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

Iftikhar vs The State Of Madhya Pradesh
2023 Latest Caselaw 1738 MP

Citation : 2023 Latest Caselaw 1738 MP
Judgement Date : 31 January, 2023

Madhya Pradesh High Court
Iftikhar vs The State Of Madhya Pradesh on 31 January, 2023
Author: Anil Verma
                                                              1
                                      IN THE HIGH COURT OF MADHYA PRADESH
                                                    AT INDORE
                                                      CRA No. 275 of 2023
                                         (IFTIKHAR AND OTHERS Vs THE STATE OF MADHYA PRADESH)

                         Dated : 31-01-2023
                               Shri Rishiraj Trivedi - Advocate for appellants.

                               Shri Vishal Panwer - Panel Lawyer for the respondent/State.

Record of the trial Court has already been received in the connected appeal.

Heard on the question of admission.

The appeal is admitted for final hearing.

Also heard on I.A.No.182/2023, which is first application under Section 389 of Cr.P.C. for grant of bail and suspension of remaining jail sentence on behalf of appellants No.1 and 2 namely Iftikhar and Mujaffar.

Appellants stand convicted vide judgment dated 13/12/2022 passed in

S.T. No.2400335/2010 by 3 rd Additional Sessions Judge, Ratlam (M.P.) and have been sentenced to under go jail sentence under Sections 148, 332/149 (each in 2 counts), 353/149 (each in 2 counts), 427/149, 435/149 of IPC, Section 25(1)(1)(B) of the Arms Act and Section 3/149 of Prevention of

Damage to Public Property Act, 1984 for 03 years RI, 03 years RI, 02 years RI, 02 years RI, 05 years RI, 01 year RI and 05 years RI with fine of Rs.1,000/-, R s . 500/-, Rs.500/-, Rs.1,000/-, Rs.1,000/-, Rs.1,000/- and Rs.1,000/- respectively with default stipulation.

Learned counsel for the appellants submit that appellants are innocent persons and they have been falsely implicated in this matter. Appellants are in custody since the date of judgment. The trial Court has erred in convicting the

Signature Not Verified Signed by: TEJPRAKASH VYAS Signing time: 2/1/2023 11:13:37 AM

appellants without appreciating the evidence available on record in its true perspective. During the trial appellants were on bail and they have not misused the liberty granted to them. There are so many material contradictions and omissions in the statement of witnesses. Appellants are facing trail for last thirteen years. Looking to old pendency of the cases for consideration, final conclusion of this appeal would take sufficient long time. There is a strong case in favour of the appellants. Jail sentence of co-accused Ahsan and others have already been suspended by this Court vide order dated 18/01/2023 passed in connected appeals. Appellants are the permanent resident of District Ratlam. Hence, the execution of the remaining part of the jail sentence of all the

appellants be suspended till the final disposal of this appeal.

P e r contra, learned counsel for the respondent / State opposes the application for suspension of sentence and prays for its rejection by submitting that it is a heinous matter of communal violence. Some of the appellants in the incident have been identified by the witnesses. There is a strong case in favour of the prosecution. Hence, appellants are not entitled for grant of suspension of sentence.

Considering all the facts and circumstances of the case, nature of the allegation levelled against the appellants and also taking note of the fact that appellants were on bail during the trial and there is no complaint that they have misused the liberty given to them; appellants have no past criminal record and final conclusion of the appeal will also take sufficient long time. In view of the aforesaid facts and circumstances of the case, I find it is to be a fit case to suspend the remaining custodial sentence of all the appellants.

Accordingly, I.A.No.182/2023 is allowed and it is directed subject to deposit of fine amount, if not already deposited, and subject to furnishing Signature Not Verified Signed by: TEJPRAKASH VYAS Signing time: 2/1/2023 11:13:37 AM

personal bond by the appellants in the sum of Rs.75,000/- (Rupees Seventy Five Thousand Only) each with separate solvent sureties in the like amount to the satisfaction of learned trial, the execution of remaining custodial part of the sentence of the appellants shall remain suspended, till final disposal of this appeal.

The appellants after being enlarged on bail shall mark their presence before the Registry of this Court on 08/05/2023 and on all such subsequent dates, which are fixed in this behalf.

Registry is directed to list the appeal for final hearing in due course. Certified copy as per rules.

(ANIL VERMA) JUDGE

Tej

Signature Not Verified Signed by: TEJPRAKASH VYAS Signing time: 2/1/2023 11:13:37 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 : MAIMS

 
 
Latestlaws Newsletter