Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rahul vs The State Of Madhya Pradesh
2023 Latest Caselaw 11666 MP

Citation : 2023 Latest Caselaw 11666 MP
Judgement Date : 25 July, 2023

Madhya Pradesh High Court
Rahul vs The State Of Madhya Pradesh on 25 July, 2023
Author: Prakash Chandra Gupta
                                                                    1
                                        IN THE HIGH COURT OF MADHYA PRADESH
                                                      AT INDORE
                                                            CRA No. 4224 of 2023
                                              (RAHUL Vs THE STATE OF MADHYA PRADESH AND OTHERS)



                           Dated : 25-07-2023


                                 Shri Yashraj Gupta, learned counsel for the appellant.
                                 Shri Viraj Godha, learned P.L. for the respondent/State.

Heard on the question of admission.

The appeal is admitted for final hearing.

Also, heard on I.A. No.4201/2023, which is first application for suspension of sentence and grant of bail filed under section 389(1) of the Cr.P.C. on behalf of appellant-Rahul.

2. The trial Court has convicted the appellant vide judgment of conviction and order of sentence dated 06.03.2023 passed by the First Addl. Sessions Judge, Sarangpur District-Rajgarh as under:-

                                               Conviction                                         Sentence

                                                                                                    Imprisonment in lieu of
                                 Session & Act               Imprisonment            Fine
                                                                                                            fine

                                 147 of the IPC                  1 year            Rs.500/-                  1 month

                                 458 of the IPC                 5 years           Rs.1,000/-                 6 months

                              323/149 of the IPC (3         6 months for each   Rs.500 for each
                                                                                                     1 month for each count
                                    counts)                      count               count

                               366/149 of the IPC               5 years           Rs.1,000/-                 6 months

                                 342 of the IPC                 6 months           Rs.500/-                  1 month

                             506 (Part-II) of the IPC            1 year            Rs.500/-                  1 month

                             16/ 17 of POCSO ACT                3 years           Rs.1,000/-                 3 months

3. Learned counsel for the appellant submits that the appellant has not Signature Not Verified Signed by: AJIT KAMALASANAN Signing time: 25-07-2023 18:03:23

committed any offence. FIR was loged by the complainant on the same day at 7:29 a.m. but the name of the appellant was not mentioned in the FIR, thereafter, on later stage, appellant has falsely been implicated in the case. During trial appellant was on bail and he never misused the condition of bail. Appellant is in custody since 06.03.2023. Final hearing of this appeal is not possible in near future therefore, it is prayed that the remaining jail sentence of the appellant may be suspended and he may be released on bail.

4 . Learned Govt. Advocate for the respondent/State has opposed the prayer of the appellant.

5 . I have heard learned counsel for both the parties and perused the

record.

6. Looking to the facts and circumstances of the case coupled with the fact that the final hearing of this appeal is not possible in near future, without expressing any opinion on merits of the case, the application I.A. No.4201/2023 is allowed and the jail sentence of the appellant shall remain suspended.

7. It is directed that subject to depositing the fine amount, if already not deposited, appellant-Rahul shall be released on bail, on furnishing personal bond in the sum of Rs.50,000/- (Rupees Fifty Thousand Only) along with solvent surety in the like amount to the satisfaction of trial Court, for his appearance before the Registry of this Court firstly on 12.09.2023, and on such other dates, as may be fixed by the Registry in this regard, till final disposal of this appeal.

8. List for final hearing in due course. C.C. as per rules.

Signature Not Verified Signed by: AJIT KAMALASANAN Signing time: 25-07-2023 18:03:23

(PRAKASH CHANDRA GUPTA) JUDGE ajit

Signature Not Verified Signed by: AJIT KAMALASANAN Signing time: 25-07-2023 18:03:23

 
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