Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Alliance Industries Limited Through ... vs M/S Peoples General Hospital Private ...
2025 Latest Caselaw 7283 MP

Citation : 2025 Latest Caselaw 7283 MP
Judgement Date : 30 June, 2025

Madhya Pradesh High Court

Alliance Industries Limited Through ... vs M/S Peoples General Hospital Private ... on 30 June, 2025

          NEUTRAL CITATION NO. 2025:MPHC-GWL:13120




                                                            1                         MCRC-28017-2025
                             IN     THE     HIGH COURT OF MADHYA PRADESH
                                                  AT GWALIOR
                                                        BEFORE
                                             HON'BLE SHRI JUSTICE AMIT SETH
                                                  ON THE 30th OF JUNE, 2025
                                           MISC. CRIMINAL CASE No. 28017 of 2025
                           ALLIANCE INDUSTRIES LIMITED THROUGH DIRECTOR ASHOK
                                         KUMAR KHOSLA AND OTHERS
                                                   Versus
                             M/S PEOPLES GENERAL HOSPITAL PRIVATE LIMITED AND
                            OTHERS THROUGH AUTHORISED SIGNATORY COL. ASHOK
                                             KUMA AND OTHERS

                          Appearance:
                                  Shri Ankur Mody - Advocate for the petitioners.
                                  Shri Vivek Khedkar - Senior Advocate assisted with Shri Nakul
                          Khedkar - Advocate for respondent No.1.
                                  Shri Praveen Kumar Newaskar - Advocate for the respondent No.2.




                                                       Heard on: 26/06/2025
                                                  Order Delivered: 30/06/2025



                                                                ORDER

The petitioners have filed this instant petition under Section 482 of Cr.P.C. read with Section 528 of BNSS seeking modification/clarification of order dated 12.06.2025 passed in M.Cr.C. No.41350/2023 and the following reliefs have been sought:-

NEUTRAL CITATION NO. 2025:MPHC-GWL:13120

2 MCRC-28017-2025 "a) Modify the impugned judgment/order dated 12-06-2025 (uploaded on 13- 06-2025) in MCRC No. 41350/2023 by substituting the date "25-06-2025" with any convenient date on or after 25-07-2025 for the appearance of the Petitioners before the learned Trial Court;

b) Clarify that, if any application for anticipatory bail is filed by the Petitioners in the captioned matter, the competent court shall entertain and decide such application on its own merits in accordance with law, unaffected by the impugned judgment/order; and

c) Pass such other or further orders as this Hon'ble Court may deem fit and proper in the interest of justice."?

2. The counsel appearing for the petitioners submits that M.Cr.C. No.41350/2023 was preferred by the petitioners under Section 482 of Cr.P.C. seeking quashment of complaint under Section 449 of the Companies Act, 2013 filed by the respondent No.1, wherein the learned trial Court took

cognizance vide order dated 23.05.2022 and subsequently on account of non- appearance of the petitioners in the said proceedings, issued arrest warrant against petitioner No.2 and directed for issuance of bailable warrant against the petitioner no.1 vide order dated 12.07.2023. It is further submitted on behalf of the petitioners that in the questioned M.Cr.C. No.41350/2023 initially, the interim stay was granted vide order dated 20.09.2023 thereafter, the matter was heard and reserved for judgment on 29.04.2025 and the final order/judgment was delivered/uploaded on the website of this Court on 12.06.2025 and by partly allowing the petition the impugned order dated 12.07.2023 was quashed and the parties were directed to appear before the trial Court on 25.06.2025 and on such further dates as may be fixed by the trial Court and the learned trial has been directed to proceed in the matter expeditiously.

NEUTRAL CITATION NO. 2025:MPHC-GWL:13120

3 MCRC-28017-2025

3. The counsel appearing for the petitioners further submits that since the judgment was reserved on 29.04.2025 and came to be uploaded only on 12.06.2025 the petitioners could not place before this Hon'ble Court the fact that the petitioner No.2 is a citizen and permanent resident of United States of America and he is in his seventies and in frailing health condition and therefore, likely to suffer grave hardship if he is to appear before the trial Court on 25.06.2025 in such a short notice, considering that the judgment was uploaded on 13.06.2025. That apart, the counsel for the petitioners submits that appropriate modification/clarification in the order dated 12.06.2025 passed in M.Cr.C. No.41350/2023 also deserves to be issued, that in case any application for anticipatory bail is filed by the petitioners in the captioned matter, the competent court shall entertain and decide such application on its own merits in accordance with law unaffected by the impugned judgement/order as seeking anticipatory bail is the statutory right of the petitioners. However, the petitioners are apprehensive that in the teeth of the order dated 12.06.2025, the trial court is unlikely to consider the anticipatory bail application of the petitioners. Accordingly, the prayer as quoted hereinabove has been made by filing the present petition under Section 482 Cr.P.C/ Section 528 BNSS.

4. On the other hand, the learned senior counsel appearing for respondent No.1 raises preliminary objection as regards the maintainability of the present petition filed under Section 482 of Cr.P.C. read with Section 528 of BNSS seeking modification/clarification of the order on the following

grounds:-

NEUTRAL CITATION NO. 2025:MPHC-GWL:13120

4 MCRC-28017-2025

(a) Section 362 of the Criminal Procedure Code, 1973 specifically bars alteration or review of a signed judgment or final order disposing of a case except to correct a clerical or arithmetical error and therefore the instant petition seeking modification/clarification of order dated 12.06.2025 passed in M.Cr.C. No.41350/2023 is barred and not maintainable.

