Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Biren Kirtikant Soni vs State Of Gujarat
2022 Latest Caselaw 6500 Guj

Citation : 2022 Latest Caselaw 6500 Guj
Judgement Date : 21 July, 2022

Gujarat High Court
Biren Kirtikant Soni vs State Of Gujarat on 21 July, 2022
Bench: Samir J. Dave
     R/CR.RA/1342/2018                                 ORDER DATED: 21/07/2022




            IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

          R/CRIMINAL REVISION APPLICATION NO. 1342 of 2018

==========================================================
                             BIREN KIRTIKANT SONI
                                    Versus
                          STATE OF GUJARAT & 1 other(s)
==========================================================
Appearance:
ROHAN A SHAH(7497) for the Applicant(s) No. 1
RUSHABH H SHAH(7594) for the Applicant(s) No. 1
DS AFF.NOT FILED (R) for the Respondent(s) No. 2
MS. MONALI BHATT ADDL. PUBLIC PROSECUTOR for the Respondent(s)
No. 1
==========================================================

 CORAM:HONOURABLE MR. JUSTICE SAMIR J. DAVE

                                Date : 21/07/2022

                                  ORAL ORDER

1. By way of present application, the applicant requested to quash and set aside the judgment and order dated 21.12.2015 passed in Criminal New Case No. 21772 of 2015 by 4th Additional Senior Civil Judge and Additional Chief Judicial Magistrate, Vadodara as well as judgment and order dated 17.10.2018 passed in Criminal Appeal No. 9 of 2016 by learned 11th (Adhoc) Additional Sessions Judge, (Special Judge) (Atrocity cases, Vadodara). Today, when the matter was taken up for hearing, learned advocate for the applicant stated that the dispute between the parties is settled amicably.

2. Today, Tareshkumar Kantilal Patel original complainant is present before this Court and submits that full and final settlement has been arrived at between

R/CR.RA/1342/2018 ORDER DATED: 21/07/2022

the parties and respondent no.2 has no objection if the orders passed by the courts below would be quashed and set aside. He has produced compromise deed which is taken on record.

3. Learned APP for the respondent State has submitted that after recording evidence, learned lower courts have passed the order of conviction against the present applicant and therefore, request made by both the learned advocates for the applicant as well as learned advocate for the respondent no.2 may not be granted.

4. Respondent no.2 submits that applicant have paid the entire amount of cheque to him and therefore, now there is no dispute exist and now, no ill will or grievance among the parties thus he does not want to proceed further with the prosecution initiated by them. Learned advocate for the applicant has identified the respondent no.2 as well as his signature in the affidavit filed by the respondent no.2 and has confirmed the fact about settlement arrived at between the parties.

5. Having considered the facts of the case and submissions made by learned advocates for the respective parties as well as learned APP for the respondent-State and considering the facts of the compromise deed filed by the respondent no.2, it appears that the dispute is settled amicably between the parties and respondent no.2

R/CR.RA/1342/2018 ORDER DATED: 21/07/2022

has received the outstanding amount.

6. The Apex Court in the case of Vinay Devanna Nayak V/s Ryot Seva Sahakari Bank Ltd. reported in AIR 2008 SC 716 has observed as under in paras 17 and 18 of the judgment :

"17. As observed by this Court in Electronic Trade & Technology Development Corporation Ltd. V. Indian Technologists and Engineers, (1996) 2 SCC 739, the object of bringing Section 138 in the statute book is to inculcate faith in the efficacy of banking operation and credibility in transacting business on negotiable instruments. The provision is intended to prevent dishonesty on the party of the drawer of negotiable instruments in issuing cheques without sufficient funds or with a view to inducing the payee or holder in due course to act upon it. It thus seeks to promote the efficacy of banking operations and ensures credibility in transacting business through cheques. In such matters, therefore, normally compounding of offences should not be denied. Presumably, Parliament also realized this aspect and inserted Section 147 by the Negotiable Instruments (Amendment and Miscellaneous Provisions) Act, 2002 (Act 55 of 2002)".

18. Taking into consideration even the said provision (Section 147) and the primary object underlying Section 138, in our judgment, there is no reason to refuse compromise between the parties. We therefore dispose of the appeal on the basis of the settlement arrived at between the appellant and the respondent."

7. Applying the ratio of the aforesaid decision of the Apex Court to the facts of the present case as well as considering the settlement arrived at between the parties and contents of the affidavit filed by the respondent no.2, I am of the opinion that the revision application is required to be allowed and the parties be permitted to compound the offence.

8. The amount to the tune of Rs 1,26,000/-deposited by

R/CR.RA/1342/2018 ORDER DATED: 21/07/2022

the applicant before this Court shall be disbursed to in favour of respondent no.2 i.e original complainant by following due procedure and verification.

8.1 In the result, present revision application is allowed. The judgment and order dated 21.12.2015 passed in Criminal New Case No. 21772 of 2015 by 4 th Additional Senior Civil Judge and Additional Chief Judicial Magistrate, Vadodara as well as judgment and order dated 17.10.2018 passed in Criminal Appeal No. 9 of 2016 by learned 11th (Adhoc) Additional Sessions Judge, (Special Judge) (Atrocity cases, Vadodara), stand quashed and set aside. The applicant-accused is acquitted of the charge under Section 138 of the Negotiable Instruments Act. Bail bonds, if any, stands cancelled. Rule is made absolute to the aforesaid extent.

(SAMIR J. DAVE,J) MARY VADAKKAN

 
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 : MAIMS

 
 
Latestlaws Newsletter