Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sudarshan Saraogi vs The State Of Maharashtra And Ors
2023 Latest Caselaw 3433 Bom

Citation : 2023 Latest Caselaw 3433 Bom
Judgement Date : 6 April, 2023

Bombay High Court
Sudarshan Saraogi vs The State Of Maharashtra And Ors on 6 April, 2023
Bench: Amit Borkar
2023:BHC-AS:10568
                                                                  27-revn-195-2021.doc


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

                           INTERIM APPLICATION NO.1276 OF 2023
                                            IN
                       CRIMINAL REVISION APPLICATION NO.195 OF 2021

                    Sudarshan Saraogi                 ... Applicant
                               V/s.
                    The State of Maharashtra and Ors. ... Respondents
                                                 WITH
                             INTERIM APPLICATION NO.2592 OF 2021
                                                  IN
                      CRIMINAL REVISION APPLICATION NO.195 OF 2021
                                                 WITH
                             INTERIM APPLICATION NO.4614 OF 2022
                                                  IN
                      CRIMINAL REVISION APPLICATION NO.195 OF 2021
                                                 WITH
                             INTERIM APPLICATION NO.2594 OF 2021
                                                  IN
                      CRIMINAL REVISION APPLICATION NO.195 OF 2021
                                                 WITH
                     CRIMINAL REVISIONAL APPLICATION NO. 197 OF 2021
                                                 WITH
                             INTERIM APPLICATION NO.2591 OF 2021
                                                  IN
                      CRIMINAL REVISION APPLICATION NO.197 OF 2021
                                                 WITH
                             INTERIM APPLICATION NO.2593 OF 2021
                                                  IN
                      CRIMINAL REVISION APPLICATION NO.197 OF 2021
                                                 WITH
                      CRIMINAL REVISION APPLICATION NO.196 OF 2021
                                                 WITH
                             INTERIM APPLICATION NO.2589 OF 2021
                                                  IN
                      CRIMINAL REVISION APPLICATION NO. 196 OF 2021
                                                 WITH
                             INTERIM APPLICATION NO.2590 OF 2021



                                               1
                ::: Uploaded on - 10/04/2023       ::: Downloaded on - 11/04/2023 00:53:09 :::
                                                            27-revn-195-2021.doc


                           IN
      CRIMINAL REVISION APPLICATION NO.196 OF 2021




 Rajeev Lalchand Goyal and Anr.                 ... Applicants
            V/s.
 Sudarshan Saraogi and Anr.                     ... Respondents


 Mr. Jatin Shah a/w Girish B. Kedia, Mr. Manoj Agre,
 Ms. Snehankita Munj for Applicants in Interim
 Application No.1276 of 2023 and for Respondent No.1
 in Criminal Revision Application No.195, Criminal
 Revision Application no.196 of 2021, and Criminal
 Revision Application No.197 of 2021.
 Ms. Sakshi Mane i/b Kiran Varma for Respondent.
 Mr. M.G. Patil, APP for the State.



                               CORAM : AMIT BORKAR, J.

DATED : APRIL 6,2023 P.C.:

INTERIM APPLICATION NO.1276 of 2023

1. Not on board. Taken on board.

2. The complainant in a proceedings under Section 138 of Negotiable Instruments Act, 1881 has filed present application seeking withdrawal of amount of balance amount of fine while convicting and sentencing the accused. The accused has been convicted and sentenced by courts below, according thereby he has file present application. During the pendency of proceedings, accused has deposited Rs.1,32,00,000- with interest in this Court.

27-revn-195-2021.doc

The Complainant is therefore seeking withdrawal of the said amount. Considering the facts that the accused has been convicted and sentenced by the courts below in the proceedings under Section 138 of Negotiable Instruments Act, 1881 and after going through the judgment and order, applicant made out a case for withdrawal of the amount furnishing subject to undertaking. Hence following order:

3. The applicant is permitted to withdraw the amount of Rs. 65,57,680/- along accrued interest, subject to furnishing of undertaking to this Court stating that in case the revision is decided against the applicant he will reimburse the accused entire amount withdrawn along with the interest at the prevalent bank rate.

4. The interim application stands disposed of. No costs.

(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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter