Madhya Pradesh High Court
Smt. Guddo Bai Pandey vs The State Of Madhya Pradesh on 13 October, 2017
M.Cr.C. No. 16278/2017
13/10/2017
Shri R.K. Dubey, learned counsel for the petitioners.
Shri Yogesh Dhande, learned Deputy Govt. Advocate
for respondent/State.
This is a petition under Section 482 of the Code of
Criminal Procedure, 1973 (for short 'the Code') prays for
staying the proceedings of order dated 18/08/2017 in S.T.
No. 236/2015 pending before Additional Sessions Judge,
Banda District-Sagar till the disposal of application
preferred by the petitioners under Section 323 of 'the Code'
in Criminal Case No. 183/2015, pending before learned
Judicial Magistrate, First Class, Banda District-Sagar.
It is submitted by the learned counsel for the
petitioners that on the basis of FIR dated 25/02/2015 lodged
by complainant-B.S. Dangi a Crime No. 77/2015 was
registered at Police Station-Banda, District-Sagar against
petitioners-Indraraj Singh, Parvat Singh, Brijesh Singh and
Chhatrapal Singh, thereafter, charge-sheet has been filed
against the petitioners for offence under Sections 294,324
and 307/34 of the IPC and subsequently S.T. No. 236/2015
has been registered against the petitioners, which is pending
before the Court of Additional Sessions Judge, Banda
District-Sagar at the stage of prosecution evidence. The
further submission is that regarding the same incident
another FIR was lodged by the petitioners against Rajaram,
Jogendra and Bhai Sahab Dangi on the same day and at the
same time at Police-Station Banda, Sagar, on the basis of
which Criminal Case No. 183/2015 has been registered
against aforsaid persons. The further submission is that
petitioners moved an application under Section 323 of 'the
Code' in Criminal Case No. 183/2015 making prayer that as
both the cases are regarding the same incident, therefore,
they may be committed to the same Court. The further
submission is that the Court of Judicial Magistrate First
Class, Banda is lying vacant, therefore, order could not
have been passed on this application, therefore, the
petitioners pray for stayingh the proceedings of order dated
18/08/2017 passed in S.T. No. 236/2015 pending before
Additional Sessions Judge, Banda District-Sagar till the
pendency of this application.
Heard learned counsel for the parties and perused the
record.
From perusal of the record, it transpires that two FIR
have been lodged by petitiners and complainant against
each other regarding the same incident. On the basis of FIR,
S.T. No. 236/2015 has been registered against petitioners
which is pending before learned Additional Sessions Judge,
Banda District-Sagar, while on the basis of second FIR
Criminal Case No. 183/2015 has been registered against
complainant party, which is pending before learned Judicial
Magistrate, First Class, Banda District-Sagar.
As both the cases are registered regarding the same
incident, therefore, they may be committed to the same
Court and as the Court of Judicial Magistrate First Class,
Banda is lying vacant, therefore, order could not have been
passed on application filed by the petitioners in Criminal
Case No. 183/2015 under Section 323 of 'the Code'.
Considering the facts and circumstances of the case,
learned Sessions Judge, Sagar is requested to transfer both
the cases to some another Court, where learned Sitting
Judge is available for hearing, so that they can be heard and
decided by the same Bench. So far as the stay of
proceedings in S.T. No. 236/2015 is concerned, this Court
does not find any ground for grant of stay as both the cases
are tried separately.
With the aforesaid terms this petition stands disposed
of.
(Ved Prakash Sharma)
skt Judge
M.Cr.C.No. 12788/2017
13/10/2017
Parties through their counsel.
As prayed by the learned counsel for the petitioner,
list after two weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No. 12413/2017
13/10/2017
None for the petitioner.
By way of indulgence the case is adjourned.
Be listed after four weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No. 11808/2017
13/10/2017
None for the petitioner.
By way of indulgence the case is adjourned.
Be listed after three weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No. 11602/2017
13/10/2017
None for the petitioners.
Shri Saurabh Shrivastava, learned counsel for the
respondent No.1/State.
Shri A.K. Gupta, learned counsel for the respondent
No.2.
By way of indulgence the case is adjourned.
Be listed after four weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C.No. 10762/2017
13/10/2017
Parties through their counsel.
As prayed by the learned counsel for the petitioner,
list after two weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.15237/2017
13/10/2017
Shri K.K. Gautam, learned counsel for the petitioner.
Shri Sourabh Shrivastava, learned Govt. Advocate for
the respondents/State.
Learned counsel for the petitioner prays for
adjournment.
Prayer is granted.
Be listed after 3 weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.10758/2017
13/10/2017
Shri Alok Tapikar, learned counsel for the petitioner.
After arguing at length on the merits of the case,
learned counsel for the petitioner seeks leave of this Court
to withdraw this petition .
Prayer is granted.
Accordingly, the petition is dismissed as withdrawn.
(Ved Prakash Sharma)
Judge
skt
M.Cr.C. No. 13486/2017
13/10/2017
Shri N.Jain, learned counsel for the petitioner.
None for the respondents, though duly served.
By way of indulgence the case is adjourned.
Be listed after two weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C.No. 10762/2017
13/10/2017
Parties through their counsel.
As prayed by the learned counsel for the petitioner,
list after two weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C.No. 14244/2017
13/10/2017
Parties through their counsel.
As prayed by the learned counsel for the petitioner,
list after two weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C.No. 15132/2017
13/10/2017
Parties through their counsel.
As prayed by the learned counsel for the petitioner,
list after a week.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No. 13460/2016
13/10/2017
Parties through their counsel.
As prayed by the learned counsel for the petitioner,
list after four weeks.
IR to continue till next date of hearing.
Certified copy as per rules.
(Ved Prakash Sharma)
skt Judge
Cr.R. No. 1593/2017
13/10/2017
Parties through their counsel.
As prayed by the learned counsel for the petitioner,
list after two weeks.
(Ved Prakash Sharma)
skt Judge
Cr.R. No. 1622/2017
13/10/2017
Parties through their counsel.
As prayed by the learned counsel for the petitioner,
list after two weeks.
IR to continue till next date of hearing.
Certified copy as per rules.
(Ved Prakash Sharma)
skt Judge
Cr.R. No. 1681/2017
13/10/2017
None for the petitioner.
Shri K.K. Gautam, learned counsel for the
respondent.
By way of indulgence case is adjourned
Be listed on 10/11/2017.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No. 16557/2015
13/10/2017
None for the petitioner.
By way of indulgence case is adjourned
List after four weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No. 6594/2017
13/10/2017
Parties through their counsel.
As prayed by the learned counsel for the petitioner,
list after four weeks.
IR to continue till next date of hearing.
Certified copy as per rules.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No. 5690/2009
13/10/2017
Parties through their counsel.
As prayed by the learned counsel for the petitioner,
list after two weeks.
IR to continue till next date of hearing.
Certified copy as per rules.
(Ved Prakash Sharma)
skt Judge
Cr.A.No.754/2010
13/10/2017
Parties through their counsel.
Learned counsel for the appellant prays for fixed date
to keep present appellant-Syed Sameer before this Court.
Prayer is granted.
Be listed on 13/11/2017.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 2897/2011
13/10/2017
Shri A.D. Mishra, learned counsel for the appellant.
Shri Manish Awasthi, learned Govt. Advocate for the
respondent/State.
Learned counsel for the petitioner informs that sole
appellant-Bablu @ Mevalal has expired.
Learned Govt. Advocate prays for and is granted time
to verify the factum of death of appellant -Bablu @
Mevalal .
Be listed after four weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A.No. 1131/2012
13/10/2017
Shri A.V. Gupta, learned counsel for the appellant.
None for the respondent/C.B.I.
By way of indulgence the case is adjourned.
Be listed on 25/10/2017.
(Ved Prakash Sharma)
skt Judge
Cr.A.No.2515/2013
13/10/2017
Parties through their counsel.
Learned counsel for the appellants prays for fixed
date to keep present appellant Nos. 1, 3, 4 & 5-Motilal,
Shankar Singh, Gopal Singh @ Bhopal Singh and Nepal
Singh before this Court.
Prayer is granted.
Be listed on 14/11/2017.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No. 5672/2014
13/10/2017
Parties through their counsel.
As prayed by the learned counsel for the petitioner,
list after three weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 2934/2015
13/10/2017
None for the appellant.
By way of indulgence case is adjourned
List after four weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No.3321/2015
13/10/2017
None for the appellant.
Let bailable warrant in the sum of Rs.25,000/- be
issued against appellant-Ranjeet to secure his presence
before this Court.
Be listed after four weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No.3321/2015
13/10/2017
None for the appellant.
Let bailable warrant in the sum of Rs.25,000/- be
issued against appellant-Ranjeet to secure his presence
before this Court.
Be listed after four weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No.3526/2015
13/10/2017
Parties through their counsel.
As per communication dated 21/09/2017 received
from Station House Officer- Ghamapur, District-Jabalpur,
the sole appellant- Durga Prasad Verma has expired on
16/02/2017. Copy of death certificate is annexed with the
report.
Keeping in view the aforesaid, this appeal stands
dismissed as abated.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No. 21830/2015
1310/2017
None for the petitioners. None even appeared on the
previous date of hearing i.e. on 04/09/2017, which shows
that the petitioner has lost interest in prosecuting this
petition.
Accordingly, the petition is hereby dismissed for
want of prosecution.
(Ved Prakash Sharma)
Judge
skt
Cr.A. No.143/2016
13/10/2017
None for the appellant.
Let bailable warrant in the sum of Rs.25,000/- be
issued against appellant-Shekhar Shukla to secure his
presence before this Court.
Be listed 13/12/2017.
(Ved Prakash Sharma)
skt Judge
Cr.A.No.577/2016
13/10/2017
Parties through their counsel.
Learned counsel for the appellant prays for fixed date
to keep present appellant-Ramdhani before this Court.
Prayer is granted.
Be listed on 17/11/2017.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No. 19677/2016
13/10/2017
Parties through their counsel.
Be listed alongwith Cr.A. No. 1970/2016.
(Ved Prakash Sharma)
skt Judge
Cr.A.No. 1970/2016
13/10/2017
Parties through their counsel.
Learned counsel for the appellant prays for fixed date
to keep present appellant-Vijay before this Court.
Prayer is granted.
Be listed on 13/11/2017.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.2779/2016
13/10/2017
Shri Pawan Gurjar, learned counsel for the petitioner.
On payment of process-fee within a week, let notice
be issued to respondent No.2. Notice be made returnable
within eight weeks.
Be listed thereafter.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.14050/2015
13/10/2017
None for the petitioners.
By way of indulgence case is adjourned
List after four weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.11753/2015
13/10/2017
None for the petitioner.
By way of indulgence case is adjourned
List after four weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.10618/2015
13/10/2017
None for the petitioner.
By way of indulgence case is adjourned
List after four weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.2995/2015
13/10/2017
None for the petitioner.
By way of indulgence case is adjourned
List after six weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.19575/2014
13/10/2017
None for the petitioner.
By way of indulgence case is adjourned
List after six weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.13707/2014
13/10/2017
None for the petitioner.
By way of indulgence case is adjourned
List after four weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.3167/20013
13/10/2017
None for the petitioner.
