Citation : 2025 Latest Caselaw 2539 MP
Judgement Date : 8 January, 2025
1 CRR-6181-2024
IN THE HIGH COURT OF MADHYA PRADESH
AT INDORE
CRR No. 6181 of 2024
(LAKHAN Vs THE STATE OF MADHYA PRADESH )
Dated : 08-01-2025
Shri Ashish Tiwari - Advocate for the applicant.
Shri Tarun Pagare - Govt. Advocate for the respondent / State.
Heard on the question of admission.
Record of the Courts below have been received.
Being arguable, the revision is admitted for final hearing.
Also heard on I.A.No.19745/2024, first application under Section 442(1) of Bharatiya Nagarik Suraksha Sanhita, 2023 for suspension of remaining jail sentence and grant of bail on behalf of the applicant Lakhan S/o Shrikrishna Meena.
The applicant stands convicted by the trial Court under Section 14 and 5 read with Section 15 of Madhya Pradesh Rajya Suraksha Adhiniyam and sentenced to undergo 06 months year RI with fine of Rs.1,000/- with usual default stipulation and the order of conviction and 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. Before the expiry of externment period, the applicant was found in the periphery of the prohibited area and therefore, arrested and the case was filed under Section 14 and 5 read with Section 15 of Madhya Pradesh Rajya Suraksha Adhiniyam. Both the Courts below have
2 CRR-6181-2024 not appreciated the evidence in its right perspective. Impugned judgments suffer from surmises and conjectures. There are fair chances of success in revision. Applicant is in jail since 18/11/2024. This revision being of the year 2024 is not likely to be heard finally in near future. Hence, under such circumstances prayer is made for allowing the application and for suspension of conviction.
Per contra, learned Public Prosecutor, 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.
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 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. S ubject to deposit of fine 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)
3 CRR-6181-2024 forthwith;
(2) The applicant shall appear before the Trial Court o n 13/02/2025 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. / 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.
Registry is directed to list the matter for final hearing in due course.
4 CRR-6181-2024 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!