Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ankur @ Abhishek Gautam vs State Of M.P.
2023 Latest Caselaw 3639 MP

Citation : 2023 Latest Caselaw 3639 MP
Judgement Date : 1 March, 2023

Madhya Pradesh High Court
Ankur @ Abhishek Gautam vs State Of M.P. on 1 March, 2023
Author: Dinesh Kumar Paliwal
                                                               1
                                      IN THE HIGH COURT OF MADHYA PRADESH
                                                   AT JABALPUR
                                                       CRA No. 3892 of 2022
                                                (ANKUR @ ABHISHEK GAUTAM Vs STATE OF M.P.)

                          Dated : 01-03-2023
                                Shri R. S. Chaturvedi - Advocate for the appellant.

                                Shri Pradeep Gupta - Govt. Advocate for respondent/ State.

Trial Court record has been received in connected appeal Cr.A. No.1771/2022.

Heard on admission.

Prima facie, this appeal seems to be arguable. Hence, admitted for final hearing.

Heard on I.A.No.12910/2022, 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 392 of IPC and Section 11/13 of M.P. Dakaiti Avam Vyapaharan Prabhavit Kshetra Adhiniyam and has been sentenced to undergo R.I. for 5-5 years and fine of Rs.1000/- for each offence by the learned Special Judge,

M.P. Dakaiti Avam Vyapaharan Prabhavit Kshetra Adhniyam Satna, District Satna vide judgment dated 11.2.2022 passed in SC-Doct. No.26/2017 (State of MP Vs. Ankur @ Abhishek Gautam and others1).

Learned counsel for the appellant has submitted that appellant has not committed any offence. He is innocent. He has been falsely implicated. Learned trial Court has erroneously convicted the appellant as it has not considered the cross examination of witnesses who in their cross examination has candidly admitted that just after arrest, they were called in the police station Signature Not Verified Signed by: DEEPA MISHRA Signing time: 3/2/2023 2:54:09 PM

and accused who was already in the police lockup, was shown to him. Appellant has fair chance to succeed in appeal. He is in jail for last one year. 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 the prayer for grant of bail to the appellant.

After going through the evidence of P.W.3 (Deepesh Kumar Vishwakarma) and P.W.5 (Ashutosh Vishwakarma), 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.12910/2022 is allowed. The execution of jail sentence of appellant- Ankur @ Abhishek 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 15.6.2023 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 along with Cr.A. No.1771/2022.

Certified copy as per rules.

(DINESH KUMAR PALIWAL) JUDGE

mrs. mishra

Signature Not Verified Signed by: DEEPA MISHRA Signing time: 3/2/2023 2:54:09 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 : MAIMS

 
 
Latestlaws Newsletter