Citation : 2023 Latest Caselaw 4499 MP
Judgement Date : 21 March, 2023
IN THE HIGH COURT OF MADHYA PRADESH AT JABALPUR CRA No. 4000 of 2023 (AWADHLAL PATEL AND OTHERS Vs THE STATE OF MADHYA PRADESH)
Dated : 21-03-2023 Shri Arvind Singh- counsel for the appellants.
Shri Y.D.Yadav- Govt.Advocate for the State.
Let record of the court below be requisitioned. Considered I.A.No.6220/2023, which is first application under section 389(1) Cr.P.C. for suspension of sentence on behalf of appellants, namely,
Awadhlal Patel and Ramdarash Patel.
Although record is not available, however, it is clear from the impugned judgment dated 03.3.2023 passed by the Additional Sessions Judge, Mauganj, District Rewa in S.T.No.22/2022 that the appellants have been convicted for offences under 323/34 (injuries to Ramji) & 323/34 (injuries to Rammani) of IPC each and sentenced to undergo R.I. for 06 months & 06 months each and fine of Rs.500/- & Rs.500/- respectively with default stipulations.
Learned counsel for the appellants submitted that appellants are innocent and have been falsely implicated in the crime in question. The trial Court without
properly appreciating the oral and documentary evidence available on record has passed the impugned judgment. The appellants were on bail during trial. The jail sentence of appellants has been suspended by the trial Court till 02.5.2023. Fine amount has been deposited. Final disposal of this appeal would take considerable time. Hence, prayer has been made to suspend the jail sentence of the appellants.
Signature Not Verified SAN
Learned Government Advocate has opposed the prayer for suspension Digitally signed by RAJESH MAMTANI Date: 2023.03.21 19:45:46 IST
of sentence and grant of bail.
Considered the over all facts and circumstances of the case; maximum sentence awarded is 06 months; appellants were on bail during trial; fine amount has already been deposited, and final disposal of this appeal would take considerable time to conclude, without commenting on merits of the case, the application is allowed.
I t is directed that subject to depositing the fine amount, if not already deposited and on furnishing a personal bond in a sum of Rs.30,000/- (Rupees Thirty Thousand only) each with one surety each in the like amount to the satisfaction of the trial Court concerned, the sentence of applicants/appellants, namely, Awadhlal Patel & Ramdarash Patel shall remain suspended and
they shall be released on bail for securing their presence before the trial Court concerned on 21.08.2023 and on such other dates as may be fixed in this regard during pendency of this appeal.
List this case for admission after 08 weeks.
(SMT. ANJULI PALO) JUDGE
RM
Signature Not Verified SAN
Digitally signed by RAJESH MAMTANI Date: 2023.03.21 19:45:46 IST
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!