Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mrs Sushma Rajesh Jain Through Poa ... vs Shri Vijay Narayan Chaudhary And Anr
2024 Latest Caselaw 3043 Bom

Citation : 2024 Latest Caselaw 3043 Bom
Judgement Date : 1 February, 2024

Bombay High Court

Mrs Sushma Rajesh Jain Through Poa ... vs Shri Vijay Narayan Chaudhary And Anr on 1 February, 2024

Author: Prakash D. Naik

Bench: Prakash D. Naik

2024:BHC-AS:6144

                                                                                4-REVN-105-2022.doc




                                  IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                        CRIMINAL APPELLATE JURISDICTION

                              CRIMINAL REVISION APPLICATION NO. 105 OF 2022

                    Vijay Narayan Chaudhary                              ...Applicant
                          Versus
                    Sushma Rajesh Jain And Anr.                          ...Respondents
                                                    WITH
                                     INTERIM APPLICATION NO. 1382 OF 2023

                    Mrs. Sushma Rajesh Jain Thr.
                    POA Holder Sudhir Thakur                             ...Applicant
                          Versus
                    Shri Vijay Narayan Chaudhary And Anr.                ...Respondents
                                                 WITH
                              CRIMINAL REVISION APPLICATION NO. 106 OF 2022

                    Vijay Narayan Chaudhary                              ...Applicant
                          Versus
                    M/s Suraaj Linens Pvt. Ltd. And Anr.                 ...Respondents
                                                    WITH
                                     INTERIM APPLICATION NO. 1380 OF 2023
                    M/s Suraaj Linens Pvt. Ltd.                          ...Applicant
                          Versus
                    Vijay Narayan Chaudhary And Anr.                     ...Respondents
                                                 WITH
                              CRIMINAL REVISION APPLICATION NO. 107 OF 2022
                    Vijay Narayan Chaudhary                              ...Applicant
                          Versus
                    M/s Atit Textile Industries Pvt. Ltd. And Anr.       ...Respondents
                                                    WITH
                                     INTERIM APPLICATION NO. 1381 OF 2023
                    Encasa Homes Pvt. Ltd.
                    Previously Known As
                    M/s Atit Textile Industries Pvt. Ltd.                ...Applicant
                          Versus
                    Vijay Narayan Chaudhary And Anr.                     ...Respondents




                    Sunny Thote                       1 of 6




                   ::: Uploaded on - 08/02/2024                  ::: Downloaded on - 22/02/2024 16:35:42 :::
                                                                   4-REVN-105-2022.doc




                                        ....
 Mr. Ateet Shirodkar, Advocate for the Applicant in all Applications.
 Mr. Sunil Lalla, Advocate for Respondent No.1/Original Complainant &
 Applicant in Interim Applications.
 Mr. Arfan Sait, APP for the Respondent - State.

                               CORAM           :     PRAKASH D. NAIK, J.
                               DATE            :     1st FEBRUARY, 2024.

 P.C.:

 1.            Heard both sides.

 2.            The parties have settled the disputes and the consent

 affidavits are filed. It is jointly submitted that in view of the

 settlement the revision applications may be allowed.

 3.            Criminal Revision Application No.105 of 2022 relates to

 the Judgment and Order dated 28th October, 2017 passed by the

 learned Metropolitan Magistrate, 7 th Court, Dadar, Mumbai in C.C.

 No.406/SS/2014 wherein the Accused No.2 Vijay Chaudhary

 proprietor of Accused No.1 M/s. Om Enterprises is convicted for

 offence under Section 138 of Negotiable Instruments Act, 1881 (for

 short 'N.I. Act'.) and sentenced to suffer simple imprisonment of

 three months and to pay compensation of Rs.3,81,000/-. The

 Judgment of conviction was challenged before the Sessions Court

 by preferring Criminal Appeal No.732 of 2017. Vide Judgment and

 Order dated 18th February, 2022, the Appeal was dismissed.

 Sunny Thote                          2 of 6




::: Uploaded on - 08/02/2024                       ::: Downloaded on - 22/02/2024 16:35:42 :::
                                                               4-REVN-105-2022.doc




 4.            Criminal Revision Application No.106 of 2022 is

 preferred by the Applicant challenging the Judgment and Order

 dated 9th January, 2018 passed by learned Metropolitan Magistrate,

 7th Court, Dadar, Mumbai in C.C. No.3140/SS/2013 wherein the

 Accused No.2 Vijay Chaudhary proprietor of Accused No.1 M/s. Om

 Enterprises is convicted for offence under Section 138 of N.I. Act

 and sentenced to suffer simple imprisonment for three months and

 also ordered to pay compensation of Rs.4,08,000/- to the

 complainant. The Judgment of conviction was challenged before

 the Sessions Court in Criminal Appeal No.77 of 2018. The said

 Appeal has been dismissed vide Judgment and Order dated 18 th

 February, 2022.