By way of indulgence case is adjourned
List after four weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No. 7236/2014
13/10/2017
Parties through their counsel.
As prayed by the learned counsel for the petitioner,
list after four weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.3167/20013
13/10/2017
None for the petitioner.
By way of indulgence case is adjourned
List after four weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No. 15826/2017
13/10/2017
Parties through their counsel.
As prayed by the learned counsel for the parties, list
the matter alongwith M.Cr.C. Nos. 15675/2015 and
15825/2015.
Case-diary diary be kept on next date of hearing.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No. 15189/2017
13/10/2017
Parties through their counsel.
As prayed by the learned counsel for the petitioner,
list after two weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.10419/2016
12/10/2017
None for the petitioner.
By way of indulgence case is adjourned
List after four weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.15487/2016
12/10/2017
None for the petitioner.
By way of indulgence case is adjourned
List after four weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.210/2017
12/10/2017
None for the petitioner.
By way of indulgence case is adjourned
List after four weeks.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.1100/2017
12/10/2017
Parties through their counsel.
Learned counsel for the petitioner prays for and is
granted time to argue the matter.
Be listed after two weeks.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.1507/2017
12/10/2017
None for the petitioners.
By way of indulgence case is adjourned
List after six weeks.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.2143/2017
12/10/2017
Parties through their counsel.
Learned Public Prosecutor prays for and is granted
time to produce case-diary.
Be listed after three weeks.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.2404/2017xx
12/10/2017
Shri C.P. Singh, learned counsel for the petitioner.
On payment of process-fee let notice be issued to
respondents. Notice be made returnable within six weeks.
In the meanwhile records of the court below be
requisitioned.
Be listed thereafter.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.2458/2017xx
12/10/2017
None for the petitioners.
By way of indulgence case is adjourned
List after six weeks.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.2541/2017xx
12/10/2017
Parties through their counsel.
As prayed by the learned counsel for the petitioner,
list after two weeks.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.2541/2017xx
12/10/2017
Parties through their counsel.
As prayed by the learned counsel for the petitioner,
list after two weeks.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.2545/2017xx
12/10/2017
Parties through their counsel.
Record of the Courts below be called for .
Be listed after three weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.6261/2016
12/10/2017
Shri A.D. Mishra, learned counsel for the petitioner.
Shri S.K. Mishra, learned counsel for the respondent.
ORDER
This is a petition under Section 482 of the Code of Criminal Procedure, 1973 (for short 'the Code') challenging order dated 27/02/2016 passed by the learned Sessions Judge, Panna in Criminal Revision No. 35/2015, whereby order dated 22/04/2015 passed by learned Judicial Magistrate, First Class, Panna in MJC No. 64/2012 for enhancing the maintenance amount from Rs.700/- per month to Rs.2,000/- per month has been affirmed.
Admittedly, the respondent is the daughter of the petitioner and is presently residing with her mother . A petition under Section 125 of 'the Code' for grant of maintenance was filed on behalf of respondent-Shivani Chourasiya in the year 2003, in which maintenance @ Rs.400/- per month was awarded to her, vide order dated 29/02/2004 passed in MJC No. 148/2003. Later on a petition was preferred under Section 127 of 'the Code' for enhancement of maintenance amount, in which learned Magistrate, vide order dated 24/08/2007 passed in MJC No. 77/2006 enhanced the maintenance amount from Rs. 400/- to Rs.700/- per month. Subsequently, another petition was filed under Section 127 of 'the Code' for further enhancement in the maintenance amount. The learned Magistrate, vide order dated 22/04/2015 passed in MJC No. 64/2012 enhanced the maintenance amount from Rs. 700/- to Rs. 2,000/- per month. The order passed by the learned Magistrate was unsuccessfully challenged by the petitioner before learned revisional Court. Feeling aggrieved with the order of learned revisional Court, invoking extra-ordinary jurisdiction under Section 482 of 'the Code' petitioner has come before this Court .
The impugned order is challenged on the ground that respondent has attained majority and that the petitioner is a low salaried person, therefore, he is not in a position to pay maintenance @ Rs.2,000/- per month .
As regards plea raised by the learned counsel for the petitioner that the respondent has attained majority, no material was placed on record before learned Magistrate or before the learned revisional Court that the respondent, who is studying in class 12th has attained majority. As regards capacity of the petitioner to pay the maintenance, it is submitted at bar that the petitioner is earning about Rs.13,000/- per month as a Govt. employee. In the prevailing inflationary situation, an amount of Rs.2000/- p.m., as maintenance allowance for respondent-daughter cannot be said to be excessive or unreasonable nor the petitioner can escape away from his liability to pay reasonable amount of maintenance simply on the ground that he has a low income, therefore, it cannot be said that impugned order suffers from any illegality, incorrectness and impropriety.
In view of the aforesaid, this petition sans merits, deserves to be and is accordingly, hereby dismissed.
CC as per rules.
(Ved Prakash Sharma) Judge skt Cr.A. No.775/2015xx 11/10/2017 Shri Jaideep Sirpurkar, learned Govt. Advocate for the appellant.
Shri A.K.Gupta, learned counsel for the respondent. This appeal is directed against judgment and order dated 23/12/2014 passed by Judicial Magistrate, First Class, Pandhurna District-Chhindwara in Criminal Case No. SC-NIA/368/2013, whereby learned Magistrate has dismissed the complaint preferred under Section 138 of the Negotiable Instruments Act, 1881 on the ground that signatures of the accused on the disputed cheque do not match with the signatures maintained by the Bank.
Relevant part of the impugne djudgment runs as under:-
" izdj.k ds voyksdu ls Li"V gS fd ifjoknh ds }kjk mDr vkosnu i= varxZr /kkjk 138 ij0fy0vf/k0 rFkk /kkjk 420] 467] 468 Hkk0na0fo0 dk ifjokn i= is'k fd;k x;k gS rFkk mDr /kkjkvksa ds varxZr vijk/k fooj.k fojfpr fd;s tkus dk fuosnu fd;k x;k gSA ifjokn i= ds voyksdu ls Li"V gS fd vfHk;qDr }kjk tks pSd ifjoknh dks fn;k x;k Fkk mDr pSd vfHk;qDr ds [kkrs esa Ik;kZIr jkf'k tek ugha gksus ls rFkk pSd ij xyr gLrk{kj gksus ls mDr pSd vukn`r gksdj ds okil ifjoknh dks izkIr gqvk gSA vkjksih i{k dh vksj ls U;k;n`"Vkar jktdqekj 'kqDyk fo0 lqcks/k vxzgkjh 2003¼1½ ,e-ih-,y-ts- 373 ¼,l-lh-½ is'k fd;k x;k gS rFkk mDr U;k;n`"Vkar ds vk/kkj ij vkjksih ds fo:) dksbZ vijk/k dk xBu ugha gksus laca/kh vfHkopu fd;s gSA mDr U;k;n`"Vkar ds rF; rFkk ifjoknh }kjk izLrqr mDr ifjokn ds rF; leku gSA vr% ekuuh; U;k;ky; }kjk izLrqr mDr U;k;n`"Vkar ds ifjizs{; esa vkjksih ds fo:) mDr /kkjkvksa dk vijk/k xfBr gksuk le{k ugha vkrk gSA vr% vkjksih ds fo:) vijk/k fooj.k fojfpr fd;s tkus gsrq Ik;kZIr vk/kkj miyC/k ugha gksus ls vkjksih dks mDr /kkjkvksa ls mUeksfpr fd;k tkrk gS rFkk ifjoknh }kjk izLrqr ifjokn i= [kkfjt fd;k tkrk gSA"
From the aforesaid it transpires that the learned Magistrate relying on the decision of apex Court in the case of Vinod Tanna Vs. Zaheer Siddiqui & Ors. 2003(1) MPLJ 373 (SC); wrongly cited in the judgment as Rajkumar Shukla Vs. Subodh Agnihotri 2003(1) MPLJ 373 (SC) has dismissed the complaint holding that there is no match between the signatures on the disputed cheque and signatures maintained by the Bank. The decision rendered by the apex Court in Vinod Tanna (supra) has been later on, overruled by the apex Court in the case of Laxmi Dyechem Vs. State of Gujrat & Ors, (2012) 13 SCC 375, therefore, learned Magistrate has committed an apparent error in dismissing the complaint on the ground that signatures of the accused do not match with the signatures maintained by the Bank.
In view of the aforesaid this petition deserves to be and is accordingly hereby allowed and impugned order is hereby set aside, consequently, the matter is remanded back to the learned trial Court for deciding the same afresh in accordance with law.
(Ved Prakash Sharma)
skt Judge
Cr.A. No.2890/2016
11/10/2017
None for the appellants.
Let bailable warrant in the sum of Rs.25,000/- be issued against appellant No.2-Kalu @ Rakesh to secure his presence before this Court.
Be listed 14/12/2017.
(Ved Prakash Sharma) skt Judge Cr.A. No.3039/2016xx 11/10/2017 None for the appellant.
Let bailable warrant in the sum of Rs.25,000/- be issued against appellant-Manisha @ Jayshri to secure his presence before this Court.
Be listed 14/12/2017.
(Ved Prakash Sharma) skt Judge Cr.A. No.3494/2016xx 11/10/2017 Parties through their counsel. As prayed by the learned counsel for the appellant, list after four weeks.
(Ved Prakash Sharma) skt Judge Cr.A. No. 3741/2016x 11/10/2017 Parties through their counsel. Learned counsel for the appellant prays for fixed date to keep present appellant -Raghvendra before this Court.
Prayer is granted.
Be listed on 13/11/2017.
(Ved Prakash Sharma) skt Judge Cr.A. No. 2463/2016xx 11/10/2017 None for the appellant.
Office objection with regard to maintainability of the appeal is hereby waived.
List the matter on the question of admission.
(Ved Prakash Sharma) skt Judge Cr.A. No. 2027/2016x 11/10/2017 Parties through their counsel. Learned counsel for the appellant prays for fixed date to keep present appellant -Monu @ Sikandar @ Sameer before this Court.
Prayer is granted.
Be listed on 09/11/2017.
(Ved Prakash Sharma) skt Judge Cr.A. No. 1452/2016xx 11/10/2017 Parties through their counsel. Learned counsel for the appellant prays for fixed date to keep present appellant -Ramraj Soni before this Court.
Prayer is granted.
Be listed on 10/11/2017.
(Ved Prakash Sharma) skt Judge Cr.A. No. 1587/2016xx 11/10/2017 Parties through their counsel. Learned counsel for the appellant prays for fixed date to keep present appellant -Sabitri Bai before this Court.
Prayer is granted.
Be listed on 13/11/2017.
(Ved Prakash Sharma) skt Judge Cr.A. No.1267/2016xx 11/10/2017 None for the appellants.
Let bailable warrant in the sum of Rs.25,000/- be issued against appellant No.1-Dhaniram to secure his presence before this Court.
Be listed 13/12/2017.
(Ved Prakash Sharma) skt Judge M.Cr.C. No. 13252/2015xx 11/10/2017 None for the petitioner.
By way of indulgence one weeks time is granted to the learned counsel for the petitioner to file the process-fee, failing which this petition shall stand automatically dismissed without further reference to the Court.
(Ved Prakash Sharma) Judge skt Cr.A. No. 3340/2015xx 11/10/2017 Parties through their counsel. Learned counsel for the appellant prays for fixed date to keep present appellant -Jagat Singh before this Court.
Prayer is granted.
Be listed on 10/11/2017.
(Ved Prakash Sharma) skt Judge Cr.R. No.3377/2015xx 11/10/2017 Parties through their counsel. List alongwith Cr.R. No. 3376/2015.
(Ved Prakash Sharma) skt Judge Cr.R. No.3376/2015xx 11/10/2017 None for the petitioners.
Let bailable warrant in the sum of Rs.25,000/- be issued against Petitioner No.1-Vinod to secure his presence before this Court.
Be listed 12/12/2017.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.4024/2015xx 11/10/2017 Parties through their counsel. As prayed by the learned counsel for the petitioner, list after two weeks.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.11921/2015xx 11/10/2017 Parties through their counsel. List alongwith M.Cr.C. No. 10754/2015.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.10754/2015xx 11/10/2017 Parties through their counsel. Vide order dated 25/04/2016, petitioner was directed to take appropriate steps to implead complainant as respondent No.2 in the case.
By way of indulgence two weeks time is granted to the petitioner to do the needful.
Be listed thereafter.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.1660/2017xx 11/10/2017 Parties through their counsel. Learned Public Prosecutor prays for adjournment. Prayer is granted.
Be listed after 2 weeks.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.10212/2016xx 11/10/2017 None for the petitioner.
By way of indulgence the case is adjourned. Be listed after 4 weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.10212/2016
11/10/2017
None for the petitioner.
By way of indulgence the case is adjourned. Be listed after 4 weeks.
(Ved Prakash Sharma) skt Judge Cr.A. No.742/2000xx 11/10/2017 Shri A.K. Rawat, learned counsel for the appellants. Shri Ramji Pandey, learned Panel Lawyer for the respondent/State.
Heard learned counsel for the parties on IA No. 12704/2017, an application for change of counsel on behalf of appellant No.1- Durga @ Billan.
On due consideration IA No. 12704/2017 is hereby allowed and appellant No.1-Durga @ Billan is permitted to engage new counsel of his choice.
Be listed for final hearing in due course.
(Ved Prakash Sharma) skt Judge Cr.A. No.871/2010xx 11/10/2017 None for the appellant.
Let bailable warrant in the sum of Rs.25,000/- be issued against appellant-Jawahar to secure his presence before this Court.
Be listed 04/12/2017.
(Ved Prakash Sharma) skt Judge Cr.A. No.202/2011xx 11/10/2017 None for the appellant.
Let bailable warrant in the sum of Rs.25,000/- be issued against appellant-Parag @ Chintoo Sonkar to secure his presence before this Court.
Be listed 15/12/2017.
(Ved Prakash Sharma) skt Judge ` Cr.A. No.2202/2011xx 11/10/2017 Parties through their counsel. As per communication dated 26/08/2017 received from Station House Officer- Amarpatan, District-Satna, the sole appellant- Ghanshyam Patel has expired on 29/09/2016. Copy of death certificate is annexed with the report.
Keeping in view the aforesaid, this appeal stands dismissed as abated.
(Ved Prakash Sharma) skt Judge Cr.A. No.2684/2013xx 11/10/2017 None for the appellants.
Let bailable warrant in the sum of Rs.25,000/- be issued against appellant No.6-Rakesh Yadav to secure his presence before this Court.
Be listed 11/12/2017.
(Ved Prakash Sharma) skt Judge Cr.A. No. 98/2014xx 11/10/2017 None for the appellant.
Let bailable warrant in the sum of Rs.25,000/- be issued against appellant-Arvind Kaurav to secure his presence before this Court.
Be listed 12/12/2017.
(Ved Prakash Sharma) skt Judge Cr.A. No. 1849/2014xx 11/10/2017 None for the appellant.
Let bailable warrant in the sum of Rs.25,000/- be issued against appellant-Arjun Korku to secure his presence before this Court.
Be listed 01/12/2017.
(Ved Prakash Sharma) skt Judge Cr.A. No. 2057/2014xx 11/10/2017 Parties through their counsel. Learned counsel for the appellant prays for fixed date to keep present appellant -Kallu @ Kaluram before this Court.
Prayer is granted.
Be listed on 06/11/2017.
(Ved Prakash Sharma) skt Judge Cr.A. No. 2630/2014xx 11/10/2017 None for the appellant.
Let bailable warrant in the sum of Rs.25,000/- be issued against appellant-Umakant Dubey @ Betu to secure his presence before this Court.
Be listed 07/12/2017.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.3412/2014xx 11/10/2017 Parties through their counsel. As prayed by the learned counsel for the petitioner, list after three weeks.
(Ved Prakash Sharma) skt Judge Cr.A. No. 820/2015xx 11/10/2017 None for the appellant.
Let bailable warrant in the sum of Rs.25,000/- be issued against appellant-Bijju @ Jaiprakash Gautam to secure his presence before this Court.
Be listed 08/12/2017.
(Ved Prakash Sharma) skt Judge Cr.A. No. 1044/2015xx 11/10/2017 Parties through their counsel. Learned counsel for the appellant prays for fixed date to keep present appellant -Mukesh Kumar before this Court.
Prayer is granted.
Be listed on 08/11/2017.
(Ved Prakash Sharma) skt Judge Cr.A. No. 1272/2015xx 11/10/2017 Parties through their counsel. Learned counsel for the appellant prays for fixed date to keep present appellant -Sushil Kumar Bhargava before this Court.
Prayer is granted.
Be listed on 09/11/2017.
(Ved Prakash Sharma) skt Judge Cr.A. No. 1234/2015xx 11/10/2017 Parties through their counsel. Learned counsel for the appellant prays for fixed date to keep present appellant -Arvind Verma before this Court.
Prayer is granted.
Be listed on 09/11/2017.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.9950/2016xx 11/10/2017 Parties through their counsel. Learned counsel for the petitioner prays for adjournment.
Prayer is granted.
Be listed after a week.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.16354/2016xx 11/10/2017 Parties through their counsel. Learned counsel for the petitioner informs that he has already paid the process-fee.
Office is directed to examined the matter and proceed further.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.1473/2016xx 11/10/2017 Shri Yogesh Dhande, learned Govt. Advocate for the petitioner/State.
Shri Sanjay Sharma, learned counsel for the respondents.
This is a petition under Section 378(3) Code of Criminal Procedure, 1973 (for short 'The Code') seeking leave to appeal against judgment and order dated 07/10/2015 rendered by Judicial Magistrate, First Class, Seonimalwa, District-Hoshangabad in Criminal Case No. 555/2012 whereby respondents have been acquitted with regard to offences under Section 294, 323, 325 and 506(II)/34 of the IPC.
Inviting the attention of this Court to the testimony of complainant-Radheshyam (P.W.1), it is submitted by the learned counsel for the petitioner that testimony of the complainant was duly corroborated by F.I.R. (Ex. P/8) lodged by the complainant after the incident so also by medical testimony of Dr. A.K. Verma (P.W. 6), who has examined the complainant after the incident. It is submitted that learned trial Court has recorded the acquittal on the ground that no independent witness was examined in the matter and there are certain discrepancies in the testimony of prosecution witnesses. It is further submitted by the learned counsel for the petitioner/State that learned trial Court has not properly appreciated the evidence on record. The contention is that learned trial Court on the basis of trifling contradictions and anomalies available in the statement of prosecution witnesses has recorded the acquittal against respondents.
On due consideration of the submission made by the learned counsel for the petitioner so also of the perusal of record, it is found to be a fit case for grant of leave to appeal.
Accordingly this petition is allowed. Office to register the matter as a criminal appeal and list in due course.
Certified copy as per rules.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.4886/2016xx 11/10/2017 Shri Manish Awasthi, learned Govt. Advocate for the petitioner/State.
This is a petition under Section 378(3) Code of Criminal Procedure, 1973 (for short 'The Code') seeking leave to appeal against judgment and order dated 07/12/2015 rendered by Judicial Magistrate, First Class, Seonimalwa, District-Hoshangabad in Criminal Case No. 452/2012 whereby respondents have been acquitted with regard to offences under Section 294 and 325/34 of the IPC .
It is submitted by the learned counsel for the petitioner/State that learned trial Court has not properly appreciated the evidence on record. The contention is that testimony of complainant/inured-Sanjay Pardeshi (P.W.2) was duly corroborated by Rakesh (P.W.4) so also by medical evidence of Dr. G.R. Karade (P.W.1), however, the learned trial Court on the basis of trifling contradictions and anomalies present in the statements of prosecution witnesses has recorded the acquittal against respondents.
On due consideration of the submission made by the learned counsel for the petitioner so also on perusal of the record, it is found to be a fit case for grant of leave to appeal.
Accordingly this petition is allowed. Office to register the matter as a criminal appeal and list in due course.
Certified copy as per rules.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.15378/2015xx 11/10/2017 Parties through their counsel. Learned counsel for the petitioner prays for and is granted time to file the documents in support of the petition.
Be listed on 28/11/2017.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.17654/2015xx 11/10/2017 Parties through their counsel. As prayed by the learned counsel for the petitioner, list after four weeks.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.18862/2015xx 11/10/2017 None for the petitioner.
By way of indulgence the case is adjourned. Be listed after 4 weeks.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.19235/2015xx 11/10/2017 None for the petitioner.
By way of indulgence the case is adjourned. Be listed after 4 weeks.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.19656/2015xx 11/10/2017 None for the petitioner.
By way of indulgence the case is adjourned. Be listed after 4 weeks.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.19901/2015xx 11/10/2017 Shri Ashish Tiwari, learned counsel for the petitioner. After arguing at length on the merits of the case, learned counsel for the petitioner seeks leave of this Court to withdraw this petition .
Prayer is granted.
Accordingly, the petition is dismissed as withdrawn.
(Ved Prakash Sharma) Judge skt M.Cr.C. No.20263/2015xx 11/10/2017 None for the petitioner.
By way of indulgence the case is adjourned. Be listed after 4 weeks.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.20338/2015xx 11/10/2017 Parties through their counsel. As prayed by the learned counsel for the petitioner, list after four weeks.
(Ved Prakash Sharma) skt Judge M.Cr.C. No. 21032/2015xx 11/10/2017 Parties through their counsel. As prayed by the learned counsel for the petitioner, list after four weeks.
IR to continue till next date of hearing. Certified copy as per rules.
(Ved Prakash Sharma) skt Judge M.Cr.C. No. 21204/2015xx 11/10/2017 Parties through their counsel. As prayed by the learned counsel for the petitioner, list after four weeks.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.21297/2015xx 11/10/2017 Parties through their counsel. Learned counsel for the petitioner prays for and is granted time to argue the matter.
Be listed after two weeks.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.22327/2015xx 11/10/2017 None for the petitioner.
By way of indulgence the case is adjourned. Be listed after 6 weeks.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.22621/2015xx 11/10/2017 None for the petitioner.
By way of indulgence the case is adjourned. Be listed after 6 weeks.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.1690/2016xx 11/10/2017 Parties through their counsel. Learned counsel for the petitioner prays for and is granted time to argue the matter.
Be listed after two weeks.
IR to continue till next date of hearing. Certified copy as per rules.
(Ved Prakash Sharma) skt Judge Cr.A. No.1696/2016xx 11/10/2017 None for the appellant.
By way of indulgence the case is adjourned. Be listed after 4 weeks.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.4120/2016xx 11/10/2017 None for the petitioner.
By way of indulgence the case is adjourned. Be listed after 4 weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.3123/2016
11/10/2017
None for the petitioner.
By way of indulgence the case is adjourned. Be listed after 4 weeks.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.4833/2016xx 11/10/2017 None for the petitioner.
By way of indulgence the case is adjourned. Be listed after 4 weeks.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.5197/2016xx 11/10/2017 None for the petitioner.
By way of indulgence the case is adjourned. Be listed after 4 weeks.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.6592/2016xx 11/10/2017 None for the petitioner.
By way of indulgence the case is adjourned. Be listed after 4 weeks.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.5335/2016xx 11/10/2017 Parties through their counsel. Learned counsel for the petitioner prays for and is granted time to argue the matter.
Be listed after three weeks.
(Ved Prakash Sharma) skt Judge M.Cr.C. No. 7382/2016xx 11/10/2017 Parties through their counsel. List alongwith M.Cr.C. No. 6624/2016.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.6592/2016xx 11/10/2017 None for the petitioner.
By way of indulgence the case is adjourned. Be listed after 4 weeks.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.6624/2016xx 11/10/2017 Parties through their counsel. Learned counsel for the petitioner prays for and is granted time to argue the matter.
Be listed after two weeks.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.6788/2016xx 11/10/2017 None for the petitioner.
By way of indulgence the case is adjourned. Be listed after 4 weeks.
(Ved Prakash Sharma) skt Judge Cr.R. No.1453/2016xx 11/10/2017 Parties through their counsel. List alongwith M.Cr.C. No. 7305-2016.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.7305/2016xx 11/10/2017 Parties through their counsel. Learned counsel for the petitioner prays for and is granted time to argue the matter.
Be listed after three weeks.
IR to continue till next date of hearing. Certified copy as per rules.
(Ved Prakash Sharma) skt Judge M.Cr.C. No. 8849/2016xx 11/10/2017 Parties through their counsel. List alongwith M.Cr.C. No. 8545/2016.
(Ved Prakash Sharma) skt Judge M.Cr.C. No. 8491/2016xx 11/10/2017 Parties through their counsel. List alongwith M.Cr.C. No. 8545/2016.
(Ved Prakash Sharma) skt Judge M.Cr.C. No. 8545/2016xx 11/10/2017 Parties through their counsel. Learned counsel for the respondents prays for and is granted to produce respondent No.3-Purshottam before this Court.
Be listed after two weeks.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.8614/2016xx 11/10/2017 Shri S.K. Mishra, learned counsel for the petitioner. Notice issued against respondent has been return unserved.
On payment of fresh process-fee with correct particulars, let notice be issued to respondent. Notice be made returnable within four weeks.
Be listed thereafter.
IR to continue till next date of hearing. Certified copy as per rules.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.5499/2012xx 10/10/2017 None for the parties.
PUD dated 12/06/2017 is a communication received from Additional Chief Judicial Magistrate, Hoshangabad requesting for re-transmission/return of record pertaining to Criminal Case No. 1503/2010, which was requisitioned by this Court in connection with M.Cr.C. No. 5499/2012.
On due consideration it is directed that original record of Criminal Case No. 1503/2010 be forthwith sent to the Court of Additional Chief Judicial Magistrate, Hoshangabad.
With the aforesaid PUD stands disposed of.
(Ved Prakash Sharma)
skt Judge
Cr.A. No.2730/2012
10/10/2017
Shri Manish Soni, learned counsel for the appellant. Shri Sourabh Shrivastava, learned Govt. Advocate for the respondent/State.
Heard learned counsel for the parties on IA No. 4975/2017, an application for permanent exemption of appellant-Ajmer Singh to mark his attendance before this Court.
On due consideration IA No. 4975/2017 is allowed and appellant is exempted from marking his presence before this Court with a direction that till further orders he shall continue mark his presence before the Chief Judicial Magistrate, District-Chhindwara on 27/11/2017 and on all subsequent dates as may be fixed by the Chief Judicial Magistrate, Chhindwara in this behalf.
(Ved Prakash Sharma)
skt Judge
Cr.A. No.918/2013
10/10/2017
Shri B.K. Upadhyay, learned counsel for the appellants.
Shri Siddharth Singh, learned Panel Lawyer for the respondent/State.
Heard learned counsel for the parties on IA No. 15371/2017, an application for change of counsel on behalf of appellant No.1- Bheem.
On due consideration IA No. 15371/2017 is hereby allowed and appellant No.1-Bheem is permitted to engage new counsel of his choice.
Be listed for final hearing in due course.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 1005/2013
10/10/2017
None for the appellants.
Let non-bailable warrant of arrest be issued against appellant No.3 -Moreshwar to secure his presence before this Court.
Be listed after eight weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 1956/2013
10/10/2017
Parties through their counsel. Learned counsel for the appellant prays for fixed date to keep present appellant -Golu @ Lalit before this Court.
Prayer is granted.
Be listed on 09/11/2017.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 2550/2013
10/10/2017
None for the appellants.
Let non-bailable warrant of arrest be issued against appellant No.8 -Mardan Singh to secure his presence before this Court.
Be listed after eight weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 2783/2013
10/10/2017
Parties through their counsel. Learned counsel for the appellant prays for fixed date to keep present appellant - Krishna Kumar Shukla before this Court.
Prayer is granted.
Be listed on 14/11/2017.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.16847/2013
10/10/2017
Parties through their counsel. Learned counsel for the petitioner prays for and is granted time to argue the matter.
Be listed after four weeks.
IR to continue till next date of hearing. Certified copy as per rules.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.219/2014
10/10/2017
None for the petitioner.
By way of indulgence the case is adjourned. Be listed after 8 weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.38/2014
10/10/2017
None for the petitioner.
By way of indulgence the case is adjourned. Be listed after 8 weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 461/2014
10/10/2017
Parties through their counsel. Let fresh bailable warrant in the sum of Rs.25,000/- be issued against respondent No.1 - Mukesh Piparsaniya to secure his presence before this Court.
Be listed after eight weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 833/2015
10/10/2017
Parties through their counsel. Learned counsel for the appellant prays for fixed date to keep present appellant - Suresh @ Bhura before this Court.
Prayer is granted.
Be listed on 13/11/2017.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 2877/2015
10/10/2017
None for the appellants.
Let non-bailable warrant of arrest be issued against appellant -Ghanendra to secure his presence before this Court.
Be listed after eight weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 3028/2015
10/10/2017
Parties through their counsel. List alongwith Cr.A. No. 2900/2015.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 2900/2015
10/10/2017
Parties through their counsel. Learned counsel for the appellants prays for fixed date to keep present appellants - Abdul Gaffur @ Imran Baba and Amol before this Court.
Prayer is granted.
Be listed on 16/11/2017.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 3065/2015
10/10/2017
Parties through their counsel. List alongwith Cr.A. No. 3065/2015.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 3064/2015
10/10/2017
Parties through their counsel. Learned Govt. Advocate for the respondent/State prays for and is granted time to verify the factum of death of appellant No.3-Ramesh Tomar.
Be listed after four weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.12877/2015
10/10/2017
None for the petitioner.
By way of indulgence the case is adjourned. Be listed after 8 weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.13063/2015
10/10/2017
Shri K.P. Gupta, learned counsel for the petitioner. Heard learned counsel for the petitioner on IA No. 15032/2015, an application under Section 5 of the Limitation Act for condonation of delay of 57 days in preferring this petition.
For the reasons assigned in the application which is supported with the affidavit, sufficient ground is made out to condone the delay.
Accordingly, IA No.15032/2015 is allowed and the delay of 57 days in preferring this petition is hereby condoned.
Be listed after four weeks on the question of admission.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 144/2016
10/10/2017
None for the appellants.
Let bailable warrant in the sum of Rs.25,000/- be issued against appellant No.4 - Vimal to secure his presence before this Court.
Be listed after eight weeks.
(Ved Prakash Sharma) skt Judge Cr.A. No.690/2016 10/10/2017 None for the appellant.
By way of indulgence the case is adjourned. Be listed after 8 weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 830/2015
10/10/2017
Parties through their counsel. Let bailable warrant in the sum of Rs.25,000/- be issued against respondent No.4 - Manoj Bamne @ Mannu @ Manu to secure his presence before this Court.
Be listed after eight weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.11039/2014
10/10/2017
Shri Pawan Gurjar, learned counsel for the petitioner. On payment of fresh process-fee within a week , let notice be issued to the respondent Nos. 2 & 3 by ordinary as well as by registered AD mode. Notice be made returnable within six weeks.
Be listed thereafter.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No. 16854/2014
10/10/2017
None for the petitioner. Even on 08/09/2017- previous date of hearings none appeared on behalf of the petitioner, which indicates that the petitioner has lost interest in prosecuting the petition.
Accordingly, the petition is hereby dismissed for want of prosecution.
(Ved Prakash Sharma) Judge skt Cr.A. No. 697/2014 10/10/2017 Parties through their counsel. Learned counsel for the appellants prays for fixed date to keep present appellant No.1- Sanjeev Kumar Tiwari @ Chhote before this Court.
Prayer is granted.
Be listed on 08/11/2017.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 2790/2014
10/10/2017
Parties through their counsel. Be listed alongwith Cr.A. No. 2809/2014.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 2809/2014
10/10/2017
None for the appellants.
Let non-bailable warrant of arrest be issued against appellant No.1-Lalit Pandey to secure his presence before this Court.
Be listed after eight weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 2720/2014
10/10/2017
Parties through their counsel. Learned counsel for the appellants prays for fixed date to keep present appellant No.3- Imran Khan before this Court.
Prayer is granted.
Be listed on 10/11/2017.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 2720/2014
10/10/2017
Parties through their counsel. List alongwith Cr.A. No. 29/2010.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 3233/2014
10/10/2017
Parties through their counsel. Learned counsel for the appellants informs that appellant No.2- Komal Sahu has expired.
Learned Govt. Advocate for the respondent/State prays for and is granted time to verify the factum of death of appellant No.2-Komal Sahu.
Be listed after six weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 125/2015
10/10/2017
Parties through their counsel. Learned counsel for the appellants prays for fixed date to keep present appellants-Mukesh Sharma and Sandeep @ Sonu Kahar before this Court.
Prayer is granted.
Be listed on 13/11/2017.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 2153/2009
10/10/2017
Parties through their counsel. List alongwith Cr.A. No. 29/2010.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 29/2010
10/10/2017
None for the appellants.
Let bailable warrant in the sum of Rs.25,000/- be issued against appellants - Bachcha Singh @ Amol Singh and Padam Singh to secure their presence before this Court.
Be listed after eight weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 101/2010
10/10/2017
Parties through their counsel. Learned counsel for the appellant prays for fixed date to keep present appellant -Mukesh Singh before this Court.
Prayer is granted.
Be listed on 02/11/2017.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 101/2010
10/10/2017
Parties through their counsel. Learned counsel for the appellant prays for fixed date to keep present appellant -Mukesh Singh before this Court.
Prayer is granted.
Be listed on 02/11/2017.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 1020/2011
10/10/2017
None for the appellants.
Let bailable warrant in the sum of Rs.25,000/- be issued against appellant No.4- Motilal to secure his presence before this Court.
Be listed after eight weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 1529/2010
10/10/2017
Parties through their counsel. Learned counsel for the appellants informs that appellant No.2- Gudda Choudhary has expired.
Learned Govt. Advocate for the respondent/State prays for and is granted time to verify the factum of death of appellant No.2-Guddha Choudhary.
Be listed after eight weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 1522/2011
10/10/2017
Parties through their counsel. Learned counsel for the appellant prays for fixed date to keep present appellant -Chandrakesh before this Court.
Prayer is granted.
Be listed on 03/11/2017.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 386/2013
10/10/2017
Parties through their counsel. List alongwith Cr.A. No. 2702/2011.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 2702/2011
10/10/2017
Parties through their counsel. Learned counsel for the appellants prays for fixed date to keep present appellant No.1-Dilip before this Court.
Prayer is granted.
Be listed on 07/11/2017.
(Ved Prakash Sharma) skt Judge Cr.A. No. 849/2012 10/10/2017 None for the appellant.
Let non-bailable warrant of arrest be issued against appellant- Fokkelal @ Fokke to secure his presence before this Court.
Be listed after eight weeks.
(Ved Prakash Sharma) skt Judge Cr.A. No. 1642/2012 10/10/2017 None for the appellant.
Let bailable non-bailable warrant of arrest be issued against appellant- Suraj Singh to secure his presence before this Court.
Be listed after eight weeks.
(Ved Prakash Sharma) skt Judge Cr.A. No. 958/2016 10/10/2017 None for the appellant.
Let bailable warrant in the sum of Rs.25,000/- be issued against appellant No.2- Prashant Sharma to secure his presence before this Court.
Be listed after eight weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.9829/2014
10/10/2017
Parties through their counsel. Case-diary is not available even today. Station House Officer, P.S. Kotar is directed to remain present before this Court on 30/10/2017 alongwith case- diary.
Be listed on 30/10/2017.
(Ved Prakash Sharma) Judge Later on:
It is brought to the notice of this Court by learned Public Prosecutor that the case diary was available in the office, which could not be traced out in the morning session, therefore, inability was expressed to produce the same before the Court.
Considering the aforesaid, the direction to keep present the Station House Officer, P.S. Kotar before the Court is hereby recalled.
(Ved Prakash Sharma) Judge skt M.Cr.C. No. 18345/2015 10/10/2017 None for the petitioner.
By way of indulgence the case is adjourned. Be listed after 4 weeks.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.9082/2015x 10/10/2017 None for the petitioner.
By way of indulgence the case is adjourned. Be listed after 4 weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.10231/2015
10/10/2017
Parties through their counsel. Learned counsel for the petitioner/State prays for and is granted a weeks time to argue the matter.
Be listed thereafter.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.13370/2015
10/10/2017
None for the petitioner.
By way of indulgence the case is adjourned. Be listed after 4 weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.13916/2015
10/10/2017
Parties through their counsel. Learned counsel for the petitioner prays for and is granted time to argue the matter.
Be listed after 6 weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.14001/2015
10/10/2017
None for the petitioner.
By way of indulgence the case is adjourned. Be listed after 6 weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.15261/2015
10/10/2017
Parties through their counsel. Learned counsel for the petitioner prays for and is granted two weeks time to argue the matter.
Be listed thereafter.
IR to continue till next date of hearing. Certified copy as per rules.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.15510/2015
10/10/2017
None for the petitioner.
By way of indulgence the case is adjourned. Be listed after 8 weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.15683/2015
10/10/2017
None for the petitioner.
By way of indulgence the case is adjourned. Be listed after 8 weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.16021/2015
10/10/2017
None for the petitioner.
By way of indulgence the case is adjourned. Be listed after 8 weeks.
(Ved Prakash Sharma) skt Judge Cr.A. No. 2315/2010 09/10/2017 None for the appellant.
Let bailable warrant in the sum of Rs.25,000/- be issued against appellant-Ganesh Jatav to secure his presence before this Court.
Be listed after eight weeks.
(Ved Prakash Sharma) skt Judge Cr.A. No. 2336/2010 09/10/2017 None for the appellant.
Let bailable warrant in the sum of Rs.25,000/- be issued against appellant-Manoj @ Baddu to secure his presence before this Court.
Be listed after eight weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No. 12726/2010
09/10/2017
Parties through their counsel. Heard learned counsel for the parties on IA No. 1021/2017, an application for taking additional documents on record.
After due consideration IA No. 1021/2017 is allowed. Be listed in due course.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 1588/2011
09/10/2017
Parties through their counsel. As prayed by the learned counsel for the appellants, list after six weeks.
(Ved Prakash Sharma) skt Judge Cr.A. No.2256/2011 09/10/2017 None for the appellant.
By way of indulgence the case is adjourned. Be listed after four weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 2495/2011
09/10/2017
Parties through their counsel. Learned counsel for the appellant prays for fixed date to keep present appellant -Dhananjay Singraul before this Court.
Prayer is granted.
Be listed on 16/11/2017 (Ved Prakash Sharma) skt Judge Cr.A. No. 2130/2012 09/10/2017 None for the appellant.
Let bailable warrant in the sum of Rs.25,000/- be issued against appellant-Khemraj to secure his presence before this Court.
Be listed after eight weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No.2571/2012
09/10/2017
None for the petitioner.
By way of indulgence the case is adjourned. Be listed after eight weeks.
(Ved Prakash Sharma) skt Judge Cr.A. No. 279/2013 09/10/2017 None for the appellant.
Let bailable warrant in the sum of Rs.25,000/- be issued against appellant-Shyamlal to secure his presence before this Court.
Be listed after eight weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 550/2013
09/10/2017
Parties through their counsel. Learned counsel for the appellants prays for fixed date to keep present appellant No. 2-Idrish Khan and appellant No.5- Mohd. Asfaque Khan before this Court.
Prayer is granted.
Be listed on 21/11/2017.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 755/2013
09/10/2017
None for the appellants.
Let bailable warrant in the sum of Rs.30,000/- be issued against appellant Nos.2 & 3-Mukund and Kailash to secure his presence before this Court.
Be listed after eight weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 971/2013
09/10/2017
Parties through their counsel. Be listed alongwith Cr.A. No. 1148/2013.
(Ved Prakash Sharma) skt Judge Cr.A. No. 1148/2013 09/10/2017 None for the appellant.
Let bailable warrant in the sum of Rs.25,000/- be issued against appellant-Rajendra to secure his presence before this Court.
Be listed after six weeks.
(Ved Prakash Sharma) skt Judge Cr.A. No. 1799/2013 09/10/2017 None for the appellant.
Let bailable warrant in the sum of Rs.25,000/- be issued against appellant-Ashutosh Bajpai @ Ashutosh to secure his presence before this Court.
Be listed after six weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No.2498/2013
09/10/2017
Parties through their counsel. Learned counsel for the respondent/State prays for and is granted six weeks time to verify the factum of death of appellant No.2-Shabir @ Monu.
Be listed thereafter.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.5583/2013
09/10/2017
Parties through their counsel. The petition is already admitted for final hearing. Be listed for final hearing in due course.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No. 5694/2013
09/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner list after two weeks.
IR to continue till next date of hearing. Certified copy as per rules.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No. 8232/2013
09/10/2017
None for the petitioners, even in the second round. Even on 17/08/2017, 02/08/2017 and 18/07/2017- previous date of hearings none appeared on behalf of the petitioners, which indicates that the petitioners have lost interest in prosecuting the petition.
Accordingly, the petition is hereby dismissed for want of prosecution.
(Ved Prakash Sharma) Judge skt Cr.A. No. 377/2014 09/10/2017 None for the appellant.
Let bailable warrant in the sum of Rs.25,000/- be issued against appellant-Sunil to secure his presence before this Court.
Be listed after eight weeks.
(Ved Prakash Sharma) skt Judge Cr.A. No. 670/2014 09/10/2017 None for the appellant.
Let bailable warrant in the sum of Rs.25,000/- be issued against appellant-Munna Dheemar to secure his presence before this Court.
Be listed after eight weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No.1878/2015
09/10/2017
Parties through their counsel. List alongwith Cr.A. No. 3040/2014.
(Ved Prakash Sharma) skt Judge Cr.A. No. 3040/2014 09/10/2017 None for the appellant.
Let bailable warrant in the sum of Rs.25,000/- be issued against appellant-Mohammad Ayaz to secure his presence before this Court.
Be listed after eight weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No. 16642/2014
09/10/2017
None for the petitioner, even in the second round. Even on 01/08/2017 and 11/05/2016- previous date of hearings none appeared on behalf of the petitioner, which indicates that the petitioner has lost interest in prosecuting the petition.
Accordingly, the petition is hereby dismissed for want of prosecution.
(Ved Prakash Sharma) Judge skt M.Cr.C. No.16742/2014 09/10/2017 None for the petitioner.
By way of indulgence the case is adjourned. Be listed after four weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.17639/2014
09/10/2017
None for the petitioner.
By way of indulgence the case is adjourned. Be listed after eight weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.500/2015
09/10/2017
None for the petitioner.
By way of indulgence the case is adjourned. Be listed after eight weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.500/2015
06/10/2017
None for the petitioner.
By way of indulgence the case is adjourned. Be listed after eight weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No.1049/2015
06/10/2017
None for the parties, however, it is reflected from the record that sole respondent-Dashrath Yadav has expired and his lr's have been brought on record pursuant to order dated 31/07/2017 passed by this Court.
By way of indulgence the case is adjourned. Be listed after six weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No.1050/2015
06/10/2017
None for the parties, however, it is reflected from the record that sole respondent-Dashrath Yadav has expired and his lr's have been brought on record pursuant to order dated 31/07/2017 passed by this Court.
By way of indulgence the case is adjourned. Be listed after six weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.4763/2015
06/10/2017
Parties through their counsel. Learned counsel for the respondent/State prays for and is granted time to produce case-diary.
Be listed on 25/10/2017.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.8308/2015
09/10/2017
None for the petitioner.
By way of indulgence the case is adjourned. Be listed after ten weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.10284/2015
09/10/2017
None for the petitioner.
By way of indulgence the case is adjourned. Be listed after ten weeks.
(Ved Prakash Sharma) skt Judge Cr.A. No. 147/2016 09/10/2017 None for the appellant.
Let bailable warrant in the sum of Rs.25,000/- be issued against appellant No.4-Ravindra to secure his presence before this Court.
Be listed after eight weeks.
(Ved Prakash Sharma) skt Judge Cr.A. No. 673/2016 09/10/2017 None for the appellant.
Let bailable warrant in the sum of Rs.30,000/- be issued against appellant-Ishwar Thakur to secure his presence before this Court.
Be listed after eight weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 2464/2012
09/10/2017
Shri U.S. Jaiswal, learned counsel for the appellant. Shri Manish Awasthi, learned Govt. Advocate for the re- spondent/State.
Arrest warrant issued against appellant-Kamlesh Patel has been return unserved with a report that appellant is not re- siding at his usual place of residence, which shows that he is absconding.
From the perusal of record it is found that custodial sen- tence imposed against appellant was suspended by this Court vide order dated 22/04/2013 subject to condition that he will regularly appear before this Court till the appeal is disposed off. As the appellant has failed to comply with the terms of the or- der of suspension, therefore, the suspension order deserves to be and is accordingly, hereby recalled.
Learned trial Court is directed to secure the presence of appellant by coercive means and send him back to jail for serv- ing out the remaining part of jail sentence. The learned trial Court is further directed to initiate proceedings under Section 446 of the Criminal Procedure Code against the surety of ap-
pellant/Kamlesh Patel for recovery of the surety amount. Rel- evant papers be sent to the concerned Court after retaining pho- tocopies of the same.
Be listed in due course for final hearing.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 45/1997
09/10/2017
Shri R.K. Jain, learned counsel for the appellant. Shri Manish Awasthi, learned Govt. Advocate for the re- spondent/State.
Learned counsel for the appellant submits that appellant is absconding since long and could not be apprehended since then.
From the perusal of record it is found that custodial sen- tence imposed against appellant was suspended by this Court vide order dated 09/04/1997 subject to condition that he will regularly appear before this Court till the appeal is disposed off. As the appellant has failed to comply with the terms of the or- der of suspension, therefore, the suspension order deserves to be and is accordingly, hereby recalled.
Learned trial Court is directed to secure the presence of appellant by coercive means and send him back to jail for serv- ing out the remaining part of jail sentence. The learned trial Court is further directed to initiate proceedings under Section 446 of the Criminal Procedure Code against the surety of ap- pellant/Ajju/Bajju @ Abdul for recovery of the surety amount. Relevant papers be sent to the concerned Court after retaining photocopies of the same.
Be listed in due course for final hearing.
(Ved Prakash Sharma) skt Judge M.Cr.C. No. 8534/2017 09/10/2017 None for the petitioner.
Shri Manish Awasthi, learned Govt. Advocate for the respondent No.1/State.
Shri N.P. Choudhary, learned counsel for the respondent No.2.
Learned counsel for the petitioner is directed to file detailed affidavit as to in which Court he was busy at the time when the Cr.A. No. 817/2017 was taken up for hearing and dismissed for want of prosecution on 12/05/2017.
Certified copy as per rules.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No. 9265/2017
09/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner list after four weeks.
IR to continue till next date of hearing. Certified copy as per rules.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.10154/2017
09/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner list after two weeks.
Learned counsel for the petitioner undertakes to supply the copy of petition alongwith all relevant documents to the learned counsel for the respondent No.2 within 3 days.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.353/2014
09/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner list in the week commencing from 23/10/2017.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.3437/2014
09/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after a week.
IR to continue till next date of hearing. Certified copy as per rules.
(Ved Prakash Sharma)
skt Judge
Cr.A. No.823/2003
09/10/2017
Parties through their counsel. Learned counsel for the appellant prays for and is granted time to argue the matter.
Be listed after two weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No.2376/2011
09/10/2017
Parties through their counsel. Learned counsel for the appellants prays for and is granted time to file an appropriate application with regard to condonation of absence of appellant No.7-Komal.
Be listed on 13/11/2017.
(Ved Prakash Sharma)
skt Judge
Cr.A. No.452/2011
09/10/2017
Parties through their counsel. List alongwith Cr.A. No. 1628/2010.
(Ved Prakash Sharma)
skt Judge
Cr.A. No.1628/2010
09/10/2017
Parties through their counsel. Learned counsel for the parties prays for fixed date to keep present parties before this Court for verification of compromise petition.
Prayer is granted.
Be listed on 07/11/2017.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.7957/2016
09/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner list after two weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No.1493/2006
09/10/2017
Parties through their counsel. Learned counsel for the appellants prays for fixed date to keep present appellant No.2-Ranchhor before this Court.
Prayer is granted.
Be listed on 15/11/2017.
(Ved Prakash Sharma)
skt Judge
Cr.A. No.602/2010
09/10/2017
Parties through their counsel. As prayed by the learned counsel for the appellant list after two weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No.1042/2013
09/10/2017
Parties through their counsel. Learned counsel for the appellant prays for fixed date to keep present appellant-Virendra Patel before this Court.
Prayer is granted.
Be listed on 15/11/2017.
(Ved Prakash Sharma)
skt Judge
Cr.A. No.1949/2013
09/10/2017
Parties through their counsel. Learned counsel for the appellants prays for fixed date to keep present appellant No.2-Amitabh Singh Parihar before this Court.
Prayer is granted.
Be listed on 16/11/2017.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.16237/2017
09/10/2017
Parties through their counsel. Learned counsel for the petitioner prays for and is granted time to argue the matter.
Be listed after two weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.16258/2017
09/10/2017
Parties through their counsel. Learned counsel for the petitioner prays for and is granted time to argue the matter.
Be listed after two weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No.1297/1998
09/10/2017
Parties through their counsel. List alongwith Cr.A. No. 1294/1998.
(Ved Prakash Sharma)
skt Judge
Cr.A. No.1294/1998
09/10/2017
Parties through their counsel. Learned counsel for the appellant prays for fixed date to keep present appellant-Umesh Kumar before this Court.
Prayer is granted.
Be listed on 17/11/2017.
(Ved Prakash Sharma)
skt Judge
Cr.A. No.2638/2017
09/10/2017
Parties through their counsel. Learned counsel for the respondent prays for fixed date to keep present respondent-Jai Nagda before this Court.
Prayer is granted.
Be listed on 13/11/2017.
(Ved Prakash Sharma)
skt Judge
Cr.A. No.190/1999
09/10/2017
Parties through their counsel. As prayed by the learned counsel for the appellant list after two weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No.190/1999
09/10/2017
Parties through their counsel. As prayed by the learned counsel for the appellant list after two weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No.2092/2003
09/10/2017
Shri Pawan Gurjar, learned counsel for the appellants. Shri Ramesh Tamrakar, learned counsel for the appellant No.2.
Shri Manish Awasthi, learned Govt. Advocate for the respondent/State.
Heard learned counsel for the parties on IA No. 16969/2017, an application for change of counsel on behalf of appellant No.2- Arvind through his wife-Neeraj Devi.
On due consideration IA No. 16969/2017 is hereby allowed and appellant No.2 is permitted to engage new counsel of his choice.
(Ved Prakash Sharma)
skt Judge
Cr.A. No.1622/2004
09/10/2017
Parties through their counsel. Learned counsel for the appellant prays and is granted time to file the reply of IA No. 13842/2017.
Be listed after three weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No.1113/2006
09/10/2017
Parties through their counsel. Be listed alongwith Cr.A. No. 1095/2006.
(Ved Prakash Sharma)
skt Judge
Cr.A. No.1103/2006
09/10/2017
Parties through their counsel. Be listed alongwith Cr.A. No. 1095/2006.
(Ved Prakash Sharma)
skt Judge
Cr.A. No.1095/2006
09/10/2017
Parties through their counsel. As prayed by the learned counsel for the appellant list after two weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.5961/2016
06/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after a week.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.6595/2016
06/10/2017
Parties through their counsel. Learned counsel for the petitioner prays for and is granted time to argue the matter.
Be listed after four weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.9280/2016
06/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after two weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.11943/2016
06/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after four weeks.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.84/2017
06/10/2017
None for the petitioner.
By way of indulgence the case is adjourned. Be listed after three weeks.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.428/2017
06/10/2017
Parties through their counsel. As prayed by the learned counsel for the respondent, list after four weeks.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.728/2017
06/10/2017
None for the petitioner.
By way of indulgence the case is adjourned. Be listed after six weeks.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.1011/2017
06/10/2017
Parties through their counsel. This revision is already admitted for final hearing. Be listed for final hearing in due course.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.1111/2017
06/10/2017
None for the petitioner.
By way of indulgence the case is adjourned. Be listed after four weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.1579/2017
06/10/2017
Parties through their counsel. As prayed by the learned counsel for the respondent, list after four weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.2164/2017
06/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after four weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.3682/2017
06/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after two weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.4810/2017
06/10/2017
Shri Ramesh Verma, learned counsel for the petitioner.
On payment of fresh process-fee within a week with correct particulars, let notice be issued to the respondent. Notice be made returnable within six weeks.
Be listed thereafter.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.6843/2017
06/10/2017
Parties through their counsel. Learned counsel for the petitioner prays for and is granted time to argue the matter.
Be listed on 25/10/2017.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.7592/2017
06/10/2017
None for the petitioners.
By way of indulgence the case is adjourned. Be listed after four weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No.331/2001
06/10/2017
Parties through their counsel. Learned counsel for the appellants informs that appellant No.1- Gangaram has expired.
Learned Govt. Advocate for the respondent/State prays for and is granted time to verify the factum of death of appellant No.1-Gangaram.
Be listed after six weeks.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.1287/2016
06/10/2017
Shri S.K. Meena, learned counsel for the petitioner. Service report on respondent is still awaited. Office is directed to list the matter after three weeks alongwith the service report.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.7043/2016
06/10/2017
None for the petitioner.
By way of indulgence the case is adjourned. Be listed after 3 weeks.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.03/2017
06/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after four weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.75/2017
06/10/2017
Ms. Sangeeta Bourasi, learned counsel for the petitioners.
Learned counsel for the petitioners seeks leave of this Court to withdraw this petition with a liberty to pursue appropriate remedy under the law.
Prayer is granted.
Accordingly, the petition is dismissed as withdrawn with the aforesaid liberty.
(Ved Prakash Sharma) Judge skt Cr.R. No.253/2017 06/10/2017 Parties through their counsel. As prayed by the learned counsel for the petitioner, list after a week.
IR to continue till next date of hearing. Certified copy as per rules.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.375/2017
06/10/2017
Parties through their counsel. Learned counsel for the petitioner undertakes to supply the copy of the petition alongwith all relevant documents to the learned counsel for the respondent No.2 within 3 working days.
Be listed on 06/11/2017.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.394/2017
06/10/2017
Parties through their counsel. Learned counsel for the petitioner prays for and is granted time to argue the matter.
Be listed after four weeks.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.426/2017
06/10/2017
Parties through their counsel. As payed by the learned counsel for the petitioner, list after four weeks.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.654/2017
06/10/2017
Parties through their counsel. Learned counsel for the respondent/State prays for and is granted time to ascertain whether the suicide note left by the deceased has been re-constructed from its torn down pieces or not ?
Be listed after two weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No.755/2017
06/10/2017
Parties through their counsel. Learned counsel for the appellant undertakes to supply the copy of appeal memo alongwith all relevant documents to the learned counsel for the complainant/objector during the course of the day.
Be listed after two weeks.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.770/2017
06/10/2017
Parties through their counsel. Learned counsel for the respondent/State prays for and is granted time to produce case-diary.
Be listed after two weeks.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.813/2017
06/10/2017
Parties through their counsel. Learned counsel for the petitioner prays for and is granted time to argue the matter.
Be listed after two weeks.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.896/2017
06/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after three weeks.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.913/2017
06/10/2017
Parties through their counsel. Learned counsel for the petitioner prays for and is granted time to argue the matter.
Be listed after four weeks.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.932/2017
06/10/2017
Parties through their counsel. Record of the Courts below be called for . Be listed after two weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.970/2017
06/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after four weeks.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.977/2017
06/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after four weeks.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.983/2017
06/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after two weeks.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.1008/2017
06/10/2017
Parties through their counsel. Learned counsel for the petitioner prays for and is granted time to argue the matter on the ground that file of the case has been misplaced.
Be listed after four weeks.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.1054/2017
06/10/2017
Parties through their counsel. Learned counsel for the petitioner prays for and is granted time to file entire copy of the charge-sheet.
Be listed after four weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A.No.580/1999
05/10/2017
Shri P.K. Shukla, learned counsel for the appellants. Shri P.M. Bhargava, learned Deputy A.G. for the respondent/State.
Arguments heard.
Reserved for judgment.
(Ved Prakash Sharma) Judge
-----------------
Judgment delivered, signed and dated.
(Ved Prakash Sharma) Judge M.Cr.C. No.2614/2017 04/10/2017 Shri P.M. Bhargava, learned Deputy A.G. for the petitioner/State.
Shri Sourabh Sharma, learned counsel for the respondent.
This is a petition under Section 378(3) Code of Criminal Procedure, 1973 (for short 'The Code') seeking leave to appeal against judgment and order dated 8/08/2016 rendered by Additional Sessions Judge, Khachrod, District-Ujjain in S.T. No. 176/2014 whereby respondent has been acquitted with regard to offences under Section 509 of the IPC read with Section 11(1)/12 of the Protection of Children from Sexual Offences Act, 2012 (for short 'the Act').
It is submitted by the learned counsel for the petitioner/State that learned trial Court has committed gross error in applying the provisions of Section 11(1)/12 of 'the Act' and appreciating the evidence in that regard. It is further submitted that the impugned order is based on surmises and conjectures.
On due consideration of the submission made by the learned counsel for the parties as well as from the perusal of record, it is found to be a fit case for grant of leave to appeal.
Accordingly this petition is allowed. Office to register the matter as a criminal appeal and list in due course.
Certified copy as per rules.
(Ved Prakash Sharma)
skt Judge
Cr.A. No.1253/2017
04/10/2017
Shri Swapnil Sharma, learned counsel for the appellant.
Shri Vishal Sanothiya, learned Govt. Advocate for the respondent/State.
After arguing at length on the merits of the case, learned counsel for the appellant seeks leave of this Court to withdraw this appeal with a liberty to raise all objections raised herein before the learned trial Court.
Prayer is granted.
Accordingly, the appeal is dismissed as withdrawn with the aforesaid liberty.
(Ved Prakash Sharma) Judge skt Cr.R. No.1248/2017 04/10/2017 Parties through their counsel. As prayed by the learned counsel for the petitioner, list after two weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.1443/2017
04/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after two weeks.
(Ved Prakash Sharma)
skt Judge
Cr.A. No. 1750/2017
04/10/2017
Parties through their counsel. Record of the court below be requisitioned. Be listed after two weeks.
(Ved Prakash Sharma) Judge skt M.Cr.C. No.1832/2017 04/10/2017 Parties through their counsel. As prayed by the learned counsel for the petitioner, list after four weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.1884/2017
04/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after two weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.1895/2017
04/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after two weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.2134/2017
04/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after two weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.2265/2017
04/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after two weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.2287/2017
04/10/2017
Parties through their counsel. Learned counsel for the petitioner undertakes to supply the copy of petition alongwith all annexures to the learned counsel for the respondent within three working days.
Be listed after three weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.2532/2017
04/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after a week.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.2542/2017
04/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after two weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.2781/2017
04/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after three weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.2886/2017
04/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after two weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.2903/2017
04/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after three weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.3041/2017
04/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after four weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.3160/2017
04/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after four weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.3273/2017
04/10/2017
None for the petitioner.
By way of indulgence the case is adjourned. Be listed after four weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.3301/2017
04/10/2017
Parties through their counsel. Learned counsel for the petitioner seeks time to ascertain whether the petitioner has made himself available to the police for interogation or whether he is still absconding from Police.
Be listed in the next week.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.3366/2017
04/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after two weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.3560/2017
04/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after four weeks.
(Ved Prakash Sharma) skt Judge M.Cr.C. No.3572/2017x 04/10/2017 Parties through their counsel. As prayed by the learned counsel for the petitioner, list after four weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.3588/2017
04/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after four weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.3762/2017
04/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after two weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.4109/2017
04/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after four weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.4118/2017
04/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after a week.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.4202/2017
04/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after two weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.5141/2017
04/10/2017
None for the petitioner.
By way of indulgence the case is adjourned. Be listed after two weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.5537/2017
04/10/2017
Parties through their counsel. Learned counsel for the respondent prays for and is granted time to argue the matter on the ground that yesterday he has filed Vakalatnama on behalf of the petitioner.
Be listed after three weeks.
IR to continue till next date of hearing. Certified copy as per rules.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.6661/2017
04/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after two weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.7249/2017
04/10/2017
Parties through their counsel. Shri S.K. Golwalkar, learned counsel for the objector prays for and is granted time to file objection and appropriate application seeking leave of this Court to assist Govt. Advocate in the matter.
Be listed after three weeks alongwith Cr.R. No. 2/2016.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.7453/2017
04/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after four weeks.
(Ved Prakash Sharma)
skt Judge
MCRC No.10138/2017
04/10/2017
Shri M.A. Mansoori, learned counsel for the petitioner.
Shri Aditya Garg, learned Panel Lawyer for the respondent/State.
This is repeat (second) application under Section 439, Cr.P.C on behalf of petitioner-Kuldeep, who has been arrested by Police on 15/02/2016 in Crime No. 59/2016, Police Station-Birlagram, Nagda, District-Ujjain, concerning offence under Section 436 of the IPC .
Heard the learned counsel for the parties and perused the case-diary.
First application of the petitioner came to be dismissed as withdrawn, vide order dated 18/07/2016 passed in M.Cr.C. No. 5346/2016.
Learned counsel for the petitioner submits that trial against the petitioner commenced on 20/08/2016 and that in a period of more than one year not a single prosecution witness has been examined in the matter. It is further submitted Police has not been able to execute the arrest warrant on prosecution witnesses Arjun and Gautam despite multiple opportunities granted in this regard by the Court. The submission is that considering the custodial period of the petitioner, he deserves to be released on bail.
Though prayer for bail is opposed by the learned Govt. Advocate, however, considering the custodial period of the petitioner so also the fact that prosecution has failed to produce its witnesses before the Court, it would be appropriate to enlarge the petitioners on bail.
Accordingly, the petition is hereby allowed and it is directed that on furnishing personal bond by the petitioner in the sum of Rs.40,000/- (Rupees Forty Thousand Only), with one solvent surety in the like amount to the satisfaction of the concerned Chief Judicial Magistrate/Judicial Magistrate First Class, he shall be released on bail, subject to the condition that he shall make himself available to the Police, as and when required during the investigation and will also remain present before the trial Court as and when directed in that behalf.
CC as per rules.
(Ved Prakash Sharma)
skt Judge
MCRC No.10025/2017
04/10/2017
Shri Anil Ojha, learned counsel for the petitioners. Shri Aditya Garg, learned Panel Lawyer for the respondent/State.
This is first application under Section 439, Cr.P.C on behalf of petitioners-Rajesh and Govind, who have been arrested by Police on 22/04/2017 in Crime No. 177/2017, Police Station-Khategaon, District-Dewas, concerning offence under Section 379 of the IPC .
Heard the learned counsel for the parties and perused the case-diary.
The allegations against the petitioners are that they were involved in theft of motorcycle.
It is submitted by the learned counsel for the petitioners that no motorcycle has been recovered from the possession of the petitioners. It is also submitted that the petitioners have been implicated in this case only on the basis of recovery of small cash amount from their possession, however, that cannot be said to be an incriminating piece of material to connect the petitioners with the alleged crime. Lastly, it is submitted that there is no apprehension of the petitioners running away from the course of justice, if released on bail.
Though prayer for bail is opposed by the learned Govt. Advocate on the ground that petitioners are having criminal antecedents, however, considering the nature of allegations made against the petitioners so also the quality of material to support the same, it would be appropriate to enlarge the petitioners on bail.
Accordingly, the petition is hereby allowed and it is directed that on furnishing personal bond by each of the petitioners in the sum of Rs.40,000/- (Rupees Forty Thousand Only), with one solvent surety in the like amount to the satisfaction of the concerned Chief Judicial Magistrate/Judicial Magistrate First Class, they shall be released on bail, subject to the condition that they shall make themselves available to the Police, as and when required during the investigation and will also remain present before the trial Court as and when directed in that behalf.
CC as per rules.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No. 9894/2017
04/10/2017
Shri Dharmendra Gurjar, learned counsel for the petitioner.
Shri Aditya Garg, learned Govt. Advocate for the respondent/State.
This is first application under Section 439, Cr.P.C by petitioner-Shriram, who has been arrested by Police on 27/03/2017 in Crime No. 184/2017, Police Station Chandan Nagar, District-Indore, concerning offences under Sections 399 and 402 of the IPC .
Allegedly, on the basis of secret information police laid a trap on 29/03/2017 and apprehended 4 persons including petitioner-Shriram, while they were making preparation to commit dacoity. As per prosecution at the relevant time the petitioner was armed with sword.
It is submitted by the learned counsel for the petitioner that he has falsely been implicated in this case and no criminal antecedents are attributable to him. It is further submitted by the learned counsel for the petitioner that after completion of investigation charge-sheet has been filed. Lastly, it is submitted that co-accused Bhoora @ Piyush and Sanju @ Sanjay have already been granted bail by this Court, vide order dated 26/07/2017 and 08/09/2017 respectively passed in M.Cr.C. Nos. 6177/2017 and 9158/2017.
Though, the prayer for bail is opposed by learned Public Prosecutor, however, considering the nature of allegations made against the petitioner so also the quality of material to support the same, it would be appropriate to release the petitioner on bail.
Accordingly, the petition is hereby allowed and it is directed that on furnishing personal bond by the petitioner in the sum of Rs.40,000/- (Rupees Forty Thousand Only), with one solvent surety in the like amount to the satisfaction of the concerned Chief Judicial Magistrate/Judicial Magistrate First Class, he shall be released on bail, subject to the condition that he shall make himself available to the Police, as and when required during the investigation and will also remain present before the trial Court as and when directed in that behalf.
Certified copy as per rules.
(Ved Prakash Sharma)
skt Judge
MCRC No.9714/2017
04/10/2017
Shri Sanjay Sharma, learned counsel for the pertitioner.
Shri Aditya Garg, learned Govt. Advocate for the respondent/State.
This is first application under Section 439, Cr.P.C by petitioner-Salim, who has been arrested by Police on 27/07/2016 in Crime No. 282/2016, Police Station Namli District-Ratlam, concerning offences under Sections 365, 395, 397, 411 and 412/120-B of the IPC.
Heard the learned counsel for the parties and perused the case-diary.
Allegedly, 29 ton 916 kgs. copper wire, which was being transported from Pithampur (Dhar) to Bhilwada (Rajasthan) was stolen/misappropriated by driver-Ramesh and clearner- Bhanwar. During investigation it was revealed that present petitioner with co-accused Irfan, Irshad,Islamuddin, Salim, Surendra Singh and six other persons hatched the conspiracy to loot the property.
As per prosecution during investigation 26 tons copper wire cut into small pieces and kept in 550 gunny bags was recovered pursuant to disclosure said to have been made by co- accused Irfan. The allegation against the petitioner is that he was a member of the gang who committed robbery of the copper wire, however, the only material to connect him with the alleged crime is the disclosure statements said to have been made by co-accused Irfan, Irshad and Sabir and recovery of a truck bearing registration No. RJ-05-GA-4867, in which alleged stolen copper wire was transferred and transported to Delhi.
It is submitted by the learned counsel for the petitioner that there is no material on record to indicate that truck bearing registration No. RJ-05-GA-4867 was used for transporation of stolen copper wire. It is further submitted that no fact as such has been discovered on the basis of the disclosure statements said to have been made by co-accused Irfan, Irshad and Sabir. Lastly, it is submitted that co-accused Islamuddin and Sabir have already been granted bail by this Court, vide order dated 28/02/2017 and 31/07/2017 respectively passed in M.Cr.C. Nos. 2108/2017 and 8029/2017.
Though, prayer for grant of bail is strongly opposed by the learned Deputy Govt. Advocate, however, considering the nature of allegations made against the petitioner so also the quality of material to support the same, it would be appropriate to admit the petitioner to bail.
Accordingly, the petition is hereby allowed and it is directed that on furnishing personal bond by petitioner in the sum of Rs.40,000/- (Rupees Forty Thousand Only), with one solvent surety in the like amount to the satisfaction of the concerned Chief Judicial Magistrate/Judicial Magistrate First Class, he shall be released on bail, subject to the condition that he shall make himself available to the Police, as and when required during the investigation and will also remain present before the trial Court as and when directed in that behalf.
CC as per rules.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No. 9385/2017
04/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after a week.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No. 9696/2017
04/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after a week.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.9991/2017
04/10/2017
Parties through their counsel. Learned Public Prosecutor prays for and is granted a weeks time to produce case-diary so also to call criminal antecedents of the petitioner if any.
Be listed thereafter.
(Ved Prakash Sharma) Judge skt M.Cr.C. No. 10086/2017 04/10/2017 Parties through their counsel. As prayed by the learned counsel for the petitioner, list after a week.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No. 5383/2017
04/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after a week.
(Ved Prakash Sharma)
skt Judge
M.Cr.C.No.10115/2017
04/10/2017
Parties through their counsel. Learned counsel for the petitioner prays for and is granted time to file the documents in support of the petition.
Be listed after a week.
(Ved Prakash Sharma) Judge skt M.Cr.C.No.10157/2017 04/10/2017 Parties through their counsel. Learned counsel for the petitioner prays for and is granted time to file the documents in support of the petition.
Be listed after a week.
(Ved Prakash Sharma) Judge skt M.Cr.C.No.6817/2016 03/10/2017 Parties through their counsel. Learned counsel for the petitioner/State prays for and is granted time to argue the matter.
Be listed after six weeks.
(Ved Prakash Sharma) Judge skt M.Cr.C.No.6957/2016 03/10/2017 Parties through their counsel. Learned counsel for the petitioner prays for adjournment on the ground that arguing counsel is out station counsel.
Prayer is granted.
Be listed on 15/11/2017.
(Ved Prakash Sharma) Judge skt M.Cr.C.No.9718/2016 03/10/2017 Parties through their counsel. Learned counsel for the petitioner prays for adjournment on the ground that arguing counsel is not available today to argue the matter.
Prayer is granted.
Be listed after six weeks.
(Ved Prakash Sharma) Judge skt M.Cr.C. No.9812/2016 03/10/2017 Shri Amit S. Agrawal, learned Senior counsel with Shri Arjun Agrawal, learned counsel for the petitioners.
Shri V.K. Jain, learned counsel for the respondent. Heard on the question of admission. Petition is admitted for final hearing. Be listed for final hearing in due course.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.78/2017
03/10/2017
Parties through their counsel. Heard learned counsel for the petitioner on IA No. 3129/2017, an application for bringing the lr's of petitioner on record.
On due consideration IA No. 3129/2017 is allowed. Let necessary amendments in the cause-title of the petition be carried out within two weeks from today.
Be listed thereafter.
(Ved Prakash Sharma) Judge skt Cr.R. No.319/2017 03/10/2017 Shri Sunil Gupta, learned counsel for petitioners. On payment of fresh process-fee within a week, let notice be issued to the respondents. Notice be made returnable within six weeks.
Be listed thereafter.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.362/2017
03/10/2017
Shri P.K. Vishwakarma, learned counsel for the petitioners.
Respondent No.1-Poonam is present in person and she prays for and is granted time to argue the matter.
Be listed on 14/11/2017.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.652/2017
03/10/2017
None for the petitioner.
By way of indulgence the case is adjourned. Be listed after six weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C.No.853/2017
03/10/2017
Parties through their counsel. Learned counsel for the petitioner prays for adjournment on the ground that arguing counsel is not available today to argue the matter.
Prayer is granted.
Be listed after four weeks.
(Ved Prakash Sharma) Judge skt Cr.R. No. 888/2017 03/10/2017 Petitioner-Suresh Melwani is present in person. Record of the courts below be requisitioned. Be listed on 22/11/2017.
(Ved Prakash Sharma) Judge skt Cr.R. No.1074/2017 03/10/2017 Shri Himanshu Joshi, learned counsel for the petitioner.
Service report on respondents is still awaited. Office is directed to list the matter after two weeks alongwith service report.
(Ved Prakash Sharma) Judge skt M.Cr.C. No. 1605/2017 03/10/2017 Parties through their counsel. As prayed by the learned counsel for the petitioner, list after four weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No. 3980/2017
03/10/2017
Parties through their counsel. Learned counsel for the petitioner prays for and is granted time to file the entire copy of the charge-sheet.
Be listed after four weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No. 4137/2017
03/10/2017
Parties through their counsel. There is a dispute between the parties with regard to admission of documents.
Learned counsel for the petitioner is directed to file all the documents which is sought to be admitted in evidence alongwith an appropriate application.
Be listed after four weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No. 5132/2017
03/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list in the next week.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No. 5926/2017
03/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after a week.
IR to continue till next date of hearing. Certified copy as per rules.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.847/2017
03/10/2017
Shri Vismit Panot, learned counsel for the petitioner. Shri Prateek Maheshwari, learned counsel for the respondent.
This revision petition by the petitioner-husband calls in question the legality, propriety and correctness of order dated 28/03/2017 rendered by 15th Additional Sessional Judge, Indore in Criminal Appeal 727/2016, whereby the learned Judge partly allowed the petitioner's appeal under Section 29 of the Protection of Women from Domestic Violence Act, 2005 (for short 'the Act') by reducing interim maintenance to be paid to respondent-wife under Section 23 of 'the Act' from Rs. 3,000/- per month to Rs.2,000/- per month.
Learned counsel for the petitioner has invited the attention of this Court to Annexure A/6, which is said to be certificate of petitioner's income. It is submitted that the petitioner's monthly income is Rs.6,000/- and he is already paying maintenance to the respondent under Section 125 of the Code of Criminal Procedure @ Rs.2,500/- per month, therefore, quantam of interim maintenance of Rs.2,000/- per month is excessive and requires to be reduced appropriately.
Per contra learned counsel for the respondent-wife has invited the attention of this Court to para 19 of the of the impugned order, wherein learned appellate Court has found that the income of the petitioner cannot be taken to be less than Rs.10,000/- per month, therefore, he can very well pay Rs. 2,000/- under Section 23 of 'the Act' and Rs.2,500/-under Section 125 of the Cr.P.C. It is also submitted that annexure A/6 on its very face appears to have been prepared by the petitioner and has thus no evedential value.
Heard learned counsel for the parties and perused the record.
The appellant is a young able bodied person, therefore, the view taken by the learned appellate Court that he can earn Rs.10,000/- per month cannot be said to be unreasonable or against the record. An amount of Rs.4,500/- for maintenance cannot be said to be excessive or unreasonable particularly looking to the prevailing trend of inflation and price-rise so also the standard of living of the parties to the lis.
Keeping in view of the aforesaid, in the considered opinion of this Court, impugned judgment does not suffer from any illegality or perversity, therefore, this petition is hereby dismissed in limine.
(Ved Prakash Sharma) Judge skt Cr.R. No. 1382/2016 03/10/2017 Parties through their counsel. Record of the Courts below be called for. Be listed after three weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.4278/2016
03/10/2017
Parties through their counsel. Learned counsel for the respondent/State prays for and is granted time to argue the matter.
Be listed after two weeks.
(Ved Prakash Sharma) Judge skt M.Cr.C.No.4698/2016 03/10/2017 Parties through their counsel. Learned counsel for the petitioner prays for and is granted a weeks time to argue the matter.
Be listed thereafter.
(Ved Prakash Sharma) Judge skt M.Cr.C. No.9615/2016 03/10/2017 None for the petitioners.
By way of indulgence the case is adjourned. Be listed after six weeks.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No.11413/2016
03/10/2017
Parties through their counsel. Learned counsel for the petitioner prays for and is granted time to argue the matter.
Be listed after six weeks.
(Ved Prakash Sharma) Judge skt M.Cr.C. No. 11599/2016 03/10/2017 Parties through their counsel. Learned counsel for the petitioner prays for and is granted time to argue the matter.
Be listed on 25/10/2017.
IR to continue till next date of hearing. Certified copy as per rules.
(Ved Prakash Sharma)
skt Judge
M.Cr.C. No. 12844/2016
03/10/2017
Parties through their counsel. As prayed by the learned counsel for the petitioner, list after two weeks.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.520/2017
03/10/2017
Parties through their counsel. Learned counsel for the petitioner prays for and is granted time to argue the matter.
Be listed after four weeks.
(Ved Prakash Sharma) Judge skt Cr.R. No.527/2017 03/10/2017 Shri Shyamlal Patidar, learned counsel for the petitioner.
Shri Vishal Sanothiya, learned Govt. Advocate for the respondent/State.
After arguing at length on the merits of the case, learned counsel for the petitioner seeks leave of this Court to withdraw this petition .
Prayer is granted.
Accordingly, the petition is dismissed as withdrawn.
(Ved Prakash Sharma) Judge skt Cr.R. No.614/2017 03/10/2017 Parties through their counsel. The custodial sentence of the petitioner has already been suspended by this Court vide order dated 29/05/2017.
Heard on the question of admission. Revision is admitted for final hearing. Record of the Courts below be called for. Be listed for final hearing on due course.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.619/2017
03/10/2017
None for the petitioner.
Be listed after eight weeks.
(Ved Prakash Sharma)
skt Judge
Cr.R. No.632/2017
03/10/2017
Parties through their counsel. Learned counsel for the respondent prays for and is granted a weeks time to argue the matter.
Be listed thereafter.
(Ved Prakash Sharma) Judge skt Cr.R. No.709/2017 03/10/2017 Parties through their counsel. Learned counsel for the petitioner prays for and is granted time to argue the matter.
Be listed in the next week.
(Ved Prakash Sharma) Judge skt Cr.R. No.760/2017 03/10/2017 Parties through their counsel. Learned counsel for the petitioner prays for and is granted time to argue the matter.
Be listed after three weeks.
(Ved Prakash Sharma) Judge skt