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

Sakaji Lilaji Suryal vs State Of Gujarat
2025 Latest Caselaw 5705 Guj

Citation : 2025 Latest Caselaw 5705 Guj
Judgement Date : 16 April, 2025

Gujarat High Court

Sakaji Lilaji Suryal vs State Of Gujarat on 16 April, 2025

                                                                                                                NEUTRAL CITATION




                             R/CR.MA/5107/2025                                    ORDER DATED: 16/04/2025

                                                                                                                undefined




                                     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                        R/CRIMINAL MISC.APPLICATION (FOR CONSENT QUASHING) NO. 5107
                                                   of 2025

                        ==========================================================
                                                          SAKAJI LILAJI SURYAL
                                                                  Versus
                                                        STATE OF GUJARAT & ANR.
                        ==========================================================
                        Appearance:
                        MR KAMLESH KACHHAVAH(3013) for the Applicant(s) No. 1
                        MR TRUPESH KATHIRIYA, APP for the Respondent(s) No. 1
                        ==========================================================

                         CORAM:HONOURABLE MR. JUSTICE DIVYESH A. JOSHI

                                                          Date : 16/04/2025
                                                            ORAL ORDER

1. Learned advocate Mr. Samir Bundela 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 482 of the Code of Criminal Procedure, 1973, for quashing and setting aside the judgment and order of conviction and sentence dated 10.05.2024 passed by learned 4th Additional Chief Judicial Magistrate, Gandhinagar in Criminal Case No.6285 of 2018 and terminating all the proceedings arising thereunder qua the petitioner.

3. Rule. Learned advocates for the respective respondents

NEUTRAL CITATION

R/CR.MA/5107/2025 ORDER DATED: 16/04/2025

undefined

waive service.

4. Learned advocate Mr. Kamlesh Kachhavah for the petitioner states that total cheque amount has been paid to the complainant and the complainant has no grievance now. Respondent No. 2 - original complainant is present before the Court and is identified by learned advocate Mr. Samir Bundela. The learned advocate for the respondent No. 2 - original complainant states 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.

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 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 10.05.2024 passed by learned 4 th Additional Chief Judicial Magistrate, Gandhinagar in Criminal Case No.6285 of 2018 is 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.

NEUTRAL CITATION

R/CR.MA/5107/2025 ORDER DATED: 16/04/2025

undefined

7. Since the compounding between the parties is arrived at this stage before this Court, the petitioner is required to be imposed cost 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.

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 Mr. Kamlesh Kachhavah has tendered a copy of undertaking filed by the petitioner, wherein, the petitioner submits that he is ready and willing to pay 10% amount of total cheque amount before the District Legal Services Authority. An undertaking filed by the petitioner is ordered to be taken on record.

The petitioner herein is directed to deposit 10% amount of the total cheque amount before the Gujarat State Legal Services Authority.

9. Accordingly, the present petition is allowed. Rule is made absolute to the aforesaid extent. Direct service permitted.

(DIVYESH A. JOSHI,J) A. B. VAGHELA

 
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