Citation : 2023 Latest Caselaw 18244 MP
Judgement Date : 1 November, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
CRA No. 1988 of 2003
(MOLE PRASAD Vs THE STATE OF MADHYA PRADESH)
Dated : 01-11-2023
Shri Prashant Singh Baghel - Advocate for the appellant.
Shri Dilip Kumar Shrivastava - Government Advocate for the
respondent/State.
Heard on I.A.No.25300/2023, which is the second application under Section 389 (1) of the Cr.P.C. for suspension of custodial sentence passed
against appellant and release him on bail.
The earlier application for suspension of sentence and grant of bail filed on behalf of appellant was allowed vide order dated 02/12/2003.
The appellant has been convicted vide judgment dated 18/11/2003 passed by II Additional Sessions Judge, Shahdol Camp Beohari in S.T. No.14/2003 for the offence punishable under Section 325 of the IPC and sentenced him to undergo R.I. for three years with fine of Rs.500/- with default stipulations.
Learned counsel for the appellant submitted that the learned trial Court has wrongly convicted the appellant for the aforesaid offence. There are several
omissions and contradictions in the evidence adduced by the prosecution witnesses. Earlier this Court vide order dated 02/12/2003 suspended the jail sentence of appellant and released him on bail. This Court vide order dated 21/09/2023 has issued arrest warrant against the appellant and in compliance of that arrest warrant appellant was arrested on 17/10/2023 and till then he is in custody. The appellant is an old man aged about 78 years, hence it is prayed that the jail sentence of appellant be suspended and he be released on bail during pendency of this appeal as final hearing of this appeal is not possible in Signature Not Verified Signed by: ANURAG SONI Signing time: 02-11-2023 10:47:05
near future.
On the other hand, learned counsel for the respondent/State opposed the prayer and prayed for dismissal of the above application.
Looking to the facts and circumstances of the case, contention of learned counsel for the appellant, the age of the appellant and the fact that the appellant is in custody and according to listing policy the hearing of this appeal will take time, application is allowed and it is directed that the execution of the remaining jail sentence passed against appellant shall remain suspended during the pendency of this appeal and he be released on bail subject to depositing fine amount, if not already deposited and upon his furnishing personal bond in the
sum of Rs.25,000/- (Rs. twenty five thousand only) with one surety in like amount to the satisfaction of the trial Court for his appearance before the trial Court on 20/12/2023 and on such further dates as may be fixed by trial Court it in this regard during the pendency of this appeal.
List the matter for final hearing in due course. Certified copy as per rules.
(ROOPESH CHANDRA VARSHNEY) JUDGE
as
Signature Not Verified Signed by: ANURAG SONI Signing time: 02-11-2023 10:47:05
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!