Citation : 2023 Latest Caselaw 7450 MP
Judgement Date : 8 May, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
CRA No. 5370 of 2023
(ASHISH TIWARI AND OTHERS Vs THE STATE OF MADHYA PRADESH)
Dated : 08-05-2023
Shri Akhilesh Singh - Advocate for the appellants.
Smt. Seema Sahu - Panel Lawyer for the respondent /State.
Call for trial Court record.
Heard on I.A.No.8511/2023, an application under Section 389(1) of Cr.P.C. for suspension of jail sentence and grant of bail to the appellants
pending the appeal.
The appellants have been convicted for commission of offence under Section 498A of IPC and Section 4 of Dowry Prohibition Act and has been sentenced to R.I. for 03 years and R.I. for 02 years respectively, and fine of Rs.7000/- and Rs.5000/- with default stipulations by the learned 7th Additional Sessions Judge, Rewa (M.P.) vide judgment dated 10.4.2023 p as s ed in Sessions Trial No.4100942/2016 (State of M.P. Vs. Ashish Tiwari and others).
Learned counsel for the appellants has submitted that appellants have been released on bail till 11.5.2023 by the trial Court itself. During trial, they
were on bail and they have not misused the liberty granted to them b y way of bail. Learned counsel further submitted that they have fair chances to succeed in appeal. There is no possibility of coming of this appeal for hearing in near future. Therefore, if the jail sentence is not suspended, the purpose of filing this appeal would become futile.
On the other hand, learned counsel for the respondent/State has opposed the prayer for grant of bail to the appellants.
Considering the short nature of sentence and contention of learned Signature Not Verified Signed by: DEEPA MISHRA Signing time: 5/9/2023 11:12:12 AM
counsel for the appellants, I deem it proper to suspend the remaining jail sentence of the appellants because final hearing of this appeal is not possible in near future.
Consequently, I.A.No.8511/2023 is allowed. The execution of jail sentence of appellants is hereby suspended subject to depositing the fine amount, if not already deposited. It is directed that the appellants be released on bail on their furnishing a personal bond to a sum of Rs.50,000/- (Rupees Fifty thousand only) each with one solvent surety each of the like amount to the satisfaction of the trial Court with a further direction to appear before the trial Court on 27.07.2023 and also on such other dates, as may be
fixed by that Court in this regard during the pendency of this appeal.
List the case for admission immediately after receipt of record along with Cr.A. No.5859/2023.
Certified copy as per rules.
(DINESH KUMAR PALIWAL) JUDGE
mrs. mishra
Signature Not Verified Signed by: DEEPA MISHRA Signing time: 5/9/2023 11:12:12 AM
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!