Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jasvantbhai @ Jasubhai Ghisubhai Mali vs State Of Gujarat
2025 Latest Caselaw 8504 Guj

Citation : 2025 Latest Caselaw 8504 Guj
Judgement Date : 1 December, 2025

[Cites 3, Cited by 0]

Gujarat High Court

Jasvantbhai @ Jasubhai Ghisubhai Mali vs State Of Gujarat on 1 December, 2025

                                                                                                            NEUTRAL CITATION




                            R/CR.RA/1941/2025                                 ORDER DATED: 01/12/2025

                                                                                                             undefined




                                    IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                            R/CRIMINAL REVISION APPLICATION (AGAINST CONVICTION -
                                 NEGOTIABLE INSTRUMENT ACT) NO. 1941 of 2025

                                                    With
                       CRIMINAL MISC.APPLICATION (FOR SUSPENSION OF SENTENCE) NO.
                                                  1 of 2025
                             In R/CRIMINAL REVISION APPLICATION NO. 1941 of 2025
                      ==========================================================
                                        JASVANTBHAI @ JASUBHAI GHISUBHAI MALI
                                                        Versus
                                              STATE OF GUJARAT & ANR.
                      ==========================================================
                      Appearance:
                      MR. ANANTANAND J SINGH(10046) for the Applicant(s) No. 1
                      MS AKANKSHA U TIWARI(11499) for the Applicant(s) No. 1
                      PARTH Y RAVAL(9535) for the Applicant(s) No. 1
                      MR. UTKARSH SHARMA, APP for the Respondent(s) No. 1
                      ==========================================================

                        CORAM:HONOURABLE MR.JUSTICE P. M. RAVAL

                                                          Date : 01/12/2025

                                                           ORAL ORDER

1. Learned advocate Mr. Nayan states that he has instructions to appear on behalf of the respondent No. 2 herein - original complainant and shall file his Vakalatnama before the Registry. Registry to accept his Vakalatnama.

2. Rule. Learned Additional Public Prosecutor as well as learned advocate appearing for the original complainant waive service of notice of Rule on behalf of the respective respondents.

3. Considering the issue involved in the present application, with the consent of the learned advocates appearing for the respective parties as well as considering the fact that the dispute amongst the applicant and

NEUTRAL CITATION

R/CR.RA/1941/2025 ORDER DATED: 01/12/2025

undefined

original complainant has been resolved amicably, this application is taken up for final disposal today as alleged offence is compoundable.

4. By this revision application under Section 438 of the Bharatiya Nagarik Suraksha Sanhita, 2023 (for short "BNSS") read with section 442 of BNSS, the applicant has prayed for quashing and setting aside the judgment and order dated 14.12.2022 passed by the learned Special Metropolitan Magistrate, NI Court Ahmedabad in Criminal Case No. 75297 of 2017, whereby the trial Court held the applicant guilty for the offence under Section 138 of the Negotiable Instruments Act, 1881 (for short "NI Act") and sentenced to undergo Simple Imprisonment (SI) of two years, with fine and compensation to the original complainant. The said order was assailed before the learned Additional Sessions Judge, City Civil and Sessions Court, Court No. 23, Ahmedabad by way of Criminal Appeal No. 474 of 2022, which came to be dismissed vide judgment and order dated 25.09.2025 and the order of conviction has been confirmed and upheld. Aggrieved thereby, this revision application is filed.

5. Heard, the learned advocates for the respective parties. Learned advocate for the applicant has taken this Court through the factual matrix arising out of the present application. However, 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.

6. Learned advocate for original complainant has reiterated the

NEUTRAL CITATION

R/CR.RA/1941/2025 ORDER DATED: 01/12/2025

undefined

contentions raised by the learned advocate for the applicant. Original complainant - Vijaysingh Bindasingh Chandel appeared before the Court. The complainant affirms the factum of settlement. He has also filed an affidavit, which is taken on record, stating therein that he has no objection if the judgment and orders impugned in this revision application are quashed and set aside. He also states that he has filed the affidavit without any coercion, threat or undue influence. On inquiry made by the Court, the original complainant has declared before this Court that the dispute between the applicant and the original complainant is resolved and cheque amount has already been received by the original complainant and therefore, now the grievance stands redressed. It is, therefore, submitted that the present application may be allowed.

7. Learned Additional Public Prosecutor appearing for the State has submitted that in the facts and circumstances of the case and in view of the extant law, Court may pass appropriate orders.

8. Considering the fact that the dispute is settled between the parties and that the applicant has paid the cheque amount to the complainant and said fact has been confirmed by the complainant, as the offence is compoundable one at any stage under Section 147 of the NI Act.

9. Resultantly, this revision application is allowed. The judgment and orders impugned in this revision application, referred to herein above, are hereby quashed and set aside. The applicant is acquitted of the present charge. Bail bond, if any, shall stand cancelled. Surety shall be discharged.






                                                                                                          NEUTRAL CITATION




                             R/CR.RA/1941/2025                            ORDER DATED: 01/12/2025

                                                                                                          undefined




10. Rule is made absolute to the aforesaid extent. Direct service is permitted.

11. Since the Criminal Revision Application is allowed, the Criminal Misc. Application (for Suspension of Sentence) No.1 of 2025 does not survive and the same stands disposed of accordingly.

(P. M. RAVAL, J) MOHD SAIF ULLAH

 
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