Citation : 2022 Latest Caselaw 6572 Bom
Judgement Date : 12 July, 2022
crirev205.22, etc.
(1)
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
951 CRIMINAL REVISION APPLICATION NO.205 OF 2022
WITH APPLN/2234/2022 IN REVN/205/2022
PRAKASH KISAN DHARKAR
VERSUS
THE STATE OF MAHARASHTRA AND ANOTHER
Mr Y.H. Lagad, Advocate holding for Mr. R.R. Karpe, Advocate for
applicant;
Mr A.A. Jagatkar, A.P.P. for respondent no.1
CORAM : S. G. MEHARE, J.
DATE : 12th July, 2022
P.C.
1. Heard the learned Counsel for the applicant.
2. The applicant has been convicted for the offence punishable
under Section 138 of the Negotiable Instruments Act and imposed a
compensation of Rs.3,25,000/-. The judgment of conviction passed
by the Trial Court has been confirmed by the first appellate court.
Learned Counsel for the applicant would submit that the payment
made to the respondent complainant, time to time, has not been
deducted by the complainant and it has also not been considered by
both the Courts below. The applicant has a good case on merit;
therefore, sentence may be suspended. He has fairly conceded that
crirev205.22, etc.
not a single pie has been deposited by him in the appellate court after
awarding the compensation of Rs.3,25,000/-.
3. It appears that Section 148 of the Negotiable Instruments Act
has not been considered by the appellate court. It has been provided
therein that the appellate court may order the appellant to deposit
such sum which shall be a minimum of twenty per cent of the total
compensation amount. Now the applicant has preferred the revision
and seeking the suspension of the sentence. Therefore, he should be
directed to deposit minimum 20% of the total compensation amount.
Besides the above, the applicant has a good case on merit. Hence, the
following order:-
i) The substantive sentence imposed against the applicant shall
stand suspended.
ii) The applicant be released on bail on executing P.B. and S.B. of
Rs.15,000/- with one solvent surety of the like amount.
iii) The applicant shall deposit 20% of Rs.3,25,000/-, within four
weeks from today, in this Court.
iv) Issue notice to the respondents, returnable on 2.8.2022.
v) Learned A.P.P. waives service of notice on behalf of respondent
no.1.
(S. G. MEHARE, J.)
crirev205.22, etc.
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!