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

Balmukund vs The State Of Madhya Pradesh
2026 Latest Caselaw 338 MP

Citation : 2026 Latest Caselaw 338 MP
Judgement Date : 14 January, 2026

[Cites 2, Cited by 0]

Madhya Pradesh High Court

Balmukund vs The State Of Madhya Pradesh on 14 January, 2026

Author: Vijay Kumar Shukla
Bench: Vijay Kumar Shukla
                                                             1                              CRA-14236-2024
                                        IN THE HIGH COURT OF MADHYA PRADESH
                                                      AT INDORE
                                                     CRA No. 14236 of 2024
                                        (BALMUKUND Vs THE STATE OF MADHYA PRADESH AND OTHERS )



                           Dated : 14-01-2026
                                 Shri Himanshu Thakur - Advocate for the appellant.

                                 Shri Bhaskar Agrawal - Govt. Advocate for respondent/State.

Shri Vijay Sharma, learned counsel for the respondent/Objector.

Heard on I.A.No.15899/2025, which is second application under Section 430(1) 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 filed on behalf of the appellant (Balmukund).

The appellant has been convicted by learned Special Judge SC/ST Act, District Mandsaur by judgment dated 6.11.2024 passed in SC ATR/192/2021 for commission of offence punishable under Section 3(2)(v) of SC/ST (Prevention of Atrocities) Act, 1989 has been sentenced to undergo life imprisonment with fine of Rs.5,000/- with default clause.

As per the prosecution story, on 07/11/21, the prosecutrix lodged a complaint to Police Station - A.J.K. Mandsaur, to the effect that in the month

of February, 2021 she had come from Jhabua to Mandasaur with her brother and sister-in-law for labour work. There she got acquainted with appellant Balmukund and she used to talk to him on the phone. On 25/08/2021 appellant Balmukund committed rape on her in a hut, near Pashupatinath gate on false pretext of marriage and thereafter again committed rape on her two three times but did not marry her and left her. Then she met with co

2 CRA-14236-2024 accused Arun who also committed rape on her on false pretext of marriage. Then, the prosecutrix narrated entire story to her parents and then lodged the present crime against the appellant and the co accused person. After completing the investigation the charge sheet was filed and the trial Court framed the charges against the appellant.

Learned counsel for the appellant argued that the prosecutrix was a major lady and her allegation is that on the ground of promise of marriage, she was exploited by the appellant and the co-accused is absolutely false. There is a delay of 8 months in lodging the FIR.

Per contra, learned counsel for the State opposed the prayer and submits that the prosecutrix has supported the prosecution case and as per the DNA report, the appellant Balmukund is a biological father.

Learned counsel for the appellant and the counsel for the complainant argued that the matter has been settled at their level best. The prosecutrix has already been married. The child has been adopted by father of the prosecutrix. The appellant has served jail sentence for more than one year and 5 months and no purpose will be served continuing the appellant in custody. On these grounds, learned counsel for the appellant prays that execution of remaining sentence of imprisonment of the appellant may be suspended and he may be enlarged on bail.

Learned counsel for the complainant argued that he has no objection to grant suspension of jails sentence to the appellant.

After hearing the learned counsel for the parties and also considering the fact that the appellant has already undergone actual jail sentence of

3 CRA-14236-2024 almost one year and 3 months, the appeal is of the year 2024, the final hearing of the appeal may take time therefore, without commenting on the merit of the case, we are of the considered opinion that the appellant is entitled for grant of suspension of sentence.

Accordingly, I.A.No.15899/2025 is allowed and it is directed that the execution of remaining jail sentence against the appellant (Balmukund S/o. Tarachand) shall remain suspended and he be released on bail upon his depositing the fine amount (if not already deposited) and upon furnishing bail bond in the sum of Rs.50,000/- with one surety in the like amount to the satisfaction of the trial court for his appearance before the Registry of this Court on 27.04.2026 and on subsequent dates as may be fixed in this behalf by the Registry.

With the aforesaid, I.A is allowed and disposed of.

                                  (VIJAY KUMAR SHUKLA)                             (ALOK AWASTHI)
                                          JUDGE                                        JUDGE
                           SS/-

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter