Citation : 2025 Latest Caselaw 4508 MP
Judgement Date : 18 February, 2025
1 CRA-14407-2024
IN THE HIGH COURT OF MADHYA PRADESH
AT INDORE
CRA No. 14407 of 2024
(PRAHLAD SINGH AND OTHERS Vs THE STATE OF MADHYA PRADESH )
Dated : 18-02-2025
Shri Piyush Shrivastava - Advocate for the appellants.
Shri Virendra Khadav - Govt. Advocate for the respondent / State.
Heard on the question of admission.
Record of the trial Court has been received.
Being arguable, the appeal is admitted for final hearing.
Also heard on I.A.No.20640/2024, first application under Section 430 of Bharatiya Nagarik Suraksha Sanhita, 2023 (equivalent to Section 389(1) of Cr.P.C.) for suspension of remaining jail sentence and grant of bail on behalf of the appellants No.1 to 4 - Prahlad Singh S/o Antar Singh Rajput; Jashrath Singh S/o Antar Singh; Rajpal S/o Antar Singh; and Antar Singh S/o Sajjan Singh.
The appellant No.1 and 4 Prahalad and Antar Singh stand convicted under Sections 324, 324/34 and 323/34 (2 counts) and sentenced to undergo 01 year RI with fine of Rs.500/-; 01 year with fine of Rs.500/-; and 06-06
months RI with fine of Rs.300-300/-; appellant No.2 and 3 Jashrath Singh and Rajpal stand convicted under Sections 323, 324/34 (2 counts) and 323/34 and sentenced to undergo 06 months RI with fine of Rs.300/-; 01-01 year with fine of Rs.500-500/-; and 06 months RI with fine of Rs.300-300/-; appellant No.4 Antar Singh respectively with usual default stipulation.
Learned counsel for the appellants while taking exception to this
2 CRA-14407-2024 impugned judgment submits that appellants are innocent and they have been falsely implicated in this matter. Trial Court has not appreciated the evidence in its right perspective. There are material contradictions and omissions in the statement of the witnesses. Impugned judgment suffers from surmises and conjectures and has been passed ignoring serious infirmities and anomalies. This is a case of short sentence of maximum one year. Jail sentence of the appellants was already suspended by the trial Court till 20/01/2025 and thereafter, extended by this Court v i d e order dated 08/01/2025. The appeal being of the year 2024 is not likely to be heard finally in near future. There is a strong case in favour of the appellants. Hence, under such circumstances prayer is made for suspension of jail sentence and grant of bail.
Per contra, learned Public Prosecutor, 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 appellants.
Heard learned counsel for the parties and perused the record. Considering the aforesaid factual backdrop, all the facts and circumstances of the case coupled with the fact that possibility of final hearing of this appeal in near future is bleak, without expressing any conclusive opinion on merits, I find it to be a fit case to suspend the remaining custodial sentence of the appellants.
Accordingly, application is allowed. Subject to deposit of fine amount,
3 CRA-14407-2024 if not already deposited the remaining jail sentence during the pendency of the appeal is hereby suspended and it is directed that appellants be released on bail on their furnishing personal bond in sum of Rs.50,000/- (Rupees Fifty Thousand Only) each with separate solvent sureties in the like amount to the satisfaction of learned trial Court for compliance with following conditions:-
(1) The appellants shall deposit the amount of fine (if not deposited) forthwith;
(2) The appellants shall appear before the Trial Court on 27/03/2025 and on such further dates as may be directed by the Trial Court;
(3) The appellants shall ensure hearing of the appeal on the date fixed for such hearing and shall also ensure proper legal representation on his behalf, on the date notified for hearing.
In case of breach of any of the aforementioned conditions, this order granting suspension of sentence shall become ineffective. The Trial Court shall be authorized to grant exemption from attendance to the appellants on any date, on sufficient cause being shown [Chapter XIII Rule 42 Sub-Rule 2 of the M.P. High Court Rules, 2008].
Where the appellants do not appear on the date of his appearance before the Trial Court and no sufficient cause for non-appearance is shown, the Trial Court shall be authorized to issue non-bailable / bailable warrants to secure their attendance under intimation to the Registry of High Court.
The Trial Court shall also proceed under Section 446 of Cr.P.C. /
Section 491 of BNSS, 2023 against such appellants and their sureties
4 CRA-14407-2024 without any reference to this Court and without any impediment of the order granting bail. [Chapter XIII Rule 42 Sub-Rule 3 of M.P. High Court Rules, 2008].
On arrest / surrender in compliance with the warrant, the appellants shall be forwarded in custody to undergo sentence of imprisonment under intimation to the Registry of this Court.
Accordingly, the I.A. stands allowed and disposed off. Registry is directed to list the matter for final hearing in due course. Certified copy as per rules.
(BINOD KUMAR DWIVEDI) JUDGE
Tej
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!