Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mukesh @ Monu vs The State Of Madhya Pradesh
2023 Latest Caselaw 16919 MP

Citation : 2023 Latest Caselaw 16919 MP
Judgement Date : 11 October, 2023

Madhya Pradesh High Court
Mukesh @ Monu vs The State Of Madhya Pradesh on 11 October, 2023
Author: Rohit Arya
                                                              1
                                       IN THE HIGH COURT OF MADHYA PRADESH
                                                    AT GWALIOR
                                                       CRA No. 9903 of 2023
                                             (MUKESH @ MONU Vs THE STATE OF MADHYA PRADESH)

                           Dated : 11-10-2023
                                 Shri S.S. Rajput- Advocate for the appellant.

                                 Shri Kuldeep Singh-Public Prosecutor for respondent/State.

Heard o n I.A. No.17483 of 2023, second application under Section 389(1) Cr.P.C. for suspension of sentence and grant of bail moved on behalf of sole appellant -Mukesh @ Monu.

Appellant stands convicted under Section 363/34 of IPC and sentenced to undergo RI for 4 years with fine of Rs.1000/-, under Section 366/34 of IPC and sentenced to undergo R.I. for 5 years with fine of Rs.2000/- and under Section 120-B of IPC and sentenced to undergo R.I. for 6 months with fine of Rs.500/- with default stipulations vide judgment of conviction and order of sentence dated 07/07/2023 passed by Special Judge, POCSO Act, Sironj, District Vidisha (M.P.) in SC No.08/2019.

Appellant so far has undergone more than 9 months of jail incarceration. A s per prosecution story, a missing report was lodged by the

complainant, father of prosecutrix (PW-2) on 17.01.2019 that in the intervening night of 16-17/01/2019 while all family after having dinner was sleeping, at about 3'O clock in the night, his wife (PW-4) informed that the prosecutrix is missing from the room. Despite extensive search, she was not recovered. Upon investigation, she was recovered on 22/01/2019. Thereafter, statements of prosecutrix under Sections 161 and 164 of CrPC have been recorded. Upon correction of the relevant material, challan was filed. The case was committed to the Special Court for trial. The Special Court upon critical evaluation of the Signature Not Verified Signed by: AVINASH BHARGAV Signing time: 12-10-2023 10:04:04 AM

evidence placed before it and recording of statements of material witnesses, convicted and sentenced the present appellant, as referred above.

Learned counsel for the appellant submits that the appellant is aged around 29 years and he has been falsely implicated. The Special Court has not appreciated the evidence in correct perspective and the same suffers from surmises and conjectures. That apart, it is a case of consent as the prosecutrix herself has given her statements having gone with other co-accused person on her own volition and appellant's name has been implicated. Appellant has already suffered more than 9 months of jail incarceration. The appeal is of the year 2023 and there is no likelihood of early hearing of this appeal in near

future. Under such circumstances, it is prayed that jail sentence of the appellant may kindly be suspended.

Learned counsel for the respondent-State opposed the prayer while supporting the impugned judgment.

Upon hearing learned counsel for the parties, though this Court refrains from commenting upon the rival contentions so advanced touching merits of the case, but regard being had to the fact that appeal is of the year 2023 and there is no likelihood of early hearing of the appeal, in the obtaining facts and circumstances, particularly the deposition of the prosecutrix, prima facie this Court is of the view that appellant is held entitled and accordingly, extended the benefit of suspension of sentence.

Accordingly, we allow the application and it is directed that the jail sentence of appellant- Mukesh @ Monu shall remain suspended during pendency of the present appeal and he be released on bail on his furnishing a personal bond in the sum of Rs.1,00,000/- (Rupees One Lac only) with one

Signature Not Verified solvent surety in the like amount to the satisfaction of the trial Court subject to Signed by: AVINASH BHARGAV Signing time: 12-10-2023 10:04:04 AM

verification of factum regarding deposit of fine amount. Appellant- Mukesh @ Monu i s directed to appear before the Registry of this Court first on 12/12/2023 and on other subsequent dates as may be fixed in this behalf.

Accordingly, I.A. No.17483 of 2023 stands allowed and disposed of. Observations on facts, if any, are only for the purpose of deciding the instant I.A. and shall have no bearing on the merits of the appeal.

Certified copy as per rules.

                             (ROHIT ARYA)                                    (SANJEEV S KALGAONKAR)
                                JUDGE                                                JUDGE

                           Avi




Signature Not Verified
Signed by: AVINASH
BHARGAV
Signing time: 12-10-2023
10:04:04 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