Monday, 01, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Inayat Khan Vilayat Khan vs Aditya Anagha Multi State Credit Co ...
2026 Latest Caselaw 5098 Bom

Citation : 2026 Latest Caselaw 5098 Bom
Judgement Date : 14 May, 2026

[Cites 1, Cited by 0]

Bombay High Court

Inayat Khan Vilayat Khan vs Aditya Anagha Multi State Credit Co ... on 14 May, 2026

                                                                                             1                                 Cri.Rev.Apl.No.117.2026


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

                             CRIMINAL APPLICATION (APPR) NO. 117 OF 2026
                                                 IN
                            CRIMINAL REVISION APPLICATION NO. 117 OF 2026

                                 Inayat Khan Vilayat Khan
                                          ..VS..
       Aditya Anagha Multi-State Credit Co-operative Society Ltd., Nagpur through its
                                         Manager
-----------------------------------------------------------------------------------------------------------------------------------------------------------------------------------
Office Notes, Office Memoranda of Coram,                                                                       Court's or Judge's orders
appearances, Court's orders of directions
and Registrar's orders
----------------------------------------------------------------------------------------------------------------------------------------------------------------------------------
                                Mr. Sanket Bhalerao, Advocate for the applicant/appellant.


                                              CORAM : RAJNISH R. VYAS, J.

DATED : MAY 14, 2026

1. Heard.

2. The original accused has preferred the present application challenging the Judgment passed by the trial Court as well as the Appellate Court convicting him for the offence punishable under Section 138 of the Negotiable Instrument Act, 1881.

3. The learned Counsel Mr. Sanket Bhalerao for the accused/applicant has submitted that the Trial Court has ordered the accused to pay compensation amount of Rs.3,08,098/- to the complainant within 30 days. According to him, the amount of Rs.61,620/- is already deposited with the Appellate Court. He, on the instructions taken from the applicant, who is present in the Court has made a statement that the remaining amount of Rs.2,46,478/- will be deposited with the Registry of this Court within a week from today.

4. In view of the statement made by the learned Counsel for the applicant/accused and considering the fact that the applicant/accused is present in the Court, thus in deemed custody, following order is passed :

(i) The sentence imposed by the Judicial Magistrate, First Class Court No.5, Amravati in Summary Criminal Case No.2541/2016, on 08.02.2023, shall stand suspended on depositing amount of Rs.2,46,478/- (Rs. Two Lakh Forty Six Thousand Four Hundred and Seventy Eight only) with this Court.

(ii) The applicant/accused be released on furnishing Personal Bond and Surety Bond of Rs.25,000/-.

(iii) The Registry is directed to accept the amount of Rs.2,46,478/- (Rs. Two Lakh Forty Six Thousand Four Hundred and Seventy Eight only) within one week from today.

(iv) Issue notice to the respondent, returnable on 10.06.2026.

CRIMINAL REVISION APPLICATION NO. 117 OF 2026

1. Issue notice to the respondent, returnable on 10.06.2026.

(RAJNISH R. VYAS, J.)

Kirtak

Signed by: Mr. B.J. Kirtak Designation: PA To Honourable Judge Date: 14/05/2026 13:15:35

 
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