Citation : 2023 Latest Caselaw 12697 MP
Judgement Date : 7 August, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
CRA No. 994 of 2023
(VIPIN PATEL Vs THE STATE OF MADHYA PRADESH)
Dated : 07-08-2023
Shri Sanjay Kushwaha - Advocate for the appellant.
Shri Manoj Singh - Panel Lawyer for the respondent/State.
Heard on I.A. No.11862/2023, an application under Section 389(1) of Cr.P.C. for suspension of sentence and grant of bail to appellant, pending the appeal.
2. Appellant has been convicted for commission of offence under Sections 326 and 324 of IPC and has been sentenced to undergo 3 years R. I. and 1 year R.I. with fine of Rs.500-500/- with default stipulation vide judgment dated 15.11.2022 passed in S.T.No.217/2019 by Sessions Judge, Bhopal.
3. Learned counsel for the appellant has submitted that appellant has b een erroneously convicted by the learned trial Court. Appellant has fair chances to succeed in the appeal. The allegation against the appellant is that he bite off the pointer finger of injured Harprasad and bite middle finger of injured Ashok. It is submitted that learned trial Court has committed error in coming to
the conclusion that an offence under Section 324 and 326 of IPC is made out. In a case of teeth bite no offence under Section 324 and 326 of IPC would made out. It is further submitted that after conviction and passing of sentence, trial Court itself had released the appellant on bail but he could not obtain the stay in appeal well in time due to which he was directed to surrender before the trial Court and since 02.05.2023 he is in jail. He has already suffered more than three months in jail. Sentence is for a short period, therefore, if he is not released on bail the purpose of filing of this appeal would become futile. Signature Not Verified Signed by: BIJU BABY Signing time: 8/8/2023 3:52:41 PM
4. On the other hand, learned counsel for the respondent/State has opposed grant of bail.
5. Considering the short nature of sentence passed by learned trial Court and the factum that appellant has already suffered more than three months in jail, I am of the view that a case for suspension of jail sentence is made out.
6. Consequently, I.A. No.11862/2023 is allowed. The execution of jail sentence of appellant- Vipin Patel is hereby suspended subject to depositing the fine amount, (if not already deposited). It is directed that the appellant be released on bail on his 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 16.10.2023 and also on such other dates, as may be fixed by that Court in this regard during the pendency of this appeal.
List this case for final hearing in due course. Certified copy as per rules.
(DINESH KUMAR PALIWAL) JUDGE
b
Signature Not Verified Signed by: BIJU BABY Signing time: 8/8/2023 3:52:41 PM
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!