Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sher Singh vs The State Of Madhya Pradesh Thr.
2023 Latest Caselaw 7213 MP

Citation : 2023 Latest Caselaw 7213 MP
Judgement Date : 3 May, 2023

Madhya Pradesh High Court
Sher Singh vs The State Of Madhya Pradesh Thr. on 3 May, 2023
Author: Rohit Arya
                                                            1
                                    IN THE HIGH COURT OF MADHYA PRADESH
                                                 AT GWALIOR
                                                     CRA No. 730 of 2015
                                     (SHER SINGH AND OTHERS Vs THE STATE OF MADHYA PRADESH THR.)

                         Dated : 03-05-2023
                               Per Justice Deepak Kumar Agarwal:

                               Shri Deependra Raghuvanshi- learned counsel for appellant No.2
                         Durgesh alias Monu and appellant No.3 Ghanshyam alias Sonu.
                               Shri A. K. Nirankari- learned Public Prosecutor for respondent- State.

Heard on I.A. No. 5158 of 2023, third application under Section 389 (1) of Cr.P.C. for suspension of sentence and grant of bail moved on behalf of

appellant No.2- Durgesh alias Monu and IA No. 5166 of 2023, second application under Section 389(1) of Cr.P.C. for suspension of sentence and grant of bail moved on behalf of appellant - No.3 Ghanshyam alias Sonu. First and second suspension applications of appellant No.2 Durgesh alias Monu were dismissed as withdrawn vide orders dated 18-04-2016 and 31-08-2018 whereas, first suspension application of appellant No.3 Ghanshyam alias Sonu was dismissed vide order dated 26-09-2016.

This criminal appeal assails the judgment of conviction and order of sentence dated 09/07/2015 passed in S.T. No.192/2012 by 1st Additional

Sessions Judge, Mungawali, District Ashoknagar (M.P.), whereby aforesaid appellants have been convicted under Section 302/149 of IPC and sentenced to Life Imprisonment with fine Rs.5,000/-, sentenced to one year and six months RI with fine of Rs.1,000/- for offence under Section 148 of IPC, two years RI with fine of Rs. 2,000/- for offence under Section 325/149 of IPC, six months RI for offence under Section 323/149 of IPC (on three counts) and two years RI with fine of Rs.2,000/- for offence under Section 452 of IPC with default Signature Not Verified Signed by: MAHENDRA BARIK Signing time: 5/4/2023 10:53:11 AM

stipulations. All the sentences have been directed to run concurrently.

Prosecution story, in short, is that on 08.10.2012 at around 7-8:00 PM, there was a dispute between deceased Naresh Namdev and appellant No. 1 Sher Singh near the shop of Mr. Vikas Jain in village over a matter of grass. At that time, Rajesh Namdev, his mother Mrs. Savitri Bai Namdev and Naresh's daughter Babli brought Naresh home after intervening in the matter. On that, in the night of 09.10.2012, Sher Singh armed with Ballam, Ghanshyam armed with an Axe, Monu alias Durgesh armed with Farsa, Ranbir armed with stick and Bhaiyaram armed with Luhangi, came to the house of Naresh Namdev and got the door opened. As soon as the door was opened, the said five accused

entered inside his house and started assaulting Naresh Namdev with the intention to kill him. Sher Singh assaulted on the head of the deceased Naresh Namdev, due to which, he fell down and blood started oozing out. When the father of deceased Barelal and mother Savitribai came to save him, all accused beaten them. Sher Singh assaulted Barelal by means of Ballam which hit on his eye, due to which, blood started oozing out from mouth and eyes. Ghanshyam assaulted Savitribai with Axe on her head, as a result of which blood started oozing out. Ghanshyam and Monu alias Durgesh assaulted on the head of Naresh. Co-accused Ranbeer assaulted Naresh Namdev by means of stick and Bhaiyaram assaulted Naresh Namdev by means of Lohangi. Ghanshyam assaulted on the head of complainant Rajesh Namdev by means of Axe, due to which blood started oozing out. On the basis of aforesaid, crime was registered.

Learned counsel for the present appellants submits that the appellants have been falsely implicated.They have been wrongly convicted by learned trial Court. They were on bail during trial and they did not misuse the liberty so Signature Not Verified Signed by: MAHENDRA BARIK Signing time: 5/4/2023 10:53:11 AM

granted to them. They have served near about seven and half months in custody during trial and from the date of passing of impugned judgment they are in custody. It is further submitted that the case of present appellants is identical to that of co-convicted accused appellant No.1 Sher Singh whose jail sentence has already been suspended by this Court vide order dated 15-02-2023. There are fair chances of success of this appeal. The appeal is of the year 2015 which may take long time for its conclusion and the appellants cannot be kept in custody for an unlimited period. Under these circumstances, remaining execution of jail sentence be suspended and present appellants be released on bail.

On the other hand, learned Public Prosecutor appearing on behalf of respondent State opposed suspension applications and prayed for rejection.

Keeping in view the aforesaid submissions of learned counsel for the parties and maintaining the party as well as the fact that appellants are in custody since date of passing of impugned judgment and an early hearing of this appeal is not possible, without expressing any opinion on the merits of the case, aforesaid IAs are allowed. It is, therefore, directed that if appellant No.2 Duresh alias Monu and appellant No.3 Ghanshyam alias Sonu deposit the entire fine amount, if not already deposited by them, and furnish a personal bond in the sum of Rs.50,000/-(Rupees Fifty Thousand Only) each with one solvent

surety each of the like amount to the satisfaction of trial Court for their appearance before the Registry of this Court on 21st of August, 2023 and on such subsequent dates as may be fixed by the Office in this regard, the sentence of imprisonment awarded to them shall remain suspended till disposal of present appeal and they shall be released on bail.

Signature Not Verified Signed by: MAHENDRA BARIK Signing time: 5/4/2023 10:53:11 AM

IA Nos.5158 of 2023 and IA No. 5166 of 2023 stand disposed of and closed.

Cc as per rules.

                           (ROHIT ARYA)                           (DEEPAK KUMAR AGARWAL)
                              JUDGE                                        JUDGE

                         MKB




Signature Not Verified
Signed by: MAHENDRA
BARIK
Signing time: 5/4/2023
10:53:11 AM
 

 
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