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

Dinesh Porwal vs State (2023:Rj-Jd:43402)
2023 Latest Caselaw 10654 Raj

Citation : 2023 Latest Caselaw 10654 Raj
Judgement Date : 13 December, 2023

Rajasthan High Court - Jodhpur

Dinesh Porwal vs State (2023:Rj-Jd:43402) on 13 December, 2023

Author: Manoj Kumar Garg

Bench: Manoj Kumar Garg

[2023:RJ-JD:43402]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                         JODHPUR
             S.B. Criminal Revision Petition No. 542/2020

Dinesh Porwal S/o Tek Chand Porwal, Aged About 45 Years, R/o
Dudhiya Ganesh Ji, Udaipur.
                                                                     ----Petitioner
                                     Versus
1.       State, Through P.p.
2.       Abdul Sattar S/o Abdul Rashid, By Caste Musalman, R/o
         Majumwali Pol, Jagdish Road, Udaipur.
                                                                  ----Respondents


For Petitioner(s)          :     Mr. RS Mankad
For Respondent(s)          :     Mr. Aneesh Bhurat, PP
                                 Mr. Gaju Singh



          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Order

13/12/2023

This revision petition has been filed against the judgment

dated 16.01.2020 passed by the learned Additional Sessions

Judge, No.5 Udaipur in Criminal Appeal No.267/2017, by which,

the appeal filed by the petitioner was dismissed and the judgment

dated 15.03.2017 passed by the learned Special Judicial

Magistrate (N.I. Act Cases) No.2, Udaipur in Case No.1444/2016

convicting and sentencing the petitioner for offence under Section

138 N.I. Act has been affirmed. The petitioner was sentenced to

undergo three months' simple imprisonment along with fine in the

sum of Rs.1,70,000/-.

Learned counsel for the petitioner submits that the petitioner

and complainant-respondent No.2 have entered into a compromise

in the spirit of Lok Adalat and the respondent No.2 has received all

[2023:RJ-JD:43402] (2 of 3) [CRLR-542/2020]

the amount from the petitioner and does not want to proceed with

the matter, therefore the sentence of imprisonment awarded to

the petitioner may be set aside. The copy of the compromise

dated 28.11.2023 is already placed on record.

Learned counsel for respondent No.2 concurs with the facts

stated by the counsel for the petitioner.

I have considered the arguments advanced by counsel for

the parties and perused the compromise deed.

Having considered the facts and circumstances of the case,

since the parties have settled their dispute and complainant

respondent No.2 has accepted the sum towards full and final

settlement of dispute on the satisfaction of the complainant and in

the light of provisions of Section 147 of NI Act and in view of law

laid down by the Hon'ble Apex Court in the case of Damodar S.

Prabhu Vs. Sayed Babalal H. reported in 2010 (5) SCC 663, the

sentence awarded to the petitioner for offence under Section 138

NI Act is liable to be set aside. However, since the compromise has

been arrived at after rejection of the appeal preferred by the

petitioner, a cost of 15% of the cheque amount deserves to be

imposed upon the petitioner in light of the decision rendered by

the Hon'ble Apex Court in the case of Damodar S. Prabhu (supra).

Accordingly, the conviction and sentence of imprisonment

awarded to the petitioner for offence under Section 138 NI Act

vide judgment dated 16.01.2020 and 15.03.2017 is hereby set

aside on the basis of the aforesaid compromise subject to

deposition of cost of 15% of the cheque amount. The cost shall be

deposited by the petitioner before the Rajasthan State Legal

Services Authority, Jodhpur within a period of one month from

[2023:RJ-JD:43402] (3 of 3) [CRLR-542/2020]

today. In case, the cost is not deposited by the petitioner before

the Rajasthan State Legal Services Authority, Jodhpur within the

stipulated period, the revision petition may be listed before this

Court for passing appropriate orders.

The revision petition is allowed in the above terms.

Suspension of sentence application also stands decided

accordingly.

A copy of this order be sent to the Rajasthan State Legal

Services Authority, Jodhpur.

(MANOJ KUMAR GARG),J 59-raksha/-

Powered by TCPDF (www.tcpdf.org)

 
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