Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Karu Krishna Hansdah vs The State Of Jharkhand
2025 Latest Caselaw 4802 Jhar

Citation : 2025 Latest Caselaw 4802 Jhar
Judgement Date : 25 August, 2025

Jharkhand High Court

Karu Krishna Hansdah vs The State Of Jharkhand on 25 August, 2025

Author: Sanjay Kumar Dwivedi
Bench: Sanjay Kumar Dwivedi
                                                                           ( 2025:JHHC:25172 )




                   IN THE HIGH COURT OF JHARKHAND AT RANCHI
                          Criminal Revision No. 1563 of 2023
                  Karu Krishna Hansdah, aged about 52 years, son of Salkho Hansdah,
                  resident of Qr. No.L3/9, Allai Road, Burmamines, behind Dispensary,
                  P.O. Burmamines, P.S. Burmamines, District- East Singhbhum
                                                                     ... Petitioner
                                          -Versus-
            1.    The State of Jharkhand
            2.    Satish Singh, son of late Sriniwas Singh, resident of Maa Ambey Path,
                  Road No.2, Pardih, Town Jamshedpur, P.O. Pardih, P.S. Azadnagar,
                  District- East Singhbhum, Jharkhand                ... Opposite Party
                                              -----
            CORAM:       HON'BLE MR. JUSTICE SANJAY KUMAR DWIVEDI
                                              -----
            For the Petitioner         : Mr. Jitendra Nath Upadhyay, Advocate
            For the State              : Mr. Sanjay Kumar Srivastava, A.P.P.
            For O.P. No.2              : Mr. Sheo Kumar Singh, Advocate
                                              -----
07/25.08.2025      Heard Mr. Jitendra Nath Upadhyay, learned counsel for the petitioner,

Mr. Sanjay Kumar Srivastava, learned counsel for the State and Mr. Sheo

Kumar Singh, learned counsel for opposite party no.2.

2. I.A. No.11639 of 2025 has been filed for condonation of delay of 19

days in filing the criminal revision petition.

3. Learned counsel for the petitioner submits that in preparation of filing

the criminal revision, such delay has occurred and in view of that, the delay

may kindly be condoned.

4. Learned counsel for the State and opposite party no.2 have got no

serious objection.

5. For the reasons assigned in the said I.A., the delay of 19 days in filing

the criminal revision petition is, hereby, condoned.

6. Accordingly, I.A. No.11639 of 2025 is allowed and disposed of.

7. This criminal revision petition has been preferred against the judgment

of conviction and order of sentence dated 23.12.2022 passed by the learned

-1- Criminal Revision No. 1563 of 2023 ( 2025:JHHC:25172 )

Judicial Magistrate, 1st Class, Jamshedpur in connection with C/1 Case

No.1997 of 2019, T.R. No.464 of 2022, whereby, the learned Magistrate has

been pleased to convict the petitioner under Section 138 of Negotiable

Instrument Act and sentence him to undergo simple imprisonment for a

period of one year for the offence under Section 138 of N.I. Act and fine of

Rs.4,40,000/-, out of which, Rs.4,35,000/- has been directed to be paid as

compensation to the complainant and Rs.5,000/- as a cost. The further prayer

is made to setting-aside the judgment dated 09.08.2023 passed in Criminal

Appeal No.07 of 2023 by the learned Additional Sessions Judge-II, East

Singhbhum, Jamshedpur, whereby, the appeal preferred by the petitioner has

been dismissed and the judgment and order of the learned trial court has

been affirmed.

8. Mr. Jitendra Nath Upadhyay, learned counsel for the petitioner submits

that the complaint case was filed under Section 138 of N.I. Act alleging

therein that sum of Rs.3,80,000/- was paid by the complainant to the

petitioner and in return the cheque was issued by the petitioner, which was

dishonoured due to insufficient balance. He submits that in this background,

the case proceeded. The learned trial court has convicted the petitioner under

Section 138 of N.I. Act and sentenced him to undergo S.I. for one year for

the said offence along with fine of Rs.4,40,000/-, out of which, Rs.4,35,000/-

has been directed to be paid as a compensation and rest Rs.5,000/- to be

paid as a cost. He further submits that the petitioner challenged the said

judgment and order of the trial court in Criminal Appeal No.07 of 2023,

however, the said appeal has been dismissed by the learned Additional

Sessions Judge-II, East Singhbhum, Jamshedpur vide judgment dated

-2- Criminal Revision No. 1563 of 2023 ( 2025:JHHC:25172 )

09.08.2023 and affirmed the judgment and order of the learned trial court.

He submits that in the aforesaid background, the present criminal revision

petition has been filed. He submits that the matter is arising out of Negotiable

Instrument Act and now a good sense has prevailed between the parties and

for that, joint compromise petition being I.A. No.11413 of 2025 has been filed.

He submits that it has been settled between the parties that the awarded

compensation of Rs.4,40,000/- will be returned to the complainant by the

petitioner in 11 installments of Rs.40,000/- each and in that view of the matter,

11 cheques have been issued by the petitioner. He submits that the matter is

arising out of Section 138 of Negotiable Instrument Act and that is

compoundable under Section 147 of the Negotiable Instrument Act.

9. Mr. Sanjay Kumar Srivastava, learned counsel for the State submits

that the matter is arising out of Negotiable Instrument act and in light of the

joint compromise petition, it appears that both the parties have compromised

the matter.

10. Mr. Sheo Kumar Singh, learned counsel for opposite party no.2 accepts

the submission of the learned counsel for the petitioner and he submits that

the compromise has taken place between the parties and 11 cheques have

already been issued by the petitioner, which has been deposited by the

complainant in the bank account of the complainant-opposite party no.2. He

further submits that joint compromise petition has been separately affidavited

by both the sides. He submits that in light of the compromise, the matter can

be disposed of.

11. In view of the above, it transpires that the matter is arising out of

Section 138 of the Negotiable Instrument Act and in light of the judgment

-3- Criminal Revision No. 1563 of 2023 ( 2025:JHHC:25172 )

and order of the learned trial court as well as appellate court, the amount of

compensation and cost has already been returned back to opposite party no.2

by the petitioner, which has been accepted by the learned counsel for

opposite party no.2.

12. In light of the above and considering Section 147 of the Negotiable

Instrument Act, which is compoundable section under the said Act, the Court

allows to compound the case. In view of that, the judgment of conviction and

order of sentence dated 23.12.2022 passed by the learned Judicial Magistrate,

1st Class, Jamshedpur in connection with C/1 Case No.1997 of 2019, T.R.

No.464 of 2022 and the judgment dated 09.08.2023 passed in Criminal

Appeal No.07 of 2023 by the learned Additional Sessions Judge-II, East

Singhbhum, Jamshedpur are, hereby, set-aside.

13. Accordingly, this criminal revision petition is allowed and disposed of.

14. Consequently, I.A. No.11413 of 2025 is also disposed of.





                                                   (Sanjay Kumar Dwivedi, J.)
Ajay/




                                        -4-                 Criminal Revision No. 1563 of 2023
 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter