Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sharayu Synthetic Processors And ... vs Ehsan Julaha, Proprietor Of ...
2023 Latest Caselaw 9306 Bom

Citation : 2023 Latest Caselaw 9306 Bom
Judgement Date : 5 September, 2023

Bombay High Court
Sharayu Synthetic Processors And ... vs Ehsan Julaha, Proprietor Of ... on 5 September, 2023
Bench: S. V. Kotwal
                         1                                          15.REVN-286-23


         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
              CRIMINAL APPELLATE JURISDICTION
         CRIMINAL REVISION APPLICATION NO.286 OF 2023
                                    [Sharayu Vs. Ehsan]

                            WITH
             INTERIM APPLICATION NO.3230 OF 2023
                             IN
         CRIMINAL REVISION APPLICATION NO.286 OF 2023

                            WITH
             INTERIM APPLICATION NO.3228 OF 2023
                             IN
         CRIMINAL REVISION APPLICATION NO.286 OF 2023


Office Notes, Office          Court's or Judge's orders.
Memoranda of Coram,
appearances, Court's
orders or directions and
Registrar's orders

                                Mr. B.D. Chauhan, Advocate for Applicants.
                                Mr. Ehsan Ahmed Julaha, The Respondent No.1 is
                                present in person.
                                Mr. S.H. Yadav, APP for the Respondent-State.


                                CORAM : SARANG V. KOTWAL, J.

                                DATE      : 05th SEPTEMBER, 2023
               P.C.:

             1.        The Applicants were the original accused Nos.1 to 4 in
              C.C. No.0601837/SS/2017 before the Metropolitan Magistrate,
              6th Court, Mazgaon, Mumbai. The Applicants were convicted
              vide judgment and order dated 13.3.2020 for commission of
              the offence punishable under Section 138 read with 141 of the
              Negotiable Instruments Act. They were sentenced to suffer SI
              for three months each.                  They were directed to pay
              compensation of Rs.11,50,000/- to the complainant (the
              Respondent No.1 herein) and in default to suffer SI for three
              months each.


                                                                                     1/3

     ::: Uploaded on - 06/09/2023                            ::: Downloaded on - 07/09/2023 05:09:29 :::
                      2                                      15.REVN-286-23

        2.          The Applicants challenged that order before the
         Additional Sessions Judge, Greater Mumbai vide Criminal
         Appeal No.302/2021. That Appeal was dismissed vide order
         dated 24.7.2023 and hence the Applicants have preferred the
         present Revision Application.

        3.          The subject matters of the trial were the cheques of the
         total amount for Rs.9,46,132/-. These cheques were given as
         part payment in respect of the transaction regarding purchase
         of imported coal.        The cheques were dishonored and the
         Applicants faced the trial. They were convicted as mentioned
         earlier.

        4.          The complainant-Respondent No.1 appears in person
         today and seeks an adjournment to engage an Advocate.                At
         his request, today I am adjourning the matter. However,
         considering that the Applicants are likely to be arrested and
         since the Applicant No.2 is 80 years old person, I have
         considered grant of ad-interim relief to the Applicants.

        5.          Learned counsel for the Applicants submitted that
         during pendency of the Appeal before the Sessions Court, the
         Applicants have deposited Rs.2,30,000/-. He submitted that the
         Applicants are voluntarily willing to deposit Rs.2,50,000/-
         more in the trial Court.         He further submitted that the
         Applicants do not have any objection if the Respondent No.1-
         complainant withdraws said amount of Rs.2,50,000/- from the
         trial Court on executing an undertaking in the form of an
         affidavit that such withdrawal would be subject to the final
         outcome of the present Revision Application.

        6.          Considering this bonafide suggestion given by learned
         counsel for the Applicants, today I am inclined to protect the
         Applicants by way of ad-interim relief. Hence, the following


                                                                             2/3

::: Uploaded on - 06/09/2023                         ::: Downloaded on - 07/09/2023 05:09:29 :::
                               3                                         15.REVN-286-23

                   order :

                                             :: O R D E R ::

i. Issue notice to the Respondents, returnable on 5.12.2023. By then, the Respondent No.1 who is appearing in person can make arrangement to engage an Advocate.

ii. The Applicants are permitted to deposit Rs.2,50,000/- (Rupees Two Lakhs Fifty Thousand Only) in the trial Court within a period of four weeks from today. The Respondent No.1- complainant is permitted to withdraw the said amount on his executing and submitting an affidavit-cum-undertaking that such withdrawal would be subject to the final outcome of this Revision Application.

iii. The sentence imposed on the Applicants is suspended by way of ad-interim relief till the next date.

iv. Stand over to 5.12.2023.

(SARANG V. KOTWAL, J.)

Deshmane (PS)

 
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