Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Jyoti Maheshwari vs Roopram Sen (Deceased)
2025 Latest Caselaw 1829 Chatt

Citation : 2025 Latest Caselaw 1829 Chatt
Judgement Date : 7 February, 2025

Chattisgarh High Court

Smt. Jyoti Maheshwari vs Roopram Sen (Deceased) on 7 February, 2025

                                      1/3




        HIGH COURT OF CHHATTISGARH AT BILASPUR

                               CRR No. 175 of 2025

   MANISH KUMAR MAHESHWARI versus ROOPRAM SEN (DECEASED)
                      THROUGH HIS LR. SUDHERAM SEN

                                  CRR/184/2025

                                  Order Sheet


07/02/2025         Mr. Priyank Rathi, Counsel for the Applicant.
                   Heard on IA No. 01/2025, an application for grant of Ad-
             Interim Relief.
                   By the impugned judgment dated 08.01.2025(Annexure
             A/1) passed by the learned session Judge, Mahasamund
             (C.G.) in Criminal Appeal No. H19/2023 whereby the learned
             judge dismissed the appeal filed by the applicant against the
             judgment dated 22.02.2023 passed in Complaint case No.
             2493 of 2015 whereby the learned JMFC Mahasamund held
             him guilty for the offence punishable under Section 138 of the
             Negotiable Instrument Act and the appellate court affirms the
             judgment passed by the learned trial court.
                   Learned counsel for the applicant submits that applicant
             has been falsely implicated         in this case, he has not
             committed any offence as alleged against him. The applicant
             has a good case in his favour. During the proceeding before
                           2/3

the Trial Court, applicant was on bail and he never misused
the liberty granted to him. He further submits that applicant is
ready to pay the fine amount/compensation as imposed upon
him by the Trial Court. Conclusion of the revision may take
time, hence, sentence awarded to applicant may be
suspended and he be enlarged on bail.
      Heard learned counsel for the applicant.
      Perusal of impugned judgment/order would show that
Trial court has imposed the compensation/fine of Rs.
3,00,000/- upon the applicant, however, till date he has not
complied with the impugned order.
      Considering the facts of the case, submission of the
counsel for the applicant, the fact that during the proceeding
before the trial court, applicant was on bail and he never
misused the liberty granted to him earlier, further considering
the applicant is ready to pay the fine amount/compensation
as imposed upon him by the Trial Court, conclusion of the
revision may take time, I am inclined to allow the suspension
application and release the applicant on bail on certain
conditions, (I). Firstly applicant shall surrender before the
concerned trial court and 25% of the fine amount i.e. Rs.
1,75,000/- shall be deposited on the same date; (ii) Applicant
shall file affidavit before the trial court assuring that he will pay
the remaining fine amount within a month.
      Accordingly, IA No. 01/2025, an application for grant of
ad-interim relief, is allowed as per the above terms and
conditions. It is directed that on fulfilling the above terms and
conditions, execution of substantive jail sentence imposed on
applicant shall remain suspended and he be released on bail
                                   3/3

         on his executing a personal bond of Rs.10,000/- with one
         surety for the like sum to the satisfaction of the Trial Court for
         his appearance before the Registry of this Court on
         03.03.2025. He shall thereafter appear before the Trial Court
         on a date to be given by the Registry of this Court and shall
         continue to appear there on all such other subsequent dates
         as are given to him by the said court, till disposal of this
         appeal.
               Meanwhile, issue notice to the respondent on payment

of process fee, as per rules.

Notice be made returnable within six weeks. List this case after service upon the respondent.

sd/-

(Arvind Kumar Verma) JUDGE

alfiza

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter