Citation : 2023 Latest Caselaw 4289 MP
Judgement Date : 17 March, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT INDORE
CRA No. 3641 of 2023
(PRAKASH Vs THE STATE OF MADHYA PRADESH)
Dated : 17-03-2023
Shri Akhil Godha - Advocate for the appellant.
Shri Kapil Mahant - Panel Lawyer for the respondent/State.
Learned counsel for the appellant submits that he has already cured the defects as pointed out by the Registry, therefore, IA.No.3611/2023, which is an application for ignoring the office objection, stands disposed off.
Heard on I.A.No.3610/2023, which is first application under Section 389(1) of Cr.P.C. for grant of bail and suspension of remaining jail sentence on behalf of the appellant Prakash Bhil.
Appellant stands convicted vide judgment dated 28/02/2023 passed in Special S.T.No.23/2021 by Special Judge, POCSO Act, Shajapur (M.P.) under Sections 452 and 509 of Indian Penal Code, 1860 and has been sentenced to undergo 06 months RI with fine of Rs.2,000/- and 06 months RI with fine of Rs.1,000/- respectively with usual 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. His jail sentence has also been suspended by the Trial Court till 28/03/2023. There are material contradictions and omissions in the statement of the witnesses. 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. Signature Not Verified Signed by: TEJPRAKASH VYAS Signing time: 3/17/2023 7:04:34 PM
P e r contra, learned counsel for the respondent / State opposes the application for suspension of sentence and prays for its rejection.
Considering all the facts and circumstances of the case, nature of the allegation levelled 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.3610/2023 is allowed and it is directed subject to
deposit of fine any 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 separate solvent surety in the like amount to the satisfaction of learned trial Court, the execution of remaining custodial part of the sentence of the appellant shall remain suspended, till final disposal of this appeal.
The appellant after being enlarged on bail shall mark his presence before the Registry of this Court on 14/09/2023 and on all such subsequent dates, which are fixed in this behalf.
Let record of the trial Court be requisitioned. Certified copy as per rules.
(ANIL VERMA) JUDGE
Tej
Signature Not Verified Signed by: TEJPRAKASH VYAS Signing time: 3/17/2023 7:04:34 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!