Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kamruddin Kasambhai Attar vs Ganesh Laxman Tathe And Another
2026 Latest Caselaw 2300 Bom

Citation : 2026 Latest Caselaw 2300 Bom
Judgement Date : 6 March, 2026

[Cites 7, Cited by 0]

Bombay High Court

Kamruddin Kasambhai Attar vs Ganesh Laxman Tathe And Another on 6 March, 2026

2026:BHC-AUG:9356


                                                      {1}                 REVN 323 OF 2025


                             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                        BENCH AT AURANGABAD

                            CRIMINAL REVISION APPLICATION NO. 323 OF 2025
                         WITH CRIMINAL APPLICATION NO. 825 OF 2026 IN REVN/323/2025


                    .      Ganesh S/o Laxman Tathe
                           Age: 52 years, Occu.: Business,
                           R/o. Lata Vihar, Bhukarwadi,
                           Near Marathi School, Balika
                           Ashram Road, Savedi,
                           District Ahmednagar.                      ....Applicant

                                 Versus

                    1.     Kamruddin Kasambhai Attar
                           Age" 58 years, Occu.: Military Retire,
                           R/o. Plot No.55, Gurukrupa Colony,
                           In front of Kakasaheb Mhaske School,
                           Nagapur, Tal. And District Ahmednagar.

                    2.     The State of Maharashtra                  .....Respondents
                                                     .....
                    Advocate for Applicant : Mr. Joyeb I. Shaikh
                    APP for Respondent no.2 : Mr.S.M.Ganachari
                    Advocate for Respondent no.1 : Mr.Vishwajeet Ramesh Jain
                                                    .....
                                           CORAM : ABHAY S. WAGHWASE, J.

                                           RESERVED ON  : 04 MARCH, 2026
                                           PRONOUNCED ON : 06 MARCH, 2026

                    ORDER :

1. Instant revision application arises out of judgment and order

dated 03-07-2025 passed by learned Additional Sessions Judge,

Ahmednagar, dismissing the appeal and confirming judgment and {2} REVN 323 OF 2025

order of Additional Chief Judicial Magistrate, Ahmednagar in SCC

No.669 of 2022 dated 28-02-2023.

2. Present respondent instituted SCC No.669 of 2022 against

present revision petitioner on the premise that, complainant and

accused being friends and as accused was in need of funds, he

demanded hand-loan of Rs.8,00,000/-. Complainant complied with

the said demand by extending hand-loan to the tune of Rs.7,76,000/-

and towards repayment of the same, accused issued cheque, which

on its presentation, got dishonoured and therefore, after demand,

when there was failure to pay cheque amount, above proceedings

were instituted against accused, which ended up in conviction by

learned Additional Chief Judicial Magistrate by order dated

28-02-2023 imposing sentence of simple imprisonment for six

months and to pay compensation of Rs.2,30,000/-.

3. Feeling aggrieved by the above, accused preferred Criminal

Appeal No.90 of 2023 challenging the impugned judgment dated

28-02-2023. On complete re-appreciation of evidence, learned

Additional Sessions Judge, Ahmednagar dismissed the appeal by

judgment and order dated 03-07-2025.

{3} REVN 323 OF 2025

4. Present revision is offshoot of above order by invoking Section

397 read with Section 401 of the Code of Criminal Procedure. Before

adverting to the merits, it would be fruitful to highlight the scope of

Section 397 while exercising revisionary powers.

While exercising powers under Section 397 of the Cr.P.C., this

Court is merely expected to test the legality, propriety or illegality in

the findings recorded by learned trial court. Such powers are to be

exercised to prevent miscarriage of justice and when there are glaring

errors on the face of order or there is failure and non compliance of

law. Re-appreciation is to be avoided unless findings are patently

perverse and as such, is the narrow scope of revisional court. Law

regarding the scope of revision is elucidated in catena of judgments.

