Citation : 2025 Latest Caselaw 6572 Guj
Judgement Date : 13 September, 2025
NEUTRAL CITATION
R/CR.RA/1721/2025 CONCILIATION ORDER DATED:
13/09/2025 undefined
IN THE HIGH COURT LEGAL SERVICES COMMITTEE, AHMEDABAD
BEFORE THE LOK ADALAT
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
ON THIS 13TH DAY OF SEPTEMBER, 2025
CONCILIATORS PRESENT: HONOURABLE MR.JUSTICE UTKARSH
THAKORBHAI DESAI
AND
CONCILIATOR - MR. JAL SOLI UNWALLA
(LD. DESIGNATED SENIOR ADVOCATE)
R/CRIMINAL REVISION APPLICATION NO. 1721 of 2025
1 CHAUDHARY HARSH
SAGRAMBHAI
AT GUJALA, TAL. VISNAGAR
AND DIST. MAHESANA.?
?
AT PRESENT IN DIST. JAIL
MAHESANA SINCE
17/04/2025
Applicant(s)
VERSUS
1 STATE OF GUJARAT 2 CHAUDHARI JAYESHKUMAR
NOTICE TO BE SERVED MAHADEVBHAI
THROUGH THE PUBLIC AT UCHARPI, TAL. AND
PROSECUTOR, HIGH DIST. MAHESANA.
COURT OF GUJARAT,
AHMEDABAD
Respondent(s)
==========================================================
Appearance:
MR KAMLESH S KOTAI(6150) for the Applicant(s) No. 1 MR NIRAJ SHARMA, APP for the Respondent(s) No. 1 ==========================================================
NEUTRAL CITATION
R/CR.RA/1721/2025 CONCILIATION ORDER DATED:
13/09/2025 undefined
CONCILIATION ORDER
1. Present Criminal Revision Application under Section 438 of the Bhartiya Nagarik Suraksha Sanhita is filed against the judgment and order dated 14.10.2024 passed by the Court of learned 3rd Additional Sessions Judge, Mahesana in Criminal Appeal No.210 of 2024, which confirmed the judgment of conviction passed by the Ld. 3 rd Additional Chief Judicial Magistrate, Mahesana in Criminal Case No. 4530 of 2023 on March 11, 2024.
2. With the consent of the learned advocates for the respective parties, the matter is taken up for conciliation before the Lok Adalat today.
Respondent No.2 - original complainant is present before this Court today.
3. Heard the learned advocates for the respective parties. Learned advocates have jointly submitted that the parties have arrived at settlement and has urged this Court to quash and set aside the order of conviction in view of the settlement. Learned advocate for the respondent
- original complainant has placed on record the affidavit confirming the factum of settlement. The same is permitted to be taken on record.
4. It has been submitted by the learned advocate Mr. Kotai for the petitioner that the accused is in jail and in terms of compromise arrived at between the parties, he be released forthwith, if not required in any other offence.
5. In view of the aforesaid settlement arrived at between the parties and even otherwise the offence punishable under Section 138 of the Negotiable Instruments Act being compoundable in view of Section 147
NEUTRAL CITATION
R/CR.RA/1721/2025 CONCILIATION ORDER DATED:
13/09/2025 undefined
of the Act, the impugned order of conviction as well as consequential proceedings arising therefrom are hereby quashed and set aside. Hence, the present Criminal Revision Application stands allowed. With this, present Criminal Revision Application stands disposed of.
(UTKARSH THAKORBHAI DESAI, J) CONCILIATOR
(JAL SOLI UNWALLA, SENIOR ADVOCATE) CONCILIATOR MAYA
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!