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

Mangilal vs State Of Rajasthan (2025:Rj-Jd:19621)
2025 Latest Caselaw 12147 Raj

Citation : 2025 Latest Caselaw 12147 Raj
Judgement Date : 23 April, 2025

Rajasthan High Court - Jodhpur

Mangilal vs State Of Rajasthan (2025:Rj-Jd:19621) on 23 April, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:19621]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
             S.B. Criminal Revision Petition No. 577/2024

Mangilal S/o Sh. Toliram Hirawat, Aged About 62 Years, R/o
Kharsan, Teh Vallabhnagar Ps Kheroda Dist. Udaipur, Raj.
                                                                    ----Petitioner
                                    Versus
1.       State Of Rajasthan, Through Pp
2.       Kailash Chandra S/o Sh. Moti Lal Menaira, R/o Kharsan,
         Teh Vallabhnagar Ps Kherodha, Dist Udaipur.
                                                                 ----Respondents


For Petitioner(s)         :     Mr. Parikshit Nayak
                                Mr. Ravindra Paliwal
For Respondent(s)         :     Mr. Pawan Kumar Bhati, AGA
                                Mr. Vijay Kumar for respondent No.2



           HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Order

23/04/2025

Defects pointed out by the Registry are over-ruled.

An application (IA No.01/2025) has been filed by counsel for

the petitioner for taking subsequent events on record.

For the reasons mentioned in the application, the same is

allowed.

This revision petition has been filed against the judgment

dated 26.03.2024 passed by the learned Special Judge (SC/ST

Act), Udaipur in Criminal Appeal No.321/2023 by which, the

appeal filed by the petitioner was dismissed and the judgment

dated 03.05.2023 passed by the learned Judicial Magistrate,

Bhinder, District Udaipur in Regular Criminal Case No.54/2016

convicting and sentencing the petitioner for offence under Section

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

[2025:RJ-JD:19621] (2 of 3) [CRLR-577/2024]

undergo one year's simple imprisonment along with fine in the

sum of Rs.90,000/-.

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

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 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

[2025:RJ-JD:19621] (3 of 3) [CRLR-577/2024]

vide judgment dated 26.03.2024 and 03.05.2023 are 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 two months from

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 155-Rashi/-

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