Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dinesh vs The State Of Madhya Pradesh
2023 Latest Caselaw 7744 MP

Citation : 2023 Latest Caselaw 7744 MP
Judgement Date : 11 May, 2023

Madhya Pradesh High Court
Dinesh vs The State Of Madhya Pradesh on 11 May, 2023
Author: Deepak Kumar Agarwal
                                         1

       IN THE HIGH COURT OF MADHYA PRADESH
                              AT GWALIOR
                              CRA-11137-2022
         (DINESH AND OTHERS Vs . STATE OF MADHYA PRADESH)

DATED:- 11-05-2023

      Shri Atul Gupta- Advocate for the appellants.
      Shri Rajendra Singh           Yadav- Public Prosecutor for the
respondent/State.

Heard on I.A. No.8625/2023, 1st application under Section 389 (1) of Cr.P.C. for suspension of sentence and grant of bail moved on behalf of the appellants No.1 to 9- Dinesh, Deewan, Ramesh, Phool Singh, Hariom, Bhagwat, Raghuveer, Mangilal and Dalchand respectively.

This appeal has been preferred against the judgment dated 07/11/2022 passed by Additional Session Judge, Chachauda, District- Guna (M.P.) in S.T. No.53/2014, whereby the appellants have been convicted and sentenced as under:-

Sections Sentence Fine (Rs.) Default Stipulation

148 of IPC 1 Year RI 300/- 1 Month RI 450 of IPC (4 counts) 7 Years RI 500/- 6 Months RI 435/149 of IPC (2 counts) 3 Years RI 350/- 1 Month RI 427/149 of IPC (2 counts) 1 Year RI 200/- 1 Month RI 323/149 of IPC (6 counts) 1 Year RI 200/- 1 Month RI 342/149 of IPC (2 counts) 6 Months RI 200/- 1 Month RI 397 of IPC (2 counts) 7 Years RI 500/- 6 Months RI

Prosecution story, in short, is that on 31/05/2013, the complainant-

Vinod Shrivastava alongwith Sunil Sharma lodged the report alleging that he lives in village Batwada and on the previous night, daughter of co- accused- Parwat Singh Kirar was missing and few days back daughter of one Omprakash was also went missing and the family members of the said girls had an apprehension that complainant has played role in the incident of missing girls. On that issue, at about 6:00 AM in the morning, appellants alongwith co-accused persons, armed with Sticks, Luhangi, Axe and Farsa who were about 25 in number had assembled at the house of the complainant and caused their marpeet and destroyed their household articles and looted the property and cash. On the basis of aforesaid, crime has been registered against the appellants and co-accused persons.

Learned counsel for the appellants submits that appellants have been falsely implicated in this case. They are not concerned with the case directly or indirectly. The appellants have been wrongly convicted by the learned trial Court. The appellants have suffered more than six months of incarceration. The appellants are the permanent resident of District- Guna (M.P.) and there are fair chances of success of this appeal and the appeal may take long time for its conclusion and the appellants cannot be kept in custody for an unlimited period. Under these circumstances, the execution of sentence be suspended and the appellants be released on bail.

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

Keeping in view of the aforesaid submissions of learned counsel for

the parties and the fact that an early hearing of this case is not possible, I.A. No.8625/2023 is allowed.

It is, therefore, directed that if appellants No.1 to 9- Dinesh, Deewan, Ramesh, Phool Singh, Hariom, Bhagwat, Raghuveer, Mangilal and Dalchand respectively deposit the entire fine amount, if not already deposited, and furnish personal bond in the sum of Rs.25,000/-(Rupees Twenty Five Thousand Only) each to the satisfaction of trial Court for their appearance before the Registry of this Court on 20th of October, 2023 and on such subsequent dates as may be fixed in this regard, sentence of imprisonment awarded to them, shall remain suspended till further orders and they shall be released on bail.

IA No.8625/2023 stands allowed and disposed of. A copy of this order be sent to the trial Court concerned for necessary compliance.

Certified copy as per rules.

(DEEPAK KUMAR AGARWAL) JUDGE RAHUL SINGH Digitally signed by RAHUL SINGH PARIHAR DN: c=IN, o=HIGH COURT OF MADHYA PRADESH BENCH GWALIOR,

rahul ou=HIGH COURT OF MADHYA PRADESH BENCH GWALIOR, postalCode=474001, st=Madhya Pradesh, 2.5.4.20=eac942476567cd1b39b3da46068403462fdf82ab676d0cde4dee

PARIHAR 473fe77953f5, pseudonym=68E0B84BAE73376CD071289B3D9FE728CE00D487, serialNumber=0275C4F803F94C47998BE5C534E21BDED910FD4AB9D15 9B55575E814D05B2EED, cn=RAHUL SINGH PARIHAR Date: 2023.05.12 17:49:09 +05'30'

 
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