Citation : 2025 Latest Caselaw 192 MP
Judgement Date : 1 May, 2025
1 CRA No.10660/2023
HIGH COURT OF MADHYA PRADESH BENCH
AT GWALIOR
CRA No.10660/2023
(NAROTTAM NARWARIYA AND OTHERS Vs. THE STATE OF MADHYA PRADESH)
Dated 01/05/2025
Shri Rajesh Shukla with Shri Kushagra Shukla - Advocates for the
appellants.
Shri Deependra Singh Kushwah - Additional Advocate General for
the respondent-State.
1. Heard on I.A. No.8017/2025, first application under Section 389(1) of Cr.P.C. for suspension of sentence and grant of bail filed on behalf of appellant No. 2 - Charan Narwariya.
2. This criminal appeal assails the judgment of conviction and order of sentence dated 21st July, 2023 passed by Fourth Additional Sessions Judge, Bhind (M.P.), whereby present appellant has been convicted and sentenced as under:-
Section Imprisonment Fine
148 of IPC 01 year Rs.1,000/- with
default stipulation
302/149 of IPC Life Imprisonment Rs.4,000/- with
default stipulation
3. It is the submission of learned counsel for present appellant that trial Court erred in convicting and awarding jail sentence to the appellant. Present appellant already suffered 2 years 1 month's incarceration as pre and post trial confinement. It is further submitted that the incident took place in such a manner where all the accused wielded lathi and inflicted lathi blow and they were not having any intention to kill the deceased. However, during
scuffle, Narottam took out the Axe from his house and inflicted axe blow to the deceased which proved fatal resulting into his death. Therefore, there was no prior meeting of minds to kill the deceased. It is also submitted that co-convict Mahendra Narwariya has already been granted benefit of suspension of sentence vide order dt.01.04.2025 passed in Cr.A.No.10642/2023. Case of the present appellant is similar to aforesaid co- convict. Appeal being of the year 2023 is not likely to be concluded in near future. Present appellant has a good case on merits. He further undertakes not to be a source of embarrassment and harassment to the complainant side in any manner.
4. At this stage, learned counsel for appellant submits that present appellant intends to perform some community service to purge himself out of the guilt felt by him and to serve national / environmental / social cause. He is ready to abide all such terms and conditions this Court deems fit and proper. Under such circumstances, he prays for suspension of sentence and grant of bail.
5. Learned counsel for respondent/State opposed the prayer and prayed for dismissal of the application.
6. Considering the submissions advanced by counsel for the parties, looking to the fact that present appellant has already suffered two years and one month's incarceration and hearing of appeal would take time and in the facts and circumstances of the case, without commenting on the merits of the case I.A. No. 8017/2025 is allowed. Appellant No.2- Charan Narwariya shall be released on bail on his furnishing a personal bond in the sum of Rs.50,000/- (Rupees Fifty Thousand Only) with one solvent surety of the like amount to the satisfaction of the concerned trial Court and his jail
sentence shall remain suspended till disposal of this appeal. Appellant No.2 is further directed to remain present before the Registry of this Court on 21.08.2025 and, thereafter, on such subsequent dates as may be fixed by the Registry in this behalf.
7. It is made clear that this suspension is granted once the case is made out for bail and thereafter, direction for plantation of saplings is given and it is not the case where a person intends to serve social cause can be given bail without considering the merits.
",rn~ }kjk ;g funZsf'kr fd;k tkrk gS fd vkosnd 05 ikS/ks dk ¼Qy nsus okys isM+ vFkok uhe@ihiy½ jksi.k djsxk rFkk mls vius vkl iMksl esa isM+ksa dh lqj{kk ds fy, ckM+ yxkus dh O;oLFkk djuh gksxh rkfd ikS/ks lqjf{kr jg ldsA vkosnd dk ;g drZO; gS fd u dsoy ikS/kksa dks yxk;k tk,s] cfYd mUgsa iks"k.k Hkh fn;k tk,A ^^o`{kkjksi.k ds lkFk] o`{kkiks"k.k Hkh vko';d gSA^^ vkosnd fo'ks"kr% 6&8 QhV ÅWaps ikS/ks@isM+ksa dks 3&4 QhV xM~<k djds yxk;sxk rkfd os 'kh?kz gh iw.kZ fodflr gks ldsaA vuqikyu lqfuf'pr djus ds fy,] vkosnd dks fjgk fd;s tkus dh fnukad ls 30 fnuksa ds Hkhrj lacaf/kr fopkj.k U;k;ky; ds le{k o`{kksas@ikS/kksa ds jksi.k ds lHkh QksVks çLrqr djuk gksxsaA rRi'pkr~] fopkj.k ds lekiu rd gj rhu eghus esa vkosnd ds }kjk fopkj.k U;k;ky; ds le{k izxfr fjiksVZ çLrqr dh tk,xh A
o`{kksa dh çxfr ij fuxjkuh j[kuk fopkj.k U;k;ky; dk drZO; gS D;ksafd i;kZoj.k {kj.k ds dkj.k ekuo vfLrRo nkao ij gS vkSj U;k;ky; vuqikyu ds ckjs esa vkosnd }kjk fn[kkbZ xbZ fdlh Hkh ykijokgh dks utj vankt ugh dj ldrk gSA blfy, vkosnd dks isM+ksa dh çxfr vkSj vkosnd }kjk vuqikyu ds laca/k esa ,d fjiksVZ çLrqr djus ds fy, funZsf'kr fd;k tkrk gS ,oa vkosnd }kjk fd;s x;s vuqikyu dh ,d lfa{kIr fjiskVZ fopkj.k U;k;ky; ds le{k izR;sd rhu ekg esa ¼vxys N% eghuksa ds fy,½ j[kh tk;sxh ftls fd ^^funsZ'k^^ 'kh"kZd ds varxZr j[kk tk,xkA
o`{kkjksi.k esa ;k isM+ksa dh ns[kHkky esa vkosndx.k dh vksj ls dh xbZ dksbZ Hkh pwd vkosnd dks tekur dk ykHk ysus ls oafpr dj ldrh gSA vkosnd dks bu ikS/kksa@isMksa dks jksius dh Lora=rk gksxh] ;fn og bu jksis x;s isMksa dh Vªh xkMZ ;k ckM+ yxkdj j{kk djuk pkgrk gS] vU;Fkk vkosnd dks o`{kksa ds jksi.k ds fy, rFkk muds lqj{kk mik;ksa ds fy, vko';d [kpsZ ogu djuk gksxsaA bl U;k;ky; }kjk ;g funsZ'k ,d ijh{k.k izdj.k ds rkSj ij fn, x, gSa rkfd fgalk vkSj cqjkbZ ds fopkj dk izfrdkj] l`tu ,oa izd`fr ds lkFk ,dkdkj gksus ds ek/;e ls lkeaktL; LFkkfir fd;k tk ldsA orZeku esa ekuo vfLrRo ds vko';d vax ds :i esa n;k] lsok] izse ,oaa d:a.kk dh izd`fr dks fodflr djus dh vko';drk gS D;ksafd ;g ekuo thou dh ewyHkwr izo`fr;ka gSa vkSj ekuo vfLrRo dks cuk, j[kus ds fy, budk iquthZfor gksuk vko';d gSA ^^;g iz;kl dsoy ,d o`{k ds jksi.k dk iz'u u gksdj cfYd ,d fopkj ds vadqj.k dk gSA^^
8. It is expected form the present appellant that he shall submit photographs by downloading the mobile application (NISARG App) prepared at the instance of High Court for monitoring the plantation through satellite / Geo- Tagging / Geo fencing etc.
9. A copy of this order be sent to the trial Court concerned for taking appropriate steps, compliance and information.
10. Certified copy as per rules/directions.
11. List the matter for final hearing in due course.
(ANAND PATHAK) (HIRDESH)
JUDGE JUDGE
SP
SANJEEV Digitally signed by SANJEEV KUMAR PHANSE DN: c=IN, o=HIGH COURT OF MADHYA PRADESH BENCH GWALIOR, ou=HIGH COURT OF MADHYA
KUMAR PRADESH BENCH GWALIOR, 2.5.4.20=b127bc1c16d2794cb53e7637ddf59a1c3b d3662e8c5de5d5505a6b3e4d77be89, postalCode=474001, st=Madhya Pradesh, serialNumber=32F47BD4EEEC6355252187AFAF37
PHANSE 4C08A4A7DE0DF055620A697876BB20374E54, cn=SANJEEV KUMAR PHANSE Date: 2025.05.02 12:30:22 +05'30'
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!