Citation : 2023 Latest Caselaw 6871 MP
Judgement Date : 27 April, 2023
IN THE HIGH COURT OF MADHYA PRADESH AT JABALPUR CRA No. 5685 of 2023 (ARVIND KUMAR CHANPURIYA Vs STATE OF MADHYA PRADESH)
Dated : 27-04-2023 Shri Sanjay K. Agrawal - Advocate for the appellant.
Ms. Sarita Tiwari - Panel Lawyer for the State.
Heard on I.A. No. 9072 of 2023, which is an application for suspension of sentence and grant of bail filed on behalf of the appellant.
The appellant has been convicted by impugned judgment passed by the
trial Court for offence punishable under Section 420 of the IPC and sentenced to undergo RI for 2 years (fine Rs.5000/-) with default stipulations.
Learned counsel for the appellant has submitted that the trial Court has no t properly appreciated the oral and documentary evidence on record and committed error in convicting the appellant for aforesaid offence. Maximum sentence awarded to the appellant is RI for 2 years. It is submitted that the trial court has already suspended the jail sentence of the appellant till the filing of the appeal. Disposal of this appeal would take considerable time, therefore, the jail sentence of the appellant may be suspended.
Learned Panel Lawyer has opposed the application Although record is not available, however, looking the nature of offence and period of jail sentence awarded to the appellant, I find it to be a fit case to suspend the jail sentence of the appellant and to enlarge him on bail, therefore, without commenting on the merit of the case, the application is allowed.
I t is directed that subject to depositing the fine amount, if not already Signature Not Verified SAN
deposited and on furnishing a personal bond in a sum of Rs.40,000/- (Rupees Digitally signed by KOUSHALENDRA SHARAN SHUKLA Date: 2023.04.28 14:36:59 IST Forty Thousand only) with one surety in the like amount to the satisfaction of
the trial Court concerned, the remaining jail sentence of appellant - Arvind Kumar Chanpuriya shall remain suspended and he shall be enlarged on bail. The appellant shall appear before the trial Court concerned on 15.9.2023 and on such other dates as may be fixed in this regard during pendency of this appeal.
Record be requisitioned.
List for admission after ensuing summer vacation.
(SMT. ANJULI PALO) JUDGE
ks
Signature Not Verified SAN
Digitally signed by KOUSHALENDRA SHARAN SHUKLA Date: 2023.04.28 14:36:59 IST
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!