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

Patel Sumit Govindbhai vs State Of Gujarat
2023 Latest Caselaw 485 Guj

Citation : 2023 Latest Caselaw 485 Guj
Judgement Date : 16 January, 2023

Gujarat High Court
Patel Sumit Govindbhai vs State Of Gujarat on 16 January, 2023
Bench: Ilesh J. Vora
      R/CR.MA/20189/2022                             ORDER DATED: 16/01/2023




              IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

              R/CRIMINAL MISC.APPLICATION NO. 20189 of 2022

==========================================================
                           PATEL SUMIT GOVINDBHAI
                                    Versus
                              STATE OF GUJARAT
==========================================================
Appearance:
MR DK CHAUDHARI(5361) for the Applicant(s) No. 1
MR B.A. PATEL, for respondent no.2
MS MAITHILI MEHTA APP for the Respondent(s) No. 1
==========================================================

     CORAM:HONOURABLE MR. JUSTICE ILESH J. VORA

                               Date : 16/01/2023

                                ORAL ORDER

1. Rule returnable forthwith. Ms. Maithili Mehta, learned APP and Mr. B.A. Patel, learned advocate waives service of notice of Rule for and on behalf of respondent Nos. 1 and 2 respectively.

2. 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 sought quashing of the judgment and order dated 14.10.2022 passed by the learned Additional Sessions Judge, Mahesana in Criminal Appeal No. 2 of 2021, whereby, the learned Sessions Court has rejected the Appeal, confirming the judgment and order dated 16.03.2020 passed by the learned 2nd Additional Chief Judicial Magistrate, Mahesana in Criminal Case No. 10 of 2019, by which, the petitioner has been convicted for 1 month SI and to pay compensation of Rs.10,00,000/- and in default, further SI for 4 months.

R/CR.MA/20189/2022 ORDER DATED: 16/01/2023

3. 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.

4. 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.

5. 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.

6. 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 order passed by the Courts below i.e. order dated 16.03.2020 and 14.10.2022 and warrant, if any, issued by the trial Court, are hereby quashed and set aside. The

R/CR.MA/20189/2022 ORDER DATED: 16/01/2023

petitioner is acquitted of the offences under the provisions of the Negotiable Instruments Act. The petitioner is directed to deposit 15% of the cheque amount with the Gujarat State Legal Service Authority within a period of 4 weeks from the date of receipt of this order. Direct service permitted.

(ILESH J. VORA,J) P.S. JOSHI

 
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