Citation : 2025 Latest Caselaw 5185 Guj
Judgement Date : 26 June, 2025
NEUTRAL CITATION
R/CR.MA/12243/2025 ORDER DATED: 26/06/2025
undefined
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL MISC.APPLICATION (FOR CONSENT QUASHING) NO.
12243 of 2025
==========================================================
PATEL PARIMALKUMAR TRIBHUVANBHAI
Versus
STATE OF GUJARAT & ANR.
==========================================================
Appearance:
MR SHAILESH C SHARMA(3450) for the Applicant(s) No. 1
MR TIRTHRAJ PANDYA, APP for the Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE MR. JUSTICE J. C. DOSHI
Date : 26/06/2025
ORAL ORDER
Learned advocate Mr.Rajesh Barot states that he has instructions to appear on behalf of the original complainant, and thereby, seeks permission to file his Vakalatnama, which is granted. The original complainant is present in the Court and is identified by his learned advocate.
[1] Rule. Learned advocates waives service of rule for the respective respondents.
[2] By this application under Article 227 of the Constitution of India, read with Section 482 of the Code of Criminal Procedure, the petitioner has sought quashing of the judgment and order dated 28.03.2025 passed by the learned JMFC, Anand in Criminal Case No.273 of 2022, by which the petitioner has been convicted and ordered to undergo simple imprisonment for a period of six months and to pay the amount of Rs.70,000/-
NEUTRAL CITATION
R/CR.MA/12243/2025 ORDER DATED: 26/06/2025
undefined
towards compensation to the complainant and in default of payment of the said amount, the petitioner to undergo further simple imprisonment for a period of two months and as the petitioner was not present when the judgment was pronounced, the learned Magistrate issued warrant against the petitioner.
[3] It appears that the settlement has been arrived at between the complainant and present petitioner and the entire cheque amount has been paid to the respondent complainant, which has been confirmed by the complainant by detailed affidavit, which is produced on record separately, the same is taken on record. The complainant do not wish to proceed further and is willing to compound the offence. Accordingly, the petitioner by filing this petition, seeks compounding of the offence under Section 147 of the Negotiable Instruments Act.
[4] The petitioner also submits that the petitioner is willing to deposit costs as directed by the Supreme Court in case of Damodar S. Prabhu Vs. Sayed Babalal H., reported in (2010) 5 SCC 633, with the Legal Service Authority.
[5] In case of Kripalsingh Pratapsingh Vs. Salvinder Kaur Hardisingh Lohana, reported in (2004) 2 GLH 544, the Coordinate Bench of this Court after considering various decisions of the Apex Court, took a view that it would be permissible for the High Court in exercise of its inherent powers under Section 482 of the Code, to record the settlement arrived at between the parties and acquit the accused of the charges.
NEUTRAL CITATION
R/CR.MA/12243/2025 ORDER DATED: 26/06/2025
undefined
[6] Thus, taking into account the fact of settlement, the compounding of the offence is hereby permitted.
[7] As a result, the petition is allowed. The judgment and order dated 28.03.2025 passed by the learned JMFC, Anand in Criminal Case No.273 of 2022 and warrant issued by it are hereby quashed and set aside. The petitioner is acquitted of the offences under the provisions of the Negotiable Instruments Act. The petitioner is directed to deposit amount of Rs.7,000/- with the Gujarat State Legal Service Authority as compounding charge within a period of one week from the date of receipt of this order. Receipt of deposit of amount shall be placed on record. Rule is made absolute to aforesaid extent. Direct service permitted.
(J. C. DOSHI,J) SATISH
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!