Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ashraf Ali ...Revision vs Kannan
2023 Latest Caselaw 3641 Mad

Citation : 2023 Latest Caselaw 3641 Mad
Judgement Date : 31 March, 2023

Madras High Court
Ashraf Ali ...Revision vs Kannan on 31 March, 2023
                                                                        Crl.R.C.(MD) No.277 of 2023

                           BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                 DATED : 31.03.2023

                                                      CORAM:

                                  THE HONOURABLE MR.JUSTICE K.MURALI SHANKAR


                                             Crl.R.C.(MD)No.277 of 2023
                                                        and
                                        Crl.M.P.(MD)Nos.4018 and 4019 of 2023


                 Ashraf Ali                                      ...Revision Petitioner/Appellant/
                                                                    Sole Accused


                                                         Vs.

                 Kannan                                          ... Respondent/Respondent/
                                                                      Complainant

                 Common Prayer : This Criminal Revisions have been filed under Section 397
                 r/w 401 of Criminal Procedure Code, to call for the records pertaining to the
                 judgment in Criminal Appeal No.144 of 2019 dated 10.10.2022 on the file of the
                 learned IIIrd Additional District and Sessions Judge, Thanjavur by confirming the
                 Judgment passed in S.T.C.No.72 of 2019 dated 10.10.2019 on the file of the
                 learned Judicial Magistrate (Fast Track Court), Pattukottai and set aside the same
                 by allowing the above criminal revision.


                 1/4

https://www.mhc.tn.gov.in/judis
                                                                          Crl.R.C.(MD) No.277 of 2023



                                  For Petitioner   : Mr.I.Kalantar Aasik Ahamadu

                                  For Respondent   : Mr.S.Kamaraj

                                                      ORDER

The Criminal Revision is directed against the Judgment of conviction and

sentence passed in C.A.No.144 of 2019, dated 10.10.2022 on the file of the III

Additional District and Sessions Judge, Thanjavur @ Pattukkottai, confirming the

Judgment of conviction and sentence, dated 10.10.2019 passed in S.T.C.No.72 of

2019 on the file of the Judicial Magistrate (Fast Track Court), Pattukottai.

2. When the matter was taken up for hearing on 16.03.2023, considering

the submissions made by the learned counsel appearing for the petitioner and the

respondent that the matter was settled between the parties, this Court has directed

the petitioner to deposit 5% of the agreed amount before the High Court Legal

Service Authority attached to this Bench on or before 23.03.2023.

3. When the matter is taken for hearing today, the learned counsel

appearing for the petitioner would submit that the petitioner has deposited 5% of

https://www.mhc.tn.gov.in/judis Crl.R.C.(MD) No.277 of 2023

the agreed amount before the High Court Legal Services Committee, in pursuance

of the direction of this Court and he has also filed a petition under Section 147 of

the Negotiable Instruments Act, wherein, it has been stated that the petitioner has

paid a sum of Rs.5,40,000/- to the respondent. The memo is recorded.

4. The learned counsel appearing for the respondent has filed an affidavit

stating that the respondent has received Rs.2,40,000/- as cash and Rs.3,00,000/-

as Demand Draft from the petitioner.

5. In view of the above, the offence under Section 138 of Negotiable

Instruments Act stands compounded under Section 147 of the Negotiable

Instruments Act. Hence, the Criminal Revision Petition is allowed and the

judgments of the trial Court and the Appellate Court are set aside and the accused

is acquitted from the charges levelled against him. Consequently, connected

Miscellaneous Petitions are closed.


                                                                               31.03.2023
                 NCC              : Yes/No
                 Index            : Yes/No
                 Internet         : Yes/No
                 csm



https://www.mhc.tn.gov.in/judis
                                                Crl.R.C.(MD) No.277 of 2023


                                              K.MURALI SHANKAR, J.


                                                                       csm




                                                     ORDER MADE IN
                                            Crl.R.C.(MD)No.277 of 2023
                                                                    and
                                  Crl.M.P.(MD)Nos.4018 and 4019 of 2023




                                                               31.03.2023





https://www.mhc.tn.gov.in/judis

 
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