Citation : 2023 Latest Caselaw 19219 MP
Judgement Date : 20 November, 2023
IN THE HIGH COURT OF MADHYA PRADESH AT JABALPUR CRA No. 10758 of 2023 (SHIVENDRA KUMAR PATEL @ SHIBBU Vs THE STATE OF MADHYA PRADESH)
Dated : 20-11-2023 Shri Prabhat Kumar Singh - Advocate for the appellant.
Shri Shailendra Mishra - Panel Lawyer for the State.
Heard on IA No.20186/2023, which is first application under Section 389(1) of Cr.P.C. for suspension of sentence and grant of bail moved on behalf of appellant Shivendra Kumar Patel @ Shibbu.
Appellant has been convicted under Section 392/34 IPC and sentenced as mentioned in the impugned judgment dated 24.07.2023 passed in ST No.58/2017 by IV Additional Sessions Judge, Distt. Rewa.
It is submitted by the counsel for the appellant that sentence of co- accused persons have already been suspended by this Court in connected appeals. Case of the present appellant is at par with the co-accused persons. It is further submitted that appeal is of the year 2023 and there is no likelihood of appeal being taken up for final hearing. Under such circumstances, sentence of the appellant may be suspended.
Learned counsel for the State has opposed the application. Considering overall facts and circumstances of the case; maintaining parity as also considering the fact that appeal is of the year 2023 and there is no likelihood of early hearing of the appeal in near future, however, without touching merits of the matter, appellant is held entitled for suspension of jail sentence and grant of bail.
Accordingly, IA No.20186/2023 stands allowed and it is directed that the jail sentence of appellant shall remained suspended and he be released on bail Signature Not Verified Signed by: ANAND KRISHNA SEN Signing time: 21-Nov-23 2:16:19 PM
upon his furnishing a personal bond in the sum of Rs.50,000/- (Rupees Fifty Thousand Only) with one solvent surety in the like amount to the satisfaction of the trial Court subject to verification of factum regarding deposit of fine amount. Appellant is directed to appear before the trial Court first on 22.12.2023 and on other subsequent dates as may be fixed in this behalf.
List for final hearing in due course.
(ROOPESH CHANDRA VARSHNEY) JUDGE
anand
Signature Not Verified Signed by: ANAND KRISHNA SEN Signing time: 21-Nov-23 2:16:19 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!