Citation : 2023 Latest Caselaw 592 MP
Judgement Date : 10 January, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
CRA No. 387 of 2023
(SMT. SUNITA PARTE Vs THE STATE OF MADHYA PRADESH)
Dated : 10-01-2023
Shri K. S. Rajput - Advocate for the appellant.
Shri A. N. Gupta - Govt. Advocate for the respondent /State.
Call for trial Court record.
Heard on I.A.No.325/2023, 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 Sections 409, 420/34, 467/34, 468/34 and Section 471 of IPC and has been sentenced to undergo R.I. for 3 years, 2 years, 3 years, 2 years and 1 year and fine of Rs. 25,000/- , Rs.5000/-, Rs.10,000/-, Rs.3000/- and Rs.2000/- respectively with default stipulations by the learned IInd Additional Sessions Judge, Sohagpur, District Narmadapuram vide judgment dated 26.12.2022 passed in S.T. No.51/2014 (State of M.P. Vs. Dwarka Prasad Mehra and others).
Learned counsel for the appellant has submitted that appellant has been released on bail till 27.1.2023 by the trial Court. During trial, she was on bail and she has not misused the liberty granted to her by way of bail. Learned counsel further submitted that she 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 futile.
On the other hand, learned counsel for the respondent/State has opposed Signature Not Verified Signed by: DEEPA MISHRA Signing time: 1/11/2023 12:10:04 PM
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.325/2023 is allowed. The execution of jail sentence of appellant- Smt. Sunita Parte is hereby suspended subject to depositing the fine amount, (if not already deposited). It is directed that the appellant be released on bail on her 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 hearing on admission, immediately after receipt of trial Court record.
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!