Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Diptiben Dhanjibhai Patel vs State Of Gujarat
2023 Latest Caselaw 8235 Guj

Citation : 2023 Latest Caselaw 8235 Guj
Judgement Date : 10 November, 2023

Gujarat High Court
Diptiben Dhanjibhai Patel vs State Of Gujarat on 10 November, 2023
Bench: J. C. Doshi
                                                                                NEUTRAL CITATION




   R/CR.MA/20548/2023                             ORDER DATED: 10/11/2023

                                                                                 undefined




           IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

    R/CRIMINAL MISC.APPLICATION (FOR QUASHING & SET ASIDE
                  FIR/ORDER) NO. 20548 of 2023

==========================================================
                        DIPTIBEN DHANJIBHAI PATEL
                                  Versus
                            STATE OF GUJARAT
==========================================================
Appearance:
MR HITESH P PRAJAPATI(12819) for the Applicant(s) No. 1
MR.KISHAN PRAJAPATI(7074) for the Applicant(s) No. 1
Mr. Mahesh K. Poojara for the Respondent(s) No. 2
PUBLIC PROSECUTOR for the Respondent(s) No. 1
==========================================================

 CORAM:HONOURABLE MR. JUSTICE J. C. DOSHI

                             Date : 10/11/2023

                              ORAL ORDER

[1] Rule returnable forthwith. learned APP and Mr. Poojara learned advocate, waive service of notice of Rule for and on behalf of respondent Nos. 1 and 2 respectively.

[2] By this application under Article 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 28.03.2023, passed by the learned Presiding Officer, Special Court (N.I. Act), Ahmedabad Rural, in Criminal Case No. 404 of 2015, by which the petitioner has been convicted and ordered to undergo simple imprisonment for a period of six months and to pay the amount of 2,00,000/- towards compensation to the complainant and in default of payment of the said amount, the petitioner to undergo further simple

NEUTRAL CITATION

R/CR.MA/20548/2023 ORDER DATED: 10/11/2023

undefined

imprisonment for a period of one month and as the petitioner was not present when the judgment was pronounced, the learned Magistrate has issued Non-bailable warrant under the relevant provisions of Cr.P.C. against the petitioner.

[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 is produced on record separately. 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 petitioner is willing to deposit costs 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.

NEUTRAL CITATION

R/CR.MA/20548/2023 ORDER DATED: 10/11/2023

undefined

[6] Thus, taking into account the fact of settlement, the compounding of the offence is hereby permitted.

[7] As a result, the petition is allowed. The judgment and order dated 28.03.2023, passed by the learned Presiding Officer, Special Court (N.I. Act), Ahmedabad Rural, in Criminal Case No. 404 of 2015, and warrant issued by it are hereby quashed and set aside. The petitioner is acquitted of the offences under the provisions of the Negotiable Instruments Act. The petitioner is directed to deposit Rs.30,000/- with the District Legal Service Authority, Ahmedabad Rural, on or before 20TH NOVEMBER, 2023 and the receipt thereof shall be produced on the record of this matter. Rule is made absolute to aforesaid extent. Direct service permitted.

(J. C. DOSHI,J) UMESH/-

 
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 : MAIMS

 
 
Latestlaws Newsletter