Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pradip Vasant Oswal vs The State Of Maharashtra And Ors
2021 Latest Caselaw 3775 Bom

Citation : 2021 Latest Caselaw 3775 Bom
Judgement Date : 1 March, 2021

Bombay High Court
Pradip Vasant Oswal vs The State Of Maharashtra And Ors on 1 March, 2021
Bench: A.S. Gadkari
                                                               10.1-IA.737.2021 & IA.736.2021.doc

Tauseef
                           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                 CRIMINAL APPELLATE JURISDICTION
                                INTERIM APPLICATION NO.736 OF 2021
                                              WITH
                                INTERIM APPLICATION NO.737 OF 2021
                                                IN
                           CRIMINAL REVISION APPLICATION NO.56 OF 2021

          Pradip Vasant Oswal                                        ...Applicant
                         V/S.
          State of Maharashtra & Anr.                                ...Respondents


          Mr. Rajesh Singh a/w. Ms. Priti R. Mahajan & Mr. Santosh Patil for
          Applicant.
          Smt. Rutuja Ambekar, APP for State - Respondent.

                                              CORAM    : A. S. GADKARI, J.
                                              DATE     : 1st MARCH, 2021.

          P.C. :

1. These are Applications for suspensions of sentence and releasing

the Applicant on Bail.

2. The Applicant has been convicted for an offence punishable

under Section 138 of Negotiable Instruments Act, vide Section 255(2) of

Code of Criminal Procedure, 1973 and is sentenced to suffer simple

imprisonment for a period of three months and is further directed to pay a

compensation of Rs.30,50,000/-, in default of payment of compensation to

further suffer simple imprisonment for 30 days by the learned Additional

4th, Judicial Magistrate, F.C. Vadgaon Maval, Pune in Summary

Criminal Case No.723 of 2014, by its Judgment and Order dated 17 th

Pg 1 of 3

10.1-IA.737.2021 & IA.736.2021.doc

February 2017.

3. The record indicates that, during the pendency of the Appeal,

the Applicant and Respondent No.2 had entered into consent terms. It

appears that, in furtherance of consent terms, the Applicant deposited a

total amount of Rs.20,35,000/- in the Registry of the Appellate Court. The

Appellate Court in its impugned Judgment and Order dated 11 th February

2021, while dismissing the said Appeal, in para No.3 of the operative part

of the order has observed the same. After dismissal of the Appeal, the

Applicant has been taken into custody for undergoing sentence.

4. Mr. Singh, learned Counsel for the Applicant submitted that, in

pursuance of consent terms dated 17th December 2018, the Applicant as

on today has deposited a total sum of Rs.22,18,193/- in the Registry of the

Appellate Court. According to him, as on today an amount of

Rs.7,81,807/- is due and payable by the Applicant to Respondent No.2.

He further on instructions submitted that, the Applicant will deposit a sum

of Rs.5,00,000/- in the Registry of the Appellate Court within a period of

two weeks from today and in any case before the Applicant is actually

released from Jail. The said statement is accepted.

5. The sentence imposed upon the Applicant is a short term

sentence. The possibility of hearing the present Appeal on its own

merits in near future is remote. In view there of, the sentence imposed

Pg 2 of 3

10.1-IA.737.2021 & IA.736.2021.doc

upon the Applicant can be suspended and he can be released on bail.

6. Hence the following order:-

(a) During the pendency of the Revision Application, the

substantive sentence imposed upon the Applicant is hereby

suspended.

(b) During the pendency of the Revision Application, the

Applicant be released on bail on his furnishing PR bond of

Rs.10,000/- with one or two solvent local sureties in the like

amount.

(c) It is made clear that, before his actual release from

jail, the Applicant shall deposit an additional amount

of Rs.5 lakhs in the Registry of the Appellate Court.

In other words, deposit of additional sum of Rs.5

lakhs is a condition precedent for releasing the

Applicant from Jail.

(d) Both the Applications are allowed in the aforesaid

terms.

(A. S. GADKARI, J.)

Pg 3 of 3

 
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