Citation : 2023 Latest Caselaw 22249 MP
Judgement Date : 22 December, 2023
IN THE HIGH COURT OF MADHYA PRADESH AT JABALPUR CRR No. 2532 of 2023 (SONU MOHHAMMAD @ FIRDOS MOHHAMAD Vs THE STATE OF MADHYA PRADESH)
Dated : 22-12-2023 Shri N.K.Dubey - Advocate for the applicant.
Shri Dinesh Prasad Patel - Dy.Government Advocate for the State.
Heard on I.A. No.29723/2023, second application under Section 397(1) of the Cr.P.C. filed on behalf of applicant for suspension of sentence and grant of bail. Earlier first bail application was dismissed vide order dated
19.09.2023.
The applicant has been convicted vide judgment dated 08.6.2023 passed by Sessions Judge, Panna in Cr.A. No.53/2023, arising out of judgment dated 14.03.2023 passed by Chief Judicial Magistrate, Panna in RCT No.319/2017, whereby learned appellate Court dismissed the appeal filed by the applicant and affirmed the judgment passed by the trial Court wherein the trial Court found the applicant guilty for commission of offence punishable under Sections 323 and 354 of IPC and sentenced him to undergo R.I. for 3 month with fine of Rs.200/- and sentenced him to undergo R.I. for 1 year with fine of Rs.500/-
respectively, with usual default stipulations.
Learned counsel for the applicant submitted that learned trial Court as well as appellate Court without appreciating the prosecution evidence properly, wrongly found the applicant guilty for the aforesaid offence. The applicant is in custody from the date of impugned judgment. Hence, prayed for suspension of the jail sentence and release the applicant on bail, as the final hearing of this revision will take time.
P e r contra, learned counsel for State while opposing the prayer,
supported the impugned judgment. He contends that judgment impugned is passed upon proper evaluation of evidence placed on record, so the sentence of the applicant should not be suspended.
Looking to the facts and circumstances of the case coupled with the facts that the applicant is in judicial custody from the date of impugned judgement, this revision is of the year 2023 and hearing of this revision will take time, the application is allowed. It is, therefore, directed that execution of the jail sentence passed against applicant shall remain suspended during the pendency of this revision and he be released on bail subject to depositing fine amount, if not already deposited and on furnishing personal bond in the sum of
Rs.50,000/- (Rs.Fifty Thousand only) with one surety in the like amount to the satisfaction of the trial Court for his appearance before the trial Court concerned on 01.02.2024 and on such further dates as may be fixed by it in this regard during the pendency of this revision.
List the case for final hearing in due course.
Certified copy today.
(ROOPESH CHANDRA VARSHNEY) JUDGE
as
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!