Citation : 2022 Latest Caselaw 13226 Bom
Judgement Date : 19 December, 2022
67-appln-4321-2022.odt
(1)
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CRIMINAL APPLICATION NO.4321 OF 2022
IN APPLN/4123/2022 IN REVN/356/2022
RAKESH JAYPRAKASH PATOLE
VERSUS
AMRUT NHANU NAGRALE AND ANOTHER
...
Advocate for Applicant : Mr. Solanke Shikrashna B.
APP for Respondent/State : Mr. S.B. Narwade
Advocate for Respondent No.1 : Mr. B.T. Bodkhe h/f Mr. M.S. Karad
...
CORAM : S.G. MEHARE, J.
DATED : 19th DECEMBER, 2022
PER COURT:-
1. The application had been moved for quashing and setting
aside the impugned order since the parties have settled their dispute
amicably. The parties are before the Court and agreed with the
settlement terms. They have no dispute.
2. The offence under Section 138 of Negotiable Instruments
Act is compoundable with the consent of parties. The settlement
terms have been accepted. In view of the settlement terms, the
following order is passed :
ORDER
I) The impugned judgment and order of the learned J.M.F.C,
Court No.3, Shirpur, District Dhule passed in S.T.C. No.114 of 2016
dated 09.04.2018 and the order of the learned Sessions Judge, Dhule
67-appln-4321-2022.odt
passed in Criminal Appeal No.51 of 2018 dated 16.11.2022 are
hereby quashed and set aside.
II) The applicant/accused stands acquitted.
III) In view of the above terms, Criminal Application No.4123 of
2022 stands disposed of.
(S.G. MEHARE, J.)
Mujaheed//
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!