Citation : 2023 Latest Caselaw 1071 Bom
Judgement Date : 1 February, 2023
1 964-CrRn-26-23.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CRIMINAL REVISION APPLICATION NO.26 OF 2023
WITH APPLN/472/2023 IN REVN/26/2023
SHABBIR KHAN HABIB KHAN PATHAN
VERSUS
VISHWAKALYAN URBAN CO-OP. CREDIT SOCIETY LTD. AURANGABAD
THROUGH MANAGER DAMODARSAMPATRAO DABHADE
...
Advocate for Applicant : Mr. Sanket S. Palnitkar h/f.
Mr. C. C. Deshpande
...
CORAM : S. G. MEHARE, J.
DATE : 01-02-2023
PER COURT :-
1. Heard the learned counsel for the applicant.
2. Issue notice to the respondent, returnable on 03.03.2023.
3. The applicant has been convicted for the offence punishable
under Section 138 of the Negotiable Instruments Act, 1881. The
learned Judicial Magistrate, First Class, Court No.2, Aurangabad,
passed an order of conviction sentencing him to undergo rigorous
imprisonment for four months and the compensation of
Rs.12,56,203/-. The order of the learned Judicial Magistrate has
been confirmed in appeal by the the learned Additional Sessions
Judge, Aurangabad.
::: Uploaded on - 02/02/2023 ::: Downloaded on - 02/02/2023 21:34:12 :::
2 964-CrRn-26-23.odt
4. The learned counsel for the applicant would submit that the
applicant has already deposited Rs.2,51,200/- with the court of the
learned Judicial Magistrate, First Class, Aurangabad. The applicant
has a good case on merit. Therefore, the substantive sentence
may be suspended.
5. Perused the impugned order. The applicant appears to have
grounds for argument in the revision. The applicant has been
taken into custody after pronouncement of the judgment by the
learned Additional Sessions Judge, Aurangabad. He is behind bar.
Considering the nature of the dispute and grounds raised in the
revision application, the substantive sentence is liable to be
suspended. Hence, the following order:-
ORDER
i) The execution of the sentence imposed in judgment and
order of the learned Judicial Magistrate, First Class,
Aurangabad, in SCC No. 8420 of 2014 dated 07.01.2020 and
the order of learned Additional Sessions Judge, Aurangabad,
in Criminal Appeal No.18 of 2020 dated 18.01.2023, is
suspended till appearance of the respondent/complainant.
( S. G. MEHARE ) JUDGE
rrd
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!