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

Kirit R. Rambhia vs Mrs. Nalini H Valia Through Her ...
2023 Latest Caselaw 10981 Bom

Citation : 2023 Latest Caselaw 10981 Bom
Judgement Date : 23 October, 2023

Bombay High Court
Kirit R. Rambhia vs Mrs. Nalini H Valia Through Her ... on 23 October, 2023
Bench: S. V. Kotwal
                                  1/5                 [email protected]

               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                     CRIMINAL APPELLATE JURISDICTION

              CRIMINAL REVISION APPLICATION NO.334 OF 2023
                                 WITH
                  INTERIM APPLICATION NO.3843 OF 2023
                                   IN
              CRIMINAL REVISION APPLICATION NO.334 OF 2023
                                 WITH
                  INTERIM APPLICATION NO.3842 OF 2023
                                   IN
              CRIMINAL REVISION APPLICATION NO.334 OF 2023

    Kirit R. Rambhia                                   .... Applicant

                     versus

    Nalini Harkisandas Valia & Ors.                    .... Respondents
                                   .......

    •       Mr. Amol Joshi a/w Chetan S. Pawar, Advocate for Applicant.
    •       Mr. Jatin P. Karia (Shah) a/w Snehankita Munj a/w Shraddha
            Kamble, Advocate for Respondent No.1.
    •       Mr. Ajay Patil, APP for the State/Respondent.

                                  CORAM   : SARANG V. KOTWAL, J.
                                  DATE    : 23rd OCTOBER, 2023

    P.C. :


    1.               The Applicant was the original accused in Summary

         Criminal Case No.1689/SS/2018 before the Metropolitan

         Magistrate, 20th Court, Mazgaon, Mumbai. The complaint was



Nesarikar




   ::: Uploaded on - 25/10/2023                ::: Downloaded on - 25/10/2023 23:13:48 :::
                                  2/5                     [email protected]

      lodged by the Respondent No.1. It is her case that the

      complainant/Respondent No.1 advanced loan of Rs.5 lakhs on

      the request of the Applicant. As a security, the Applicant

      executed a promissory note. In repayment of the loan, he issued

      a cheque dated 03/05/2018 for Rs.5 lakhs drawn on Punjab

      National Bank, M. G. Road, Thane Branch. That cheque was

      dishonoured and therefore the prosecution was launched. At the

      conclusion of the Trial, the Applicant was convicted for

      commission of offence punishable u/s 138 of Negotiable

      Instruments         Act   and    was   sentenced      to    suffer       simple

      imprisonment till rising of the Court and to pay a fine of Rs.5

      lakhs and in default to suffer simple imprisonment for three

      months. The Applicant was directed to pay Rs.5 lakhs as

      compensation with 9% interest per annum from the cause of

      action till realization of the amount. This judgment and order

      was passed on 17/02/2020.



 2.               The Applicant challenged the judgment and order of

      conviction and sentence by way of Criminal Appeal No.258 of




::: Uploaded on - 25/10/2023                     ::: Downloaded on - 25/10/2023 23:13:48 :::
                                3/5                   [email protected]

      2020 before the Additional Sessions Judge, Mumbai. The Appeal

      was dismissed by the judgment dated 17/06/2023 and therefore

      the Applicant has preferred this Revision Application.



 3.               Learned counsel for the Applicant submitted that the

      complainant did not have money lending license and therefore

      transaction was not legal and hence there was no legally

      enforceable liability. He further submitted that the complainant

      was not examined.



 4.               Learned counsel Mr. Jatin P. Karia (Shah) appears for

      the Respondent No.1 and waives service of notice. He submitted

      that a copy of the Revision Application is not yet served on him.

      He submitted that the Respondent No.1 is 82 years of age and

      therefore it is necessary that some relief is given to her.



 5.               Apart from the submissions on merits, learned counsel

      for the Applicant submitted that the Applicant has deposited

      20% of the cheque amount before the Appellate Court during




::: Uploaded on - 25/10/2023                  ::: Downloaded on - 25/10/2023 23:13:48 :::
                                      4/5                   [email protected]

      pendency of the Appeal. That amount is already withdrawn by

      the Respondent No.1. He further submitted on instructions that

      the Applicant is desirous of making efforts to settle the matter

      with the Respondent No.1. This submission of the Applicant is

      quite reasonable and shows his bonafide intention. Therefore to

      permit the parties to explore possibility of settlement, today I am

      adjourning the matter. But I am also keeping it in mind that the

      Respondent No.1 is 82 years of age. Therefore, only short

      adjournment is given. If within that period, parties arrived at

      settlement, that can be taken into consideration, otherwise

      matter can be argued and disposed of on merits.



 6.               Hence, the following order :



                                           ORDER

(i) Issue notice to the Respondent No.1 returnable on 06/11/2023.

(ii) Learned counsel Mr. Jatin P. Karia (Shah) waives service of notice on behalf of the Respondent

5/5 [email protected]

No.1.

(iii) Till the next date, the substantive sentence imposed on the Applicant, stands suspended by way of ad-interim relief.

(iv) This order shall operate till 06/11/2023.

(v) Stand over to 06/11/2023.

(SARANG V. KOTWAL, 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