Citation : 2024 Latest Caselaw 12228 MP
Judgement Date : 1 May, 2024
1
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
CRA No. 5101 of 2024
(MANOJ @ GADDAR Vs THE STATE OF MADHYA PRADESH)
Dated : 01-05-2024
Shri Prashant Chourasiya -Advocate for the appellant.
Shri S. K. Malvi - Panel Lawyer for the respondent/State.
Call for the trial Court record.
Heard on I.A. No.10456/2024, 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 Section 392 of IPC and has been sentenced to undergo R.I. for 3 years and fine of Rs.3,000/- with default stipulation vide judgment dated 15.4.2024 passed in Sessions Trial No.47/2019 (State of M.P. vs. Manoj @ Gaddar) by Additional Sessions Judge, Bhainsdehi, District Betul.
Learned counsel for the appellant has submitted that in the course of trial appellant was on bail. He has not misused the liberty granted by way of bail during trial. 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. It is further submitted that after conviction and passing of jail sentence, learned trial Court itself has suspended the jail sentence of the appellant till 15.5.2024. Trial Court has not properly appreciated the evidence of t h e prosecution witnesses. Therefore, appellant has a fair chance to succeed in this appeal. Hence, it is prayed that the execution of jail sentence of appellant be suspended and he may be released on bail.
On the other hand, learned counsel for the 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.10456/2024 is allowed. The execution of jail sentence of appellant- Manoj @ Gaddar 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 in the 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 5.11.2024 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 argument on admission after receipt of record. 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!