Citation : 2024 Latest Caselaw 8951 MP
Judgement Date : 2 April, 2024
IN THE HIGH COURT OF MADHYA PRADESH AT JABALPUR CRA No. 2939 of 2024 (NATHTHU @ NATHURAM Vs THE STATE OF MADHYA PRADESH)
Dated : 02-04-2024 Shri Ghanshyam Barman - Advocate for appellant.
Shri G.S. Thakur - Govt. Adv. for the State.
Heard on I.A. No.5652/2024, an application for condonation of delay. For the reasons mentioned in the application, the same is allowed. Delay is condoned.
Appellant has filed I.A. No.5651/2024 an application under Section 389 (1) of Code of Criminal Procedure for suspension of jail sentence.
Appellant has been convicted for offence under Section 420 of the IPC and sentenced to undergo R.I. for four years with fine of Rs.500/-, with default stipulations.
It is submitted by learned counsel for the appellant that appellant is in jail since 31.10.2023 and there is no likelihood of final hearing of appeal in near future. Trial Court has committed an error in convicting the appellant. Considering the same, application for suspension of sentence and grant of bail
may be allowed.
Learned Govt. Advocate for the State opposed the application. Heard learned counsel for the parties.
Apex Court in case of Bhagwan Rama Shinde Gosai and others Vs. State of Gujarat - (1999) 4 SCC 421 has held that when a convicted person is sentenced to a fixed period of sentence and when he files an appeal under any statutory right, suspension of sentence can be considered by the appellate Court liberally unless there are exceptional circumstances.
Considering the aforesaid and the judgment passed by the Apex Court in case of Bhagwan Rama Shinde Gosai and others (supra) and fixed short term of sentence, IA. for suspension of sentence is allowed.
It is directed that the custodial sentence awarded to the appellant shall remain suspended during the pendency of this appeal subject to deposit of fine, if not already deposited and he shall be released on bail on his furnishing a personal bond in the sum of Rs.50,000/- (Rs. Fifty Thousand Only) with one solvent surety in the like amount to the satisfaction of the trial Court, for his appearance before the Registry of this Court on 01.07.2024 and on such other dates as may be fixed in this regard till final disposal of this appeal.
Record be called for.
List after receipt of record.
Certified copy as per rules.
(VISHAL DHAGAT) JUDGE
pn
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!