Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Deepak vs The State Of Madhya Pradesh
2023 Latest Caselaw 21688 MP

Citation : 2023 Latest Caselaw 21688 MP
Judgement Date : 18 December, 2023

Madhya Pradesh High Court

Deepak vs The State Of Madhya Pradesh on 18 December, 2023

Author: Roopesh Chandra Varshney

Bench: Roopesh Chandra Varshney

IN THE HIGH COURT OF MADHYA PRADESH AT JABALPUR CRA No. 9388 of 2023 (DEEPAK AND OTHERS Vs THE STATE OF MADHYA PRADESH)

Dated : 18-12-2023 Shri Siddharth Datt - Advocate for the appellants.

Ms. Shanti Tiwari - Panel Lawyer for the State.

Heard on admission.

Appeal seems to be arguable, hence, admitted for hearing. Also heard on IA No.17555/2023, which is first application under

Section 389(1) of Cr.P.C. for suspension of sentence and grant of bail moved on behalf of appellants.

Appellants have been convicted and sentenced as mentioned in the impugned judgment dated 05.07.2023 passed in ST No.4/2018 by First Additional Session Judge, District Khandwa.

It is submitted by the counsel for the appellants that the appellants have been falsely implicated in the case. They are in jail from the date of impugned judgment. It is further submitted that appeal is of the year 2023 and there is no likelihood of appeal being taken up for final hearing. Under such circumstances,

sentence of the appellants may be suspended.

Learned counsel for the State has opposed the application. Considering overall facts and circumstances of the case; period of custody and the fact that appeal is of the year 2023 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.17555/2023 stands allowed and it is directed that

the jail sentence of appellants shall remained suspended and they be released on bail upon his furnishing a personal bond in the sum of Rs.50,000/- (Rupees Fifty Thousand Only) each with one solvent surety each 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 12.02.2024 and on other subsequent dates as may be fixed in this behalf.

List along with CRA No.9064 of 2023 for final hearing in due course.

(ROOPESH CHANDRA VARSHNEY) JUDGE

sm

 
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