Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Virendra vs The State Of Madhya Pradesh
2026 Latest Caselaw 120 MP

Citation : 2026 Latest Caselaw 120 MP
Judgement Date : 7 January, 2026

[Cites 3, Cited by 0]

Madhya Pradesh High Court

Virendra vs The State Of Madhya Pradesh on 7 January, 2026

                                   IN THE HIGH COURT OF MADHYA PRADESH
                                                ATINDORE
                                                        CRA No. 12107 of 2025
                                    (KISHANLAL Vs THE STATE OF MADHYA PRADESH )
                                CRA/10340/2025, CRA/10513/2025, CRA/10573/2025, CRA/10810/2025,
                                CRA/10892/2025, CRA/10893/2025, CRA/10933/2025, CRA/10935/2025,
                                                CRA/10961/2025, CRA/11134/2025
                           Dated: 07.01.2026
                                   Shri Devdeep Singh - Advocate for the appellant in CRA No.12107
                           of 2025.
                                   Shri Ritu Raj Bhatnagar - Advocate for the appellant in CRA
                           No.10340 of 2025.
                                   Shri Tarun Kushwaha - Advocate for the appellant in CRA
                           No.10513 of 2025.
                                   Shri Shyam Singh Thakur - Advocate for the appellant in CRA
                           No.10573 of 2025.
                                   Shri Ritvik Mishra - Advocate for the appellant in CRA No.10810 of
                           2025.
                                   Shri Harshwardhan Sharma - Advocate for the appellants in CRA
                           Nos.10892 of 2025, 10893 of 2025, 10933 of 2025 and 10935 of 2025.
                                   Shri Rahul Sharma - Advocate for the appellant in CRA No. 10961
                           of 2025.
                                   Shri Arpan Jain - Advocate for the appellant in CRA No.11134 of
                           2025.
                                   Shri Lokendra Joshi - Advocate for the respondents in all the
                           Criminal Appeals.
                           -----------------------------------------------------------------------------------------

All the criminal appeals are heard analogously on Interlocutory

applications and decided by this common order.

2. Heard on I.A. No.17781/2025 in CRA No.12107/2025, which is

an application under Section 5 of the Limitation Act seeking

condonation of delay.

3. For the reasons stated in the application, the same is hereby

allowed and delay in filing the appeal is hereby condoned.

4. Also heard on the question of admission.

5. All the criminal appeals are admitted for hearing.

6. Also heard on I.A. No.17344/2025 in CRA No.12107 of 2025,

I.A. No.14882/2025 in CRA No.10340 of 2025, I.A. No.15068/2025 in

CRA No.10513/2025, I.A. No.15164/2025 in CRA No.10573/2025, I.A.

No.15429/2025 in CRA No.10810/2025, I.A. No.15742/2025 in CRA

No.10892/2025, I.A. No.15745/2025 in CRA No.10893/2025, I.A.

No.15744/2025 in CRA No.10933/2025, I.A. No.15743/2025 in CRA

No.10935/2025, I.A. No.15605/2025 in CRA No.10961/2025 and I.A.

No.16060/2025 in CRA No.11134/2025, which are applications for

under Section 430 of the BNSS, 2023 for suspension of sentence filed on

behalf of the appellants.

7. The trial Court vide order dated 10.10.2025 in SCN

No.300003/2015 by Special Judge (Prevention of Corruption Act),

District Ratlam arising out of Crime No.54/2012 registered at Economic

Offence Wing (EOW), Bhopal unit Indore has convicted and sentenced

the appellants which are as below:-

Sr. CRA No Name Section Imprisonment Fine Imprisonment No details in lieu of fine

1. CRA Kishanlal 420 of IPC 2 Years Rs.1,000/- 6 Months R.I. No.12107/2025 Rajput 467 of IPC 3 Years Rs.1,000/- 6 Months R.I.

468 of IPC 3 Years Rs.1,000/- 6 Months R.I. 471 of IPC 3 Years Rs.1,000/- 6 Months R.I.

2. CRA 420 of IPC 2 Years Rs.1,000/- 6 Months R.I.

1.Mohanlal No.10340/2025 467 of IPC 3 Years Rs.1,000/- 6 Months R.I.

2. Onkarlal 468 of IPC 3 Years Rs.1,000/- 6 Months R.I.

3.Dashrath 471 of IPC 3 Years Rs.1,000/- 6 Months R.I.

3. CRA Virendra 420 of IPC 2 Years Rs.1,000/- 6 Months R.I. No.10513/2025 467 of IPC 3 Years Rs.1,000/- 6 Months R.I. 468 of IPC 3 Years Rs.1,000/- 6 Months R.I. 471 of IPC 3 Years Rs.1,000/- 6 Months R.I.

4. CRA 1.Anokhilal 420 of IPC 2 Years Rs.1,000/- 6 Months R.I. No.10573/2025 2.Dashrath 467 of IPC 3 Years Rs.1,000/- 6 Months R.I.

3. Mahesh 468 of IPC 3 Years Rs.1,000/- 6 Months R.I.

4.Madanlal 471 of IPC 3 Years Rs.1,000/- 6 Months R.I.

5. CRA Shantilal 420 of IPC 2 Years Rs.1,000/- 6 Months R.I. No.10892/2025 467 of IPC 3 Years Rs.1,000/- 6 Months R.I. 468 of IPC 3 Years Rs.1,000/- 6 Months R.I. 471 of IPC 3 Years Rs.1,000/- 6 Months R.I.

6. CRA Harish 420 of IPC 2 Years Rs.1,000/- 6 Months R.I. No.10893/2025 467 of IPC 3 Years Rs.1,000/- 6 Months R.I. 468 of IPC 3 Years Rs.1,000/- 6 Months R.I. 471 of IPC 3 Years Rs.1,000/- 6 Months R.I.

7. CRA Manoj 420 of IPC 2 Years Rs.1,000/- 6 Months R.I. No.10933/2025 467 of IPC 3 Years Rs.1,000/- 6 Months R.I. 468 of IPC 3 Years Rs.1,000/- 6 Months R.I. 471 of IPC 3 Years Rs.1,000/- 6 Months R.I.

8. CRA Kachrulal 420 of IPC 2 Years Rs.1,000/- 6 Months R.I. No.10935/2025 467 of IPC 3 Years Rs.1,000/- 6 Months R.I. 468 of IPC 3 Years Rs.1,000/- 6 Months R.I. 471 of IPC 3 Years Rs.1,000/- 6 Months R.I.

9. CRA Prembai 420 of IPC 2 Years Rs.1,000/- 6 Months R.I. No.11134/2025 467 of IPC 3 Years Rs.1,000/- 6 Months R.I. 468 of IPC 3 Years Rs.1,000/- 6 Months R.I. 471 of IPC 3 Years Rs.1,000/- 6 Months R.I.

10. CRA Badrilal 420 of IPC 2 Years Rs.1,000/- 6 Months R.I. No.10961/2025 Patidar 120(B) of IPC 2 Years Rs.1,000/- 6 Months R.I. 13(2)of P.C Act 2 Years Rs.1,000/- 6 Months R.I.

11. CRA Dilip 420 of IPC 2 Years Rs.1,000/- 6 Months R.I. No.10810/2025 Kumar 120(B) of IPC 2 Years Rs.1,000/- 6 Months R.I. Mehta 13(2)of P.C Act 2 Years Rs.1,000/- 6 Months R.I.

8. Total 41 persons were put to trial. Fourteen borrowers and two

officers have been convicted. One is absconded, eight were died during

the trial and remaining sixteen accused persons have been acquitted by

the trial Court.

9. Appellants at Sr. No.1 to 9 have been convicted and sentenced for

obtaining loan on the strength of forged documents relating to the

Bhumiswami rights of agricultural land. Appellants at Sr. No.10 and 11

namely Dilip Mehta and Badrilal were the officers of the bank who have

sanctioned the loan relying on the search report.

Submissions of appellants' counsel

10. Learned counsel appearing on behalf of appellants in appeal in Sr.

No.1 to 9 submits that they are innocent and they have falsely been

implicated in the present case. These applications for suspension of jail

sentence of the appellant are preferred on the ground that appellants

suspension have been suspended by the trial Court and they have fair

chances of success in this appeal. There is no possibility of final hearing

in near future. On these grounds, learned counsel prays for suspension

of jail sentence and grant of bail to the appellants during pendency of

this appeal. Arguments advanced on behalf of these appellants are that

they are illiterate persons and they were not aware about the

irregularities in the description of the property and they have repaid the

loan amount.

11. Learned counsel for the appellants in CRA No.10961/2025

(Badrilal) and CRA No.10810/2025 (Dilip Mehta) submits that the

appellants sanctioned the loan on the basis of search report and the

person who issued the search report and verified the affidavits have been

acquitted by the trial Court and State has not filed any appeal, therefore,

they cannot be punished for the fault of others and inaction on the part

of the State Agency.

Submission of respondent's counsel

12. Learned counsel for the respondent objected all the applications

and prays for dismissal of the same.

I have heard counsel for the parties and perused the record.

APPRECIATION AND CONCLUSION

13. The learned trial Court has classified the borrowers in three

categories: One who obtained the loan despite the fact that they have no

agricultural land and those are mentioned in para 184 to 191 of the

judgment. Second category is of the persons who have the agricultural

land, but in the application the area of the land was in excess of their

actual land and those are discussed in para 192 to 200 of the judgment.

Third category is of the borrowers whose Khasra Khata, Khatauni were

not in prescribed form and those are discussed in para 201 to 2010 of the

judgment.

14. Considering the fact that Dilip Mehta in (CRA No.10810/2025)

and Badrilal in (CRA No.10961/2025) proceeded on the search report

and affidavits issued by the co-accused persons who have been acquitted

by the trial Court, hence, they are entitled to get the benefit of

suspension of sentence. Meanwhile, the appellants/accused in CRAs No.

10935/2025, 12107/2025, 10892/2025, 10513/2025 and 10340/2025

who have obtained the loan on the basis of documents of more land

despite having less land and the appellants whose khasra khatauni bear

irregular entries are also entitled to get the benefit of suspension of

sentence.

15. In view of the facts and circumstances of the case and without

expressing any opinion of the merits of the case, I deem it proper to

suspend the remaining jail sentence of these appellants. Accordingly,

I.A. No. 17344/2025 (Kishanlal), I.A. No. 14882/2025 (Mohanlal,

Onkarlal and Dashrath), I.A. No.15068/2025 (Virendra), I.A.

No.15429/2025 (Dilip Mehta), I.A. No.15742/2025 (Shantilal), I.A.

No.15743/2025 (Kachrulal) and I.A. No.15605/2025 (Badrilal) stand

allowed.

16. Accordingly, the execution of remaining jail sentence of

appellants Kishanlal, Mohanlal, Onkarlal, Dashrath s/o Ganpat ,

Virendra, Dilip Mehta, Shantilal, Kachrulal and Badrilal is hereby

suspended and they be released on bail upon their furnishing personal

bond in the sum of Rs.50,000/- (Rupees Fifty Thousand) each with

separate sureties in the like amount to the satisfaction of the trial court

for their appearance before the Registry of this Court on 23.06.2026 and

on such further dates as may be fixed in this behalf by the Registry

during the pendency of this appeal. It is directed that if the appellants

whose suspension are allowed do not cooperate then their suspension shall

be recalled.

17. The case of the appellants in CRAs No. 10573/2025 (Anokhilal,

Dashrath s/o Champalal, Mahesh and Madanlal), 10893/2025 (Harish),

10933/2025 (Manoj) and 11134/2025 (Prembai), who have obtained the

loan without having any agricultural land are not entitled for giving the

benefit of suspension of sentence at present and, accordingly, I.A.

Nos.15164/2025, 15745/2025, 15744/2025 and 16060/2025 are hereby

rejected. They are directed to surrender before the Trial Court within 15

days. In case they failed to surrender, then the trial Court shall ensure

their presence by issuing warrants of arrest.

18. List these matters for final hearing in the month of second week of

March, 2026. If the final hearing is not concluded for no fault of the

appellants, then they may file fresh applications for suspension of

sentence.

19. Let a signed copy of this order be retained in Criminal Appeal

No.12107 of 2025 and photocopy of the same be kept in the record of

connected cases.

(GAJENDRA SINGH) JUDGE Vatan

 
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