Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jitendra Thakur vs Gopesh Shikkewal
2025 Latest Caselaw 9572 MP

Citation : 2025 Latest Caselaw 9572 MP
Judgement Date : 22 September, 2025

Madhya Pradesh High Court

Jitendra Thakur vs Gopesh Shikkewal on 22 September, 2025

Author: Gurpal Singh Ahluwalia
Bench: Gurpal Singh Ahluwalia
         NEUTRAL CITATION NO. 2025:MPHC-JBP:48092




                                                              1                              CRR-4257-2025
                                IN   THE      HIGH COURT OF MADHYA PRADESH
                                                    AT JABALPUR
                                                          BEFORE
                                         HON'BLE SHRI JUSTICE RAMKUMAR CHOUBEY
                                                ON THE 22 nd OF SEPTEMBER, 2025
                                              CRIMINAL REVISION No. 4257 of 2025
                                                        JITENDRA THAKUR
                                                              Versus
                                                       GOPESH SHIKKEWAL
                           Appearance:
                                 Shri Jagdish Prasad Singrol- Advocate for the petitioner.
                                 Shri Dharmendra Patel- Advocate for the respondent.

                                                               ORDER

This criminal revision u/s 397/401 of the Code of Criminal Procedure, 1973 (in short "Cr.P.C.") r/w 438 read with 442 of the Bhartiya Nagarik Suraksha Sanhita, 2023 (in short 'BNSS') has been filed by the petitioner against judgment dated 24.03.2025 passed by Second District and Sessions Judge, Bhopal in Criminal Appeal No.35/2025 arising out of order dated 12.12.2024 passed by Judicial Magistrate First Class, District Bhopal in Criminal Case No.3657/2020, whereby the petitioner has been convicted for offence under Section 138 of the Negotiable Instruments Act and sentenced to undergo R.I. for nine months and

compensation of Rs.5,07,500/- with default stipulations.

2. As per prosecution case, the respondent/complainant and the petitioner both are known each other. The petitioner borrowed Rs.3,50,000/- from the complainant, in lieu thereof, the petitioner has given a cheque bearing No.517614 drawn at State Bank of India dated 05.12.2019. When the complainant presented the said cheque in his Bank account, it got dishonoured due to insufficient funds. Therefore, the complainant lodged a complaint under Section 138 of NI Act

NEUTRAL CITATION NO. 2025:MPHC-JBP:48092

2 CRR-4257-2025 against the petitioner.

3. The trial Court vide judgment dated 12.12.2024 found the petitioner guilty and convicted him for offence under Section 138 of NI Act and sentenced to undergo R.I. for nine months and compensation of Rs.5,07,500/- with default stipulations.

4. The petitioner being aggrieved with the judgment of the trial Court preferred an appeal before the lower appellate Court, which has affirmed the judgment of conviction and order of sentence of the petitioner. Hence, the petitioner preferred instant revision.

5. During the pendency of this revision, the parties have arrived at a compromise and, therefore, this Court vide order-sheet dated 12.09.2025 directed the parties to personally appear before the Registrar Judicial of this Court for

verification of their compromise.

6. In compliance of aforesaid order, the complainant Gopesh Shikkewal stated that the parties have amicably settled the dispute ex curiae and he has no objection if the petitioner is acquitted of the charge levelled against him. He further stated that he has entered into the compromise out of his own volition and without any compulsion.

7. In the case of Damodar S.Prabhu Vs. Sayed Babalal H, (2010) 5 SCC

663., the Supreme Court has directed that if the application for compounding is made before the Sessions Court or a High Court in revision or appeal, such compounding may be allowed on the condition that the accused pays 15% of the cheque amount by way of costs. Further, it has been held that the competent court can of course reduce the costs with regard to the specific facts and circumstances of a case, while recording reasons in writing for such variance. Bona fide litigants

NEUTRAL CITATION NO. 2025:MPHC-JBP:48092

3 CRR-4257-2025 should of course contest the proceedings to their logical end.

8. Learned counsel for the petitioner submitted that the petitioner is in jail and he is ready to pay any further amount, as directed by this Court towards the costs. The respondent appeared in person before the Court and submitted through counsel that he is willing to compound the offence as per their settlement arrived at outside the court.

9. In view of the aforesaid peculiar facts and circumstances of the case, the petitioner is directed to deposit Rs.5,000/- towards costs of the cheque amount before the trial Court within a period of 15 days from today. If the petitioner deposits aforesaid amount within the stipulated time, he shall be released from jail forthwith if his custody is not required in connection with any other case.

10. In view of aforesaid compromise, it is made clear that this order would have the effect of acquittal under Section 320(8) of the Cr.P.C. and, therefore, the petitioner is acquitted from offence under Section 138 of the Negotiable Instruments Act.

11. The revision is accordingly disposed of.

Let a copy of this order be kept in the records of the courts below. The original records be sent back to the concerned courts.

(RAMKUMAR CHOUBEY) JUDGE

SS

 
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