Citation : 2021 Latest Caselaw 16619 Bom
Judgement Date : 1 December, 2021
crvn153.21
1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
968 CRIMINAL REVISION APPLICATION NO.153 OF
2021
WITH APPLN/2735/2021 IN REVN/153/2021
WALIULLAHA KHAN ALI AHMED KHAN
VERSUS
IRSHAD YOUNUS MANIYAR AND ANOTHER
...
Shri Mohasin Latif Khan Pathan Advocate for Applicant.
Shri D.P. Madkar Advocate h/f. Shri Rahul G. Joshi
Advocate for Respondent No.1.
Shri N.T. Bhagat, A.P.P. for Respondent No.2.
...
CORAM: M.G. SEWLIKAR, J.
DATE : 1st DECEMBER, 2021
ORDER :
1. Heard.
2. Applicant is convicted of the offence punishable under
Section 138 of the Negotiable Instruments Act, by the learned
Judicial Magistrate First Class, Aurangabad. He is sentenced to
suffer simple imprisonment for six months, with fine of
Rs.4,00,000/-. This sentence has been confirmed in appeal.
Against the said Judgment, applicant has preferred this revision.
crvn153.21
3. Shri Pathan, learned counsel for the applicant submits that
the applicant has deposited entire amount of compensation of
Rs.4,00,000/-.
4. Learned counsel Shri Madkar holding for Shri Joshi
Advocate for respondent No.1 submits that respondent No.1 be
permitted to withdraw the amount of Rs.4,00,000/-.
5. Learned counsel Shri Pathan for the applicant submits that
he has no objection if the amount is allowed to be withdrawn by
respondent No.1 with some conditions.
6. Applicant is in jail since 13 th November 2021. Revision is
not likely to be heard immediately. In this view of the matter,
substantive sentence of the applicant is suspended till the
disposal of the revision application. Fine amount is already paid
by the applicant.
7. Applicant be released on bail on his furnishing P.R. Bond of
Rs.15,000/- (Rupees Fifteen Thousand only) with one solvent
surety in the like amount. Bail in trial Court.
crvn153.21
8. Respondent No.1 is allowed to withdraw the amount of
Rs.4,00,000/-, subject to the undertaking by the respondent
No.1 that if this revision is decided in favour of the applicant,
respondent No.1 shall deposit the entire amount of
Rs.4,00,000/- at once.
[M.G. SEWLIKAR, J.]
asb/DEC21
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!