Criminal Revision No.814/2010
21.6.2010
Shri R.S. Chakraverty, Advocate for the applicant.
Shri G.S. Thakur, Panel Lawyer for the respondent/State.
Heard on I.A. No.7821/2010, which is an application
for suspension of sentence and grant of bail to the applicant.
Applicant has been found guilty under section 377 of IPC
and sentenced to R.I. for 3 years and fine of Rs.500/- in default
further R.I. of 6 months.
Counsel for the applicant submitted that he has remained
on bail during the trial and has not misused the liberty of bail
and has already deposited the fine amount.
Considering the submissions as advanced and the short
term imprisonment awarded to the applicant, it is directed that
jail sentence alone imposed on the applicant shall remain
suspended until further orders and he shall be released on bail,
on his furnishing solvent surety for a sum of Rs.10,000/- (Ten
Thousand only) and a personal bond in the like amount to the
satisfaction of C.J.M. Chhindwara for his regular appearance
before the Registry of this Court on 11.10.2010 and on such
further dates as may be fixed from time to time.
C.C. as per rules.
(S.C. Sinho)
Judge
RC