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

Patel Rashminkumar Manilal vs State Of Gujarat
2025 Latest Caselaw 5764 Guj

Citation : 2025 Latest Caselaw 5764 Guj
Judgement Date : 25 August, 2025

Gujarat High Court

Patel Rashminkumar Manilal vs State Of Gujarat on 25 August, 2025

                                                                                                               NEUTRAL CITATION




                           R/CR.RA/1481/2025                                     ORDER DATED: 25/08/2025

                                                                                                                undefined




                                  IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                       R/CRIMINAL REVISION APPLICATION (AGAINST ORDER PASSED BY
                                   SUBORDINATE COURT) NO. 1481 of 2025
                                                   With
                      CRIMINAL MISC.APPLICATION (FOR SUSPENSION OF SENTENCE) NO.
                                                 1 of 2025
                            In R/CRIMINAL REVISION APPLICATION NO. 1481 of 2025
                      ==========================================================
                                               PATEL RASHMINKUMAR MANILAL
                                                          Versus
                                                 STATE OF GUJARAT & ANR.
                      ==========================================================
                      Appearance:
                      MR K I KAZI(5030) for the Applicant(s) No. 1
                      MR NIRAJ SHARMA APP for the Respondent(s) No. 1
                      ==========================================================

                       CORAM:HONOURABLE MR.JUSTICE L. S. PIRZADA

                                                         Date : 25/08/2025

                                                           ORAL ORDER

1. Rule. The learned A.P.P. waives service of Rule for

the respondent - State.

2. Learned advocate Ms.Drashti Budhani states that

she has instructions to appear for the respondent no.2 -

original complainant and seeks permission to file

vakalatnama. She also placed on record the affidavit filed

by the original complainant.

3. Permission is accordingly granted. Registry to

accept the vakalatnama that may be filed by learned

NEUTRAL CITATION

R/CR.RA/1481/2025 ORDER DATED: 25/08/2025

undefined

advocate Ms.Budhani.

4. Learned advocate Mr.K.I. Kazi for the applicant -

accused submitted that the matter has been amicably

settled between the parties and the cheque amount has

already been paid to the original complainant.

5. The original complainant is present before the Court

and upon asked by the Court, the complainant stated that

he has received the cheque amount and he has no

objection if the order of conviction passed against the

present applicant - accused is quashed and set aside and

the applicant - accused is acquitted from all the charges.

Further, the complainant also confirmed the signature on

the affidavit filed by him.

6. Considering the fact that the present accused is

convicted under Section 138 of the Negotiable

Instruments Act, 1881 with compoundable offence and

the matter is amicably settled between the parties and

the cheque amount has already been paid to the original

complainant, the present Criminal Revision Application is

NEUTRAL CITATION

R/CR.RA/1481/2025 ORDER DATED: 25/08/2025

undefined

hereby allowed. The order dated 17.01.2025 passed by

the learned Judicial Magistrate First Class, Talod in

Criminal Case No.15 of 2024, convicting the applicant -

original accused under Section 138 of the Negotiable

Instruments Act, 1881 and sentenced him to one year

simple imprisonment as well as order 29.07.2025 passed

by the learned Sessions Judge, Sabarkantha at

Himmatnagar in Criminal Misc. Application No.632 of

2025, rejecting the application for condonation of delay of

565 days, are hereby quashed and set aside. The present

applicant - accused has been acquitted from all the

charges and his bail bond stands cancelled accordingly.

Since the present applicant - accused is in judicial

custody, the applicant - accused is ordered to be released

from jail immediately, if he is not required in any other

case.

7. Considering the facts and circumstances of the case

and considering the judgment of the Hon'ble Apex Court

in the case of Damodar S.Prabhu vs Sayed Babalal H.

reported in AIR 2010 SC (1907), the applicant has to

NEUTRAL CITATION

R/CR.RA/1481/2025 ORDER DATED: 25/08/2025

undefined

deposit amount of Rs.10,000/- before the Gujarat State

Legal Service Authority within 2 weeks.

8. The present application is disposed of accordingly.

Rule is made absolute.

9. In view of the order passed in the present

application, connected Criminal Misc. Application No.1 of

2025 does not survive and the same is also disposed of.

Direct service is permitted.

(L. S. PIRZADA, J) Hitesh

 
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