Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mantri Lohare vs The State Of Madhya Pradesh
2025 Latest Caselaw 3518 MP

Citation : 2025 Latest Caselaw 3518 MP
Judgement Date : 30 January, 2025

Madhya Pradesh High Court

Mantri Lohare vs The State Of Madhya Pradesh on 30 January, 2025

                                                              1                              CRA-11425-2024
                                        IN THE HIGH COURT OF MADHYA PRADESH
                                                      AT INDORE
                                                     CRA No. 11425 of 2024
                                       (MANTRI LOHARE Vs THE STATE OF MADHYA PRADESH AND OTHERS )



                           Dated : 30-01-2025
                                 Appellant by Shri Vishal Sharma - Advocate.
                                 Respondent - State of Madhya Pradesh by Shri Anand Bhatt -

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. Heard on IA No.16795 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 the appellant Mantri S/o Gildar Lohare .

Vide judgment dated 05.09.2024 passed in Special Sessions Trial No.02 of 2023 by learned First Additional Sessions Judge, Khargone, District West Nimar Mandleshwar (MP), the appellant stands convicted under Sections 376 (1) and 506 (2) of Indian Penal Code, 1860 and

sentenced to undergo ten years RI with fine of Rs.4,000/- and one year RI with fine of Rs.1,000/- respectively with usual default stipulations.

Learned counsel for the appellant submits that the 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

2 CRA-11425-2024 judgment suffers from surmises and conjectures. FSL Report has been found negative. It is further submitted that the appellant has already suffered jail sentence of more than fifteen months. 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 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, therefore, prays for dismissal of the suspension application.

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 FSL report is negative and incarceration of the appellant is for more than one year three months as well as 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, application 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

3 CRA-11425-2024 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 10.03.2025 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.

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.

4 CRA-11425-2024 Accordingly, the I.A. stands allowed and disposed off. List for final hearing in due course.

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 : MAIMS

 
 
Latestlaws Newsletter