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 2, Cited by 0]

Bombay High Court

Bappu @ Sharnappa Shivanand Dindore vs The State Of Maharashtra on 8 March, 2021

Author: Revati Mohite Dere

Bench: Revati Mohite Dere

           Digitally
           signed by
           Shagufta
Shagufta   Q. Pathan
Q.                                                                             18-IA-268-2019.doc
           Date:
Pathan     2021.03.09
           17:53:05
           +0530
                          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                 CRIMINAL APPELLATE JURISDICTION

                           CRIMINAL INTERIM APPLICATION NO. 268 OF 2019
                                               IN
                                 CRIMINAL APPEAL NO. 1310 OF 2019

                 Bappu @ Sharnappa Shivanand Dindore                   ...Applicant
                     Versus
                 The State of Maharashtra                              ...Respondent


                 Mr. Satyam H. Nimbalkar for the Applicant

                 Mr. S. V. Gavand, A.P.P for the Respondent-State


                                           CORAM : REVATI MOHITE DERE, J.
                                           MONDAY, 8th MARCH 2021
                 P.C. :


                 1            Heard learned counsel for the parties.


                 2            By this application, the applicant seeks his enlargement

                 on bail, pending the hearing and final disposal of the aforesaid appeal.



                 3            The applicant along with other co-accused, vide judgment

                 and order dated 26th November 2018 passed by the learned Additional

                 Sessions Judge, Solapur in Sessions Case No. 217 of 2012, has been

                 convicted and sentenced as under :

     SQ Pathan                                                                                1/4
                                                                         18-IA-268-2019.doc


                  -       for the offence punishable under Section 307 r/w Section 34 of

                  the Indian Penal Code to suffer rigorous imprisonment for 8 years

                  and to pay fine of Rs.3,000/- each, in default of payment of fine, to

                  suffer further rigorous imprisonment for 6 months;


                  -       for the offence punishable under Section 507 r/w Section 34 of

                  the Indian Penal Code to suffer rigorous imprisonment for 2 years

                  and to pay fine of Rs.1,000/- each, in default of payment of fine, to

                  suffer further rigorous imprisonment for 3 months;


                          Both the sentences were directed to run concurrently.



            4             Perused the papers. It is not in dispute that the applicant

            was on bail pending trial and has not misused or abused liberty

            granted to him. It is a matter of record that the statements of both the

            eye-witnesses were recorded, after almost 27 days of the incident.

            Admittedly, no bullets were found on the spot where the alleged firing

            took place.


            5             The prosecution case is that the applicant fired two

            rounds on the car, however, no bullets were found on the spot. The

SQ Pathan                                                                               2/4
                                                                         18-IA-268-2019.doc


            sentences of other co-accused i.e. Chandrakant @ Channu

            Ramchandra Mali, Mahanteshwar @ Mahantesh Chandrakant @

            Kantu Patil and Shivaraya Pandit Bake, have been suspended and they

            are enlarged on bail.


            6            Considering the aforesaid, the application is allowed and

            the applicant's sentence is suspended and he is enlarged on bail,

            pending the hearing and final disposal of his appeal, on the following

            terms and conditions:

                                              ORDER

i) The applicant be enlarged on bail on furnishing P.R. Bond in the sum of Rs.25,000/- with one or two local sureties in the like amount;

ii) The applicant shall report to the trial Court, once in three months on the day/date specified by the trial Court, till his appeal is finally disposed of;

iii) The applicant shall keep the trial Court informed of his current address and mobile contact number and/or change of residence or mobile details, if any, from time to time; SQ Pathan 3/4

18-IA-268-2019.doc

iv) If there are two consecutive defaults in appearing before the trial Court, the learned Judge shall make a report to the High Court and the prosecution would be at liberty to file an application seeking cancellation of applicant's bail.

7 The application is disposed of accordingly. 8 All concerned to act on the authenticated copy of this order.

REVATI MOHITE DERE, J.

SQ Pathan 4/4