Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Paresh Mahajan vs The State Of Madhya Pradesh
2023 Latest Caselaw 16898 MP

Citation : 2023 Latest Caselaw 16898 MP
Judgement Date : 11 October, 2023

Madhya Pradesh High Court
Paresh Mahajan vs The State Of Madhya Pradesh on 11 October, 2023
Author: Roopesh Chandra Varshney
                                                               1
                                       IN THE HIGH COURT OF MADHYA PRADESH
                                                    AT JABALPUR
                                                      CRA No. 10439 of 2023
                                             (PARESH MAHAJAN Vs THE STATE OF MADHYA PRADESH)

                           Dated : 11-10-2023
                                 Shri M.P. Tripathi - Advocate for appellant.

                                 Shri C.M. Tiwari - Government Advocate for respondent/State.

Heard on the question of admission.

Appeal is admitted for hearing.

Also heard o n I.A. No.19663/2023, 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-Paresh Mahajan.

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 him. 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.19663/2023 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

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter