Citation : 2023 Latest Caselaw 14091 MP
Judgement Date : 28 August, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT GWALIOR
CRA No. 1175 of 2014
(ABHILAKH SINGH Vs THE STATE OF MADHYA PRADESH)
Dated : 28-08-2023
Shri Hemant Singh Rana, learned counsel for the appellant.
Shri A. K. Nirankari, learned Public Prosecutor, for the respondent/State.
Heard on IA No.15439 of 2023, fourth repeat application under Section 389(1) Cr.P.C. for suspension of sentence and grant of bail moved on behalf of sole appellant-Abhilakh Singh. His third application was dismissed as withdrawn on 18.10.2019.
So far appellant has suffered jail incarceration of 09 years 11 months 11 days without remission and 14 years 26 days with remission.
Appellant stood convicted under Section 302 of IPC and sentenced to undergo imprisonment for life with a fine of Rs.20,000/- with default stipulations vide judgment of conviction and order of sentence dated 29.09.2014 passed by Additional Sessions Judge, Lahar, District Bhind (M.P.) in ST No.241/2012.
As per prosecution story, deceased's brother-in-law Sonu had brought the deceased to hospital in burnt condition on 26.01.2012 at 12.15 pm where she died next day, i.e., 27.01.2012 at 6.30 am. On such information merg was
registered at Merg No. 46/2012. During merg investigation, statements of Jasram Singh (Uncle of deceased) and Shyambeti (deceased's mother) were recorded. On the allegations against the appellant and co-accused persons regarding demand of dowry and torture to the deceased, FIR was registered at Crime No. 11/2012. On 26.01.2012 dying declaration of the deceased was recorded by Tahsildar. Upon completion of investigation, Challan was filed. The case was committed to the Sessions Court for trial. The Sessions Court upon critical
evaluation of the evidence placed before it and recording of statements of material witnesses, convicted and sentenced the present appellant along with other co-accused as referred above.
Learned counsel for the appellant submits that the present appellant is innocent and has been falsely implicated. The Sessions Court has not appreciated the evidence in correct perspective and the same suffers from surmises and conjectures. Moreso, present appellant has already suffered more than 10 years' jail incarceration. The appeal is of the year 2014 and there is no likelihood of early hearing of this appeal in near future. Under such circumstances, it is prayed that jail sentence of the present appellant may kindly
be suspended.
Learned counsel for the respondent-State opposed the prayer and supported the impugned judgment.
Upon hearing learned counsel for the parties, though this Court refrains from commenting upon the rival contentions so advanced touching merits of the case, but regard being had to the period of custody suffered by the present appellant i.e. 09 years 11 months 11 days and that the appeal is of the year 2014 and there is no likelihood of early hearing of the appeal, this Court is of the considered view that benefit of suspension of sentence may be extended to present appellant.
Accordingly, IA No.15439 of 2023 stands allowed and it is directed that jail sentence of appellant Abhilakh Singh 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.1,50,000/- (Rupees One Lac Fifty Thousand 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 30.10.2023 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 as per rules.
(ROHIT ARYA) (SATYENDRA KUMAR SINGH)
JUDGE JUDGE
yog
YOGESH
VERMA
2023.08.28
VALSALA
VASUDEVAN
2018.10.26
15:14:29 -07'00'
16:41:45
+05'30'
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!