 5.            Criminal Revision Application No.107 of 2022 pertains to

 the Judgment and Order dated 9th January, 2018 passed by learned

 Metropolitan Magistrate, 7th Court, Dadar, Mumbai in C.C.

 No.4147/SS/2013 wherein the revision applicant proprietor of

 Accused No.1 M/s. Om Enterprises is convicted for offence under

 Section 138 of N.I. Act and sentenced to suffer simple

 imprisonment of three months. The Accused was further ordered to

 pay compensation of Rs.4,08,000/-. The said Judgment was

 challenged before the Sessions Court by preferring Criminal Appeal



 Sunny Thote                        3 of 6




::: Uploaded on - 08/02/2024                   ::: Downloaded on - 22/02/2024 16:35:42 :::
                                                                 4-REVN-105-2022.doc




 No.78 of 2018 vide Judgment and Order dated 18th February, 2022,

 the Appeal was dismissed and the Judgment of the trial Court was

 confirmed.

 6.            The affidavits of consent were filed by both the parties. It

 is agreed that the conviction be set aside in view of the settlement

 between them. The Accused has made payment of Rs.50,000/- in

 respect to the conviction in each revision application. It is agreed

 that the amount deposited before the trial Court as well as this

 Court during the pendency of the appeal and revision application

 may be allowed to be withdrawn by the complainant.

 7.            The consent affidavits of the Applicant and Respondent

 No.1 are placed on record. The Affidavits indicate that the parties

 have resolved the disputes and the offence can be compounded.

 The amount deposited by the revision applicant before the trial

 Court as well as this Court as mentioned in the consent affidavits is

 allowed to be withdrawn by the complainant. The name of the

 complainant company which is subject matter of Criminal Revision

 Application No.107 of 2022 was changed to Encasa Homes Pvt.

 Ltd.

 8.            Considering the aforesaid circumstances, I pass the

 following order;



 Sunny Thote                          4 of 6




::: Uploaded on - 08/02/2024                     ::: Downloaded on - 22/02/2024 16:35:42 :::
                                                                4-REVN-105-2022.doc




                                   ORDER

i. Criminal Revision Application No.105 of 2022 is allowed;

ii. The Judgment and Order dated 28th October, 2017 passed

by the learned Metropolitan Magistrate, 7th Court, Dadar,

Mumbai in C.C. No.406/SS/2014 convicting the revision

applicant and the Judgment and Order dated 18th February,

2022 passed by the Sessions Court in Criminal Appeal No.732

of 2017 is quashed and set aside by allowing the parties to

compound the offence in exercise of powers under Section

147 of the N.I. Act. The Applicant is acquitted of the offence

under Section 138 of N.I. Act.

iii. Criminal Revision Application No.106 of 2022 is allowed;

iv. The Judgment and Order dated 9th January, 2018 passed

by learned Metropolitan Magistrate, 7 th Court, Dadar, Mumbai

in C.C. No.3140/SS/2013 convicting the revision applicant

and the Judgment and Order dated 18 th February, 2022 passed

by the Sessions Court in Criminal Appeal No.77 of 2018 is

quashed and set aside by allowing the parties to compound

the offence in exercise of powers under Section 147 of the N.I.

Act. The Applicant is acquitted of the offence under Section

138 of N.I. Act.

 Sunny Thote                          5 of 6





                                                               4-REVN-105-2022.doc




         v.    Criminal Revision Application No.107 of 2022 is allowed;


vi. The Judgment and Order dated 9th January, 2018 passed

by learned Metropolitan Magistrate, 7 th Court, Dadar, Mumbai

in C.C. No.4147/SS/2013 convicting the revision applicant

and the Judgment and Order dated 18 th February, 2022 passed

by the Sessions Court in Criminal Appeal No.78 of 2018 is

quashed and set aside by allowing the parties to compound

the offence in exercise of powers under Section 147 of the N.I.

Act. The Applicant is acquitted of the offence under Section

138 of N.I. Act.

vii. The complainant is permitted to withdraw the amount

deposited by the revision applicant in this Court and the trial

Court.

viii. All the Revision Applications and Interim Applications

stand disposed off.




                                               (PRAKASH D. NAIK, J.)




 Sunny Thote                         6 of 6





 

 
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