Citation : 2023 Latest Caselaw 6720 MP
Judgement Date : 25 April, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT GWALIOR
CRA No. 11768 of 2022
(MOHAR SINGH YADAV AND OTHERS Vs THE STATE OF MADHYA PRADESH)
Dated : 25-04-2023
Shri D.R. Sharma, learned counsel for the appellants.
Shri Kuldeep Singh, learned Public Prosecutor for the
respondent/State.
Heard on the question of admission.
Appeal seems to be arguable, hence, it is admitted for final hearing.
Learned Public Prosecutor for the respondent/State accepts notice on behalf of the respondent/State.
Let record of the trial Court be called for.
Also heard on I.A. No.19390/2022, 1st application under Section 389 (1) of Cr.P.C. for suspension of sentence and grant of bail moved on behalf of the sole appellant No.2 - Daljeet Kaur.
This appeal under Section 374 (2) of Cr.P.C. has been preferred against the judgment dated 01/12/2022 passed by 10 Additional Sessions Judge, District- Gwalior (M.P.) in S.T. No.1300237/2014, whereby the appellant has been convicted and sentenced as under:-
Section Sentence Fine (Rs.) Default Stipulation
419 of IPC 1 year RI 500/- 6 Months RI 420 of IPC 3 Years RI 1,000/- 6 Months RI 467 of IPC 10 Years RI 50,000/- 6 Months RI 468 of IPC 3 Years RI 500/- 6 Months RI 471 of IPC 1 Year RI 500/- 6 Months RI 120-B of IPC 10 Years RI 3,000/- 6 Months RI
Allegations against the appellant, in short, is that appellant introduced Manjeet Kaur to the complainant/victim as owner of the property and an agreement to sale to the disputed property was executed between the complainant and Manjeet Kaur. As an advance payment of Rs.3,00,000/- was paid by cheque and Rs.2,00,000 was paid in cash by the complainant to Manjeet Kaur. Thereafter, the complainant came to know that the lady who has executed an agreement to sale dated 06/08/2013 is not Manjeet Kaur and in fact, the original Manjeet Kaur is residing in Shivpuri. Complainant and his partner went to Shivpuri to meet original Manjeet Kaur and demanded documents from her. When she gave her documents including her voter I.D., Ration Card, Adhar Card, complainant came to know that accused persons played fraud with him. On the basis of aforesaid, crime has been registered against the accused persons. Appellant was arrested and after investigation, charge-sheet was submitted. Thereafter, trial was conducted and appellant alongwith co-accused persons was convicted for the aforesaid offences.
Learned counsel for the appellant submits that appellant is
aged 54 years and he has been falsely implicated in this case. The appellant has been wrongly convicted by the learned trial Court. The appellant was on bail during trial and he has not misused the liberty granted to him. The appellant is a permanent resident of District- Gwalior (M.P.) and there are fair chances of success of this appeal. The appeal is of the year 2023 which may take long time for its conclusion and the appellant cannot be kept in custody for an unlimited period. Co-accused Mohan Singh Yadav has been granted suspension of sentence on 18.04.2023 in Cr.A.No.934/2023. Under these circumstances, the execution of sentence be suspended and the appellant be released on bail.
On the other hand, learned Public Prosecutor appearing on behalf of the respondent/State opposed the bail application and prayed for rejection of this application.
Keeping in view of the aforesaid submissions of learned counsel for the parties and the fact that an early hearing of this case is not possible, I.A. No.19390/2022 is allowed.
It is, therefore, directed that if appellant deposits the entire fine amount, if not already deposited, and on furnishing a personal bond in the sum of Rs.25,000/-(Rupees Twenty Five Thousand Only) with one solvent surety of the like amount to the satisfaction of trial Court for his appearance before the Registry of this Court on 4th of September, 2023 and on such subsequent dates as may be fixed in this regard, sentence of imprisonment awarded to him, shall remain suspended till further orders and he shall be released on bail.
I.A. No.19390/2022 is allowed and disposed of.
A copy of this order be sent to the trial Court concerned for necessary compliance.
Certified copy as per rules/directions.
(Deepak Kumar Agarwal)
mani Judge
SUBASRI MANI
2023.04.26
11:42:29 -07'00'
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!