Citation : 2023 Latest Caselaw 1665 MP
Judgement Date : 30 January, 2023
IN THE HIGH COURT OF MADHYA PRADESH AT GWALIOR CRA No. 4068 of 2020 (MITTHU MARWADI AND OTHERS Vs THE STATE OF MADHYA PRADESH)
Dated : 30-01-2023 Shri Pavan Kumar Vijaywargiya, learned counsel for appellant.
Shri Pramod Pachori, learned Public Prosecutor for State. Heard on I.A.No.15374/2022, third application u/Sec. 389(1) of Cr.P.C. for suspension of sentence and grant of bail filed on behalf of appellant No.1- Mithun Marwadi Gurjar.
This criminal appeal has been filed against the judgment dated 28.02.2020
passed in SC NDPS 04/2019 by Special Judge (NDPS Act) Sheopur whereby appellant has been convicted and sentenced under Section 8/18 B NDPS Act for ten years RI with fine of Rs.1,00,000/- with default stipulation.
It is submitted by counsel for the appellant that the appellant was on bail during trial and he did not misuse the liberty granted to him. Fine amount has already been deposited by the appellant. Appellant has already suffered 2 years and 6 months of incarceration. Appellant is ready to furnish adequate surety and shall be abide by all the directions and conditions which may be imposed by this Court. Appeal is of the year 2020 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, I.A. No.15374/2022 is allowed.
Signature Not Verified Signed by: YOGENDRA OJHA Signing time: 30-Jan-23 6:38:26 PM
It is therefore, directed that if appellant deposits the entire fine amount, if 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 17th 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. No15374/2022) is allowed and disposed of. A copy of this order be sent to the trial Court concerned for necessary compliance.
C.c. as per rules.
(DEEPAK KUMAR AGARWAL) JUDGE
ojha
Signature Not Verified Signed by: YOGENDRA OJHA Signing time: 30-Jan-23 6:38:26 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!