Citation : 2022 Latest Caselaw 13448 Bom
Judgement Date : 22 December, 2022
936-CrAn-4396-22
(1)
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CRIMINAL APPLICATION NO.4396 OF 2022
IN REVISION APPLICATION NO.371 OF 2022
SUNANDA W/O. SANDIP MUNDADA
VERSUS
SANDIP JUGALKISHOR KARWA
Mr. Kedar S. Warad, Advocate for applicant
CORAM : S. G. MEHARE, J.
DATE : 22nd December, 2022 P.C.
1. The applicant has been convicted for the offence punishable
under Section 138 of the Negotiable Instruments Act and sentenced to
suffer S.I. for one month and a fine.
2. The learned counsel for the applicant would submit that the
applicant has a good case on merit. The evidence has not been
properly appreciated and presumptions have been erroneously held
against the applicant. After the dismissal of the appeal, the applicant
has been taken into custody for execution of the sentence. Hence, the
sentence of imprisonment may be suspended.
3. Perused the impugned judgments and orders. The applicant
appears to have the grounds for revision. Hence, it would be
appropriate to exercise the power under Section 389 of the Code of
Criminal Procedure. Thus, the following order :-
936-CrAn-4396-22
i) The sentence of imprisonment passed against the applicant
to suffer S.I. for one month by the learned Judicial
Magistrate First Class, Court No.22, Aurangabad, in
S.C.C.No.4407 of 2017, dated 26.04.2019 and confirmed by
the learned Additional Sessions Judge, Aurangabad, in
Criminal Appeal No.108 of 2019, by order dated
20.12.2022, is suspended till the appearance of the
respondent.
ii) The applicant be released on bail on executing P.B. and S.B.
of Rs.50,000/- with one solvent surety of like amount.
iii) Bail before the learned Additional Sessions Judge,
Aurangabad.
iv) Parties to act upon the authenticated copy of this order.
(S. G. MEHARE, J.)
amj
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!