Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ranjit Sham Chougule And Ors vs The State Of Maharashtra And Ors
2017 Latest Caselaw 6086 Bom

Citation : 2017 Latest Caselaw 6086 Bom
Judgement Date : 16 August, 2017

Bombay High Court
Ranjit Sham Chougule And Ors vs The State Of Maharashtra And Ors on 16 August, 2017
Bench: Anuja Prabhudessai
                                                                 903_appr_45_2017.doc

            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                  CRIMINAL APPELLATE JURISDICTION
            CRIMINAL REVISION APPLICATION NO.51 OF 2017
                               WITH
                 CRIMINAL APPLICATION NO.45 OF 2017
                                 IN
            CRIMINAL REVISION APPLICATION NO.51 OF 2017

Ranjit Sham Chougule & Ors.                                ...Applicants
                     Versus 
The State of Maharashtra & Ors.                          ...Respondents
                              WITH
               CRIMINAL APPLICATION NO.116 OF 2017
                                IN
         CRIMINAL REVISION APPLICATION (ST) NO.124 OF 2017
                              WITH
         CRIMINAL REVISION APPLICATION (ST) NO.124 OF 2017

Ashoka Pipe Mfg. Company Through                           ...Applicants
POA Rakesh Jain
                     Versus 
Ranjit Sham Chougule & Ors.                              ...Respondents
                                         .....
Mr.   Satyavrat   Joshi   i/b.   M/s.   Vidhi   Partners   for   the   Applicants   in 
APPR/45/2017, REVN/51/2017.
Mr.   Santosh   D.   Thakur   for   the   Respondent   No.4   and   Applicant   in 
APPR/116/2017 and APPR/117/2017.
Mr. P.H. Gaikwad, APP for the Respondent -State.

                                  CORAM :   SMT. ANUJA PRABHUDESSAI, J. 

                                  DATED  :  16th AUGUST, 2017.


P.C.:-
                The  Applicants in  Criminal Revision  Application No.51 of 

2017   were   the   accused   whereas   the   Applicant   in   Criminal   Revision 


Megha                                                                                     1/6


   ::: Uploaded on - 23/08/2017                     ::: Downloaded on - 28/08/2018 16:05:16 :::
                                                                   903_appr_45_2017.doc

Application   (st)   No.124   of   2017   was   the   complainant   in   C.C. 

No.36955/SS/2009, on the file of the learned Metropolitan Magistrate, 

7th  Court, Dadar, Mumbai and they shall be hereinafter referred to as 

the accused and the complainant respectively.  



2.                The   accused  have   filed  the  Criminal   Revision  Application 

No.51   of   2017   challenging   their   conviction   and   sentence   for   the 

offence   punishable   under  Section  138 read  with Section   141  of the 

Negotiable   Instruments   Act.   Whereas   the   complainant   has   filed 

Criminal Revision Application (st) No.124 of 2017 challenging clause 4 

of the order  dated  21.10.2016 in Criminal Appeal No.1039 of 2014 

whereby accused Nos.4 and 5 have been exempted from paying any 

compensation to the complainant.  



3.                The learned counsels for the accused and the complainant 

in their respective revision applications have submitted that during the 

pendency of these revisions, the complainant and accused have settled 

the dispute amicably.   They have placed on record the consent terms 

which read as under :

                                    CONSENT TERMS

"The parties to this revision application have agreed and resolved to 


Megha                                                                                      2/6


     ::: Uploaded on - 23/08/2017                    ::: Downloaded on - 28/08/2018 16:05:16 :::
                                                                   903_appr_45_2017.doc

settle their disputes on the following terms and conditions:

        1. The Petitioner Ranjit Sham Chougule undertakes to this 

            Hon'ble   Court   to   pay   a   total   sum   of   Rs.15,00,000/-

            (Rupees   Fifteen   Lacs   only)   to   the   Respondent   M/s. 

            Ashoka Pipe Mfg. Company in the following manner :-

          (i) At the time of signing and filing of this consent term in 

                 this Hon'ble Court a sum of Rs.15,00,000/- (Rupees 

                 fifteen   Lacs   only)   by   bank   pay   order   No.491919 

                 dated   18/04/2017   issued   by   Deutsche   Bank   at   its 

                 Fort, Mumbai Brnach drawn in favour of Ashoka Pipe 

                 Mfg. Co.

