Citation : 2023 Latest Caselaw 15628 MP
Judgement Date : 22 September, 2023
IN THE HIGH COURT OF MADHYA PRADESH AT JABALPUR CRA No. 11603 of 2022 (RAJESH UIKEY Vs THE STATE OF MADHYA PRADESH)
Dated : 22-09-2023 Shri Vinod K Dubey - Advocate for the appellant.
Ms. Ranjana Agnihotri - Panel lawyer for the State.
Heard on I.A No.15412/2023, which is the firs t application under Section 389(1) of Cr.P.C for suspension of sentence and grant of bail moved on behalf of the appellant. His first application was dismissed as withdrawn
vide order dated 16.02.2023.
The appellant has been convicted for the offences punishable under Sections 307 of IPC and sentenced to undergo RI for 5 years and fine of Rs.1,000/- and under Section 25(1-B)(A) of Arms Act and sentenced to undergo RI for 1 year and fine of Rs.500/- with default stipulation.
Learned counsel for the appellant submits that the appellant is innocent and has falsely been implicated in the matter. He also submits that the trial Court has not properly appreciated the oral and documentary evidence available on record and committed error in convicting the appellant for aforesaid offence.
Appellant is in custody and the appeal would take considerable time to conclude. He is ready to furnish adequate surety and shall abide by the directions and conditions, which may be imposed by this Court. Hence, it is prayed that the application for suspension of sentence may be considered.
On the other hand, learned counsel for the State has opposed the application and prays for its rejection.
Heard counsel for the parties and perused the record. Having heard the arguments and on perusal of the record, this Court is of Signature Not Verified Signed by: DEVESH K SHRIVASTAVA Signing time: 9/23/2023 2:33:30 PM
the considered opinion that till disposal of this appeal, execution of jail sentences awarded to the appellants under the impugned judgment deserves to be suspended. Therefore, without commenting on the merit of the case, this application is allowed.
It is directed that subject to depositing the fine amount, if not already deposited and on furnishing a personal bond in a sum of Rs.50,000/- (Rupees Fifty Thousand only) with one surety in the like amount to the satisfaction of the trial Court concerned, the custodial sentence of the appellant shall remain suspended and he shall be released on bail for securing his presence before the trial Court concerned on 28.11.2023 and on such other dates as may be fixed
in this regard during pendency of this appeal.
Accordingly, the aforesaid I.A. stands allowed and disposed of. List this case for final hearing in due course.
(ANURADHA SHUKLA) JUDGE
DevS
Signature Not Verified Signed by: DEVESH K SHRIVASTAVA Signing time: 9/23/2023 2:33:30 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!