Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manik Jaysingrao Mulik vs Jayesh Chandrakant Mirani And Anr
2021 Latest Caselaw 14615 Bom

Citation : 2021 Latest Caselaw 14615 Bom
Judgement Date : 6 October, 2021

Bombay High Court
Manik Jaysingrao Mulik vs Jayesh Chandrakant Mirani And Anr on 6 October, 2021
Bench: S. K. Shinde
Rane                                   1/3              sr.32,6.10.2021

 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
         CRIMINAL APPELLATE JURISDICTION

     CRIMINAL REVISION APPLICATION NO. 200 OF 2020
                    AND
     CRIMINAL REVISION APPLICATION NO. 201 OF 2020
                    ALONGWITH
               CONNECTED MATTERS

Manik Jaysingrao Malik                            ....Applicant
     V/s.
Jayesh Chandrakant Mirani
and Ors.                                          ....Respondents


                                ****

Mr. Jayant J. Bardeskar, Advocate for the applicant.

Mr. Prashant Jadhav, Advocate for respondent no.1.

Mr. A.R. Patil, APP for State-respondent no.2.


               Coram : Sandeep K. Shinde, J.

Wednesday, 6th October, 2021.

P.C. :

1. Heard.

Revision Application No.200/2020 :

2. Applicant's conviction under Section 138 of the

Negotiable Instrument Act in Summary Case

Rane 2/3 sr.32,6.10.2021

No.1786/SS/2015 was confirmed in Appeal No.

254/2018 by judgment and order dated 16 th January,

2020 by the learned Sessions Judge.

Revision Applciation No.201/2020 :

3. Applicant's conviction under Section 138 of the

Negotiable Instruments Act in Summary Case

No.1785/SS/2015 was confirmed in Criminal Appeal

No.253/2018.

4. Feeling aggrieved by the conviction and

sentence, these Revisions are preferred. Mr. Bardeskar,

learned Counsel for the applicant has filed an

Undertaking of the applicant who is an Advocate by

profession, vide which applicant has undertaken to

deposit Rs.8,50,000/- (Rs. Eight Lakhs Fifty Thousand)

as per schedule of payment set-out in para-2 of the

Undertaking.

Rane 3/3 sr.32,6.10.2021

5. The Undertakings are taken on record and

marked "X-1" and "X-2" for identification. In view of the

Undertakings, the applicant shall deposit the amount in

the 27th Court, Metropolitan Magistrate at Mulund in

Summary Case No.1786/SS/2015 and in Summary Case

No.1785/SS/2015.

6. List both the applications to verify the

compliance of the Undertaking on 16 th November, 2021

under the caption of 'orders'. Till then, the warrant

issued against the applicant in execution of the impugned

sentence, is stayed.

(Sandeep K. Shinde, J.)

 
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