Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Santosh vs The State Of Madhya Pradesh
2023 Latest Caselaw 7937 MP

Citation : 2023 Latest Caselaw 7937 MP
Judgement Date : 12 May, 2023

Madhya Pradesh High Court
Santosh vs The State Of Madhya Pradesh on 12 May, 2023
Author: Vivek Rusia
                                                                 1
                                        IN THE HIGH COURT OF MADHYA PRADESH
                                                      AT INDORE
                                                          CRA No. 966 of 2016
                                                   (SANTOSH Vs THE STATE OF MADHYA PRADESH)

                           Dated : 12-05-2023
                                   Shri Santosh Kumar Meena, learned counsel for the appellant.

                                   Shri Bhuwan Deshmukh, learned Government Advocate for the
                           respondent/State.

Heard on I.A.No.6668/2023, which is fifth application under Section 389(1) of Cr.P.C. for grant of bail and suspension of remaining jail sentence on

behalf of the appellant-Santosh.

(1) Appellant stands convicted vide judgment dated 04/07/2016 passed in Sessions Trial No.337/2013 by I Additional Sessions Judge, Biaora, District Rajgarh (M.P.) under Sections 341/34, 302/34 and 307/34 of Indian Penal Code, 1860 and has been sentenced to undergo 01 month Simple imprisonment, Life Imprisonment and 10 years RI with fine of Rs.500/-, Rs.5,000/- and Rs.2,000/- respectively with usual default stipulation.

(2) Learned counsel for the appellant submits that appellant is an innocent person and he has been falsely implicated in this matter. His contention is that

appellant has completed almost nine years jail incarceration and appeal is not likely to be heard finally in near future and it would take sufficient long time, therefore, in the light of judgment of the apex Court in the case of Sudan Singh V/s. State of U.P. [SLP (Crl.) No.4633/2021 decided on 05/10/2021, the jail sentence of appellant is liable to be suspended. Apart from that Shri Meena submits that as per the statement of PW-3 appellant said to have caused injury to him and not to the deceased. No firearm was recovered from his possession. There was a previous enmity between Antarsingh and deceased because Signature Not Verified Signed by: VINDESH RAIKWAR Signing time: 12-05-2023 06:01:36

Anatarsingh got married with the daughter of deceased. This appellant has no relation with the Antarsingh, who is already in jail. There are material contradictions and omissions in the statement of the witnesses and there is a strong case in favour of the appellant. Hence, the execution of the remaining part of the jail sentence of the appellant be suspended till the final disposal of this appeal.

(3) Per contra, learned counsel for the respondent / State opposes the application for suspension of sentence and prays for its rejection by submitting that the trial Court after due appreciation of the evidence has convicted the appellant, hence, his application for suspension of sentence is liable to be

rejected.

(4) Considering all the facts and circumstances of the case, nature of the allegation levelled against the appellant and also taking note of the fact that appellant has already suffered jail incarceration of almost nine years and final conclusion of the appeal will take sufficient long time. In view of the aforesaid facts and circumstances of the case, I deem it proper to suspend the remaining custodial sentence of the appellant.

(5) Accordingly, I.A.No.6668/2023 is allowed and it is directed subject to deposit of fine amount, if not already deposited, and subject to furnishing personal bond by the appellant in the sum of Rs.50,000/- (Rupees Fifty Thousand Only) with one solvent surety in the like amount to the satisfaction of learned trial Court, the execution of remaining custodial part of the sentence of the appellant shall remain suspended, till final disposal of this appeal.

(6) The appellant after being enlarged on bail shall mark his presence before the Registry of this Court on 23/11/2023 and on all such subsequent

Signature Not Verified Signed by: VINDESH RAIKWAR Signing time: 12-05-2023 06:01:36

dates, which are fixed in this behalf.

Certified copy as per rules.

                              (VIVEK RUSIA)                             (ANIL VERMA)
                                  JUDGE                                    JUDGE

                           Vindesh




Signature Not Verified
Signed by: VINDESH
RAIKWAR
Signing time: 12-05-2023
06:01:36
 

 
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