Citation : 2022 Latest Caselaw 4311 Guj
Judgement Date : 21 April, 2022
R/SCR.A/3202/2022 ORDER DATED: 21/04/2022
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CRIMINAL APPLICATION NO. 3202 of 2022
=============================================
RATANSANG MANGALSANG SOLANKI
Versus
STATE OF GUJARAT
=============================================
Appearance:
KUMAR H TRIVEDI(9364) for the Applicant(s) No. 1
for the Respondent(s) No. 2
MR.MANAN MEHTA APP for the Respondent(s) No. 1
=============================================
CORAM:HONOURABLE MR. JUSTICE ILESH J. VORA
Date : 21/04/2022
ORAL ORDER
[1] Mr.Darshan Dave,learned advocate states that he has instructions to appear for and on behalf of respondent No.2. He is permitted to file his appearance forthwith.
[2] Rule returnable forthwith. Learned APP and learned advocate waive service of notice of Rule for and on behalf of respondent Nos. 1 and 2 respectively.
[3] By this application under Articles 226 and 227 of the Constitution of India, read with Section 482 of the Code of Criminal Procedure, the petitioner has prayed quashing of the judgment and order dated 31.01.2022 passed by the learned Judicial Magistrate, First Class, Talod in Criminal Case No.577 of 2020, whereby the petitioner has been convicted and sentenced to undergo simple imprisonment for 6 months and to pay fine of Rs.10,000/-, in default, to undergo simple imprisonment for 30 days for the offence punishable under
R/SCR.A/3202/2022 ORDER DATED: 21/04/2022
Section 138 of the Negotiable Instruments Act.
[4] It appears that the settlement has been arrived at between the complainant and present petitioner and the entire cheque amount has been paid to the respondent no. 2, which has been confirmed by the complainant by detailed affidavit, which has been placed on record. The complainant do not wish to proceed further and is willing to compound the offence. Accordingly, the petitioner by filing this petition, seeks compounding of the offence under Section 147 of the Negotiable Instruments Act.
[5] The petitioner also submits that the Company is willing to deposit cost as directed by the Supreme Court in case of Damodar S. Prabhu Vs. Sayed Babalal H. , reported in (2010) 5 SCC 633, with the Legal Service Authority.
[6] In case of Kripalsingh Pratapsingh Vs. Salvinder Kaur Hardisingh Lohana, reported in (2004) 2 GLH 544, the coordinate Bench of this Court after considering various decisions of the Apex Court, took a view that it would be permissible for the High Court in exercise of its inherent powers under Section 482 of the Code, to record the settlement arrived at between the parties and acquit the accused of the charges.
[7] Thus, taking into account the fact of settlement, the compounding of the offence is hereby permitted. As a result, the petition is allowed. Rule is made absolute to aforesaid extent.
The judgment and order passed by the Court below
R/SCR.A/3202/2022 ORDER DATED: 21/04/2022
i.e. order dated 31.01.2022 passed by the learned Judicial Magistrate, First Class, Talod in Criminal Case No.577 of 2020, is hereby quashed and set aside. The petitioner is acquitted for the offences under the provisions of the Negotiable Instruments Act.
[8] The petitioner is directed to deposit Rs.7,000/- of the cheque amount with the Gujarat State Legal Service Authority within a period of one month from the date of receipt of this order.
Direct service permitted.
(ILESH J. VORA,J) Manoj
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!