Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Om Prakash Mandal vs The State Of Jharkhand
2021 Latest Caselaw 4083 Jhar

Citation : 2021 Latest Caselaw 4083 Jhar
Judgement Date : 28 October, 2021

Jharkhand High Court
Om Prakash Mandal vs The State Of Jharkhand on 28 October, 2021
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             Cr. Rev. No. 263 of 2019
            Om Prakash Mandal                     ...         ... Petitioner
                                       Versus
            1. The State of Jharkhand
            2. Pawan Kumar Sharma                ...          ... Opp. Parties
                                          ---

CORAM: HON'BLE MR. JUSTICE RAJESH KUMAR

---

For the Petitioner : Mr. Sanjeev Thakur, Adv.

            For the State                  : APP
            For the O.P. No.2              : Mr. Rakesh Kumar, Adv.
                                          ---

06/28.10.2021:           This criminal revision has been filed against the judgment dated

15.02.2019 passed by learned District & Addl. Sessions Judge-II, Bokaro in Cr. Appeal No.174 of 2018 whereby and whereunder the petitioner has been convicted and sentenced to undergo simple imprisonment for one year with compensation amount for the offence under Section 138 of the Negotiable Instruments Act, affirming the judgment dated 09.10.2018 passed by learned Judicial Magistrate, 1st Class, Bokaro in C.P. Case No.221 of 2014 (T.R. No.439 of 2018).

It has been submitted by both the parties that the matter has been settled outside the court and money has been transacted. The offence is compoundable under Section 147 of the Negotiable Instruments Act.

In view of the settlement of dispute and the fact that offence is compoundable in nature, the matter is hereby compounded and the impugned orders dated 15.02.2019 and 09.10.2018 are, hereby, set aside.

Accordingly, this criminal revision is allowed and disposed of. I.A. No.2718 of 2020 and I.A. No.2724 of 2020

These interlocutory applications have been filed for exemption from surrender and for compromise between the parties.

In view of the disposal of the present criminal revision, these interlocutory applications are also disposed of.

(Rajesh Kumar, J.)

Ravi/

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter