Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 0]

Madhya Pradesh High Court

Vinitabai vs The State Of Madhya Pradesh on 13 June, 2023

Author: Dinesh Kumar Paliwal

Bench: Dinesh Kumar Paliwal

                                                               1
                                       IN THE HIGH COURT OF MADHYA PRADESH
                                                    AT JABALPUR
                                                       CRA No. 7081 of 2023
                                          (VINITABAI AND OTHERS Vs THE STATE OF MADHYA PRADESH)

                          Dated : 13-06-2023
                                Shri Santosh Sahu - Advocate for the appellants.

                                Shri N. S. Solanki - Panel Lawyer for the respondent /State.

Call for trial Court record.

Heard on I.A.No.12954/2023, an application under Section 389(1) of Cr.P.C. for suspension of jail sentence and grant of bail to the appellants pending the appeal.

The appellants have been convicted for commission of offence under Sections 420, 467 and 468 of IPC and have been sentenced to R.I. for 03-03 years and fine of Rs.1000/- for each offence with default stipulations by the learned IIIrd Additional Sessions Judge, Khandwa, District Khandwa (M.P.) vide judgment dated 16.5.2023 passed in Sessions Trial No.91/2017 (State of M.P. Vs. Vinita Bai and others).

Learned counsel for the appellants has submitted that appellants have been released on bail till 16.6.2023 by the trial Court itself. During trial,they were on bail and they have not misused the liberty granted to them b y way of bail. Learned counsel further submitted that they have fair chances to succeed in appeal. There is no possibility of coming of this appeal for hearing in near future. Therefore, if the jail sentence is not suspended, the purpose of filing this appeal would become futile.

On the other hand, learned counsel for the respondent/State has opposed the prayer for grant of bail to the appellants.

Considering the short nature of sentence and contention of learned Signature Not Verified Signed by: DEEPA MISHRA Signing time: 6/14/2023 10:33:27 AM 2 counsel for the appellant, I deem it proper to suspend the remaining jail sentence of the appellant because final hearing of this appeal is not possible in near future.

Consequently, I.A.No.12954/2023 is allowed. The execution of jail sentence of appellants is hereby suspended subject to depositing the fine amount, if not already deposited. It is directed that the appellant be released on bail on his furnishing a personal bond to a sum of Rs.50,000/- (Rupees Fifty thousand only) each with one solvent surety each of the like amount to the satisfaction of the trial Court with a further direction to appear before the trial Court on 8.8.2023 and also on such other dates, as may be fixed by that Court in this regard during the pendency of this appeal.

List the case for admission immediately after receipt of record. Certified copy as per rules.

(DINESH KUMAR PALIWAL) JUDGE mrs. mishra Signature Not Verified Signed by: DEEPA MISHRA Signing time: 6/14/2023 10:33:27 AM