Citation : 2023 Latest Caselaw 17153 MP
Judgement Date : 13 October, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
CRA No. 3797 of 2021
(DILIP ALIAS VEERU CHAUDHARY Vs THE STATE OF MADHYA PRADESH)
Dated : 13-10-2023
Shri Y.S. Baghel - Advocate for appellant.
Smt. Tulsa Koshta - Panel Lawyer for respondent/State.
Heard on admission.
Appeal seems to be arguable, hence, it is admitted for final hearing. Also heard on IA No.7229 of 2023, which is the second application
under Section 389(1) of the Cr.P.C. for suspension of sentence and grant of bail moved on behalf of appellant Dilip @ Veeru Chaudhary. Appellant is in jail. His first application was dismissed as withdrawn vide order dated 15.07.2022.
Appellant stood convicted under Section 307 of the IPC and sentenced to suffer R.I. for 7 years with fine of Rs.10,000/- with default stipulations vide judgment of conviction and order of sentence dated 05.03.2021 passed by 8th Additional District Judge, Satna District- Satna in S.T.No.289 of 2018.
Learned counsel for the appellant while seeking suspension of sentence inter alia submitted that the trial Court without appreciating the evidence
wrongly convicted the appellant for the aforesaid offences. There are several omissions and contradictions in the evidence adduced by the prosecution. Appellant is in jail. Appeal is of the year 2021 and there is no likelihood of appeal being taken up for final hearing. Under such circumstances, application of appellant for suspension of sentence and grant of bail may be considered.
P e r contra, learned counsel for State while opposing the prayer, supported the judgment impugned. He contends that judgment impugned is passed upon proper evaluation of evidence placed on record, so the sentence Signature Not Verified Signed by: DHEERAJ PRATAP SINGH Signing time: 13-Oct-23 4:55:46 PM
of the appellant should not be suspended.
Upon hearing learned counsel for the parties though this Court refrain from commenting upon rival contentions touching merits of the matter and the appeal is of the year 2021 and there is no likelihood early hearing of the appeal in near future, in the obtaining facts and circumstances, present appellant is held entitled for suspension of jail sentence and grant of bail.
Accordingly, IA No.7229 of 2023 stands allowed and it is directed that the jail sentence of appellant-Dilip @ Veeru Chaudhary 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 21/12/2023 and on other subsequent dates as may be fixed in this behalf.
Accordingly, I.A. No. 7229 of 2023 stands allowed and disposed of. Certified copy as per rules.
(ROOPESH CHANDRA VARSHNEY) JUDGE DPS
Signature Not Verified Signed by: DHEERAJ PRATAP SINGH Signing time: 13-Oct-23 4:55:46 PM
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!