Citation : 2025 Latest Caselaw 7276 Ori
Judgement Date : 17 April, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
CRLREV No.519 of 2022
(In the matter of application under Section 397 read
with Section 401 of Criminal Procedure Code).
Biswajit Panda ... Petitioner
-versus-
State of Odisha and another ... Opposite Parties
For Petitioner : Mr. H.K. Mohanta,
Advocate
For Opposite Parties : Mr. S.K. Rout, Addl. PP
Mr. J.K. Mohapatra,
Advocate (OP-2)
CORAM:
JUSTICE G. SATAPATHY
F DATE OF HEARING & JUDGMENT:17.04.2025(ORAL)
G. Satapathy, J.
1. The revision-petitioner by way of this
revision U/Ss.397/401 of the Code of Criminal
Procedure (in short, "the CrPC) has not only assailed
the original judgment dated 09.03.2011 passed by the
learned Special Judicial Magistrate, First Class, Bhadrak
in 1CC Case No.130 of 2007 under Annexure-2
convicting him for commission of offence punishable
U/S.138 of Negotiable Instrument Act (in short, "the NI
Act") and sentencing him to undergo Simple
Imprisonment for a period of three months with
payment of compensation of Rs.99,000/- (Rupees
Ninety nine Thousand) to the complainant; but also the
judgment dated 21.06.2022 passed by the learned
Additional Sessions Judge, Bhadrak in Criminal Appeal
No.11 of 2011 under Annexure-3 confirming the
aforesaid conviction and sentence of the petitioner.
2. While admitting the revision, this Court by
way of an order passed on 20.01.2023 in IA No.800 of
2022 had stayed the realization of fine/compensation
from the revision petitioner subject to his deposit of
Rs.50,000/- (Rupees Fifty Thousand) before the learned
convicting Court and the petitioner, accordingly, had
deposited a sum of Rs.50,000/- (Rupees Fifty
Thousand) before the learned convicting Court as
admitted in the compromise petition. Further, the
revision-petitioner has handed over a Demand Draft
bearing Registration No.756211103 amounting to
Rs.49,000/- (Rupees Fourty Nine Thousand) to the
OPNo.2-cum-complainant in the Court today and,
accordingly, the OPNo.2-cum-complainant
acknowledges the same by endorsing in the
compromise petition to have received the Demand
Draft. While the matter stood thus, the petitioner and
OPNo.2-cum-complainant being identified by their
respective counsels are present before this Court with a
joint compromise petition indicating therein about
compromise in the matter and not to proceed with the
case. It is, accordingly, prayed by the parties to allow
the compromise. In addition, learned counsel for the
petitioner has filed a petition to direct the learned trial
Court to release the total deposited compensation
amount along with accrued interest thereon to the
petitioner within a stipulated time, which was never
resisted to by the OPNo.2-cum-complainant.
3. It is no more res integra that the offence
U/S.138 of the NI Act is compoundable in nature as
stated in Sec. 147 of the NI Act and, thereby, according
permission to compromise is permissible. Further, not
only the petitioner and OP No.2 are present in the
Court, but also have signed on the compromise petition
and they expressed their satisfaction over compromise
in the matter without any coercion. In the fitness of
things and taking into account the compromise petition
filed by both the parties and they being present in
person being identified by their respective counsels
have expressed their satisfaction over the compromise
and taking into account the positive attitude of the
parties in coming forward to close the litigation, this
Court considers it in the interest of justice to allow the
parties to compromise the case and, accordingly, the
offence is compounded.
4. In the result, the Criminal Revision stands
allowed and the conviction and sentence of the
revision-petitioner are hereby set-aside. Consequently,
Annexures-2 and 3 are hereby quashed and set-aside
and the revision-petitioner is acquitted of the charge.
As a necessary corollary, the learned
convicting Court is, hereby, requested to release the
compensation amount of Rs.50,000/- as deposited by
the revision-petitioner earlier along with the accrued
interest thereon in favour of the OPNo.2-cum-
complainant.
(G. Satapathy) Judge
Orissa High Court, Cuttack, Dated the 17th day of April, 2025/Subhasmita
Location: High Court of Orissa
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!