Citation : 2025 Latest Caselaw 6447 Raj
Judgement Date : 4 February, 2025
[2025:RJ-JD:7022]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Revision Petition No. 750/2015
Saroop Singh S/o Ram Singh, R/o 10 MK, Tehsil Raisingh Nagar, District Sriganganagar.
(Presently lodged in Sub Jail - Raisinghnagar, District Sriganganagar)
----Petitioner Versus
1. State of Rajasthan.
2. Firm, Banarasi Lal Anil Kumar Nai Dhanmandi, Raisinghnagar, through its partner Anil Kumar S/o Banarasilal, R/o New Dhanmandi, Raisinghnagar, District Sriganganagar.
----Respondent
For Petitioner(s) : Dr. RDSS Kharlia For Respondent(s) : Mr. SS Rathore, PP Mr. Balveer Singh Rathore for Mr. Kaushal Gautam
JUSTICE DINESH MEHTA
Order
04/02/2025
1. Mr. Kharlia, learned counsel for the petitioner submitted that
during the pendency of the present revision petition, the parties
have entered into a compromise and a sum of Rs.3,48,000/- has
been paid to the respondent-complainant.
2. Mr. Singh, learned counsel for the complainant accepted the
aforesaid position of facts and submitted that his clients have no
objection, if the petitioner's conviction is set aside.
3. Copy of compromise dated 09.09.2015 is taken on record.
4. The offence under section 138 of the Negotiable
Instruments, 1881 (hereinafter referred to as the 'Act of 1881') is
[2025:RJ-JD:7022] (2 of 2) [CRLR-750/2015]
compoundable as per the provision given under section 147 of the
Act of 1881.
5. The revision petition therefore, stands disposed of in terms
of the compromise dated 09.09.2015; the judgment and order
dated 26.02.2015 passed by the trial Court convicting the
petitioner for the offence punishable under section 138 of the
Negotiable Instrument Act, 1881 and sentencing him to one year
simple imprisonment apart from fine (Rs.3,50,000) as affirmed by
the Appellate Court vide judgment and order dated 07.07.2015 is
hereby set aside.
6. The bail bonds furnished by the petitioner stand discharged.
(DINESH MEHTA),J 122-raksha/-
Powered by TCPDF (www.tcpdf.org)
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!