentence and grant of bail vide order dated 08.02.2023 in Criminal Appeal No.550 of 2017 and co-accused Veer Singh(appellant No.1) & Chain Singh (appellant No.5) have also been extended the benefit of suspension of sentence

vide order dated 17/03/2023 (I.A. No.4211/2023 & I.A. No.4216/2023) passed in this appeal and the appeal is not likely to be decided in the near future, we are of the view that appellant No.4-Bhaiyalal is entitled to the benefit of suspension of sentence and grant of bail.

Accordingly, I.A. No.5480/2023 stands allowed and it is directed that

the jail sentence of appellant No.4-Bhaiyalal shall remain suspended during pendency of the present appeal and he shall be released on bail subject to verification of the factum of depositing the fine amount and furnishing a personal bond in the sum of Rs.2,00,000/- (Rupees Two Lacs only) with one solvent surety in the like amount to the satisfaction of the Trial Court. He is directed to appear before the Registry of this Court first on 20/06/2023 and on other subsequent dates as may be fixed in this behalf.

Observations on facts, if any, are only for the purpose of deciding the instant I.A. and shall have no bearing on the merits of the appeal.

A copy of this order be sent to the concerned Court below for compliance.

Certified copy/ e-copy as per rules/directions.

    (ROHIT ARYA)                                         (SATYENDRA KUMAR SINGH)
       JUDGE                                                      JUDGE

(Dubey)


 SUNEEL DUBEY
 2023.04.18
 17:55:28 -07'00'
 

 
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