Citation : 2023 Latest Caselaw 16897 MP
Judgement Date : 11 October, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
CRA No. 10489 of 2023
(MANGLA BAI Vs THE STATE OF MADHYA PRADESH)
Dated : 11-10-2023
Shri K.S. Rajput - Advocate for appellant.
Shri C.M. Tiwari - Government Advocate for respondent/State.
Heard on the question of admission.
Appeal is admitted for final hearing.
Also heard o n I.A. No.24641/2023, which is first application for
suspension of sentence and grant of bail filed under Section 389(1) of Cr.P.C. on behalf of appellant-Mangla Bai.
The appellant has been convicted vide judgment dated 08/08/2023 passed by Sessions Judge, Burhanpur in S.T. No. 82/2017 for commission of offence punishable under Sections 420, 419, 467, 468, 471, 201 and 120(B) of IPC and sentenced to undergo RI for 5 years, 3 years, 7 years, 5 years, 7 years, 3 years and 3 years respectively and to pay fine amount of Rs. 3,000/-, Rs.1000/-, Rs. 3000/-, Rs. 3000/-, Rs. 3,000/-, Rs. 1,000/- and Rs.1,000/- for each offence respectively with usual default stipulations.
Learned counsel for the appellant submits that the trial Court has not properly appreciated the evidence in its proper perspective and committed grave error in convicting the appellant for aforesaid offence. There is no evidence available on record to show that the appellant has committed any forgery with the complainant, therefore, no offence under Section 420 of IPC is made out against her. There are fair chances of success of this appeal and final hearing of same will take considerable time, therefore, if remaining custodial sentence has not been suspended, then the appeal filed by appellant Signature Not Verified Signed by: SANTOSH KUMAR TIWARI Signing time: 10/12/2023 10:25:14 AM
may turn infructuous. Under these circumstances, learned counsel for appellant prays for suspension of jail sentence and release of the appellant on bail till the final disposal of the appeal.
O n the other hand, learned Government Advocate for the respondent/State has opposed the prayer and prayed for dismissal of the above application.
Looking to the aforesaid facts and circumstances of the case and role attributed to the appellant in commission of aforesaid offence and looking to the custodial period suffered by appellant, in the considered opinion of this Court, at this stage no case is made out for suspension of custodial sentence and
grant of bail to appellant. Accordingly, I.A. No.24641/2023 is hereby dismissed.
List the appeal for final hearing in due course
(ROOPESH CHANDRA VARSHNEY) JUDGE
skt
Signature Not Verified Signed by: SANTOSH KUMAR TIWARI Signing time: 10/12/2023 10:25:14 AM
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!