Citation : 2023 Latest Caselaw 14768 MP
Judgement Date : 8 September, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT GWALIOR
CRA No. 10788 of 2023
(ROOP SINGH AND OTHERS Vs THE STATE OF MADHYA PRADESH)
Dated : 08-09-2023
Shri Nitesh Sharma - Advocate for the appellants.
Shri V.P.S.Tomar - Panel Lawyer for respondent/State.
Heard on the question of admission.
Being arguable, the appeal is admitted for final hearing. Also heard on IA No.15639/2023, first application under Section 389 (1) Cr.P.C. moved on behalf of the appellants seeking suspension of sentence
and grant of bail.
Appellants stand convicted under Section 326/34 of IPC and sentenced t o undergo 3 years' rigorous imprisonment with fine of Rs.1000/- and under Section 324/34 of IPC and sentenced t o undergo one year's rigorous imprisonment with fine of Rs.500/- with default stipulations vide judgment of conviction and sentence dated 12.08.2023 passed by Special Judge, SC/ST (Prevention of Atrocities) Act, Vidisha (M.P.).in Sessions Trial No.112/2016.
Learned Counsel for appellants submits that the learned Trial Court has committed an error in convicting and sentencing the present appellants without
appreciating the prosecution evidence properly. There are material contractions and omissions in the evidence of witnesses. No criminal antecedent is reported against the appellants. It is further submitted that none of the independent witnesses has supported the prosecution case. There was previous enmity between the parties and these facts were not considered by the trial Court. The appellants were on bail during trial and they did not misuse the liberty so granted to them. Fine amount has already been deposited by the appellants. The
jail sentence of appellants was suspended by learned trial Court, under Section 389(3) of the Cr.P.C. There is no likelihood of hearing of appeal in near future. O n these grounds, learned Counsel prays that execution of remaining jail sentence of appellants may be suspended and they may be enlarged on bail.
Per contra, learned Counsel for respondent State opposed the application and prayed for its rejection.
Upon hearing learned Counsel for the parties, but without commenting upon rival contentions touching merits of the case, this Court is of the view that application deserves to be allowed. It is, accordingly directed that execution of remaining jail sentence of appellants shall remain suspended during pendency of
this appeal and they shall be enlarged on bail subject to furnishing personal bond in the sum of Rs.50,000/- (Rupees Fifty Thousand Only) with one solvent surety each in the like amount to the satisfaction of Trial Court and also subject to deposit of the fine amount (if not already deposited) for their appearance before the Registry of this Court on 20/11/2023 and on further dates as may be directed by the Registry in that regard.
Accordingly, I.A. No.15639/2023 stands allowed and disposed of. Certified copy as per rules.
(SANJEEV S KALGAONKAR) JUDGE
AK/-
ANAND KUMAR 2023.09.09 10:36:03 +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!