Citation : 2025 Latest Caselaw 5598 Guj
Judgement Date : 9 April, 2025
NEUTRAL CITATION
R/SCR.A/5067/2025 ORDER DATED: 09/04/2025
undefined
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CRIMINAL APPLICATION (FOR CONSENT QUASHING) NO.
5067 of 2025
==========================================================
PRAJAPATI SUNILKUMAR RAMABHAI
Versus
STATE OF GUJARAT & ANR.
==========================================================
Appearance:
MITTAL N PATEL(7614) for the Applicant(s) No. 1
MS JYOTI BHATT, APP for the Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE MR. JUSTICE DIVYESH A. JOSHI
Date : 09/04/2025
ORAL ORDER
1. Learned advocate Mr. Movlesh A. Vyas submits that he has got instructions to appear on behalf of respondent No.2 - original complainant. He is permitted to file his Vakalatnama in the Registry. Registry to accept the same.
2. By way of preferring present petition, the petitioner seeks to invoke extra-ordinary and inherent jurisdiction of this Court under Articles 226 and 227 of the Constitution read with Section 528 of the Bharatiya Nagarik Suraksha Sanhita, 2023, for quashing and setting aside the judgment and order of conviction and sentence dated 03.01.2023 passed by learned Additional Judicial Magistrate First Class, Mahesana in Criminal Case No.6917 of 2019 as well as judgment and
NEUTRAL CITATION
R/SCR.A/5067/2025 ORDER DATED: 09/04/2025
undefined
order dated 21.10.2023 passed by learned 3rd Additional Sessions Judge, Mahesana in Criminal Appeal No.233 of 2023, whereby, the judgment and order of conviction and sentence passed by the learned Trial Court is confirmed by the learned Appellate Court, and terminating all the proceedings arising thereunder qua the petitioner.
3. Rule. Learned advocates for the respective respondents waive service.
4. Learned advocate for the petitioner submits that total cheque amount has been paid to the complainant and the complainant has no grievance now. Respondent No. 2 - original complainant is present in the Court and is identified by learned advocate Mr. Vyas. The learned advocate for the respondent No. 2 - original complainant submits that the complainant has received the total cheque amount and the complainant does not want to pursue the matter now in view of amicable settlement and has given consent for compounding the offence. The complainant also filed an affidavit to that effect, which is placed on record. Learned advocate for the petitioner submits that petitioner has already deposited Rs.50,000/- (Rupees Fifty Thousand only) before the learned Sessions Court, Mahesana and said amount may be returned back to the petitioner.
5. Now, since matter is settled between the parties and due amount is paid to respondent No.2 - complainant and in view of the fact that offence
NEUTRAL CITATION
R/SCR.A/5067/2025 ORDER DATED: 09/04/2025
undefined
under the N.I Act is now made compoundable, it is to be encouraged. Considering the affidavit, it is clear that the compounding is genuine, and therefore, the judgment and order of conviction and sentence dated 03.01.2023 passed by learned Additional Judicial Magistrate First Class, Mahesana in Criminal Case No.6917 of 2019 as well as judgment and order dated 21.10.2023 passed by learned 3rd Additional Sessions Judge, Mahesana in Criminal Appeal No.233 of 2023, whereby, the judgment and order of conviction and sentence passed by the learned Trial Court is confirmed by the learned Appellate Court, are hereby quashed and set aside.
6. In view of sub-section (8) of Section 320 of the Code of Criminal Procedure, 1973, the petitioner is acquitted of the charge leveled against him.
7. Since the compounding between the parties is arrived at this stage before this Court, a cost in required to be imposed on the petitioner in view of the decision of the Hon'ble Supreme Court in the case of Damodar S. Prabhu Vs. Sayed Babalal reported in AIR 2010 SC 1907. As per the said decision, the petitioner is required to deposit 15% of the cheque amount. However, in view of para 17 of the said judgment, a discretion is granted to the competent Court to reduce the amount of cost or waive the same on specific facts and circumstances of a case.
NEUTRAL CITATION
R/SCR.A/5067/2025 ORDER DATED: 09/04/2025
undefined
8. Considering the reasons given by learned advocate for the petitioner, instead of imposing 15% of the cheque amount as cost, I deem it fit to impose 10% of the cheque amount as cost. Learned advocate of the petitioner has tendered an undertaking of the petitioner wherein he has shown his willingness to deposit 10% of the cheque amount as cost within period of 15 days.
9. Accordingly, the present petition is allowed subject to deposit of 10% of the cheque amount with the Gujarat State Legal Services Authority within a period of 15 days from today. The learned Sessions Court is also directed to return back the amount of Rs.50,000/- to the petitioner which he has deposited before it, after due verification. Rule is made absolute to the aforesaid extent. Direct service permitted.
(DIVYESH A. JOSHI,J) LAVKUMAR J JANI
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!