Citation : 2023 Latest Caselaw 17842 MP
Judgement Date : 26 October, 2023
IN THE HIGH COURT OF MADHYA PRADESH AT JABALPUR CRA No. 13513 of 2023 (PRADEEP MARSKOLE Vs THE STATE OF MADHYA PRADESH)
Dated : 26-10-2023 Shri B.P.Shukla - Advocate for the appellant.
Shri Ajay Tamrakar - Panel Lawyer for the State.
Heard on admission.
Admit.
Let the record of the Court below be requisitioned.
Heard on I.A.No.25465/2023 which is first application under Section 389 (1) CrPC for suspension of custodial sentence of the appellant Pradeep Marskole.
Appellant has been convicted under Section 304-A of IPC and sentenced to undergo RI for two years with fine Rs.2000/- and Section 184 MVA and sentenced to undergo RI for 06 months with fine Rs.1000/- vide impugned judgment dated 10.10.2023 passed in ST No.9/2018 by ASJ, Baihar Distt. Balaghat.
It is submitted by the counsel for the appellant that the Trial Court has
itself suspended the sentence of the appellant till 23.11.2023. It is further submitted that appeal is of the year 2023 and there is no likelihood of appeal being taken up for final hearing. Under such circumstances, sentenced of the appellants may be suspended.
Learned counsel appearing for the State has supported the impugned judgment and opposed the application for suspension of sentence.
Having regard to the nature of allegation made against the appellant and other facts and circumstances of the case but without commenting on merits of Signature Not Verified Signed by: ANAND KRISHNA SEN Signing time: 10/27/2023 10:37:04 AM
the case, I.A.No.25465/2023 is allowed.
It is directed that on deposit of entire fine amount (if not already deposited) and on furnishing a personal bond in the sum of Rs.50,000/- (Rupees Fifty Thousand) with one solvent surety in the like amount to the satisfaction of the trial Court for his appearance before the trial Court on 18.12.2023 and on all subsequent dates as may be fixed by the trial Court in that regard, the execution of substantial jail sentence imposed on appellant shall remain suspended, till final disposal of this appeal.
Let the appeal be listed for final hearing in due course.
(ROOPESH CHANDRA VARSHNEY) JUDGE
anand
Signature Not Verified Signed by: ANAND KRISHNA SEN Signing time: 10/27/2023 10:37:04 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!