Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mahfooj @ Guddu Khan vs The State Of Madhya Pradesh
2023 Latest Caselaw 830 MP

Citation : 2023 Latest Caselaw 830 MP
Judgement Date : 13 January, 2023

Madhya Pradesh High Court
Mahfooj @ Guddu Khan vs The State Of Madhya Pradesh on 13 January, 2023
Author: Dinesh Kumar Paliwal
                                                               1
                                        IN THE HIGH COURT OF MADHYA PRADESH
                                                     AT JABALPUR
                                                       CRA No. 11972 of 2022
                                          (MAHFOOJ @ GUDDU KHAN Vs THE STATE OF MADHYA PRADESH)

                         Dated : 13-01-2023
                                   Shri Pankaj Tiwari - Advocate for the appellant.

                                   Shri Anoop Sonker - Panel Lawyer for the respondent/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.289/2023, 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 Section 11(iv) r/w 12 of POCSO Act and has been sentenced to undergo R.I. for 1 year and fine of Rs. 1000/- with default stipulation by the learned Special Judge (POCSO) Act, Jabalpur vide judgment dated 29.09.2022 passed in Special Case No.53/2019 (State of MP Vs. Mahfooj @ Guddu).

Learned counsel for the appellant has submitted that appellant is in jail since 03.01.2023. It is contended that during trial, appellant 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 chances 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.

O n the other hand, learned Panel Lawyer for the respondent/State has Signature Not Verified Signed by: BIJU BABY Signing time:

1/13/2023 7:07:27 PM

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.289/2023 is allowed. The execution of jail sentence of appellant-Mahfooj @ Guddu Khan 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 13.06.2023 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. Certified copy as per rules.

(DINESH KUMAR PALIWAL) JUDGE

b

Signature Not Verified Signed by: BIJU BABY Signing time:

1/13/2023 7:07:27 PM

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter