Citation : 2024 Latest Caselaw 4072 MP
Judgement Date : 12 February, 2024
1
IN THE HIGH COURT OF MADHYA PRADESH
AT GWALIOR
CRA No. 2104 of 2024
(MUNIM AHIRWAR Vs THE STATE OF MADHYA PRADESH)
Dated : 12-02-2024
Mr. Vipin Babu Sharma, Advocate for the appellant.
Mr. Dinesh Savita, Panel Lawyer for the respondent - State.
Heard on I.A.No. 3054 of 2024, first application under Section 389(1) of Cr.P.C. for suspension of sentence and grant of bail to the appellant with an alternative prayer for grant of temporary bail as record has not been received.
The appeal has been preferred by the appellant under Section 374 of
Cr.P.C. against the impugned judgment of conviction and sentence dated 19.1.2024 passed by Third Additional Sessions Judge, Ganjbasoda, District Vidisha (M.P.) in Sessions Trial No. 57/2019 whereby appellant has been convicted and sentenced under Section 323 of IPC to undergo rigorous imprisonment of three years with fine of Rs.1000/- and under Section 460 of IPC to undergo rigorous imprisonment of three years with fine of Rs.1000/-, with default stipulations.
Learned counsel for the appellant argued that the Court below has wrongly appreciated the evidence and convicted the appellant. There are
material contradictions and omissions in the statements of the prosecution witnesses. It is further argued that the appellant was on bail during trial and he did not misuse the liberty so granted. This criminal appeal is likely to take long time to come up for final hearing and appellant has hope and believe that he would succeed, therefore, prayed to suspend the jail sentence of the appellant till record is received.
On the other hand, learned State counsel opposed the application and
prayed for rejection of the same.
Considering the arguments advanced by learned counsel for the parties, without commenting on merits of the case, it is directed that subject to depositing of fine amount, if not already deposited, and on furnishing a personal bond of Rs.50,000/- (Rupees Fifty Thousand only) with one solvent surety of the like amount to the satisfaction of the concerned trial Court, the remaining jail sentence of the appellant shall remain temporarily suspended for a period of two months from today and he be released on bail.
List the case on 18.3.2024.
Meanwhile, Registry is directed to call the record of the Court below.
A copy of this order be sent to the concerned Court below for compliance.
Certified copy/ e-copy as per rules/directions.
(SUNITA YADAV) JUDGE
AKS
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!