Friday, 17, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Suresh Kanji Solanki vs Dilip Govind Baria And Anr.
2006 Latest Caselaw 534 Bom

Citation : 2006 Latest Caselaw 534 Bom
Judgement Date : 6 June, 2006

Bombay High Court
Suresh Kanji Solanki vs Dilip Govind Baria And Anr. on 6 June, 2006
Equivalent citations: I (2008) BC 423
Author: D Bhosale
Bench: D Bhosale

JUDGMENT

D.B. Bhosale, J.

1. None appears for the applicant. Heard Mr. Shitole, learned APP for the respondents.

1.1 The applicant has prayed for leave to file appeal under Section 378 of the Criminal Procedure Code, against the judgment and order dated 26.7.2005. by which the respondent-accused has been acquitted of the offence punishable under Section 138 of the Negotiable Instruments Act (for short, "the Act"). I perused the judgment and other material on record. It is clear that the applicant has failed to prove that Rs. 1,60,000/- were borrowed by the respondent-accused from time-to-time during the period between February-March, 2002. The evidence in that regard is not consistent as seen from the observations made in paragraph 5 of the impugned judgment. According to the defence version, the cheque and other documents were virtually snatched from him by force for which a police complaint was lodged. The NC report lodged by the respondent is a part of the record. Even the alleged transaction of the accused, as a part of which the questioned cheque was issued, was with the complainant's brother and not with the complainant as seen from paragraph 6 of the judgment. The complainant has also failed to prove that on the date of issuance of the cheque the accused had legally enforceable liability to pay the amount of cheque and that he was entitled to recover the said amount. In the circumstances, this is not a fit case to grant leave under Section 378 of the Code to file appeal against the impugned order. The application is accordingly rejected.

 
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 : IDRC

 
 
Latestlaws Newsletter