Citation : 2023 Latest Caselaw 17116 MP
Judgement Date : 13 October, 2023
-1-
IN THE HIGH COURT OF MADHYA PRADESH AT INDORE
Criminal Appeal No.5942/2017
(GOLU @ SANDEEP AND OTHERS Vs STATE OF M.P.)
Indore, dated 13.10.2023
Shri Jitendra Sharma, learned counsel for the appellant.
Shri Sudhanshu Vyas, learned Govt. Advocate for the
respondent/State.
------------------------------------------------------------------------------------------
I.A. No.15858/2023 is a repeat (second) application under Section 389(1) of the Code of Criminal Procedure, 1973 for suspension of jail sentence and grant of bail filed on behalf of appellant no.6 - Bablu @ Chandan Singh.
2. The trial Court has convicted the appellant vide judgment of conviction and order of sentence dated 13/11/2017 in SST No.6/2013 passed by the learned Special Judge, SC/ST Act Indore (M.P.) as under:-
CONVICTION SENTENCE
Section Act Imprisonment Fine if deposited Imprisonment in lieu of
details fine
302/149 IPC (3 counts) Life Imprisonment Rs.2,000/-, R.I. for 2-2 years
Rs.2000/-
3(ii)(v) SC/ST Act Life Imprisonment Rs.500-500/-
SC/ST Act
324/149 IPC (2 counts) 2-2 years R.I. Rs.500-500/- R.I. for 6-6 months
148 IPC 2-2 Years R.I. Rs.500-500/- R.I. for 2-2 years
3. As per the prosecution story, on 09.07.2012 near about 10:00 pm complainant Raghuveer Singh lodged an FIR at police station Bakaner that the incident took place at village Barda where the work of filling of sand from river through dumper was going on. When Jagmohan and his friend were engaged in the work of filling of sand through dumper,
appellant Bablu alongwith other accused persons came there and started dispute on the point of payment of royalty. They all were armed with the deadly weapons. One of them was carrying chilli powder in the plate and he thrown the chilli powder on deceased and injured persons and thereafter all the accused persons started assaulting, due to which three died and one person has sustained the injury, who has fully supported the case of prosecution. This appellant was said to have carrying a lathi in his hand. The deceased person sustained number of injuries. The allegation against the present appellant is that he caused the injury to Bapu Singh, who sustained as many as 14 injuries.
4. Learned counsel for the appellant submits that no incise wound was found on the body of Bapu Singh, therefore, the allegation of causing of injury to Bapu Singh by lathi has not been proved. Hence, the appellant is entitled for suspension of jail sentence and grant of bail.
5. Learned counsel for the respondent/State opposed the suspension application and prayed for its rejection.
Heard.
6. The appellant was a member of unlawful assembly, all went to the scene of crime with a common intension to create the dispute and thereafter assaulted the deceased and injured persons. By throwing a chilli in the eyes deceased were defenseless and thereafter all the accused persons including present appellant caused multiple injuries by way of deadly weapons. Merely, 10 years have been completed in jail in triple murder case where there was a common intension and object that cannot be a ground for bail. Individual role cannot be examined especially when the presence of appellant has been found established. Other persons have also sustained incise wounds which are duly described by Dr. Saurabh
Baurasi (PW-13), who conducted the postmortem. All the injuries are described in para 35 to 41, therefore, in our opinion, the appellant is not entitled for suspension of sentence. Hence, I.A. No.14103/2023 is hereby rejected.
Certified copy as per rules.
(VIVEK RUSIA) (ANIL VERMA)
JUDGE JUDGE
vs
Digitally signed by VARSHA
SINGH
Date: 2023.10.16 18:13:09
+05'30'
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!