Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Faizan@Watson vs The State Of Madhya Pradesh
2025 Latest Caselaw 7320 MP

Citation : 2025 Latest Caselaw 7320 MP
Judgement Date : 25 August, 2025

Madhya Pradesh High Court

Faizan@Watson vs The State Of Madhya Pradesh on 25 August, 2025

         NEUTRAL CITATION NO. 2025:MPHC-IND:23380




                                                             1                             CRR-2942-2025
                              IN      THE    HIGH COURT OF MADHYA PRADESH
                                                    AT INDORE
                                                         BEFORE
                                          HON'BLE SHRI JUSTICE GAJENDRA SINGH
                                                 ON THE 25th OF AUGUST, 2025
                                             CRIMINAL REVISION No. 2942 of 2025
                                               FAIZAN@WATSON AND OTHERS
                                                          Versus
                                              THE STATE OF MADHYA PRADESH
                           Appearance:
                                   Shri Aman Mourya - Advocate for the petitioner [P-1].

                                   Shri Jayesh Yadav appearing on behalf of Advocate General[r-1].

                                                                 ORDER

This criminal revision under section 438 read with section 442 of the Bharatiya Nagarik Suraksha Sanhita, 2023 has been preferred by the petitioner being aggrieved by the judgment dated 25.06.2025 passed in criminal appeal No.196/2024 by the 24th Additional Sessions Judge, District Indore (M.P.) arising out of the judgment dated 03.06.2024 in criminal case no.7940797/2013 by the Judicial Magistrate First Class,District Indore (M.P.) whereby revision petitioners have been convicted under section

324/34 of the IPC (two counts) and sentenced to under go 1-1 years RI with fine of Rs.500/- each with default stipulation of 05-05 days imprisonment. The imprisonment was directed to run concurrently and out of the total amount of fine, Rs.3000/- were ordered to be paid to the victims in equal portion.

2. Facts of the case in brief is that the revision petitioners were

NEUTRAL CITATION NO. 2025:MPHC-IND:23380

2 CRR-2942-2025 prosecuted, convicted and sentenced for incident dated 01.12.2013 happened at about 11PM near Kadri Grocery Store, Khijrabad, Khajarana, Indore regrading which a crime number 1032/2013 was registered at police station Khajarana Indore.

3. Trial court has convicted the revision petitioner under sections 324/34 IPC and sentence to 01-01 years RI with fine of Rs.500/-each for each offence to be run concurrently. In appeal, the conviction under section 324/34 was upheld by learned first appellate Court.

4. The revision petition has been preferred on the ground that conviction is bad in law and sentence does not satisfy the standard of proportionality, simple imprisonment serves no purpose in an incident happened 12 years ago and the petitioners have already undergone two and

half months each out of their incarceration period.

5. Heard finally with the consent of parties at motion stage.

6. Counsel for the respondent/State opposes the revision petition.

7. Perused the record.

8. Conviction of the revision petitioners under section 324/34 of the IPC does not suffer any illegality as per the testimony Aman Gauri PW-1, Athar PW-2, Dr. Afzal PW-6,T.R. Chouhan PW-9 and Damodar PW-10. of Dilip Singh Chouhan (PW-5) has found proved. Accordingly, conviction of the revision petitioners under section 324/34 of the IPC is affirmed.

9 . Short sentence serves no purpose as the petitioners have already undergone the period of 2 and half months sentence of imprisonment. There is no criminal antecedent. Sending the revision petitioners in jail will protect

NEUTRAL CITATION NO. 2025:MPHC-IND:23380

3 CRR-2942-2025 the society only for a period of 9 months whereas the provision of Probation of Offenders Act, 1958 will protect the society for a period of 3 years and will provide an opportunity to the revision petitioner to live a dignified life. Therefore, in the light of Mukesh vs. State of M.P - 2016 (3) MPWN 274, Lakhanlal @ Lakhan Singh vs. State of M.P - 2019 (2) JLJ 457 , and considering the nature of offence and circumstances of the case and accused being first offender it is a fit case where the benefits of Section 4 of Probation of Offenders Act, 1958 can be extended to accused/petitioners.

10. Therefore, instead of directing the accused/revision petitioners at once to undergo imprisonment, it is directed that they shall be released under the provision of section 4 of the Probation of Offenders Act, 1958 on probation of good conduct for a period of three years subject to their furnishing a personal bond in the sum of Rs.20,000/- (Rupees Twenty Thousand) each to the effect that they shall keep peace and be of good behaviour during the said period of three years and shall appear to receive sentence when called upon by the Court.

11. Under Section 5 of Probation Of Offenders Act, 1958 the accused Faizan @ Watsan, Nadeen Khan and Farhan @ Tengri shall also pay Rs.10,000/- (Rs.Ten Thousand only) each as compensation for the commission of the offence. They shall deposit the compensation amount within 60 days failing which the said amount shall be recovered from them in accordance with law. Out of the amount to be deposited by the petitioners, an amount of Rs.15000/- each shall be paid to the injured Aman Gauri and

Athar Ali. The amount if any already deposited by the petitioners or paid to

NEUTRAL CITATION NO. 2025:MPHC-IND:23380

4 CRR-2942-2025 the injured, shall be adjusted.

12. Office is directed to send a copy of this order to the injured/complainant Aman Gauri PW-1 and Athar Ali PW-2 for information.

13. In view of the aforesaid, criminal revision is partly allowed and disposed off.

14. Record of the trial court be remitted back.

C.C. as per rules.

(GAJENDRA SINGH) JUDGE

amit

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter