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

Sunil vs The State Of Madhya Pradesh
2025 Latest Caselaw 4654 MP

Citation : 2025 Latest Caselaw 4654 MP
Judgement Date : 20 February, 2025

Madhya Pradesh High Court

Sunil vs The State Of Madhya Pradesh on 20 February, 2025

                                                                 1                             CRA-5597-2024
                                          IN THE HIGH COURT OF MADHYA PRADESH
                                                        AT INDORE
                                                         CRA No. 5597 of 2024
                                                    (SUNIL Vs THE STATE OF MADHYA PRADESH )



                           Dated : 20-02-2025
                                 Shri Rahul Sharma, learned counsel for the appellant.
                                 Shri Surendra Kumar Gupta, learned Public Prosecutor for the
                           respondent/State.

Heard heard on I.A.No.18499/2024, second application under Section 389(1) of Cr.P.C. for suspension of remaining jail sentence and grant of bail on

behalf of the appellant Sunil Ravat . His first application was dismissed as withdrawn vide order dated 01/07/2024 passed on IA.No.7370/2024.

The appellant stands convicted under Section 304-B of Indian Penal Code, 1860 and sentenced to undergo 10 years R.I. Learned counsel for the appellant while taking exception to this impugned judgment submits that appellant is innocent and he has 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. For this, he has referred to the

statement of Ashabai (PW-4), aunt of the deceased Subhadrabai. It is further submitted that present appellant has suffered jail incarceration of 2 years & 5 months out of 10 years imprisonment. 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 appellant. 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

2 CRA-5597-2024

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 appellant. He submits that the life of newly married girl has come to an end due to the acts of the appellant, therefore, he does not deserve any leniency and prays for dismissal of the application.

Heard learned counsel for the parties and perused the record. Considering the aforesaid factual backdrop, all the facts and circumstances of the case and looking to the period of custody 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 appellant.

Accordingly, the application (I.A. No.18499/2024) is allowed. Subject to deposit of fine amount, if not already deposited the remaining jail sentence during the pendency of the appeal is hereby suspended and it is directed that appellant be released on bail on his furnishing personal bond in sum of Rs.50,000/- (Rupees Fifty Thousand Only) with one solvent surety in the like amount to the satisfaction of learned trial Court for compliance with following conditions:-

(1) The appellant shall deposit the amount of fine (if not deposited) forthwith;

(2) The appellant 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 appellant 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.

3 CRA-5597-2024 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 appellant 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 appellant 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 his 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 appellant and his surety 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 appellant 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. Certified copy as per rules.

(BINOD KUMAR DWIVEDI) JUDGE

soumya

 
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