(b) The instant application under Section 482 of Cr.P.C. has been filed on the strength of power of attorney and the affidavit in support of the petition has been sworn at Mumbai and the said affidavit is not part of the present petition as the petition has been drafted and signed by the counsel and presented at Gwalior. The petition does not bear signatures of the person swearing the affidavit.

(c) Even otherwise, the M.Cr.C. No.41350/2023 filed by the petitioners has been partly allowed. The order dated 12.07.2023 passed by the trial Court issuing arrest warrant against the petitioner No.2 and bailable warrant against petitioner No.1 is quashed and in case, the petitioners are having any genuine difficulty in appearing before the trial Court, they are required to seek the remedy before the learned trial court in terms of various provisions contained under the Code of Criminal Procedure itself.

5. The learned Senior Counsel appearing for the respondent No.1, however, fairly submits that he has no serious objection in case some reasonable enlargement of time is granted to the petitioners to comply with the order dated 12.06.2025 passed in M.Cr.C. No.41350/2023 so as to enable the petitioner No.2 to appear before the trial Court looking to the fact that the petitioner No.2 is residing outside India and would be required to make

NEUTRAL CITATION NO. 2025:MPHC-GWL:13120

5 MCRC-28017-2025 arrangements to travel to India.

6. On the objection of maintainability of the instant M.Cr.C. seeking modification/clarification of the final order passed in M.Cr.C. No.41350/2023, the learned counsel for the petitioners relies upon the judgment of the Hon'ble Supreme Court in the case of Anil Khadkiwala vs. State (Government of NCT of Delhi) and Anr: (2019) 17 SCC 294 to contend that under the changed circumstances, the second M.Cr.C. filed under Section 482 of Cr.P.C. is maintainable and so far as the objection of filing the present M.Cr.C. supported by the power of attorney and along with the affidavit sworn at Mumbai is concerned, the counsel for the petitioners submits that the same is too technical objection to be considered as, the original M.Cr.C. No.41350/2023 was also filed on the strength of power of attorney itself and since the petitioner No.2 is not in India and the petitioner No.1 is Company, the petition filed on the strength of power of attorney by the company is maintainable.

7. Heard learned counsel for the parties and perused the record.

8. I find much force in the preliminary objection raised by the Senior Counsel appearing for the respondent No.1, as regards the maintainability of the instant application in view of Section 362 of the Cr.P.C.

Section 362 of Cr.P.C. reads as under:-

362 . Court not to after judgement. Save as otherwise provided by this Code or by any other law for the time being in force, no Court, when it has signed its judgment or final order disposing of a case, shall alter or review the same except to correct a clerical or arithmetical error."

9. The aforesaid provision has came to be considered by the Hon'ble

NEUTRAL CITATION NO. 2025:MPHC-GWL:13120

6 MCRC-28017-2025 Supreme Court in the case of Atul Shukla vs. State of M.P. and Ors.: (2019) 17 SCC 299 wherein, it is observed as under:-

"5.The submission which has been urged on behalf of the appellant is that the High Court could not have entertained the subsequent petition under Section 482 for review or, as the case may be, for modification of its earlier order having regard to the specific bar contained in Section 362 CrPC. Section 362 provides as follows:

"362 . Court not to alter judgment .--Save as otherwise provided by this Code or by any other law for the time being in force, no court, when it has signed its judgment or final order disposing of a case,shall alter or review the same except to correct a clerical or arithmetical error."

6. The State of Madhya Pradesh represented by the learned Standing Counsel has filed a counter-affidavit supporting the contention of the appellant. The learned counsel appearing on behalf of the second respondent has urged that in the order dated 20-7-2018, the High Court had recorded the submission that no offence under Section 364 was made out.

7. The High Court while dismissing the petition under Section 482 observed that it would be open to the second respondent to pursue his remedies after framing of the charge. In view of the specific bar which is contained in Section 362 , we are of the view that the impugned order of the High Court is unsustainable. Such an application for review or modification could not have been entertained."

8. We accordingly, allow the appeal and set aside the impugned judgment and order of the High Court dated 20.08.2018 passed in Surendra Singh vs. State of M.P. Pending application (s), if any, shall stand disposed of."

10. If the prayer made by the petitioners in the instant M.Cr.C Petition is considered in the light of the observations made by the Hon'ble Supreme Court in the case of Atul Shukla (supra) , this Court is of the considered opinion, that the judgment of the Hon'ble Supreme Court relied upon by the

petitioners in the case of Anil Khadkiwala (supra) may have no applicability as the in the case in hand, the prayer itself is for modification / clarification of the finally disposed of signed order/judgment therefore in the light of the

NEUTRAL CITATION NO. 2025:MPHC-GWL:13120

7 MCRC-28017-2025 preposition laid down in the case of Atul Shukla (supra), the instant M.Cr.C. petition filed by the petitioners being not maintainable is accordingly dismissed, however in view of the submission made by the learned Senior Counsel for the Respondent No.1, the petitioners are granted 10 days further time to comply with the order dated 12.06.2025 passed in M.Cr.C. No.41350/2023.

(AMIT SETH) JUDGE

Van

 
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 : MAIMS

 
 
Latestlaws Newsletter