Citation : 2023 Latest Caselaw 3892 MP
Judgement Date : 13 March, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
CRA No. 3255 of 2023
(RISHIRAJ PATEL AND OTHERS Vs THE STATE OF MADHYA PRADESH)
Dated : 13-03-2023
Shri Manish Kumar Tiwari - Advocate for the appellants.
Shri Pradeep Dwivedi - Panel Lawyer for the respondent /State.
Call for trial Court record.
Heard on I.A.No.5102/2023, 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 he appellants have been convicted for commission of offence under Section 148 of IPC and have been sentenced to undergo R.I. for 06 months and fine of Rs. 1000/- with default stipulation; under Section 384 of IPC and have been sentenced to undergo R.I. for one year and fine of Rs.1000/- each and under Section 452 of IPC and have been sentenced to undergo R.I. for 02 years and fine of Rs.1000/- each with default stipulations by the learned 4th Additional Sessions Judge, District Narsinghpur vide judgment dated 08.02.2023 passed in S.T. No.197/2015 (State of MP Vs. Rishiraj Patel and
another).
Learned counsel for the appellants have submitted that appellants have been released on bail till 21.03.2023 by the trial Court. During trial, they were on bail and they have not misused the liberty granted to them by way of bail. Learned counsel further submitted that they have 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.
Signature Not Verified Signed by: DEEPA MISHRA Signing time: 3/14/2023 1:35:15 PM
On the other hand, learned counsel for the respondent/State has opposed the prayer for grant of bail to the appellant.
Considering the short nature of sentence and contention of learned counsel for the appellants, I deem it proper to suspend the remaining jail sentence of the appellants because final hearing of this appeal is not possible in near future.
Consequently, I.A.No.5102/2023 is allowed. The execution of jail sentence of appellants is hereby suspended subject to depositing the fine amount, (if not already deposited). It is directed that the appellants be released on bail on their furnishing a personal bond to a sum of Rs.50,000/-
(Rupees Fifty thousand only) each with one solvent surety each of the like amount to the satisfaction of the trial Court with a further direction to appear before the trial Court on 22.06.2023 and also on such other dates, as may be fixed by that Court in this regard during the pendency of this appeal.
List 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: 3/14/2023 1:35:15 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!