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

Rakesh Yadav vs The State Of Madhya Pradesh
2024 Latest Caselaw 15878 MP

Citation : 2024 Latest Caselaw 15878 MP
Judgement Date : 28 May, 2024

Madhya Pradesh High Court

Rakesh Yadav vs The State Of Madhya Pradesh on 28 May, 2024

Author: Sunita Yadav

Bench: Sunita Yadav

                                                                 1
                                       IN THE HIGH COURT OF MADHYA PRADESH
                                                    AT GWALIOR
                                                          CRA No. 5732 of 2024
                                                 (RAKESH YADAV Vs THE STATE OF MADHYA PRADESH)

                           Dated : 28-05-2024
                                 Shri Nirmal Sharma - Advocate for the appellant.

                                   Shri Alok Sharma - Panel Lawyer for the respondent - State.

Heard on I.A.No. 9304 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 03.05.2024 passed by Special Judge, Scheduled Castes and the Scheduled Tribes (Prevention of Atrocities) Act, District Bhind (M.P.) in SC ATR No. 17/2021 whereby appellant has been convicted and sentenced under Section 323 of IPC to undergo rigorous imprisonment of three months with fine of Rs.1000/-, under Section 342 of IPC to undergo rigorous imprisonment of three months with fine of Rs.1000/- with default stipulation.

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 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 three months from today and he be released on bail.

List the case on 10.07.2024.

Meanwhile, Registry is directed to call the record of 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

vpn

 
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