Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rakesh Kumar vs The State Of Jharkhand
2025 Latest Caselaw 5815 Jhar

Citation : 2025 Latest Caselaw 5815 Jhar
Judgement Date : 15 September, 2025

Jharkhand High Court

Rakesh Kumar vs The State Of Jharkhand on 15 September, 2025

Author: Sanjay Kumar Dwivedi
Bench: Sanjay Kumar Dwivedi
                                                       [2025:JHHC:28246]


       IN     THE HIGH COURT OF JHARKHAND AT RANCHI
                        Cr. Rev. No. 01 of 2024
       Rakesh Kumar, aged about 48 years, son of Birendra
       Prasad Singh, resident of Kamal Kutir, H. No. 777,
       Road No.2, Hill View Colony, Dimna, P.O. and P.S.
       MGM       (Mango),     Jamshedpur,       District       East
       Singhbhum, Jharkhand.
                                                       .....     ...     Petitioner
                                    Versus
       1. The State of Jharkhand.
       2. Ranjit Mahto, son of Pannu Mahto, resident of H.
       No. 788, J.P. Nagar, P.O. Agrico, P.S. Sitaramdera,
       Town     Jamshedpur,     District     Singhbhum         East,
       Jharkhand.
                                                       .....     ...     Opposite Parties
                               --------

CORAM : HON'BLE MR. JUSTICE SANJAY KUMAR DWIVEDI

------

For the Petitioner : Mr. D.K. karmakar, Advocate.

      For the State            :        Mrs. Nehala Sharmin, A.P.P.
      For the O.P. No. 2       :        Mr. Dhirendra Kumar Prasad, Advocate.
                               ------
06/ 15.09.2025     I.A. No. 12791 of 2025 has been filed for condoning the

delay of 29 days in preferring this petition.

2. Learned counsel appearing for the petitioner submits that

the matter is arising out of Section 138 of NI Act and in preparation for

filing the present petition, the said delay has occurred and in view of

that, the delay may kindly be condoned.

3. Learned A.P.P. for the State and learned counsel appearing

for the O.P. No. 2 have not raised any serious objection, if the delay of

29 days is condoned.

4. In view of the above and considering the submissions of

respective parties and further in view of the averments made in the

aforementioned I.A., the delay of 29 days in filing the present petition

is condoned.

[2025:JHHC:28246]

5. The aforesaid I.A. is allowed and disposed of.

6. Learned counsel appearing for the petitioner submits that

the matter is arising out of Section 138 of NI Act and the learned

Judicial Magistrate, 1st Class, Jamshedpur, by the judgment dated

29.07.2022 in Criminal Complaint Case No. 909 of 2017 has been

pleased to hold guilty and the petitioner has been sentenced to undergo

S.I. for one year and four months and also to impose fine of Rs.

6,05,000/- in form of compensation for having committed the offence

under Section 138 of the N.I. Act and further been pleased to observe

that out of the amount of Rs. 6,00,000/- will be paid by the petitioner to

O.P. No.2 /complainant compensation and Rs. 5,000/- be appropriated

to the State, be deposited in Nazarat, Civil Court, Jamshedpur, and

further been pleased to direct that in default of payment of

compensation amount, the petitioner will undergo simple imprisonment

for a period of four months. He further submits that the said judgment

of learned trial court has been challenged before the learned Sessions

Judge in Criminal Appeal No. 121 of 2022, whereby the learned

revisional court has been pleased to dismiss the said appeal by order

dated 31.08.2023 by way of upholding the order of the learned trial

court.

7. Learned counsel appearing for the petitioner submits that

now the case has been compromised between the parties and the

amount of Rs. 5,25,000/- has already been paid to the complainant-O.P.

No. 2 and a compromise petition has been brought on record by way of

filing I.A. No. 12794 of 2025. He further submits that for exemption

from surrender one interlocutory application, being I.A. No. 12792 of

[2025:JHHC:28246]

2025 has also been filed.

8. Learned counsel appearing for the petitioner submits that

now the compromise has arrived at between the parties, as such,

exemption from surrender may kindly be allowed, as the case is

compoundable in nature under Section 147 of the NI Act.

9. Learned counsel appearing for the complainant-O.P. No. 2

and learned A.P.P. appearing for the State jointly submit that the

compromise has taken place and the case is arising under Section 138

of NI Act and further the case is compoundable under Section 147 of

the NI Act.

10. In view of the above submissions of learned counsel

appearing for the parties and looking into the contents of the

compromise petition, it transpires that the agreed amount has been

received by the complainant, as such, the prayer made in I.A. No.

12792 of 2025 for exemption from surrender before the learned court is

allowed and the said I.A. is disposed of.

11. As such, the petitioner is exempted from surrender before

the learned court, as the compromise has taken place between the

parties and further the case is compoundable under Section 147 of the

NI Act.

12. In view of the above discussions and further considering the

rival submissions of the respective parties and in view of the

compromise arrived at between the parties, which has been brought on

record by way of filing I.A. No. 12794 of 2025 and the case is

compoundable in nature in light of Section 147 of the NI Act, this court

allows the case to be compounded.

[2025:JHHC:28246]

13. Consequently, the judgment dated 29.07.2022 passed by the

learned Judicial Magistrate, 1st Class, Jamshedpur, in Criminal

Complaint Case No. 909 of 2017 and the order dated 31.08.2023,

passed by the learned Sessions Judge in Criminal Appeal No. 121 of

2022, are hereby, set aside.

14. This revision petition is allowed and disposed of. Pending

I.A., if any, stands disposed of.

(Sanjay Kumar Dwivedi, J.) Dated:-15.09.2025 Amitesh/-

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter