Citation : 2023 Latest Caselaw 13132 MP
Judgement Date : 11 August, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
CRA No. 9364 of 2023
(KHUB SINGH Vs THE STATE OF MADHYA PRADESH)
Dated : 11-08-2023
Shri Amit K. Bajpai - Advocate for the appellant.
Shri Dinesh Prasad Patel - Dy. Government Advocate for the
respondent / State.
Let record of Court below be requisitioned. Heard.
The appeal is admitted for hearing.
Also heard on IA No. 17518/2023, an application under Section 389(1) of the Cr.P.C. for suspension of remaining jail sentence and grant of bail to appellant- Khub Singh Kushwaha arising out of judgment dated 21.06.2023 delivered in SC No.14/2020 by IInd Additional Sessions Judge, Khurai, Distt.Sagar.
T h e appellant has been convicted under Section 354 of IPC and sentenced to undergo R.I. for 01 year with fine of Rs.5,00/- with default stipulations.
Learned counsel for the appellant submits that Trial Court has suspended the sentence of the appellant till 20.07.2023. He was on bail during trial. Final hearing of this appeal is not possible in near future. Considering the short sentence, the remaining jail sentence of the appellant may be suspended.
The prayer is opposed by learned State counsel. Considering the short sentence coupled with the fact that final hearing of this appeal is not possible in near future, I deem it proper to suspend the remaining jail sentence of the appellant. Signature Not Verified Signed by: RASHMI TIKARAM CHIKANE Signing time: 8/11/2023 5:52:33 PM
Accordingly, I.A. No.17518/2023 is allowed. Subject to depositing the fine amount, if not already deposited, the remaining jail sentence of the appellant- Khub Singh Kushwaha is hereby suspended and it is directed that the appellant be released on bail on his furnishing a personal bond for a sum of Rs.30,000/- (Rupees thirty 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 Khurai, District Sagar on 04th September, 2023 and also on such other dates, as may be fixed by the trial court in this regard during the pendency of this appeal.
Certified copy as per rules.
(ACHAL KUMAR PALIWAL) JUDGE
RC
Signature Not Verified Signed by: RASHMI TIKARAM CHIKANE Signing time: 8/11/2023 5:52:33 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!