Citation : 2023 Latest Caselaw 584 MP
Judgement Date : 10 January, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
CRA No. 11074 of 2022
(MASTU @ SUSHIL YADAV Vs THE STATE OF MADHYA PRADESH)
Dated : 10-01-2023
Shri R.P.S. Thakur - Advocate for the appellant.
Shri A. N. Gupta - Govt. Advocate for the respondent No.1/State.
Trial Court record has been received.
Heard on admission.
Prima facie, this appeal seems to be arguable. Hence, admitted for final
hearing.
Also heard on I.A.No.22635/2022, an application under Section 389(1) of Cr.P.C. for suspension of jail sentence and grant of bail to the appellant pending the appeal.
T h e appellant has been convicted for commission of offence under Section 323, 354 and 454 of IPC and has been sentenced to undergo R.I. for 3 months and fine of Rs. 1,000/-; R.I. for 1 year and fine of Rs.3000/- and R.I. for 1 year and fine of Rs.3000/- respectively with default stipulation by the learned Special Judge, SC/ST (Prevention of Atrocities) Act, Jabalpur vide
judgment dated 14.11.2022 passed in S.C.ATR No.01/2016 (State of MP Vs. Mastu @ Sushil Yadav).
Learned counsel for the appellant has submitted that appellant has been released on bail till 10.01.2023 by the trial Court. During trial, he was on bail and he has not misused the liberty granted to him by way of bail. Learned counsel further submitted that he has fair chance to succeed in appeal. There is no possibility of coming of this appeal for hearing in near future. Therefore, if the jail sentence is not suspended, the purpose of filing this appeal would become Signature Not Verified Signed by: DEEPA MISHRA Signing time: 1/11/2023 12:10:04 PM
futile.
On the other hand, learned counsel for the respondent/State has opposed the prayer for grant of bail to the appellant.
Considering the short nature of sentence and contention of learned counsel for the appellant, I deem it proper to suspend the remaining jail sentence of the appellant because final hearing of this appeal is not possible in near future.
Consequently, I.A.No.22635/2022 is allowed. The execution of jail sentence of appellant- Mastu @ Sushil Yadav 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 8.6.2023 and also on such other dates, as may be fixed by that Court in this regard during the pendency of this appeal.
List the case for final hearing in due course. Certified copy as per rules.
(DINESH KUMAR PALIWAL) JUDGE
mrs. mishra
Signature Not Verified Signed by: DEEPA MISHRA Signing time: 1/11/2023 12:10:04 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!