Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sunil Shamlal Pardeshi vs State Of Maharashtra And Anr
2022 Latest Caselaw 10951 Bom

Citation : 2022 Latest Caselaw 10951 Bom
Judgement Date : 18 October, 2022

Bombay High Court
Sunil Shamlal Pardeshi vs State Of Maharashtra And Anr on 18 October, 2022
Bench: Amit Borkar
                                                                     11-REVN-395-2022 .doc


 Ghuge
       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
            CRIMINAL APPELLATE JURISDICTION

      CRIMINAL REVISION APPLICATION NO. 395 OF 2022

 Sunil Shamlal Pardeshi                                ...Applicant
       V/s.
 State of Maharashtra & Anr.                           ...Respondents

 Mr. Francis A. Caszo, for the applicant.
 Ms. G.P. Mulekar, APP for the State.

                                         CORAM : AMIT BORKAR, J.
                                         DATED       : OCTOBER 18, 2022
 P.C.:

1. The applicant is accused in a complaint under Section 138 of the Negotiable Instruments Act, 1881. The learned Magistrate convicted the accused and sentence of rigorous imprisonment for 1 (one year) and further directed compensation of Rs.10,00,000/-(Rupees Ten Lakh only). The appeal against the Judgment has been dismissed.

2. During the pendency of the proceedings, the accused has deposited an amount of Rs.2,00,000/- (Rupees Two Lakh only). As on today, the accused needs to pay an amount of Rs.8,00,000/- (Rupees Eight Lakh only).

3. The learned Advocate for the applicant, on instructions, makes a statement that till 30th November, 2022 the applicant shall deposit an amount of Rs. 4,00,000/- (Rupees Four Lakh only) and shall deposit remaining amount of Rs. 4,00,000/- (Rupees Four Lakh only) on or before 31 st January, 2023. The

11-REVN-395-2022 .doc

statements are accepted as undertakings to the Court.

4. Considering the undertakings by the applicant, the sentence imposed by the learned Magistrate and confirmed by the learned Sessions Judge is suspended.

5. The applicant shall be released on bail on furnishing cash security of Rs.25,000/- (Rupees Twenty Five Thousand only). The applicant shall thereafter within two weeks furnish PR bond of Rs.25,000/- (Rupees Twenty Five Thousand only) and one or two sureties in the like amount before the learned Magistrate.

6. In case the applicant fails to deposit the amount as directed by this Court, the order of suspension of sentence stands recalled forthwith without further reference to the Court.

7. In case the applicant deposits the amount, the complainant is at liberty to withdraw the said amount, subject to furnishing an undertaking stating that in case the decision in this Revision Application goes against the complainant, he shall reimburse the amount withdrawn along with interest at the prevailing market rate.

8. Stand Over to 6th February, 2022.

(AMIT BORKAR, 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