Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Suresh Kumar Jain vs The State Of Madhya Pradesh
2023 Latest Caselaw 4260 MP

Citation : 2023 Latest Caselaw 4260 MP
Judgement Date : 17 March, 2023

Madhya Pradesh High Court
Suresh Kumar Jain vs The State Of Madhya Pradesh on 17 March, 2023
Author: Vivek Rusia
                                                               1
                                       IN THE HIGH COURT OF MADHYA PRADESH
                                                     AT INDORE
                                                       CRA No. 3505 of 2023
                                           (SURESH KUMAR JAIN Vs THE STATE OF MADHYA PRADESH)

                          Dated : 17-03-2023
                                Shri Aviral Vikas Khare, learned counsel for the appellant.

                                Shri Ranjeet Sen, learned Govt. Advocate for the respondent/State.

Heard on the question of admission.

The present appeal appears to be arguable. Criminal Appeal filed under Section 374 of the Code of Criminal

Procedure, 1973 is admitted for final hearing.

I.A.No.3548/2023 which is an application for ignoring the defects pointed out by the office stands disposed of.

Also heard on IA No.3490/2023, first application under Section 389 (1) of the Code of Criminal Procedure, 1973 for suspension of jail sentence and grant of bail filed on behalf of the appellant.

T he present appellant has been convicted for commission of offence punishable under Section 13 (1) (d) read with Section 13 (2) of the Prevention of Corruption Act, 1988 and also under Sections 120-B, 218, 466 and 471 of

Indian Penal Code, 1860 and sentenced to undergo three years rigorous imprisonment and fine amount of Rs.5,000/- on each count along with default stipulation by learned Special Judge (under PC Act), Indore, District Indore (MP) in Special Sessions Trial No.08/2015 vide judgment dated 31.01.2023.

Learned counsel for the appellant submits that the appellant has been falsely implicated in this case. Learned trial Court has not properly appreciated the evidence available on record and material omissions and contradictions have been overlooked. Learned trial Court has already suspended the jail sentence Signature Not Verified Signed by: VARSHA SINGH Signing time: 3/17/2023 7:01:52 PM

up to 31.03.2023. The appellant has fair chance to success in this appeal and if the jail sentence is not suspended, the application may be rendered infructuous. He, therefore, prays for grant of suspension of sentence and release the appellant on bail.

On the other hand, learned Government Advocate appearing for the respondent/State prays for rejection of the application.

In view of the aforesaid facts and circumstances of the case, I find it to be a fit case to suspend the custodial sentence of the appellant.

Accordingly, without expressing any opinion on merits of the case, IA No.3490/2023 is allowed, subject to depositing the fine amount, if not already

deposited with the trial Court and it is directed that on furnishing a personal bond by the appellant in the sum of Rs.30,000/- (Rupees thirty thousand only) with a solvent surety in the like amount to the satisfaction of the learned trial Court, for his/ her regular appearance before the Registry of this Court, the execution of the custodial part of the sentence imposed against the appellant shall remain suspended, till the final disposal of this appeal.

The appellant, after being enlarged on bail, shall mark his/her presence before the Registry of this Court on 21.04.2023 and on all such subsequent dates, as may be fixed by the concerned Court in this regard.

Let the record of the case from the concerned trial Court be requisitioned.

Let the matter be listed for final hearing in due course along with connected criminal appeal(s).

Certified copy as per rules.

Signature Not Verified Signed by: VARSHA SINGH Signing time: 3/17/2023 7:01:52 PM

(VIVEK RUSIA) JUDGE VS

Signature Not Verified Signed by: VARSHA SINGH Signing time: 3/17/2023 7:01:52 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter