Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

N.Akbar Basha Khan vs V.G.Mariappan
2025 Latest Caselaw 8101 Mad

Citation : 2025 Latest Caselaw 8101 Mad
Judgement Date : 28 October, 2025

Madras High Court

N.Akbar Basha Khan vs V.G.Mariappan on 28 October, 2025

Author: A.D.Jagadish Chandira
Bench: A.D.Jagadish Chandira
                                                                                             Crl.O.P.No.29206 of 2025

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                    DATED : 28.10.2025

                                                             CORAM:

                         THE HON'BLE MR.JUSTICE A.D.JAGADISH CHANDIRA

                                                Crl.O.P.No.29206 of 2025
                                              and Crl.M.P.No.19813 of 2025

                 N.Akbar Basha Khan                                                          ... Petitioner

                                                                  Vs.
                 V.G.Mariappan                                                               ... Respondent

                 PRAYER : Criminal Original Petition is filed under Section 528 of
                 Bharatiya Nagarik Suraksha Sanhita/Section 482 of Cr.P.C., to set aside the
                 impugned order M.P.No.5381 of 2025 passed by XVI Additional City Civil
                 Court, Chennai on 18.08.2025 and consequently, extend the time to comply
                 with the order imposed in M.P.No.1 of 2025 in Crl.A.No.374 of 2025,
                 passed by the learned Principal Sessions Judge dated 18.03.2025 directing
                 to deposit 20% of the compensation amount under Section 148 NI
                 (Amendment) Act.

                                         For Petitioner        : Mr.F.Najimudeen

                                                            ORDER

The Criminal Original Petition has been filed seeking to set aside

the order passed by the XVI Additional City Civil Court, Chennai, dated

18.08.2025, in Crl.M.P.No.5381 of 2025 in C.A.No.374 of 2025 and to

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/10/2025 05:56:01 pm )

extend the time granted to comply with the order passed by the Principal

Sessions Court, Chennai, in Crl.M.P.No.1 of 2025 in C.A.No.374 of 2025,

dated 18.03.2025.

2. The brief facts of the case are as follows :-

2.1. The complaint under Section 138 of the Negotiable

Instruments Act was filed by the respondent against the petitioner before

the learned Metropolitan Magistrate, FTC-III, Saidapet, Chennai, in

S.T.C.No.1143 of 2023.

2.2. On 17.02.2025, the trial Court found the

petitioner/accused guilty, convicted him and sentenced him to undergo

seven months simple imprisonment and further directed him to pay the

cheque amount of Rs.10,00,000/- as compensation, in default to undergo

one month simple imprisonment.

2.3. Against the said judgment, the petitioner preferred an

appeal in C.A.No.374 of 2025 along with a petition in Crl.M.P.No.1 of

2025 seeking suspension of sentence. On 18.08.2025, the learned Principal

Sessions Judge, while suspending the sentence imposed on the petitioner,

directed him to deposit 20 % of the cheque amount before the trial Court

within sixty days from the date of the said order.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/10/2025 05:56:01 pm )

2.4. Since the petitioner was unable to mobilize the funds, he

filed Crl.M.P.No.5381 of 2025 before the XVI Additional City Civil Court,

Chennai, seeking extension of time for compliance. However, the learned

Judge, vide order dated 18.08.2025, dismissed the petition and vacated the

suspension of sentence granted to the petitioner on 18.03.2025 for non-

compliance of the conditional order and directed the trial Court to take

steps to secure the petitioner/accused. Aggrieved by the same, the present

petition has been filed.

3. Learned counsel appearing for the petitioner submitted that

the petitioner has now mobilized the amount and is ready to deposit the

same. He further submitted that the petitioner is ready to get along with the

appeal for early disposal. Therefore, if the order passed in Crl.M.P.No.5381

of 2025 is not set aside and the time is not extended, the petitioner would

be put to great hardship. Hence, he prayed to set aside the same.

4. Heard the learned counsel appearing for the petitioner and

perused the materials available on record.

5. Taking into consideration the facts and circumstances of the

case and the submissions made by the learned counsel for the petitioner,

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/10/2025 05:56:01 pm )

this Court is inclined to extend the time granted to the petitioner to comply

with the condition imposed in Crl.M.P.No.1 of 2025.

6. Accordingly, the Criminal Original Petition stands allowed.

The order passed by the learned XVI Additional District Judge, in

Crl.M.P.No.5381 of 2025, dated 18.08.2025, is set aside. Consequently,

the time for depositing 20% of the cheque amount before the trial Court, as

directed by the learned Principal Sessions Judge, Chennai, in Crl.M.P.No.1

of 2025 in C.A.No.374 of 2025 dated 18.03.2025, is hereby extended for a

further period two weeks from today.

7. On such deposit being made by the petitioner within the

extended time, the order passed in Crl.M.P.No.1 of 2025, dated 18.03.2025,

shall stand revived.

8. Consequently, connected miscellaneous petition is closed.

28.10.2025 Note : Issue order copy on 29.10.2025.

ham Neutral Citation:Yes/No

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/10/2025 05:56:01 pm )

To

1. The Principal Sessions Judge, Chennai.

2. The XVI Additional City Civil Court, Chennai.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/10/2025 05:56:01 pm )

A.D.JAGADISH CHANDIRA, J.

ham

28.10.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/10/2025 05:56:01 pm )

 
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