Citation : 2023 Latest Caselaw 4575 MP
Judgement Date : 23 March, 2023
IN THE HIGH COURT OF MADHYA PRADESH AT INDORE CRA No. 3756 of 2023 (RAHUL Vs THE STATE OF MADHYA PRADESH)
Dated : 23-03-2023 None for the either side.
Considered I.A.No.3730/2023, which is first application under Section 389 of Cr.P.C. for grant of bail and suspension of remaining jail sentence on behalf of the appellant Rahul.
Appellant stands convicted vide judgment dated 15/02/2023 passed in
S.C.No.38/2020 by Special Judge, POCSO Act, Ratlam under Sections 363 of Indian Penal Code, 1860 and has been sentenced to undergo 03 years RI with fine of Rs.1,000/- with usual default stipulation.
It is submitted in the application that the 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. 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. Prima facie 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.
Perused the impugned judgment of the trial Court. 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 Signature Not Verified Signed by: TEJPRAKASH VYAS Signing time: 3/24/2023 12:52:25 PM
case, I find it is to be a fit case to suspend the remaining custodial sentence of the appellant.
Accordingly, I.A.No.3730/2023 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 20/09/2023 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: 3/24/2023 12:52:25 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!