Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajraman @ Murde Loniya vs The State Of Madhya Pradesh
2024 Latest Caselaw 6711 MP

Citation : 2024 Latest Caselaw 6711 MP
Judgement Date : 5 March, 2024

Madhya Pradesh High Court

Rajraman @ Murde Loniya vs The State Of Madhya Pradesh on 5 March, 2024

Author: Dinesh Kumar Paliwal

Bench: Dinesh Kumar Paliwal

                                                              1
                                       IN THE HIGH COURT OF MADHYA PRADESH
                                                    AT JABALPUR
                                                      CRA No. 15127 of 2023
                                        (RAJRAMAN @ MURDE LONIYA Vs THE STATE OF MADHYA PRADESH)

                           Dated : 05-03-2024
                                 Shri Ankesh Mishra - Advocate for the appellant.

                                 Shri Anuj Singh, P.L. for the respondent /State.

None for the victim despite service of notice

Heard on I.A. No.28469/2023, 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 341 of IPC and has been sentenced to undergo R.I. for 01 month and fine of Rs.500/- with default stipulation and under Section 8 of POCSO Act, 2012 and has been sentenced to undergo R.I. for 03 years and fine of Rs.2500/- with default stipulation vide judgment dated 04.10.2023 delivered by Special Judge (POCSO Act), District Singrouli in S.C.No.34/2022 (State of M.P. Vs. Rajraman @ Murde Loniya).

Learned counsel for the appellant has submitted that appellant has not

committed any offence. He has been erroneously convicted by the trial Court. He is only 20 years old young boy. Only three years sentence has been awarded. He is in jail since 15.09.2023. He has suffered almost six months in jail. 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 n o 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.

Appellant has already suffered almost more than six months. 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.28469/2023 is allowed. The execution of jail sentence of appellant- Rajraman @ Murde Loniya 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 02.09.2024 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

MKL

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter