Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Balu vs Dhakad Vastralaya Through Proprietor ...
2025 Latest Caselaw 4776 MP

Citation : 2025 Latest Caselaw 4776 MP
Judgement Date : 25 February, 2025

Madhya Pradesh High Court

Balu vs Dhakad Vastralaya Through Proprietor ... on 25 February, 2025

                                                             1                                CRR-768-2025
                                        IN THE HIGH COURT OF MADHYA PRADESH
                                                      AT INDORE
                                                      CRR No. 768 of 2025
                                       (BALU Vs DHAKAD VASTRALAYA THROUGH PROPRIETOR BADRILAL )



                           Dated : 25-02-2025
                                 Applicant by Shri Makbool Ahmed Mansoori- Advocate.

                                 Heard on the question of admission.
                                 Let notice by RAD Mode be issued to the respondent (s) on payment

of Process Fee (PF) within a period of seven working days. Notice be made returnable within a further period of six weeks.

Also heard on I.A.No.2432 of 2025 , first application under Section 438 (1) of Bharatiya Nagarik Suraksha Sanhita, 2023 for suspension of remaining jail sentence and grant of bail on behalf of the applicant Balu S/o Phoolchand Ji Choudhary.

Vide judgment and order dated 07.06.2024 passed in Criminal Case Number SCNIA/65/208 by learned Judicial Magistrate First Class, Khachrod, District Ujjain (MP), the applicant stands convicted under Section 138 of Negotiable Instruments Act, 1881 and sentenced to undergo six months rigorous imprisonment with compensation of Rs.1,91,781.00/- with

usual default stipulation and the judgment of conviction and order of sentence has been affirmed by the appellate Court.

Learned counsel for the applicant, while taking exception to this impugned judgments, submits that applicant is innocent and he has been falsely implicated in this matter. Both the Courts below have not appreciated the evidence in its right perspective. There are material contradictions and

2 CRR-768-2025 omissions in the statement of the witnesses. Impugned judgments suffer from surmises and conjectures and have been passed ignoring serious infirmities and anomalies. It is further submitted that present applicant is suffering jail incarceration since 31/01/2025 in pursuance to the confirmation of the judgment passed by the learned trial Court, holding the applicant guilty for offence under Section 138 of NI Act and awarding jail sentence of six months with compensation amount of Rs.1,91,781/-. The revision being of the year 2025 is not likely to be heard finally in near future. There is a strong case in favour of the applicant and fair chance of success. 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 judgments 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 applicant. He further submits that no amount has been deposited so far by the applicant.

Heard learned counsel for the parties and perused the record. Considering the aforesaid factual backdrop, all the facts and circumstances of the case, looking to the evidence in entirety coupled with the fact that possibility of final hearing of this revision 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 applicant.

Accordingly, application is allowed subject to deposit of 25% of the

3 CRR-768-2025 compensation amount within a period of 30 days from today and subject to deposit of cheque / compensation amount, if not already deposited the remaining jail sentence during the pendency of the revision is hereby suspended and it is directed that applicant 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 applicant shall deposit the amount of fine (if not deposited) forthwith;

(2) The applicant 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 applicant shall ensure hearing of the revision 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 applicant 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 applicant 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. /

4 CRR-768-2025 Section 491 of BNSS, 2023 against such applicant 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 applicant 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. Let record be requisitioned.

Certified copy as per rules.

(BINOD KUMAR DWIVEDI) JUDGE

rcp

 
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