Citation : 2024 Latest Caselaw 6110 MP
Judgement Date : 28 February, 2024
1
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
CRA No. 1071 of 2024
(SURENDRA SINGH TOMAR Vs THE STATE OF MADHYA PRADESH)
Dated : 28-02-2024
Shri G. P. Tripathi - Advocate for the appellant.
Shri Satyapal Chaddar- Govt. Advocate for the respondent /State.
Shri Arvind Kumar Gawle - Advocate for objector.
Trial Court record has been received.
Heard on admission.
Trial Court record perused.
Prima facie, this appeal seems to be arguable. Hence admitted for final hearing.
Heard on I.A. No.1479/2024, an application under Section 389(1) of Cr.P.C. for suspension of sentence and grant of bail to appellant, pending the appeal.
Appellant has been convicted for commission of offence under Sections 354 of IPC and has been sentenced to undergo R.I. for 01 year and fine of Rs.1000/- with default stipulation; under Section 354(A)(1)(i) of IPC and
Section 7/8 of POCSO Act and has been sentenced to undergo R.I. for 03 years and fine of Rs.2000/- with default stipulation and under Section 341 of IPC and has been sentenced with fine of Rs.500/- with default stipulation vide judgment dated 23.12.2023 delivered by 14th ASJ/ Special Judge (POCSO Act), District Bhopal in S.C.No.803/2021 (State of M.P. Vs. Surendra Singh Tomar).
Learned counsel for the appellant has submitted that appellant has not committed any offence. He has been erroneously convicted by the trial Court.
It is submitted that in the course of trial appellant was on bail. He has not misused the liberty granted by way of bail during trial. Even after conviction and passing of order of jail sentence, learned trial Court itself had suspended the jail sentence of the appellant till 22.01.2024. Thereafter, this Court vide its order dated 22.01.2024 extended the suspension of jail sentence till today. The appellant has fair chance to succeed in the appeal. It is further submitted that a short sentence has been awarded by the trial Court and there is no possibility of hearing of this appeal in near future. Therefore, if the execution of jail sentence of appellant is not suspended, the purpose of filing this appeal would become futile. Therefore, it has been prayed that the execution of jail sentence of
appellant be suspended and he be released on bail.
On the other hand, learned counsel for the respondent/State has opposed the grant of bail to the appellant.
Having considered the short nature of sentence and the fact that there is no possibility of hearing of this appeal in near future, I am inclined to suspend the remaining jail sentence of the appellant.
Consequently, I.A. No.1479/2024 is allowed. The execution of jail sentence of appellant- Surendra Singh Tomar is hereby suspended subject to depositing the fine amount, if not already deposited. It is directed that the appellant be released on bail on his furnishing a personal bond to a sum of Rs.50,000/- (Rupees fifty thousand only) with one solvent surety of the like amount to the satisfaction of the trial court with a further direction to appear before the trial Court on 30.08.2024 and also on such other dates, as may be fixed by that Court in this regard during the pendency of this appeal.
List this case for final hearing in due course.
Certified copy as per rules.
(DINESH KUMAR PALIWAL) JUDGE
mrs. mishra
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!