Citation : 2023 Latest Caselaw 702 Guj
Judgement Date : 25 January, 2023
R/SCR.A/1193/2023 ORDER DATED: 25/01/2023
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CRIMINAL APPLICATION NO. 1193 of 2023
==========================================================
GOVINDBHAI VASHRAMBHAI GHEDIYA
Versus
STATE OF GUJARAT
==========================================================
Appearance:
MR. MAULIK M SONI(7249) for the Applicant(s) No. 1,2
for the Respondent(s) No. 2
MS DIVYANGNA JHALA, APP for the Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE MR. JUSTICE ILESH J. VORA
Date : 25/01/2023
ORAL ORDER
1. Rule returnable forthwith. Learned APP waives service of notice of rule for and on behalf of respondent-State.
2. With the consent of learned counsel appearing for the respective parties, the matter is taken up for final hearing today.
3. By way of the present application filed under Article 226 of the Constitution of India read with Section 482 of Cr.P.C., the applicants pray for quashment of order of non-bailable warrant dated 20.04.2022 issued by 11th Additional Chief Judicial Magistrate, Rajkot in Criminal Case No.9048 of 2019.
4. The applicants were accused of the said criminal case, filed under Section 138 of the Negotiable Instruments Act by the complainant-respondent no.2 for dishonour of cheque. Admittedly, on the day of pronouncement of judgment, the applicants remained absent and accordingly, they were convicted and ordered to undergo
R/SCR.A/1193/2023 ORDER DATED: 25/01/2023
simple imprisonment for 6 months and also directed to pay Rs.1,51,000/- as compensation to the complainant jointly within a period of 60 days from the date of receipt of the order and in default of payment of compensation amount, they have to undergo further simple imprisonment of 6 months.
5. Heard Mr. Maulik Soni, learned counsel for the petitioners and Ms. Divyangna Jhala, learned APP for the respondent State.
6. Having heard learned counsel appearing for the respective parties, this Court is of the view that, the issue involved in the present application is squarely covered by the decision of Coordinate Bench dated 22.02.2017 delivered in case of Ishwarbhai Hirabhai Chunara vs. State of Gujarat & Anr. (Special Criminal Application No.9112 of 2016) and therefore, without much discussion, the applicants are directed to appear before the trial Court concerned and permitted to file an application under Section 389(3) of the Cr.P.C. In the event of filing such application, the Court concerned shall pass appropriate orders in accordance with law. The Non-Bailable Warrant is converted into Bailable Warrant for a sum of Rs.10,000/- (Rupees Ten Thousand only)each and the applicants shall furnish a bail bond of Rs.10,000/- each.
7. The present application stands disposed of in the aforesaid terms accordingly. Rule is made absolute to the aforesaid extent. Direct service is permitted.
(ILESH J. VORA,J) TAUSIF SAIYED
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!