Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

V.Priya vs N.Viruthambal
2025 Latest Caselaw 3182 Mad

Citation : 2025 Latest Caselaw 3182 Mad
Judgement Date : 24 February, 2025

Madras High Court

V.Priya vs N.Viruthambal on 24 February, 2025

Author: M.Nirmal Kumar
Bench: M.Nirmal Kumar
                                                                                   Crl.R.C. No.245 of 2025


                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                    DATED : 24.02.2025

                                                          CORAM

                                  THE HONOURABLE MR.JUSTICE M.NIRMAL KUMAR

                                                   Crl.R.C.No.245 of 2025
                                                            and
                                              Crl.M.P.Nos.1960 & 1962 of 2025

                     V.Priya                                         ... Petitioner/Accused
                                                             Vs.

                     N.Viruthambal                                   ... Respondent/complainant

                     PRAYER: Criminal Revision Case filed under Sections 438 of BNSS, to
                     set aside the order of the learned I Additional Sessions Judge, City Civil
                     Court, Chennai passed in Crl.A.No.356 of 2024 dated 26.12.2024,
                     confirming the order of conviction under Section 138 of the Negotiable
                     Instruments Act and sentence to undergo simple imprisonment for six
                     months and to pay the cheque amount of Rs.1,75,000/- as compensation
                     and in default to undergo simple imprisonment for a further period of 2
                     months passed by the learned Metropolitan Magistrate, Fast Track court-
                     II, Egmore @ Allikulam, Chennai in C.C.No.3681 of 2019 dated
                     16.02.2024.

                                       For Petitioner    : Mr.S.V.Karthikeyan

                                       For Respondent    : Mr.M.Raja
                                                           for Mr.S.Prakash

                                                          ORDER

The Criminal Revision Petition challenges the conviction of the

petitioner for the offence under Section 138 of the Negotiable

Instruments Act and sentence imposed on the petitioner to undergo https://www.mhc.tn.gov.in/judis

simple imprisonment for six months and to pay the cheque amount of

Rs.1,75,000/- as compensation, in default to undergo simple

imprisonment for two months.

2.The petitioner/accused was prosecuted by the respondent for

offence under Section 138 of the Negotiable Instruments Act in

C.C.No.3681 of 2019. The trial Court, by the judgment dated

16.02.2024, convicted the petitioner and sentenced her to undergo six

months simple imprisonment and to pay the cheque amount of

Rs.1,75,000/- as compensation. Aggrieved against the same, the

petitioner preferred an appeal in Crl.A.No.356 of 2024 before the learned

I Additional Sessions Judge, City Civil Court, Chennai. The learned

Sessions Judge, by the judgment dated 26.12.2024, dismissed the appeal

confirming the conviction and sentence passed by the trial Court, against

which, the present revision.

3.The learned counsel for petitioner submitted that the petitioner

approached the respondent agreeing to settle the cheque amount. The

petitioner paid a sum of Rs.1,40,000/- to the respondent vide Bankers

Cheque No.000066 dated 03.02.2025, drawn on Bandhan Bank, Porur https://www.mhc.tn.gov.in/judis

Branch. Earlier at the time of appeal, the petitioner deposited a sum of

Rs.35,000/- to the credit of C.C.No.3681 of 2019 on the file of

Metropolitan Magistrate, Fast Track Court-II, Egmore @ Allikulam,

Chennai on 09.07.2024. The respondent/complainant agreed to receive

the amount of Rs.35,000/-, which is deposited in the trial Court. In total,

she is satisfied with the sum of Rs.1,75,000/-, the cheque amount. In

confirmation to the same, the petitioner and respondent filed a Joint

Memo of Compromise dated 06.02.2025.

4.Today, the petitioner and respondent are present in person and

confirm the compromise arrived at between them. In support of the

same, both the learned counsel for petitioner as well as respondent filed a

Petition under Section 147 of the Negotiable Instruments Act, 1881 in

Crl.M.P.No.3393 of 2025 for compounding the offence, which was

signed by the petitioner and the respondent and also by their respective

counsel.

5. In view of the compromise arrived at between the parties and

considering the petition under Section 147 of the Negotiable Instruments

Act, the offence under Section 138 of the Negotiable Instruments Act in https://www.mhc.tn.gov.in/judis

C.C. No.3681 of 2019 is compounded.

6.The learned counsel for respondent submitted that the

respondent may be permitted to receive the amount of Rs.35,000/-, which

is lying in the credit of C.C.No.3681 of 2019. The learned counsel for the

petitioner has got no objection for the same.

7. In view of the same, the Joint Memo of Compromise dated

06.02.2025 is taken on file. The Criminal Revision Case is allowed in

terms of the Joint Memo of Compromise dated 06.02.2025. The

conviction and sentence imposed on the petitioner vide judgment dated

26.12.2024 made in Crl.A.No.356 of 2024 on the file of the learned I

Additional Sessions Judge, City Civil Court, Chennai, confirming the

judgment dated 16.02.2024 made in C.C.No.3681 of 2019 on the file of

the learned Metropolitan Magistrate, Fast Track Court-II, Egmore @

Allikulam, Chennai, is set aside and the revision petitioner is acquitted of

the offence under Section 138 of the Negotiable Instruments Act.

8.The petitioner/accused already deposited a sum of Rs.35,000/- to

the credit of C.C.No.3681 of 2019 on the file of learned Metropolitan https://www.mhc.tn.gov.in/judis

Magistrate, Fast Track Court-II, Egmore @ Allikulam, Chennai. In view

of the compounding of the offence, the learned Metropolitan Magistrate,

Fast Track Court-II, Egmore @ Allikulam, Chennai is directed to return

the amount of Rs.35,000/- lying in the credit of C.C.No.3681 of 2019 to

the respondent/complainant without notice to the petitioner/accused,

after filing an appropriate petition/Memo by the respondent/complainant.

Consequently, the connected Criminal Miscellaneous Petitions are

closed.

24.02.2025 (2/2) Index: Yes/No Speaking/Non-speaking order Neutral citation: Yes/No. rsi

To

1.The I Additional Sessions Judge, City Civil Court, Chennai

2.The Metropolitan Magistrate, Fast Track Court-II, Egmore @ Allikulam, Chennai

3.The Public Prosecutor, Madras High Court.

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

M.NIRMAL KUMAR, J.

rsi

and Crl.M.P.Nos.1960 & 1962 of 2025

24.02.2025 (2/2)

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