Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rahul Yadav vs The State Of Madhya Pradesh
2023 Latest Caselaw 20423 MP

Citation : 2023 Latest Caselaw 20423 MP
Judgement Date : 4 December, 2023

Madhya Pradesh High Court

Rahul Yadav vs The State Of Madhya Pradesh on 4 December, 2023

Author: Dinesh Kumar Paliwal

Bench: Dinesh Kumar Paliwal

                                                              1
                                      IN THE HIGH COURT OF MADHYA PRADESH
                                                   AT JABALPUR
                                                     CRA No. 13537 of 2023
                                        (RAHUL YADAV Vs THE STATE OF MADHYA PRADESH AND OTHERS)

                          Dated : 04-12-2023
                                Shri Rajendra Yadav - Advocate for the appellant.

                                Smt. Nupur Dhamija - Panel Lawyer for the respondent /State.

None for victim, despite service of notice.

Trial Court record has been received.

Heard on admission.

Trial Court record perused.

Prima facie, this appeal seems to be arguable. Hence admitted for final hearing.

Heard on I.A. No.25508/2023, an application under Section 389(1) of Cr.P.C. for suspension of sentence and grant of bail to appellant.

Appellant has been convicted for commission of offence under Section 341 r/w 34 of IPC and has been sentenced to undergo S.I. for one month; under Section 3(1)(d) of SC/ST (Prevention of Atrocities) Act and has been sentenced to undergo R.I. for 6 months and fine of Rs.500/-; under Section 353

r/w 34 of IPC and has been sentenced to undergo R.I. for 01 year and fine of Rs.1000/-; under Section 3(2)(va) of SC/ST (Prevention of Atrocities ) Act and has been sentenced to undergo R.I. for 1 year and fine of Rs.1000/- and under Section 506 (Part II) of IPC and has been sentenced to undergo R.I. for 06 months and fine of Rs.500/- with default stipulations vide judgment dated 14.10.2023 delivered by Special Judge, SC/ST (Prevention of Atrocities) Act, District Panna, in SC ATR 86/2017 (State of M.P. Vs. Rahul Yadav).

Learned counsel for the appellant has submitted that appellant has not

committed any offence. He has been erroneously convicted by the trial Court. It is submitted that in the course of trial appellant was on bail. He has not misused the liberty granted by way of bail during trial. Even after conviction and passing of order of jail sentence, learned trial Court itself had suspended the jail sentence of the appellant till 16.11.2023. Thereafter, this Court vide its order dated 1.11.2023 extended the suspension of jail sentence till today. The appellant has fair chance to succeed in the appeal. It is further submitted that a short sentence has been awarded by the trial Court and there is no possibility of hearing of this appeal in near future. Therefore, if the execution of jail sentence of appellant is not suspended, the purpose of filing this appeal would become

futile. Therefore, it has been prayed that the execution of jail sentence of appellant be suspended and he be released on bail.

On the other hand, learned counsel for the respondent/State has opposed the grant of bail to the appellant.

Having considered the short nature of sentence and the fact that there is no possibility of hearing of this appeal in near future, I am inclined to suspend the remaining jail sentence of the appellant.

Consequently, I.A. No.25508/2023 is allowed. The execution of jail sentence of appellant- Rahul Yadav 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 19.2.2024 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

mrs. mishra

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter