Citation : 2023 Latest Caselaw 18156 MP
Judgement Date : 31 October, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
CRR No. 4443 of 2023
(BRIJPAL SINGH Vs THE STATE OF MADHYA PRADESH)
Dated : 31-10-2023
Shri Kuldeep Singh Rajput - Advocate for applicant.
Shri D.K. Shrivastava - Government Advocate for respondent/State.
Heard on the question of admission.
Revision is admitted for hearing.
Let record of courts' below be called for.
Also heard o n I.A. No.22889/2023, this is the first application for suspension of sentence and grant of bail filed under Section 397(1) of Cr.P.C. on behalf of applicant -Brijpal Singh.
T h e applicant has been convicted vide judgment dated 29/09/2021 passed by Additional Judge to the court of Additional Sessions Judge, Bareli District Raisen in Criminal Appeal No.3/2021, whereby the appeal preferred by applicant against judgment dated 09/02/2021 passed by Judicial Magistrate First Class, Udaypura District Raisen in RCT No. 100313/2014 got dismissed by affirming the judgment passed by trial Court and applicant has been found
guilty for commission of offence punishable under Section 14 of MP. Rajya Suraksha Adhiniyam, 1990 and sentenced to undergo RI for 1 year and to pay fine of Rs.1,000/- with usual default stipulations.
Learned counsel for the applicant submits that the appellate court as well a s trial Court have not properly appreciated the evidence in its proper perspective and committed grave error in convicting the applicant for aforesaid offence. There is short sentence of one year RI involved in the matter. There are fair chances of success of this revision and final hearing of same will take Signature Not Verified Signed by: SANTOSH KUMAR TIWARI Signing time: 10/31/2023 6:13:45 PM
considerable time, therefore, if remaining custodial sentence has not been suspended, then the revision filed by applicant may turn infructuous. Under these circumstances, learned counsel for applicant prays for suspension of jail sentence and release of the applicant on bail till the final disposal of the revision.
O n the other hand, learned Government Advocate opposed the contentions raised by learned counsel for applicant and prays for rejection of application.
Looking to the aforesaid facts and circumstances of the case, contention of learned counsel for the applicant coupled with the fact that short sentence of one year RI involved in the present matter and according to listing policy the
hearing of this revision will take time, the application is allowed and it is directed that the execution of the remaining jail sentence passed against applicant -Brijpal Singh shall remain suspended during the pendency of this revision and he be released on bail subject to depositing entire fine amount, if already not deposited and upon his furnishing personal bond in the sum of Rs.1,00,000/- (Rs. One Lac only) with two solvent sureties each in the like amount of Rs.50,000/- to the satisfaction of the trial Court for his appearance before the trial Court on 22/12/2023 and on such further dates as may be fixed by trial Court it in this regard during the pendency of this revision.
List the revision for final hearing in due course. Certified copy as per rules.
(ROOPESH CHANDRA VARSHNEY) JUDGE
skt
Signature Not Verified Signed by: SANTOSH KUMAR TIWARI Signing time: 10/31/2023 6:13:45 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!