Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kamleshbhai Natubhai Panchal vs State Of Gujarat
2025 Latest Caselaw 5400 Guj

Citation : 2025 Latest Caselaw 5400 Guj
Judgement Date : 2 April, 2025

Gujarat High Court

Kamleshbhai Natubhai Panchal vs State Of Gujarat on 2 April, 2025

                                                                                                         NEUTRAL CITATION




                              R/CR.RA/571/2021                            ORDER DATED: 02/04/2025

                                                                                                         undefined




                                      IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
                          R/CRIMINAL REVISION APPLICATION (AGAINST CONVICTION - NEGOTIABLE
                                             INSTRUMENT ACT) NO. 571 of 2021
                                                               With
                                  CRIMINAL MISC.APPLICATION (FOR ORDERS) NO. 1 of 2025
                                    In R/CRIMINAL REVISION APPLICATION NO. 571 of 2021
                                                               With
                            CRIMINAL MISC.APPLICATION (FOR WITHDRAWAL/DISBURSEMENT OF
                                                   AMOUNT) NO. 2 of 2025
                                    In R/CRIMINAL REVISION APPLICATION NO. 571 of 2021
                        ==========================================================
                                             KAMLESHBHAI NATUBHAI PANCHAL
                                                              Versus
                                                 STATE OF GUJARAT & ANR.
                        ==========================================================
                        Appearance:
                        MR SHUSHIL R SHUKLA(5603) for the Applicant(s) No. 1
                        MS RINI S SHUKLA(11374) for the Applicant(s) No. 1
                        KAASH K THAKKAR(7332) for the Respondent(s) No. 2
                        MR HARDIK MEHTA, APP for the Respondent(s) No. 1
                        ==========================================================
                           CORAM:HONOURABLE MR. JUSTICE HASMUKH D. SUTHAR

                                                      Date : 02/04/2025
                                                       ORAL ORDER

ORDER IN CRIMINAL REVISION APPLICATION NO. 571 OF 2021

[1.0] RULE. Learned Additional Public Prosecutor as well as learned advocate appearing for the Complainant waive service of notice of Rule on behalf of the respective respondents.

[2.0] Considering the issue involved in the present application and with consent of the learned advocates appearing for the respective parties as well as considering the fact that the dispute amongst the applicant and original complainant has been resolved amicably, as the applicant has already been deposited the entire amount. Therefore, this application is taken up for final disposal forthwith as alleged offence is bailable and compoundable.

NEUTRAL CITATION

R/CR.RA/571/2021 ORDER DATED: 02/04/2025

undefined

[3.0] By way of this application under Section 397 (section 438 of BNSS) read with Section 401 (section 442 of BNSS) of the Code of Criminal Procedure, 1973 (for short "CrPC"), the applicant has prayed for quashing and setting aside the order dated 12.12.2019 passed by the learned Additional Chief Judicial, Halol in Criminal Case No.1784 of 2011, whereby the Trial Court has been pleased to hold the applicant guilty for the offence punishable under Section 138 of N.I. Act and sentenced to undergo RI of one year and 6 months and also directed to pay Rs.10,00,000/- to the original complainant as compensation in default to undergo additional six months SI. The said order was assailed before the learned 6th Additional Sessions Judge, Panchmahals at Halol by way of impugned Judgment and order of sentence dated 07.08.2021 in Criminal Appeal No.1 of 2020, the said appeal came to be dismissed and the order of conviction has been confirmed and upheld by the concerned Additional Sessions Judge. Hence, this Revision Application is filed.

[4.0] Learned advocate for the applicant has taken this Court through the factual matrix arising out of the present application. At the outset, it is submitted that the parties have amicably resolved the issue. It is further submitted that in view of the fact that the dispute is resolved, present application deserves consideration.

[5.0] Learned Additional Public Prosecutor appearing for the State has opposed the present application and submitted that considering the seriousness of the offence, present application may be rejected.

NEUTRAL CITATION

R/CR.RA/571/2021 ORDER DATED: 02/04/2025

undefined

[6.1] Learned advocate for original complainant has reiterated the contentions raised by the learned advocate for the applicant. The learned advocate for original complainant has submitted that original complainant is also personally present in person before the Court and is identified by learned advocate for the original complainant. On inquiry made by the Court, original complainant has declared before this Court that he has received the entire amount and the dispute between the applicant and the original complainant is resolved and therefore, now the grievance stands redressed. It is therefore submitted that the present application may be allowed.

[7.0] At the outset, learned advocates for the respective parties have jointly submitted that matter is settled and now the original complainant does not wants to pursue for the further litigation as complainant and applicant have settled the matter and the complainant has received the entire amount. Even complainant has remained present before this Court and stated that he has no objection if the conviction recorded by the learned Trial Court as well as Appellate Court is set aside.

[8.0] Considering the fact that the dispute is settled between the parties and the applicant has paid the cheque amount i.e. Rs.6,75,000/- to the complainant and said fact has been confirmed by the complainant as offence is compoundable one at any stage under Section 147 of the NI Act. But, as accused has settled the dispute at belated stage before this Court, in view of the decision rendered in the case of Damodar S. Prabhu Vs.

NEUTRAL CITATION

R/CR.RA/571/2021 ORDER DATED: 02/04/2025

undefined

Sayed Babalal H, reported in 2010(5) SCC 663, accused is required to be saddled with cost.

[9.0] Resultantly, this revision application is allowed. The order dated 12.12.2019 passed by the learned Additional Chief Judicial, Halol in Criminal Case No.1784 of 2011 as well as the the order dated 07.08.2021 passed by the learned 6 th Additional Sessions Judge, Panchmahals at Halol in Criminal Appeal No.1 of 2020 are hereby quashed and set aside with respect to the applicant, subject to deposit of 15% of the amount of cheque i.e. Rs.1,01,250/- out of the total cheque amount of Rs.6,75,000/- before the Gujarat State Legal Services Authority.

[10.0] On compliance of the said order, if the applicant is behind the bar, he shall be released subject to deposit of aforesaid amount of cost, if his presence is no longer required in any other criminal offence.

[11.0] The present application is allowed qua applicant. Rule is made absolute. Direct service is permitted.

ORDER IN CRIMINAL MISC. APPLICATIONS

[12.0] Since the main matters is disposed of, the Criminal Misc. Applications do not survive. Hence the same are disposed of accordingly.

(HASMUKH D. SUTHAR,J) ALI

 
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