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

Lohare Rajak vs The State Of Madhya Pradesh
2025 Latest Caselaw 5317 MP

Citation : 2025 Latest Caselaw 5317 MP
Judgement Date : 8 March, 2025

Madhya Pradesh High Court

Lohare Rajak vs The State Of Madhya Pradesh on 8 March, 2025

Author: Anand Pathak
Bench: Anand Pathak
                                                    1

         IN THE HIGH COURT OF MADHYA PRADESH
                      AT GWALIOR
                                         LOK ADALAT
                  HON'BLE SHRI JUSTICE ANAND PATHAK
                                   &
                  SHRI HARISH DIXIT, SENIOR ADVOCATE

                               ON THE 8th OF MARCH, 2025

                      CRIMINAL REVISION NO.219 of 2016

                                         LOHARE RAJAK
                                                   Vs.
                               STATE OF MADHYA PRADESH
----------------------------------------------------------------------------------------------------------
APPEARANCE:
        Shri Pawan Vijaywargiya - Advocate for the petitioner.
        Shri R.S. Yadav - Public Prosecutor for the respondent/State.
----------------------------------------------------------------------------------------------------------
                                              ORDER

Per. Justice Anand Pathak

1. The present petition under Section 397 and 401 of Cr.P.C. is preferred by the petitioner against the judgment of conviction and order of sentence dated 19/02/2016 passed by the Second Additional Sessions Judge, Sheopur, District- Sheopur (M.P.) in Criminal Appeal No.54/2015 affirming the judgment of conviction and order of sentence dated 28/07/2015 passed by the learned Additional Chief Judicial Magistrate, Vijaypur, District- Sheopur (M.P.) by which he has been sentenced as under:

            Section                  Sentence                                 Fine
        304-A of IPC                  1 Year RI             Rs.200/- with default stipulation

2. It is the submission of learned counsel for the petitioner that the present case pertains to offence under Section 304-A of IPC. The offence is of the year 2013 and petitioner suffered more than 20 days

incarceration as pre and post trial confinement. Further from the date of incident, petitioner suffered almost 12 years' ordeal of trial. Hence, it is submitted that the case of petitioner be considered for the sentence which is already undergone by him, for which he is ready to pay compensation/fine at higher side in view of provisions of Section 357 of Cr.P.C.

3. Learned counsel for the respondent/State opposed the prayer.

However, he fairly accepted that if petitioner is ready to pay the enhanced fine amount/compensation, then only his case for undergone may be considered so that enhanced amount (fine) can be given to the complainant.

4. Considering the facts and circumstances of the case, especially looking to the fact that for about 12 years, petitioner has suffered ordeal of trial and the proceedings before the trial court, appellate court and as well as before this Court and the fact that petitioner has suffered incarceration also, jail sentence of petitioner is reduced to the period already undergone by him maintaining the conviction recorded by the Courts below and in view of Section 357 of Cr.P.C., the fine amount which has been imposed by the Courts below is hereby enhanced. Petitioner is directed to pay enhanced compensation of Rs.1000/- (in addition to the fine amount imposed by Courts below) within two months from today while giving undertaking before the trial Court that if he fails to pay the enhanced amount of compensation i.e. Rs.1000/- within stipulated period of time, then the trial Court shall proceed against the petitioner to serve remaining part of their jail sentence for which the Courts below have sentenced him. It is made clear that this benefit of undergone has been given to the petitioner in peculiar facts and circumstances of the

case where petitioner has suffered incarceration also. The enhanced compensation amount shall be paid to the complainant/State after due verification. Petitioner is on bail. His bail bonds stand discharged.

5. Resultantly, the revision petition preferred by the petitioner stands disposed of in above terms.

6. Copy of the judgment be sent to the trial Court concerned for information and necessary compliance.

                                                                     (ANAND PATHAK)                           (HARISH DIXIT)
                                                                        MEMBER                                  MEMBER


 rahul


RAHUL SINGH

DN: c=IN, o=HIGH COURT OF MADHYA PRADESH BENCH GWALIOR, ou=HIGH COURT OF MADHYA PRADESH BENCH GWALIOR, 2.5.4.20=eac942476567cd1b39b3da46068403462fdf82ab676d0cd

PARIHAR e4dee473fe77953f5, postalCode=474001, st=Madhya Pradesh, serialNumber=0275C4F803F94C47998BE5C534E21BDED910FD4AB 9D159B55575E814D05B2EED, cn=RAHUL SINGH PARIHAR Date: 2025.03.19 13:34:17 -07'00'

 
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