Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ujjwal @ Abhishek vs The State Of Madhya Pradesh
2023 Latest Caselaw 16176 MP

Citation : 2023 Latest Caselaw 16176 MP
Judgement Date : 3 October, 2023

Madhya Pradesh High Court
Ujjwal @ Abhishek vs The State Of Madhya Pradesh on 3 October, 2023
Author: Anil Verma
                                                              1
                                      IN THE HIGH COURT OF MADHYA PRADESH
                                                    AT INDORE
                                                      CRA No. 12406 of 2023
                                           (UJJWAL @ ABHISHEK Vs THE STATE OF MADHYA PRADESH)

                          Dated : 03-10-2023
                                Shri Harish Chandra Tripathi - Advocate for appellant.

                                Shri Kapil Mahant - Panel Lawyer for the respondent/State.

Heard on I.A.No.14884/2023, which is an application under Section 5 of the Limitation Act for condonation of delay.

Delay of 42 days in filing the appeal is duly explained, which is well

supported by an affidavit, therefore, application is allowed and delay in filing the appeal is hereby condoned.

Also heard on I.A.No.14883/2023, which is first application under Section 389(1) of Cr.P.C. for grant of bail and suspension of remaining jail sentence on behalf of the appellant Ujjwal @ Abhishek.

Appellant stands convicted vide judgment dated 15/06/2023 passed in Special S. T. No.2049/2018 by V ASJ, Indore (M.P.) under Sections 366 of Indian Penal Code, 1860 and has been sentenced to undergo 03 years RI with fine of Rs.1,000/- with usual default stipulation.

Learned counsel for the appellant submits that appellant is an innocent person and he has been falsely implicated in this matter. During the trial appellant was on bail and he has not misused the liberty granted to him. There are material contradictions and omissions in the statement of the witnesses. Looking to old pendency of the cases for consideration, final conclusion of this appeal would take sufficient long time. 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. Signature Not Verified Signed by: TEJPRAKASH VYAS Signing time: 10/4/2023 10:51:01 AM

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 consideration of the evidence available on record, convicted the appellant. Hence, he is not entitled to grant benefit of suspension of sentence.

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 was on bail during the trial; there is no complaint that he has misused the liberty granted to him and final conclusion of the appeal will also 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.

Accordingly, I.A.No.14883/2023 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.75,000/- (Rupees Seventy Five 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.

The appellant after being enlarged on bail shall mark his presence before the Registry of this Court on 08/01/2024 and on all such subsequent dates, which are fixed in this behalf.

Let record of the trial Court be requisitioned. Certified copy as per rules.

(ANIL VERMA) JUDGE Signature Not Verified Signed by: TEJPRAKASH VYAS Signing time: 10/4/2023 10:51:01 AM

Tej

Signature Not Verified Signed by: TEJPRAKASH VYAS Signing time: 10/4/2023 10:51:01 AM

 
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