Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shyamkartik vs The State Of Madhya Pradesh
2023 Latest Caselaw 3572 MP

Citation : 2023 Latest Caselaw 3572 MP
Judgement Date : 28 February, 2023

Madhya Pradesh High Court
Shyamkartik vs The State Of Madhya Pradesh on 28 February, 2023
Author: Sujoy Paul
                                                             1
                                      IN THE HIGH COURT OF MADHYA PRADESH
                                                   AT JABALPUR
                                                      CRA No. 422 of 2023
                                             (SHYAMKARTIK Vs THE STATE OF MADHYA PRADESH)

                          Dated : 28-02-2023
                                Shri Siddharth Datt - Advocate for the appellant.

                                Shri Ajay Shukla - Government Advocate for the respondent of M.P.

Heard on I.A. No.2193 of 2023 an application filed under Section 389 (1) of the Cr.P.C for suspension of sentence and grant of bail to appellant - Shyamkartik out of judgment dated 16.12.2022 delivered in SCATR.

No.39/2016 by Special Judge, district Singrauli, M.P.

The appellant has been convicted and sentenced under Section 302/34 of IPC to undergo RI for Life and fine of Rs.1000/- with default stipulation.

Learned counsel for the appellant submits that as per prosecution story the complainant/widow of deceased, Reeta Panika lodged a report on 2.6.2016 at about 9.15 am in P.S. Baidhan that her husband left the house on 1.6.2016 at about 6-7 pm and came back at around 9 pm. She was preparing dinner and seen that her husband left the house with a glass of water. She alongwith her children slept and when in the morning, she proceeded towards Budhela,

certain villagers informed that a dead body is lying between Peeparajhapi and Budhela. It was noticed that it was complainant's husband namely Hridaylal Panika.

Shri Datt, learned counsel for the appellant submits that the court below in Para-14 of the judgement opined that there is no eye witness to the incident. The case of the prosecution is based on circumstantial evidence. The only evidence against this appellant is allegedly a last seen evidence whereas a plain reading of statement of PW-2 and PW-3, the brothers of the deceased shows Signature Not Verified Signed by: BASANT KUMAR SHRIVAS Signing time: 3/1/2023 10:28:15 AM

that this appellant was not one of those persons who were last seen by them. The names of persons are Prakash Narayan Soni and Sandeep Bais.

Shri Datt further submits that a careful reading of Para-1 of statement of PW-1 shows that the deceased left the house with Prakash Narayan Soni and Sandeep Bais and then came back at around 9 o'clock. When he again left at 9 o'clock, nobody else was with him. Thus, last seen theory has no legs to stand.

Learned counsel for the appellant submits that no incriminating material is recovered from the appellant. A shirt recovered from the appellant does not contain any blood stain. The conviction of appellant is based on memorandum of co- accused Prakash Narayan Soni . The said memorandum recorded under

Section 27 of the Evidence Act has no evidentiary value as against the present appellant. Thus, there is no legal evidence on the basis of which the conviction was recorded. The final hearing of this appeal will take time. Thus, the remaining jail sentence of this appellant may be suspended.

The prayer is opposed by Shri Ajay Shukla, learned Counsel for the State on the basis of objection.

We have heard the parties at length and perused the record. Considering the aforesaid factual backdrop, a case is made out for suspension of remaining jail sentence of this appellant. Thus, without expressing any opinion on merits of the case, we deem it proper to suspend the remaining jail sentence of the appellant.

Accordingly, I.A. No.2193 of 2023 is allowed.

Subject to depositing the fine amount (if not already deposited), the remaining jail sentence of appellant--Shyamkartik is hereby suspended and it is directed that the appellant be released on bail on his furnishing a personal

Signature Not Verified bond for a sum of Rs.30,000/- (Rupees Thirty Thousand only) with one Signed by: BASANT KUMAR SHRIVAS Signing time: 3/1/2023 10:28:15 AM

solvent surety of the like amount to the satisfaction of the trial Court with a further direction to appear before the trial Court, Baidhan, district Singrauli

on 8 th of May, 2023 and also on such other dates as may be fixed by the trial Court in this regard during the pendency of this appeal.

Certified copy as per rule.

                                (SUJOY PAUL)                            (AMAR NATH (KESHARWANI))
                                   JUDGE                                         JUDGE

                          bks




Signature Not Verified
Signed by: BASANT KUMAR
SHRIVAS
Signing time: 3/1/2023
10:28:15 AM
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter