Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rakesh Kumar Vishwakarma vs State Of U.P. And Another
2025 Latest Caselaw 352 ALL

Citation : 2025 Latest Caselaw 352 ALL
Judgement Date : 1 May, 2025

Allahabad High Court

Rakesh Kumar Vishwakarma vs State Of U.P. And Another on 1 May, 2025





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2025:AHC:69057
 
Court No. - 73
 

 
Case :- APPLICATION U/S 528 BNSS No. - 5158 of 2025
 

 
Applicant :- Rakesh Kumar Vishwakarma
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Deepak Kumar Vishwakarma,Ravindra Sharma
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Vikas Budhwar,J.
 

1. Sri Deepak Kumar Vishwakarma, learned counsel for the applicant, on instructions, submits that though the application has been preferred to quash the entire proceedings of complaint case no. 5 of 2018 "Gyanendra Tiwari Vs Rakesh Kumar Vishwakarma" under section 138 Negotiable Instrument Act Police Station- Civil Lines, District-Allahabad, pending in the Court of Negotiable Instrument Act 2nd District- Allahabad, however, he confines his relief for compounding under Section 147 of the N.I. Act in view of the judgement in Damodar S Prabhu Vs Sayed Babalal reported in AIR 2010 SC 1907.

2. Learned A.G.A. has no objection to the same.

3. Considering the submissions raised at the Bar, the application stands disposed of granting liberty to the applicant to prefer appropriate application for compounding under Section 147 of N.I. Act by 09.05.2025 and on the submission of the same, the court below shall decide the same within 45 days and, in case, such proceeding is preferred before the court concerned, then this Court has no reason to disbelieve that the same shall be decided with most expedition strictly in terms of the judgment passed in Damodar S Prabhu (supra).

4. Till application be decided of 45 days, no coercive action shall be taken against the applicant with respect to complaint case no. 5 of 2018 "Gyanendra Tiwari Vs Rakesh Kumar Vishwakarma" under section 138 Negotiable Instrument Act Police Station- Civil Lines, District-Allahabad, pending in the Court of Negotiable Instrument Act 2nd District- Allahabad.

5. The protection accorded to the applicants is only available subject to compliance of the terms and conditions and timeline as provided herein and in case of default, the order shall stand vacated without reference to the Bench.

Order Date :- 1.5.2025

Rajesh

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter