Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vexta Laboratories Pvt Ltd And Anr vs Kalpdrum Enterprises Through Its ...
2023 Latest Caselaw 9388 Bom

Citation : 2023 Latest Caselaw 9388 Bom
Judgement Date : 6 September, 2023

Bombay High Court
Vexta Laboratories Pvt Ltd And Anr vs Kalpdrum Enterprises Through Its ... on 6 September, 2023
Bench: S. V. Kotwal
                               :1:                           2.REVN-287-23.odt




          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
               CRIMINAL APPELLATE JURISDICTION

        CRIMINAL REVISION APPLICATION NO.287 OF 2023

 1. Vexta Laboratories Pvt. Ltd. &
 2. Sujeet Kumar Singh                                   ..... Applicants
             Versus
 Kalpdrum Enterprises and another                        .... Respondents


                            .....
                           WITH
            INTERIM APPLICATION NO.3248 OF 2023
                             IN
        CRIMINAL REVISION APPLICATION NO.287 OF 2023


                            .....
                           WITH
            INTERIM APPLICATION NO.3246 OF 2023
                             IN
        CRIMINAL REVISION APPLICATION NO.287 OF 2023

                               -----
 Mr. Raghavendra S. Mehrotra, Advocate i/b. Lawkhart Legal,
 for the Applicants.
 Mr. S.H. Patel, Advocate for the Respondent No.1.
 Mr. A.R. Patil, APP for the Respondent No.2-State.
                               -----

                                     CORAM : SARANG V. KOTWAL, J.

                                     DATE   : 06th SEPTEMBER, 2023


                                                                          1 of 5

  Deshmane(PS)




::: Uploaded on - 06/09/2023                    ::: Downloaded on - 07/09/2023 10:50:44 :::
                                      :2:                          2.REVN-287-23.odt




 P.C. :

 1.               The Applicants were the original accused Nos.1

 & 2 in C.C. No.3110/SS/2015 before the Metropolitan

 Magistrate, 23rd Court, Esplanade, Mumbai.                        They were

 convicted under Section 138 of the Negotiable Instruments

 Act, 1881. The Applicant No.2 was sentenced to suffer SI for

 one year. The Applicants were directed to pay compensation

 of Rs.4,67,844/- along with interest @ 10% per annum from

 the date of filing of the complaint till the actual realization

 of entire amount. This judgment and order dated 23.2.2022

 was challenged by the Applicants before the Court of

 Sessions vide Criminal Appeal No.157/2022. Said Appeal

 was dismissed on 4.9.2023 by the Additional Sessions Judge,

 Greater Mumbai. The Applicant No.2 is taken in custody.


 2.               Heard        Mr.     Raghavendra    Mehrotra,         learned

 counsel for the Applicants, Mr. S.H. Patel, learned counsel

 for the Respondent No.1 and Mr. A.R. Patil, learned APP for

 the Respondent No.2-State.
                                                                               2 of 5




::: Uploaded on - 06/09/2023                         ::: Downloaded on - 07/09/2023 10:50:44 :::
                                :3:                         2.REVN-287-23.odt

 3.               The case arises out of dishonor of the cheque for

 the amount of Rs.4,67,844/-.           The complainant i.e. the

 Respondent No.1 supplied 1500 kg of paracetamol B.P.. In

 repayment of the liability, this cheque was issued which was

 dishonored.


 4.               Learned counsel for the Applicants submitted

 that during pendency of the Appeal, the Applicants have

 deposited 20% of the cheque amount which roughly comes

 to Rs.93,568/-. On instructions, he states that the Applicants

 have no objection if the said amount is withdrawn by the

 complainant subject to an undertaking. He further states

 that today he has a cheque in the sum of Rs.1,41,000/- in

 the name of the complainant which shall be handed over to

 the complainant who is present in the Court immediately. He

 further states, on instructions, that the Applicants will pay

 the balance amount of subject cheque directly to the

 complainant within eight weeks from today. The statement

 is recorded and accepted.


 5.               Based on this bonafide intention shown by the
                                                                        3 of 5




::: Uploaded on - 06/09/2023                  ::: Downloaded on - 07/09/2023 10:50:44 :::
                                :4:                            2.REVN-287-23.odt

 Applicants, today I am inclined to grant interim bail to the

 Applicant No.2 by suspending the sentence by way of ad-

 interim relief till the next date. Both learned counsel for the

 parties advanced some arguments on merits, which shall be

 considered on the next occasion for the admission of the

 Revision Application.          For the purpose of admission of

 Revision Application, record and proceedings can be called.

 6.               Hence, the following order:
                               :: O R D E R ::
       i.     Call record and proceedings;

       ii.    Learned counsel for the Applicants shall handover

cheque in the sum of Rs.1,41,000/- to the learned

counsel for the complainant today in the Court.

This payment is subject to the final outcome of the

present Revision Application.

iii. The Applicants shall pay the balance amount of the

subject cheque directly to the complainant within a

period of eight weeks from today. This payment will

also be subject to the final outcome of the present

Revision Application.

                                                                           4 of 5





                                 :5:                             2.REVN-287-23.odt

          iv.    The Respondent No.1-orig.complainant is permitted

to withdraw the amount which the Applicants have

deposited in the Appellate Court on executing an

undertaking in the form of affidavit that such

withdrawal would be subject to the final outcome

of the Revision Application.

v. By way of ad-interim relief, till the next date, the

Applicant No.2 is directed to be released on bail on

his executing a PR bond in the sum of Rs.30,000/-

(Rupees Thirty Thousand Only). The sentence on

the Applicant No.2 is suspended till the next date.

vi. It is made clear that this is an interim order. It shall

operate till the next date.

vii. Stand over to 6.12.2023.

(SARANG V. KOTWAL, J.)

Deshmane (PS)

5 of 5

 
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