Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 210]

Madhya Pradesh High Court

Satish vs Union Of Inda on 26 November, 2021

Author: Vishal Dhagat

Bench: Vishal Dhagat

                                                             1                                  CRA-4631-2021
                               The High Court Of Madhya Pradesh
                                        CRA No. 4631 of 2021
                                                      (SATISH Vs UNION OF INDA)

                      5
                      Jabalpur, Dated : 26-11-2021
                             Mr. Amitabh Gupta, learned counsel for appellant.
                             Mr. J. K. Jain, learned Asstt. Solicitor General for respondent/Union of India.

Heard on the question of admission.

Appeal is admitted for hearing.

Appellant has filed I.A No.14396/2021 under Section 389(1) of Code of Criminal Procedure, for suspension of jail sentence. Appellant has been convicted under Sections 419 read with 120-B, 420 read with 120-B, 467 read with 120-B and 468 read with 120-B and section 3(Gha)(1)(2) read with section 4 of M.P. Recognized Examination Act, 1937 and has been sentenced to undergo R.I. for 2 years, R.I. for 2 years, R.I. for 7 years, R.I. for 7 years, R.I. for 7 years and R.I. for 2 years along with fine amount of Rs. 1,000/-, 1,000/-, 3,000/- 1,000/- 3,000/- and 1,000/- on each count with default stipulations.

It is submitted by learned counsel appearing for the appellant that sentences of other identically situated co-accused persons have already been suspended and they have been enlarged on bail. It is further submitted that case of appellant is also similar. It is submitted that no case under Section 467 of IPC, is made out against appellant. As per prosecution story, admit card is said to have been forged which is not a valuable security even if prosecution version is taken as true and even if a report of expert is taken to be true then also no offence under section 467 of IPC will be made out. In the circumstances, he made a prayer for suspension of sentence of appellant.

Learned Assistant Solicitor General appearing for the respondent opposed the application for suspension of sentence. It is submitted by him that report of hand- writing expert is a conclusive piece of evidence and, therefore, appellant has rightly been convicted under the aforesaid sections.

Heard learned counsel for parties.

Considering the fact that admit card is not a valuable security and other offences are punishable with imprisonment for fixed term and appellant was on bail Signature Not during trial, I.A. No.14396/2021 is allowed. It is hereby directed that sentence of SAN Verified Digitally signed by NEETI TIWARI Date: 2021.11.26 16:39:02 IST 2 CRA-4631-2021 appellant shall remain suspended during the pendency of this appeal and appellant Satish shall be released on bail, subject to deposit of entire fine amount, if not already deposited, and on his furnishing personal bond in the sum of Rs.50,000/- (Rs. Fifty Thousand Only) with one solvent surety of the like amount to the satisfaction of the trial Court, for his appearance before the Registry on 22.06.2022 and on other dates as may be fixed in this regard by the Registry till final disposal of this appeal.

List the appeal for final hearing in due course.

C.C. as per rules.




                                                                                     (VISHAL DHAGAT)
                                                                                          JUDGE

                      nd




Signature
 SAN      Not
Verified

Digitally signed by
NEETI TIWARI
Date: 2021.11.26
16:39:02 IST