Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shailendra Ramesh Khare vs Madhya Pradesh Today Mediat Pvt. ...
2023 Latest Caselaw 7141 MP

Citation : 2023 Latest Caselaw 7141 MP
Judgement Date : 2 May, 2023

Madhya Pradesh High Court
Shailendra Ramesh Khare vs Madhya Pradesh Today Mediat Pvt. ... on 2 May, 2023
Author: Roopesh Chandra Varshney
                                                            1
                                     IN THE HIGH COURT OF MADHYA PRADESH
                                                  AT JABALPUR
                                                      CRR No. 1758 of 2023
                            (SHAILENDRA RAMESH KHARE AND OTHERS Vs MADHYA PRADESH TODAY MEDIAT PVT. LTD.)

                         Dated : 02-05-2023
                                Shri Abhijeet Awasthi - Advocate for the applicants.

                                Shri Kapil Patwardhan - Advocate for the respondent.

Heard on I.A.No.9387/2023 an application for condonation of delay. Looking to the reasons assigned in the application, the I.A. Is allowed. The delay of 178 days is hereby condoned.

Heard on admission.

Admit.

Also heard on I.A. No.9035/2023 for suspension of sentence and grant of bail.

This revision has been filed against the judgment dated 23/7/2022 passed by XXV Additional Sessions Judge, Bhopal (M.P.) in Criminal Appeal No.215/2021 whereby learned ASJ modified the judgment of conviction dated 13/11/2021 passed by learned JMFC, Bhopal in Complaint Case No.8805/2018, whereby learned JMFC found the appellant guilty for the offence punishable

under Section 138 of the Negotiable Instrument Act and sentenced him to undergo S.I. for three months and directed to pay compensation of Rs.55,666/- to the respondent under Section 357(3) of Cr.P.C. and in default of depositing that amount he shall undergo further one month S.I.

Learned counsel for the applicant submitted that learned trial Court as well as appellate Court without appreciating the complainant's evidence wrongly found the applicant guilty for the aforesaid offence. Even the applicant has already deposited all the compensation amount. The applicant has been in Signature Not Verified Signed by: MONIKA CHOURASIA Signing time: 5/2/2023 4:39:17 PM

custody. Hence, prayed for suspension of the jail sentence and release of the applicant on bail, since the final hearing of this revision will take time.

Learned counsel for the respondent submitted that applicant has already deposited all the compensation amount, so if this Court suspends the jail sentence of the applicant, he has no objection.

Looking to the facts and circumstances of the case, contention of learned counsel for the respondent and the fact that applicant is in judicial custody and according t o listing policy the hearing of this revision will take time, the application is allowed. It is, therefore, directed that execution of the jail sentence alone passed against the applicant shall remain suspended during the pendency

of this revision and he be released on bail upon furnishing personal bond in the sum of Rs.50,000/- (Rs.Fifty Thousand only) with one surety in the like amount, to the satisfaction of the trial Court, for his appearance before the Registry of this Court on 12/9/2023 and on such further dates as may be fixed in this behalf by the Registry during the pendency of this revision.

Record be called for.

List the case for final hearing in due course. Certified copy as per rules.

(ROOPESH CHANDRA VARSHNEY) JUDGE

m/-

Signature Not Verified Signed by: MONIKA CHOURASIA Signing time: 5/2/2023 4:39:17 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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter