Citation : 2023 Latest Caselaw 7660 MP
Judgement Date : 10 May, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
CRA No. 8519 of 2022
(PIYUSH Vs THE STATE OF MADHYA PRADESH AND OTHERS)
Dated : 10-05-2023
Shri Kamal Singh Rajput - Advocate for the appellant.
Ms. Nalini Gurung - Panel Lawyer for the respondent/State.
None for respondent No.2 despite service of notice.
Trial Court record has been received.
Heard on admission.
Trial Court record perused.
Prima-facie, this appeal seems to be arguable. Hence, admitted for final hearing.
As prayed by learned counsel for the appellant, I.A.No.17940 of 2022 having rendered infructuous is dismissed.
Heard on I.A.No.9497 of 2023, an application under Section 389(1) of Cr.P.C for suspension of jail sentence and grant of bail to the appellant pending the appeal.
Appellant has been convicted for commission of offence under Section
3(1)(r) of SC/ST Act and has been sentenced to 6 months RI and fine of Rs.1000/- with default stipulation vide judgment dated 03.09.2022 passed in SCATR No.14/2022 (State of M.P. vs.Piyush S/o Harish Yadav by Special Judge, SC/ST (Prevention of Atrocities) Act, Khandwa (M.P.).
Learned counsel for the appellant has submitted that appellant has been erroneously convicted by the learned trial Court. He has fair chance 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 Signature Not Verified Signed by: BIJU BABY Signing time:
5/11/2023 2:53:44 PM
appeal would become futile.
O n the other hand, learned Panel Lawyer for the respondent/State has opposed the prayer for grant of bail to the appellant.
Having taken into consideration the short nature of sentence and other material available on record, I deem it proper to suspend the remaining jail sentence of the appellant, pending the appeal.
Consequently, I.A.No.9497 of 2023 is allowed. The execution of jail sentence of appellant Piyush is hereby suspended subject to depositing the fine amount, if not already deposited. It is directed that the appellant be released on bail on his furnishing a personal bond to a sum of Rs.50,000/-
(Rupees Fifty thousand only) with one solvent surety 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 for final hearing in due course.
Certified copy as per rules.
(DINESH KUMAR PALIWAL) JUDGE
b
Signature Not Verified Signed by: BIJU BABY Signing time:
5/11/2023 2:53:44 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!