Citation : 2025 Latest Caselaw 4744 MP
Judgement Date : 24 February, 2025
1 CRA-8661-2024
IN THE HIGH COURT OF MADHYA PRADESH
AT INDORE
CRA No. 8661 of 2024
(SHERU @ SHERLA AND OTHERS Vs THE STATE OF MADHYA PRADESH )
Dated : 24-02-2025
Appellants by Shri Harshvardhan Pathak - Advocate.
Respondent - State of Madhya Pradesh by Shri Virendra Khadav -
Government Advocate appearing on behalf of Advocate General.
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.19306 of 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 appellant No.1 - Sheru @ Sherla S/o Dalsingh Sisodiya and appellant No.2 Rahul S/o Ghurkha Solanki.
Vide judgment and order dated 19.07.2024 passed by learned First Additional Sessions Judge, Khargone, District West Nimar (Mandleshwar) (MP), the present appellants stand convicted under Section 304 read with
Section 34 Part-I of Indian Penal Code, 1860 and they have been sentenced to undergo rigorous imprisonment for a terms of ten years with fine of Rs.5,000/- with usual default stipulations.
Learned counsel for the appellants, while taking exception to this impugned judgment, submits that appellants are innocent and they have been falsely implicated in this matter. Learned counsel submits that the trial
2 CRA-8661-2024 Court has not appreciated the evidence in its right perspective. The only assault, as alleged, is by kicks and fists; and no weapon has been seized from the possession of the appellants. 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. It is further submitted that present appellants are behind the bars since 19.07.2024 i.e. from the date of the judgment; and they have suffered incarceration of two years and nine months out of total ten years RI. There are no criminal antecedents against the present appellant. 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 counsel 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 and 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, if
3 CRA-8661-2024 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 upon each of them furnishing a 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 02/04/2025 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.
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
4 CRA-8661-2024 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. Registry is directed to list the matter for final hearing in due course. Certified copy as per rules.
(BINOD KUMAR DWIVEDI) JUDGE
rcp
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!