Citation : 2024 Latest Caselaw 6323 MP
Judgement Date : 1 March, 2024
1
IN THE HIGH COURT OF MADHYA PRADESH
AT GWALIOR
CRA No. 829 of 2015
(HEMANT SINGH AND OTHERS Vs THE STATE OF MADHYA PRADESH THR.)
Dated : 01-03-2024
Shri Deependra Raghuvanshi - Advocate for the appellants.
Shri Rajesh Shukla - Additional Advocate General for respondent/State.
I.A.No.4088 of 2024 is the sixth repeat application under Section 389(1) Cr.P.C. for suspension of sentence and grant of bail moved on behalf of appellant No.1- Hemant Singh. All his earlier applications have been dismissed
as withdrawn.
Present appellant stood convicted under Section 302/34 IPC and sentenced to undergo imprisonment for life with a fine of Rs.10,000/- with default stipulation vide judgment of conviction and order of sentence dated 20.08.2015 passed by I Additional Sessions Judge, Mungaoli, District-Ashok Nagar (M.P.) in Sessions Trial No.95 of 2012.
Appellant No.1- Hemant Singh so far has suffered incarceration of 09 years 02 months, as transpired during the course of hearing.
A s per prosecution story, deceased Vishnusharan Tiwari, resident of
Rambag Colony, Mungaoli, on 15.04.2012, at about 05:45 in the morning was going to market to fetch milk. As soon as he reached the culvert of near cremation ground, accused Kailash Dangi, Hemant Dangi and Jai Hind Dangi who were wielding luhangi, ballam and iron rod came on motorcycles and due to previous dispute over a land, all the accused uttered to kill Vishnusharan Tiwari and with an intention to kill, accused Jai Hind inflicted luhangi blow on the head of deceased Vishnusharan Tiwari which caused injury and due to which blood started oozing out. Accused Hemant inflicted ballam blow causing
injuries on both of his shoulders and legs. When deceased fell down on the ground, accused Kailash assaulted him by means of iron-rod due to which he received injuries on his back and ribs. At that time, Parmal (PW-2), Ganeshram Lodhi (PW-1) and Sapna Tiwari (PW-4) came there and on their screaming all the accused fled away. On receipt of information, Gopal Tiwari (PW-3) and Smt. Ramheti Tiwari, son and wife of the deceased Vishnusharan Tiwari came there who also witnessed the incident. After the incident, deceased Vishnusharan Tiwari was rushed to Police Station Mungaoli by a taxi where on 15.04.2012 at about 06:30 am deceased Vishnusharan Tiwari lodged the FIR bearing Crime No.140 of 2012. Investigation was set in motion. During the
course of treatment, deceased Vishnusharan Tiwari succumbed to the injuries sustained by him. Upon completion of investigation including recording of statements, collection of evidence and necessary formalities, challan was filed. The Sessions Court on appreciation of evidence placed on record convicted and sentenced the present appellants as referred above.
Learned counsel for appellant while taking exception to the impugned judgment of conviction and order of sentence submits that the present appellant has falsely been implicated. However, he has confined his argument to the extent of long incarceration suffered by the present appellant viz.09 years and 02 months. Moreso, co-accused /appellants, namely, Jaihind and Kailash Singh have already been extended the benefit of suspension of sentence and grant of bail in the instant appeal vide order dated 21.02.2024. It is further submitted that the appeal being of 2015 is not likely to be decided in the near future. On these grounds, learned counsel submits that the present appellant may be extended the benefit of suspension of sentence and grant of bail.
Per contra, learned Additional Advocate General, appearing on behalf of
the respondent/State, while supporting the judgment impugned submits that no exception can be taken in the matter of suspension of sentence and grant of bail, regard being had to the nature and the gravity of offence found proved against the present appellant.
Upon hearing learned counsel for the parties, though this Court is not inclined to extend the benefit of suspension of sentence and grant of bail to the present appellant on merits, however, regard being had to the only fact that present appellant has suffered incarceration of 09 years and 02 months, co- accused/appellants, namely, Jaihind and Kailash Singh have already been extended the benefit of suspension of sentence and grant of bail vide order dated 21.02.2024 and the appeal which is of the year 2015 is not likely to be decided in the near future, we are of the view that present appellant is entitled to the benefit of suspension of sentence and grant of bail.
Accordingly, I.A.No.4088 of 2024 stands allowed and it is directed that the jail sentence of appellant No.1- Hemant Singh shall remain suspended during pendency of the present appeal and he shall be released on bail subject to verification of the factum of depositing the fine amount and his furnishing a personal bond in the sum of Rs.2,00,000/- (Rupees Two Lacs only) with one solvent surety in the like amount to the satisfaction of the Trial Court.
Appellant No.1- Hemant Singh is directed to appear before the Registry
of this Court first on 31.05.2024 and on other subsequent dates as may be fixed in this behalf.
Accordingly, the said IAs stand allowed and disposed of. Observations on facts, if any, are only for the purpose of deciding the instant I.A. and shall have no bearing on the merits of the appeal.
Certified copy as per rules.
(ROHIT ARYA) (BINOD KUMAR DWIVEDI)
JUDGE JUDGE
pd
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!