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

Ravji Lakhamshi Meriya vs Devji Shivjibhai Sanjot
2025 Latest Caselaw 5699 Guj

Citation : 2025 Latest Caselaw 5699 Guj
Judgement Date : 16 April, 2025

Gujarat High Court

Ravji Lakhamshi Meriya vs Devji Shivjibhai Sanjot on 16 April, 2025

                                                                                                             NEUTRAL CITATION




                             R/CR.RA/276/2025                                  ORDER DATED: 16/04/2025

                                                                                                              undefined




                        IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
                          R/CRIMINAL REVISION APPLICATION (AGAINST CONVICTION -
                                 NEGOTIABLE INSTRUMENT ACT) NO. 276 of 2025
                                                       With
                         CRIMINAL MISC.APPLICATION (FOR SUSPENSION OF SENTENCE)
                                                  NO. 1 of 2024
                             In R/CRIMINAL REVISION APPLICATION NO. 276 of 2025
                       ==========================================================
                                            RAVJI LAKHAMSHI MERIYA
                                                      Versus
                                        DEVJI SHIVJIBHAI SANJOT & ANR.
                       ==========================================================
                       Appearance:
                       MR AR SHAH(7768) for the Applicant(s) No. 1
                       NOTICE NOT RECD BACK for the Respondent(s) No. 1
                       MR HK PATEL, APP for the Respondent(s) No. 2
                       ==========================================================
                         CORAM:HONOURABLE MR. JUSTICE HASMUKH D. SUTHAR

                                                           Date : 16/04/2025
                                                            ORAL ORDER

Registry to accept vakalatnama of the learned advocate Mr. D.M. Rana, who has instructions to appear fort he original complainant.

[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, this application is taken up for final disposal forthwith as alleged offence is bailable and compoundable.






                                                                                                        NEUTRAL CITATION




                             R/CR.RA/276/2025                            ORDER DATED: 16/04/2025

                                                                                                        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 27.10.2023 passed by the learned Additional Judicial Magistrate, First Class, Mandvi-Kachchh in Criminal Case No.342 of 2022, whereby the Trial Court has been pleased to hold the applicant guilty for the offence punishable under Section 138 of Negotiable Instruments Act, 1881 (for short "N.I. Act") and sentenced to undergo SI of 12 months with fine of Rs.5000/- and in default of payment of fine, to undergo further 10 days' simple imprisonment and also directed to pay amounts of all three cheques to the original complainant as compensation. The said order was assailed before the learned Sessions Judge, Kachchh, at Bhuj by way of filing Criminal Appeal No.139 of 2023, which 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/276/2025                            ORDER DATED: 16/04/2025

                                                                                                        undefined




                       [6.0]    Learned advocate for original complainant has reiterated the

contentions raised by the learned advocate for the applicant. The learned advocate for original complainant also relied upon the affidavit filed by the original complainant - Devji Shivjibhai Sanchot - Original Complainant who is also personally present in person before the Court and is identified by learned advocate for the original complainant. The affidavit sworn by the original complainant is taken on record. On inquiry made by the Court, original complainant has declared before this Court that 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 in this regard, affidavit of original complainant has been placed, which is taken on record. The contents of the affidavit is also admitted by the original complainant. 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.1,88,010/- 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

NEUTRAL CITATION

R/CR.RA/276/2025 ORDER DATED: 16/04/2025

undefined

dispute at belated stage before this Court, in view of the decision rendered in the case of Damodar S. Prabhu Vs. 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 27.10.2023 passed by the learned Additional Judicial Magistrate, First Class, Mandvi-Kachchh in Criminal Case No.342 of 2022 as well as the judgment and order 24.04.2024 passed by the learned Sessions Judge, Kachchh, at Bhuj in Criminal Appeal No.139 of 2023 are hereby quashed and set aside with respect to the applicant, subject to deposit of 15% of the amount of cheque i.e. Rs.28,200/- of the total cheque amount of Rs.1,88,000/- before the Gujarat State Legal Services Authority.

[10.0] On compliance of the said order, if the applicant is behind the bars, 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.

(HASMUKH D. SUTHAR, J.)

Ajay

 
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