Citation : 2023 Latest Caselaw 235 MP
Judgement Date : 4 January, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
CRA No. 10222 of 2022
(SUNIL KUMAR SAKET Vs THE STATE OF MADHYA PRADESH)
Dated : 04-01-2023
Shri Shiv Sahay Singh-Advocate for the appellant.
Shri Vinod Tiwari-Panel Lawyer for the respondent/State.
None for the complainant/objector.
None is appearing for the objector since last so many dates, therefore, I.A.No.20980/2022 cannot be kept pending unnecessarily in absence of learned
counsel for the objector.
Trial Court record has been received.
Heard on admission.
Primafacie, this appeal seems to be arguable, hence, admitted for final hearing.
Heard on I.A. No.20980/2022, an application under Section 389(1) of Cr.P.C. for suspension of sentence and grant of bail to the appellant, pending the appeal.
Appellant has been convicted for commission of offence under Section
354, 342 of IPC and Section 7 read with Section 8 of the POCSO Act and has been sentenced to undergo R.I. for 3 years with fine of Rs.1,000/-, for commission of offence under Section 8 of the POCSO Act and has been sentenced to undergo RI for 6 months and fine of Rs. 500/- with default stipulation for commission of offence under Section 342 of IPC vide judgment dated 19.10.2022 passed in S.T. No.125/2019 (State of M.P. Vs. Sunil Kumar Saket) by Special Judge, POCSO Act, Sidhi.
Signature Not Verified Signed by: KUNDAN SHARMA Signing time: 1/5/2023 7:56:26 PM
Learned counsel for the appellant has submitted that appellant has not committed any offence. He has been wrongly convicted by the trial Court. Learned counsel for the appellant has submitted that in the course of trial appellant was on bail. He has not misused the liberty granted by way of bail during trial. In the course of argument, it is further submitted by learned counsel for the appellant that learned trial Court itself after delivery of judgment of conviction and order of sentence has released the appellant on bail. Appellant has fair chances to succeed in this appeal. Learned trial Court has not properly appreciated the evidence of prosecution witness which is full of omissions and contradictions. Therefore, it has been prayed that execution of jail sentence of
appellant be suspended and he be released on bail.
On the other hand, learned Panel Lawyer for the respondent/State has opposed the grant of bail to the appellant.
Having considered the short nature of sentence and the fact that there is no possibility of hearing of this appeal in near future, I deem it proper to release the appellant on bail.
Consequently, I.A. No.20980/2022 is allowed. The execution of jail sentence of appellant- Sunil Kumar Saket is hereby suspended subject to depositing the fine amount, (if not already deposited). It is directed that the appellant be released on bail on his furnishing a personal bond to a sum of Rs.50,000/- (Rupees fifty thousand only) with one solvent surety of the like amount to the satisfaction of the trial court with a further direction to appear before the trial Court on 01.06.2023 and also on such other dates, as may be fixed by that Court in this regard during the pendency of this appeal.
List this case for final hearing in due course.
Signature Not Verified Certified copy as per rules.
Signed by: KUNDAN SHARMA Signing time: 1/5/2023 7:56:26 PM
(DINESH KUMAR PALIWAL) JUDGE
kundan
Signature Not Verified Signed by: KUNDAN SHARMA Signing time: 1/5/2023 7:56:26 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!