Citation : 2023 Latest Caselaw 3364 Bom
Judgement Date : 3 April, 2023
40-revn-129-2017.odt
(1)
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CRIMINAL REVISION APPLICATION NO.129 OF 2017
WITH APPLN/1365/2023
AMIT DHANNALAL CHAUDHARY
VERSUS
THE STATE OF MAHARASHTRA
...
Advocate for Applicant : Mr. Patil Vijay B.
APP for Respondent/State : Mr. S.P. Deshmukh
...
CORAM : S.G. MEHARE, J.
DATED : APRIL 03, 2023
PER COURT:-
1. The parties are before the Court. They have filed an
affidavit along with the identity proof. Verified the contents of the
affidavit.
2. The victim in person states before the Court that she has
settled the dispute with the present applicant. The applicant has been
convicted for the offence punishable under Section 509 of Indian
Penal Code. The parties have voluntarily compounded the offence.
Hence, leave granted to compound the same.
3. In view of the settlement of the dispute, the following
order is passed :
ORDER
I) The revision application is allowed.
40-revn-129-2017.odt
II) The judgment of conviction passed by the learned Additional
Sessions Judge, Shahada, in Criminal Appeal No.06 of 2015 dated
12.05.2017 is quashed and set aside.
III) The applicant is acquitted under Section 248 of Cr.P.C. for the
offence punishable under Section 509 of Indian Penal Code.
IV) The bail bonds stand cancelled and surety stands discharged.
V) Record and proceeding be returned to the learned trial Court.
VI) Criminal Application No.1365 of 2023 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!