Citation : 2023 Latest Caselaw 22083 MP
Judgement Date : 21 December, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
CRA No. 11335 of 2023
(RAKESH SHRIVASTAVA Vs THE STATE OF MADHYA PRADESH)
Dated : 21-12-2023
Shri Manish Datt-Senior Advocate with Shri Ashok Kumar Tiwari-
Advocate for the appellant.
Shri Satyam Agrawal- Public Prosecutor for respondent/Lokayukt.
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.21403/2023, an application under Section 389(1) of Cr.P.C. for suspension of jail sentence pending the appeal.
Appellant has been convicted for commission of offence under Section 7(a) of the Prevention of Corruption Act, 1988 and has been sentenced to undergo R.I. for 4 years and fine of Rs.5000/- with default stipulation vide
judgment dated 24.08.2023 passed by Ist ASJ Judge and Special Judge
(Prevention of Corruption Act) 1988 Jabalpur (M.P.) in Special Case No.S.C.Lokayukt/08/2022 (State of M.P. Vs. Rakesh Shrivastava).
Learned counsel for the appellant has submitted that appellant has been erroneously convicted by the trial Court as it has not properly appreciated the evidence of witnesses on record. It is submitted that learned trial Court has not considered various omissions and contradictions appeared in the evidence of the witnesses. It is also submitted that allegation against the appellant was that he had demanded Rs.10,000/- for diversion of the plot of the complainant
whereas diversion work is not entrusted with the R.I. In this regard, orders are passed by the Revenue Court. Appellant has fair chance to succeed in appeal. There is no possibility of hearing of this appeal in near future. Therefore, it is prayed that appellant may be released on bail.
O n the other hand, learned Public Prosecutor for the respondent has opposed grant of bail and has submitted that respondent has proved its case beyond all reasonable doubt against the appellant by adducing cogent and reliable evidence.
Appellant has suffered almost a period of three months and twenty four days in jail. There is no possibility of hearing of this appeal in near future. In
trial period, he was on bail and has not misused the liberty granted to him. Therefore, having considered the aforesaid submissions put-forth by learned counsel for the parties, findings recorded in the impugned judgment and other material on record, I am of the view that it is a case in which appellant may be released on bail by suspending jail sentence.
Consequently, I.A. No.21403/2023 is allowed. The execution of jail sentence of appellant- Rakesh Shrivastava is hereby suspended subject to depositing the fine amount, (if not already deposited). It is directed that 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 22.04.2024 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 b
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!