Citation : 2023 Latest Caselaw 20277 MP
Judgement Date : 1 December, 2023
IN THE HIGH COURT OF MADHYA PRADESH AT JABALPUR CRA No. 11209 of 2022 (GOVIND YADAV Vs THE STATE OF MADHYA PRADESH)
Dated : 01-12-2023 Shri S.A.R.Siddiqui - Advocate for the appellant.
Ms. Shakti Tripathi - Panel Lawyer for the State.
Heard on admission.
Appeal seems to be arguable, hence, admitted for hearing. Also heard on IA No.22850/2022, which is first application under
Section 389(1) of Cr.P.C. for suspension of sentence and grant of bail moved on behalf of appellant - Govind Yadav.
Appellant has been convicted under Section 354 IPC and Section 9 (Tha) r/w Section 10 POCSO Act and sentenced as mentioned in the impugned judgment dated 18.11.2022 passed in ST No.99/2022 by Special Judge POCSO District Jabalpur.
It is submitted by the counsel for the appellant that the appellant is in jail since 18.11.2022. He has a good case on merits and hope to succeed in the appeal. It is further submitted that appeal is of the year 2022 and there is no
likelihood of appeal being taken up for final hearing. Under such circumstances, sentence of the appellant may be suspended.
Learned counsel for the State has opposed the application. Considering overall facts and circumstances of the case and the fact that appeal is of the year 2022 and there is no likelihood of early hearing of the appeal in near future, however, without touching merits of the matter, appellant is held entitled for suspension of jail sentence and grant of bail.
Accordingly, IA No.22850/2022 stands allowed and it is directed that
the jail sentence of appellant shall remained suspended and he be released on bail upon his furnishing a personal bond in the sum of Rs.50,000/- (Rupees Fifty Thousand Only) with one solvent surety in the like amount to the satisfaction of the trial Court subject to verification of factum regarding deposit of fine amount. Appellant is directed to appear before the trial Court first on 02.01.2024 and on other subsequent dates as may be fixed in this behalf.
List for final hearing in due course.
(ROOPESH CHANDRA VARSHNEY) JUDGE
@s
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!