Citation : 2023 Latest Caselaw 1484 MP
Judgement Date : 25 January, 2023
IN THE HIGH COURT OF MADHYA PRADESH AT GWALIOR CRA No. 1122 of 2023 (NITESH RAGHUVANSHI Vs THE STATE OF MADHYA PRADESH)
Dated : 25-01-2023 Shri Raghuvir Singh, Advocate for appellant.
Shri Pramod Pachori, learned Public Prosecutor for State. Heard on I.A.No.1433/2023, first application u/Sec. 389(1) of Cr.P.C. for suspension of sentence and grant of bail filed on behalf of appellant.
This criminal appeal has been filed against the judgment dated 7.1.23 passed in S.T. No.29/2020 by Sessions Judge Guna whereby appellant has
been convicted and sentenced under Section 363 of IPC for 3 years RI with fine of Rs.500/-, under Section 323 of IPC for 6 months RI with fine of Rs.200/-, under Section 506 II of IPC for 6 months RI with fine of Rs.200/-, with default stipulation.
It is submitted by counsel for the appellant that the appellant was on bail during trial and did not misuse the liberty granted to him. The trial Court had already suspended the jail sentence of appellant till 7.2.23. Appeal is of the year 2023 which may take long time for it's conclusion. Under these circumstances, the execution of sentence be suspended and the appellant be released on bail.
On the contrary, learned counsel for the State opposed the application and prayed for its rejection.
Keeping in view of the aforesaid submissions of learned counsel for the parties and the fact that an early hearing of this case is not possible and that trial court has already suspended the jail sentence of appellants till 7.2.23, I.A. No.1433/2023 is allowed.
It is therefore, directed that if appellant deposits the entire fine amount, if Signature Not Verified Signed by: YOGENDRA OJHA Signing time: 25-Jan-23 5:49:16 PM
not already deposited, and furnishes a personal bond in the sum of Rs.50,000/- (Rupees Fifty Thousand Only) with one solvent surety of the like amount to the satisfaction of concerned Trial Court for his appearance before the Principal Registrar of this Court on 10th July,2023 and on such further dates as may be fixed by the office in this regard, sentence of imprisonment awarded to him shall remain suspended till further orders and he shall be released on bail.
Application (I.A. No.1433/2023) is allowed and disposed of. A copy of this order be sent to the trial Court concerned for necessary compliance.
Certified copy/e-copy as per rules/directions.
(DEEPAK KUMAR AGARWAL) JUDGE
ojha
Signature Not Verified Signed by: YOGENDRA OJHA Signing time: 25-Jan-23 5:49:16 PM
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!