Cr.A.No.312/2015
17/03/2015
Shri Nilesh Manore, learned counsel for
the appellant.
Shri R.S. Bais, learned Deputy
Government Advocate for the
respondent/State.
Heard on I.A. No. 1513/2015.
This is an application for suspension
of sentence. The appellant had been
convicted under Section 325 of IPC and
sentenced to 6 months R.I.
Learned counsel submits that during
course of trial, appellant remained on
bail. Trial court has suspended the
execution of jail sentence after conviction
also but for a limited period. At the time
of initial arrest, appellant has been
remained in jail for two days and there is
no likelihood of early hearing.
After hearing learned counsel for the
parties and considering the facts and
circumstances of the case, the application
.
is allowed and it is directed that the
execution of the jail sentence alone passed
against the applicant shall remain
suspended during the pendency of this
revision and he be released on bail upon
his furnishing personal bond in the sum of
Rs. 30,000/ with one surety in the like
amount to the satisfaction of the CJM for
his appearance before the Registry of this
Court on 12/08/2015 and on such further
dates as may be fixed in this behalf by the
Registry during the pendency of this
revision.
C.C. on payment of usual charges.
(T.K. Kaushal)
Judge
karuna
.