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

Shadab Khan vs The State Of Madhya Pradesh
2023 Latest Caselaw 22090 MP

Citation : 2023 Latest Caselaw 22090 MP
Judgement Date : 21 December, 2023

Madhya Pradesh High Court

Shadab Khan vs The State Of Madhya Pradesh on 21 December, 2023

Author: Sanjeev S Kalgaonkar

Bench: Sanjeev S Kalgaonkar

                                                                 1
                                        IN THE HIGH COURT OF MADHYA PRADESH
                                                     AT GWALIOR
                                                         CRA No. 14842 of 2023
                                            (SHADAB KHAN Vs THE STATE OF MADHYA PRADESH AND OTHERS)

                           Dated : 21-12-2023
                                  Shri Dinesh Singh Tomar- Advocate for the appellant.

                                  Shri A.K. Shukla- Public Prosecutor for respondent/State.

Heard on the question of admission.

Being arguable, the appeal is admitted for final hearing. Heard on IA No.21858/2023, first application under Section 389(1) Cr.P.C. moved on behalf of the appellant seeking suspension of sentence and

grant of bail.

Appellant stands convicted under Sections 323 of IPC and sentenced to fine of Rs.1,000/- and under Sections 509 of IPC and 11/12 of POCSO Act and sentenced to undergo one year's SI and one year's RI, with fine of Rs.500/- and Rs.500/- respectively with default stipulations vide judgment of conviction and sentence dated 07.11.2023 passed by Third Additional Sessions Judge/Special Judge District Vidisha (M.P.) in SC No.11 of 2023.

Learned Counsel for appellant submits that the impugned judgment passed by learned Trial Court is based on assumption, conjecture and surmises.

The learned Trial Court has committed an error in convicting and sentencing the present appellant without appreciating the prosecution evidence properly. There are material contractions and omissions in the evidence of witnesses. The appellant was on bail during trial and he did not misuse the liberty so granted to him. Fine amount has already been deposited by the appellant. The jail sentence of appellant was already suspended by learned Trial Court, under Section 389(3) of the Cr.P.C. There is no likelihood of hearing of appeal in near future.

On these grounds, learned Counsel prays that execution of remaining jail sentence of appellant may be suspended and he may be enlarged on bail.

Per contra, learned Counsel for respondent State opposed the application and prayed for its rejection.

Upon hearing learned Counsel for the parties but without commenting upon rival contentions touching merits of the case, this Court is of the view that application deserves to be allowed. It is, accordingly directed that execution of remaining jail sentence of appellant shall remain suspended during pendency of this appeal and he shall be enlarged on bail subject to furnishing 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 Trial Court and also subject to deposit of the fine amount (if not already deposited) for his appearance before the Registry of this Court on 02.02.2024 and on further dates as may be directed by the Registry in that regard.

Accordingly, I.A. No.21858/2023 stands allowed and disposed of. List the matter for final hearing in due course.

Certified copy as per rules

(SANJEEV S KALGAONKAR) JUDGE

Avi

 
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