Citation : 2023 Latest Caselaw 16999 MP
Judgement Date : 12 October, 2023
IN THE HIGH COURT OF MADHYA PRADESH AT JABALPUR CRA No. 3949 of 2017 (GOVIND @ DHAN SINGH Vs THE STATE OF MADHYA PRADESH)
Dated : 12-10-2023 Shri Adamya Bajpai - Advocate for the appellant.
Shri C.M.Tiwari - Government Advocate for the State.
Heard on IA No.13612/2023, which is third application under Section 389(1) of Cr.P.C. for suspension of sentence and grant of bail filed on behalf of appellant-Govind @ Dhan Singh. First application has been dismissed as
withdrawn vide order dated 20.07.2018 and second application has been dismissed for want of prosecution vide order dated 20.06.2022.
Applicant has been convicted under Sections 363, 366-A, 376(2)(Dha) of IPC and Section 5 (Tha) read with Section 6 of POCSO Act and sentenced to undergo RI for 05 years with fine of Rs.5000/-, RI for 05 years with fine of Rs.5000/-, RI for 10 years with fine of Rs.10,000/- and RI for 10 years with fine of Rs.10,000/- for respective offences with default stipulation vide judgment dated 03.08.2017 passed in SC No.54/2015 by Third ASJ, Burhanpur Distt. Burhanpur.
It is submitted by the counsel for the appellant that the appellant has completed more than eight years sentence (with remission). It is also submitted I.A.No.23962/2023 has been filed by the complainant alongwith affidavit to the effect that she has no objection if bail is extended to the applicant. It is further submitted that appeal is of the year 2017 and there is no likelihood of appeal being taken up for final hearing. Under such circumstances, sentenced of the appellant may be suspended.
Learned counsel for the State has opposed the application. Signature Not Verified Signed by: ANAND KRISHNA SEN Signing time: 10/13/2023 10:03:12 AM
Considering overall facts and circumstances of the case; period of incarceration and the fact that appeal is of the year 2017 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.13612/2023 stands allowed and it is directed that the jail sentence of appellant shall remained suspended and he be released on bail on 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 18.12.2023 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: 10/13/2023 10:03:12 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!