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]

Madhya Pradesh High Court

Anil Kumar Parwani vs Kumari Shradha on 16 May, 2024

Author: Vishal Dhagat

Bench: Vishal Dhagat

                                                              1
                                       IN THE HIGH COURT OF MADHYA PRADESH
                                                    AT JABALPUR
                                                       CRR No. 1953 of 2024
                                           (ANIL KUMAR PARWANI Vs KUMARI SHRADHA AND OTHERS)

                           Dated : 16-05-2024
                                 Shri V.S. Choudhary - Advocate for the applicant.

                                 1. Heard on I.A. No.10026/2024 filed under Section 397(1) of Cr.P.C.
                           for suspension of sentence and grant of bail to the applicant.
                                 2. Applicant has been convicted under Section 138 of the Negotiable
                           Instruments Act and sentenced to undergo S.I. for one year along with fine of

                           Rs.7,60,000/- with interest @ 9%, with default stipulation.
                                 3. It is submitted by learned counsel appearing for the applicant that
                           applicant is in custody since 22.03.2024. Applicant is ready to deposit 30% of
                           the cheque amount. Looking to the fixed term of sentence, application may be
                           allowed and sentence of applicant may be suspended.
                                 4. Heard learned counsel for applicant.
                                 5 . Considering the aforesaid, IA No.10026/2024 for suspension of
                           sentence is allowed on following condition:-
                                       1. Applicant will deposit 30% of the cheque amount under protest

                                before concerned trial Court. Amount which will be deposited by the
                                applicant shall be kept in FDR and same will be subject to final
                                judgment passed in this criminal revision.
                                 6 . I t is hereby directed that if applicant deposits 30% of the cheque
                           amount before the trial Court, then the custodial sentence awarded to the
                           applicant shall remain suspended during the pendency of this revision and he
                           shall be released on bail on his furnishing a personal bond in the sum of
                           Rs.50,000/- (Rs. Fifty Thousand Only) with one solvent surety bond of the
Signature Not Verified
Signed by: SHABANA
ANSARI
Signing time: 17-05-2024
11:51:48
                                                                  2
                           like amount to the satisfaction of the trial Court, for his appearance before the
                           Registry of this Court on 08.08.2024 and on other dates as may be fixed in this
                           regard till final disposal of this revision.
                                  7. Issue notice to the respondents on payment of process fee within

seven days.

8. C.C. as per rules.

(VISHAL DHAGAT) JUDGE $A Signature Not Verified Signed by: SHABANA ANSARI Signing time: 17-05-2024 11:51:48