Citation : 2023 Latest Caselaw 3734 MP
Judgement Date : 2 March, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT INDORE
CRA No. 2931 of 2023
(SUNIL Vs THE STATE OF MADHYA PRADESH)
Dated : 02-03-2023
Shri Akhilesh Kumar Saxena, learned counsel for the appellant.
Shri Kapil Mahant, learned Pl for respondent/State.
Heard on I.A. No.3108 of 2023, which is an application for dispensing with from filing certified copy of the impugned judgment. Appellant is already in custody since the date of judgment. He has filed certified copy, which is issued
and signed by the trial Court, therefore, this application is allowed and there is no need to file certified copy of impugned order.
Als o heard on I.A. No.2847 of 2023, which is an application under Section 389(1) of Cr.P.C. for suspension of remaining jail sentence and grant of bail on behalf of appellant Sunil.
Appellant has been convicted under Section 354 of IPC, Section 354(D) of IPC and Section 12 of POCSO Act and has been sentenced to undergo 1 year R.I. with fine of Rs.1,000/-, 1 year R.I. with fine of Rs.1,000/-, 1 years R.I. with fine of Rs.1,000/-, respectively with default stipulation.
Learned counsel for the appellant submit that appellant is an innocent person and he has been falsely implicated in this matter. During the trial appellant was on bail and he has not misused the liberty granted to him. Looking to old pendency of the cases for consideration, final conclusion of this appeal would take sufficient long time. There is a strong case in favour of the appellant. Hence, the execution of the remaining part of the jail sentence of the appellant be suspended till the final disposal of this appeal.
P e r contra, learned counsel for the respondent / State opposes the Signature Not Verified Signed by: VATAN SHRIVASTAVA Signing time: 02-03-2023 18:21:20
application for suspension of sentence and prays for its rejection.
Considering all the facts and circumstances of the case, nature of the allegation leveled against the appellant and also taking note of the fact that appellant was on bail during the trial; there is no complaint that he has misused the liberty granted to him and final conclusion of the appeal will also take sufficient long time. In view of the aforesaid facts and circumstances of the case, I find it is to be a fit case to suspend the remaining custodial sentence of the appellant.
Accordingly, I.A. No.2847 of 2023 is allowed and it is directed subject to deposit of fine amount, if not already deposited, and subject to furnishing
personal bond by the appellant in the sum of Rs.75,000/- (Rupees Seventy Five Thousand Only) with one surety in the like amount to the satisfaction of learned trial Court for his appearance before the Registry of this Court on 17/08/2023 and on all such subsequent dates, which are fixed in this behalf, the execution of remaining custodial part of the sentence of the appellant shall remain suspended, till final disposal of this appeal.
Let record of the Court below be requisitioned. Certified copy as per rules.
(ANIL VERMA) JUDGE
Vatan
Signature Not Verified Signed by: VATAN SHRIVASTAVA Signing time: 02-03-2023 18:21:20
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!