Though there are catena of judgments, the landmark judgment of

Amit Kapoor v. Ramesh Chander and another (2012) 9 SCC 460 is

relied and the relevant observations therein are borrowed and quoted

as under :

"12. Section 397 of the Code vests the court with the power to call for and examine the records of an inferior court for the purposes of satisfying itself as to the legality and regularity of any proceedings or order made in a case. The object of this provision is to set right a patent defect or an error of jurisdiction or law. There has to be a well -

{4} REVN 323 OF 2025

founded error and it may not be appropriate for the court to scrutinise the orders, which upon the face of it bears a token of careful consideration and appear to be in accordance with law. If one looks into the various judgments of this Court, it emerges that the revisional jurisdiction can be invoked where the decisions under challenge are grossly erroneous, there is no compliance with the provisions of law, the finding recorded is based on no evidence, material evidence is ignored or judicial discretion is exercised arbitrarily or perversely. These are not exhaustive classes, but are merely indicative. Each case would have to be determined on its own merits."

5. Thus, re-appreciation of evidence is not expected at hands of

this Court and it is only to be seen whether there is any patent

illegality, error or perversity in the impugned order. Whether

relevant material and evidence has been overlooked or whether

relevant evidence has been ignored while passing the impugned

order. With this limited scope order under challenge are tested.

6. In trial Court, by way of SCC 669 of 2022 case was set up by

present respondent no.1 that he and accused are friends. That,

accused is merchant dealing with onion. In February 2021 accused

was in need of Rs.7,00,000/- to Rs.8,00,000/- and borrowed hand-

{5} REVN 323 OF 2025

loan from complainant with assurance to repay the same in a year.

Complainant arranged Rs.7,76,000/- from time to time from period

February 2021 to September 2021 and accused assured to repay the

loan in installments upto 30-04-2022 and also executed loan receipts.

For repayment of the hand-loan, accused issued cheque dated

28-11-2021, which on presentation, was dishonoured and therefore,

complainant issued statutory notice, which was returned with remark

"unclaimed".

7. Considering the same to be a good service, learned Additional

Chief Judicial Magistrate issued summons to the accused and on his

appearance recorded his plea. His defence was in spite of repayment

of loan, false complaint being lodged. This was solitary defence.

8. Learned Additional Chief Judicial Magistrate formulated

necessary points, and initially on the strength of complainant's

evidence as well as documentary evidence, reached to a finding that

complainant has proved execution of cheque by accused. Issuance of

cheque under signature of accused was not denied and therefore,

presumption available under Sections 118 and 139 of the Negotiable

Instruments Act was pressed into service. Accused seems to have {6} REVN 323 OF 2025

failed to rebut the said presumption and therefore, it was held that

complainant proved that the cheque was issued towards discharge of

legally enforceable debt. Further on testing the bank memo and

taking into account the statutory legal notice, postal

acknowledgment, learned Additional Chief Judicial Magistrate

answered remaining points in affirmative and finally by judgment

and order dated 28-02-2023, returned the guilt for offence under

Section 138 of the Negotiable Instruments Act.

9. Dissatisfied by the same, Criminal Appeal seems to have been

preferred and copy of judgment of learned First Appellate Court in

Criminal Appeal No.90 of 2023 of is also placed on record. Even

First Appellate Court, which is the last fact finding court, formulated

points, re-appreciated the oral and documentary evidence and

learned First Appellate Court also recorded a finding that case of

presumption under Sedction 139 of the Negotiable Instruments Act

has been made out and further failure on the part of accused to rebut

the same. Learned First Appellate Court also accepted the

complainant's case and recorded a finding that essential ingredients

of Section 138 of the Negotiable Instruments Act are made out.

Finally, taking into account defence of accused, held that defence has {7} REVN 323 OF 2025

not been probabilized about either misuse of cheque or there to be no

legally enforceable debt and ultimately dismissed the appeal for want

of merits.

10. Thus, here, there are two concurrent findings rendered by

learned trial Court as well as learned Fist Appellate Court, who also

undertook the exercise of complete re-appreciation and analysis of

evidence on record. There being concurrent findings, and no point

made out on merits demonstrating error, illegality or perversity in

both the impugned orders, revision fails. Hence, following order :

ORDER

(I) Criminal Revision Application No.323 of 2025 stands dismissed.

(II) Criminal Application No.825 of 2026 is allowed in terms of prayer clause "B".

( ABHAY S. WAGHWASE ) JUDGE SPT

 
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