Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Maa Roshani Trading Company Prop. ... vs Shri Ajay S/O Lakshamanrao Dhanve Prop. ...
2025 Latest Caselaw 36 Bom

Citation : 2025 Latest Caselaw 36 Bom
Judgement Date : 1 April, 2025

Bombay High Court

Maa Roshani Trading Company Prop. ... vs Shri Ajay S/O Lakshamanrao Dhanve Prop. ... on 1 April, 2025

2025:BHC-NAG:3414


                                                                       1                       apl539.24.odt


                             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                      NAGPUR BENCH AT NAGPUR

                                CRIMINAL APPLICATION (APL) NO.539 OF 2024

                    1. Maa Roshani Trading Company,
                       Prop. Kailash S/o Ajabrao Kakde,
                       Aged about 45 years, Occ: Business,
                       R/o Yashwant Colony, Opposite New
                       Arts College, Bachelor Road, Wardha
                       Tah. And Dist. Wardha.

                    2. Kailash s/o Ajabrao Kakde
                       Aged about 45 years, Occ: Business,
                       R/o Yashwant Colony, Opposite New
                       Arts College, Bachelor Road, Wardha
                       Tah. And Dist. Wardha.
                                                                                          ...Applicants
                                                                                            (Orig. Accused)
                                     ...V E R S U S...

                    Shri Ajay S/o Lakshmanrao Dhanve,
                    Aged about 46 years, Occ. Business,
                    Prop. M/s Dhanve Sons and Traders,
                    R/o Pande Layout, in front of Bhoyar
                    CoIlege, Amravati Road, Nachangaon,
                    Tah. Deoli, Dist. Wardha.
                                                                                     ...Non-applicant
                                                                                    (Orig. Complainant)
                    -------------------------------------------------------------------------------------------
                    Ms A.R. Sharma, Advocate for Applicants.
                    Shri G.B. Sawal, Advocate for Non-applicant.
                    -------------------------------------------------------------------------------------------
                                                       CORAM :- M.W. CHANDWANI, J.
                                                       DATE          :- 01/04/2025

                    ORAL JUDGMENT:

1. Rule. Rule made returnable forthwith. With the consent

of parties the matter is taken up for final hearing.

2 apl539.24.odt

2. The case in hand is squarely covered by the decision of

the Supreme Court in the case of Rakesh Ranjan Shrivastava Vs.

The State of Jharkhand and another1, wherein the Supreme Court

in para 19 has held as under:

"19. Subject to what is held earlier, the main conclusions can be summarised as follows:

a. The exercise of power under sub-section (1) of Section 143A is discretionary. The provision is directory and not mandatory. The word "may" used in the provision cannot be construed as "shall."

b. While deciding the prayer made under Section 143A, the Court must record brief reasons indicating consideration of all relevant factors. c. The broad parameters for exercising the discretion under Section 143A are as follows:

i. The Court will have to prima facie evaluate the merits of the case made out by the complainant and the merits of the defence pleaded by the accused in the reply to the application. The financial distress of the accused can also be a consideration.

ii. A direction to pay interim compensation can be issued, only if the complainant makes out a prima facie case. iii. If the defence of the accused is found to be prima facie plausible, the Court may exercise discretion in refusing to grant interim compensation.

iv. If the Court concludes that a case is made out to grant interim compensation, it will also have to apply its mind to the quantum of interim compensation to be granted. While doing so, the Court will have to consider several factors such as the nature of the transaction, the relationship, if any, between the accused and the complainant, etc. v. There could be several other relevant factors in the 1 2024 INSC 205

3 apl539.24.odt

peculiar facts of a given case, which cannot be exhaustively stated. The parameters stated above are not exhaustive."

3. In the present case, the learned JMFC, Pulgaon has

opined in the impugned order that reason is not a sine qua non

while deciding the application for direction to pay interim

compensation under Section 143A of the Negotiable Instruments

Act, 1881. It has also been observed by the trial Court that making

any observations as to the defence of the accused may cause

prejudice the accused as well as may not be acceptable to be

considered at this stage. These observations are clearly against the

observations made by the Supreme Court in para 19(c)(i) of

Rakesh's case (supra), wherein it has been held that the power

under Section 143A for direction to pay interim compensation is

discretionary. The Court will have to prima facie evaluate the

merits of the case made out by the complainant and the merits of

the defence pleaded by the accused in reply to the application.

Therefore, the Court has to apply its mind and evaluate the merits

of the case and the plausible defence of the accused and give a

prima facie opinion which has not been done in this case. The

order passed by the learned JMFC is erroneous and is required to

be set aside. Hence, the application is partly allowed.

4 apl539.24.odt

4. The impugned order below Exh.19 in S.C.C.

No.49/2021 dated 12.12.2023 passed by the learned JMFC,

Pulgaon is hereby set aside.

5. The learned JMFC, Pulgaon is directed to reconsider

the application filed by the non-applicant in light of the

observations made in the decision of the Supreme Court in the

case of Rakesh (supra).

6. In the above terms, the application stands disposed of.

JUDGE

Wagh

 
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 : MAIMS

 
 
Latestlaws Newsletter