Saturday, 13, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ajay Balvantbhai Bhavsar vs Rajiv Anilkumar Gupta
2026 Latest Caselaw 2730 Guj

Citation : 2026 Latest Caselaw 2730 Guj
Judgement Date : 24 April, 2026

[Cites 5, Cited by 0]

Gujarat High Court

Ajay Balvantbhai Bhavsar vs Rajiv Anilkumar Gupta on 24 April, 2026

                                                                                                                  NEUTRAL CITATION




                            R/CR.RA/1732/2019                                    JUDGMENT DATED: 24/04/2026

                                                                                                                   undefined




                                     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                              R/CRIMINAL REVISION APPLICATION (AGAINST CONVICTION -
                                   NEGOTIABLE INSTRUMENT ACT) NO. 1732 of 2019


                       FOR APPROVAL AND SIGNATURE:


                       HONOURABLE MR. JUSTICE HASMUKH D. SUTHAR
                       ==========================================================

                                    Approved for Reporting                      Yes           No

                       ==========================================================
                                                  AJAY BALVANTBHAI BHAVSAR
                                                             Versus
                                                 RAJIV ANILKUMAR GUPTA & ANR.
                       ==========================================================
                       Appearance:
                       BAILABLE WARRANT SERVED for the Applicant(s) No. 1
                       JAIMIN R PATEL(7447) for the Applicant(s) No. 1
                       MOKSHAY R VYAS(7453) for the Applicant(s) No. 1
                       MR BH KHER(6027) for the Respondent(s) No. 1
                       MR ROHAN RAVAL, APP for the Respondent(s) No. 2
                       ==========================================================
                            CORAM:HONOURABLE MR. JUSTICE HASMUKH D. SUTHAR

                                                            Date : 24/04/2026

                                                              JUDGMENT

1. By way of present revision application under Sections 397 read with 401 of the Code of Criminal Procedure, 1973, the applicant has prayed for quashing and setting aside the judgment and order of conviction and sentence dated 04.05.2019 passed by the learned Additional Metropolitan Magistrate, N.I.Act, Court No.27, Ahmedabad, in Criminal Case No.71372/2017, whereby, the trial Court has been pleased to hold the applicant guilty for the offence punishable under Section 138 of the Negotiable Instruments Act (which shall hereinafter be referred to as "NI Act" for short) and sentenced to undergo simple imprisonment of one year and also directed to pay the cheque amount i.e.

NEUTRAL CITATION

R/CR.RA/1732/2019 JUDGMENT DATED: 24/04/2026

undefined

Rs.9,50,000/- and in default of payment of fine to undergo further simple imprisonment of three months. The said order was assailed by way of filing Criminal Appeal No.436/2019, wherein, vide order dated 28.11.2019 passed by the learned Additional Sessions Judge, Ahmedabad City, the appeal came to be dismissed and the order of conviction and sentence has been confirmed. Hence, present Revision Application is filed by the applicant-accused.

2. Learned Advocate for the applicant has submitted that during the pendency of the present revision application, the applicant has deposited the remaining amount of Rs.4,75,000/- and has produced on record a copy of the Demand Draft of Rs.4,75,000/- dated 20.04.2026 drawn on Union Bank. In view of above, once the amount being deposited and as the offence under Section 138 of the NI Act is quasi-criminal in character and is compoundable and punishment under the NI Act is not a means of seeking retribution but is more a means to ensure payment of money and to promote credibility of cheques as a trustworthy substitute for cash payment. In absence of any perversity and no ground is found to upset the concurrent findings of the learned trial Court and Appellate Court and it is not open for Revisional Court to re-analyse and re-interpret the evidence in revisional jurisdiction. No case is made out to interfere with the reasons assigned by both the Courts.

3. At the same time this Court has taken into consideration the object of the Act as accused made payment and complainant has received the same, hence, in view of judgment of the Hon'ble Supreme Court Sanjabij Tari Vs Kishore S. Borcar,

NEUTRAL CITATION

R/CR.RA/1732/2019 JUDGMENT DATED: 24/04/2026

undefined

Neutral Citation 2025 INSC 1158, maintaining the conviction, this Court is inclined to extend the benefit under the Probation of Offenders Act, 1958, to the applicant-accused.

4. Accordingly, the applicant - accused is directed to be released on probation of good conduct under Section 4 of the Probation of Offenders Act, upon execution of probation bond in sum of Rs.20,000/-, with one surety of like amount for a period of 2 years.

5. It is hereby further directed that the applicant - accused shall receive the sentence as and when called upon till the said period and the applicant shall maintain peace during above mentioned period of 2 (two) years.

6. The above mentioned bond under Section 4 of the Probation of Offenders Act, be submitted before the learned trial Court within 15 days of passing of this judgment.

7. Accordingly, present revision application is disposed of. Record and proceedings, if any, be sent back to the concerned Court forthwith.

(HASMUKH D. SUTHAR,J)

SUCHIT

 
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