          (ii)   A   sum   of   Rs.3,00,000/-   (Rupees   Three   Lacs   only) 

                 being   20%   of   Trial   Court   amount   of   Rs.15,00,000/- 

                 deposited by the Petitioner Ranjit Chougule in the Trial 

                 Court   7th  Bhoiwada,   Dadar,   during   the   admission   of 

                 appeal   in   Sessions   Court,   shall   be   refunded   to 

                 Petitioner/Original accused Mr. Ranjit Sham Chougule. 

                 The   Petitioner   Ranjit   Chougule   undertakes   to   this 

                 Hon'ble   Court   that   he   has   not   encumbered   the   said 

                 amount   of   deposit   of   sum   of   Rs.3,00,000/- 

                 (Rupees Three Lacs only) in any manner or withdrawn 

Megha                                                                                      3/6


  ::: Uploaded on - 23/08/2017                       ::: Downloaded on - 28/08/2018 16:05:16 :::
                                                                      903_appr_45_2017.doc

                    by   him   or   anyone   claiming   under   or   through   him 

                    from the Trial Court and remains to be with the Trial 

                    Court.

         2. The Trial Court 7th Bhoiwada, Dadar, be directed to refund the 

             Bail amount to the petitioners/original accused, paid by them 

             at the time of first appearances in C.C. No.36955/SS/2009.

         3.   The   Judgment   of   Conviction   passed   by   Trial   Court   in   C.C. 

             No.36955/SS/2009   dated   18.09.2014   and   Judgment   of 

             Sessions Court dated 21/10/2016 in Criminal Appeal No.1039 

             of 2014 be set aside and the Petitioners/Original Accused be 

             acquitted/discharge.

         4.   The   parties   hereto   agree   that   on   fulfillment   of   the   above 

             mentioned terms and conditions, the above mentioned revision 

             application stands disposed off.

         5. Parties agreed to bear their own cost."



4.                The   power   of   attorney,   which   is   annexed   to   the   consent 

terms indicates that the complainant has been authorised to enter into 

a compromise.   The consent terms have been signed by accused No.2 

as   well   as   the   attorney   of   the   complainant   and   their   respective 

Advocates.   The respective parties and their counsels have confirmed 

Megha                                                                                         4/6


     ::: Uploaded on - 23/08/2017                       ::: Downloaded on - 28/08/2018 16:05:16 :::
                                                                       903_appr_45_2017.doc

that the terms are agreeable to them.  The terms are taken on record 

and   marked   'x'   for   identification.     The   undertaking   given   by   the 

respective parties are accepted.



5.                 Since   the   parties   have   arrived   at   amicable   settlement   in 

terms of the consent terms, leave is granted to compound the offence. 

Hence, the following order :-

                                           ORDER

(i) The Revision Applications are allowed in terms of the

consent terms. The order of the Special Judge(CBI)/The

Addl. Sessions Judge, Gr. Bombay, dated 21.10.2016 and

order of the Metropolitan Magistrate, 7th Court, Dadar,

Mumbai, dated 16.9.2014 are quashed and set aside;

(ii) The accused are acquitted of the offence punishable

under Section 138 r/w 141 of the Negotiable

Instruments Act;

(iii) The accused No.2 shall pay costs of Rs.25,000/- to Tata

Memorial Cancer Hospital within a period of two weeks.

If costs are not paid the impugned order shall stand

recalled without further orders of this Court with

consequences to follow;

Megha 5/6

903_appr_45_2017.doc

(iv) In terms of clause (ii) of paragraph (1) and clause (2) of

the consent terms an amount of Rs.3,00,000/- deposited

before the Trial Court towards cash surety be refunded to

the accused No.2;

(v) All other applications stand disposed of;

(vi) Parties to act on an authenticated copy of this order.

6. Stand over to 31.8.2017 for compliance.



                                          (ANUJA PRABHUDESSAI, J.)




Megha                                                                                     6/6



 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter