Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ajay Babel vs State Of Rajasthan (2025:Rj-Jd:50513)
2025 Latest Caselaw 15894 Raj

Citation : 2025 Latest Caselaw 15894 Raj
Judgement Date : 21 November, 2025

Rajasthan High Court - Jodhpur

Ajay Babel vs State Of Rajasthan (2025:Rj-Jd:50513) on 21 November, 2025

[2025:RJ-JD:50513]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
            S.B. Criminal Revision Petition No. 1009/2025

Ajay Babel S/o Shantilal Babel, Aged About 53 Years, 6-A, Kalaji
Goraji, New Colony, Udaipur Rajasthan
                                                                      ----Petitioner
                                      Versus
1.       State Of Rajasthan, Through Public Prosecutor
2.       Shantilal S/o Nathulal Daayma, 128 B, Saheli Nagar,
         Udaipur Rajasthan
                                                                   ----Respondents


For Petitioner(s)           :     Mr. Avin Chhangani
For Respondent(s)           :     Mr. Prem Singh Panwar, PP
                                  Mr. Priyank Kewaliya



          HON'BLE MR. JUSTICE MUKESH RAJPUROHIT

Order

21/11/2025 This revision petition has been filed against the judgment

dated 09.04.2025 passed by the learned Special Judge, SC/ST Act

(Prevention of Atrocity) Cases, Udaipur in Criminal Appeal

No.13/2024 by which, the appeal filed by the petitioner was

dismissed and the judgment dated 18.12.2023 passed by the

learned Additional Chief Judicial Magistrate (NI Act Cases),

District Udaipur, in Regular Criminal Case No.859/2017 convicting

and sentencing the petitioner for offence under Section 138 N.I.

Act has been affirmed. The petitioner was sentenced to undergo

one year's simple imprisonment along with fine in the sum of

Rs.4,00,000/-. In default of payment of fine, the petitioner was

sentenced to undergo one month's simple imprisonment.

(Uploaded on 21/11/2025 at 05:49:34 PM)

[2025:RJ-JD:50513] (2 of 3) [CRLR-1009/2025]

Learned counsel for the petitioner submits that the petitioner

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

and the respondent No.2 has received the whole 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.

Learned counsel for respondent No.2 concurs with the facts

stated by the counsel for the petitioner.

Learned Public Prosecutor has opposed the prayer made by

learned counsel for the petitioner and prayed for dismissal of the

instant criminal revision petition, however, he does not dispute the

fact that a compromise has been arrived at between the parties.

I have heard 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 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 Sanjabij Tari v. Kishore S.

Borcar & Anr. (2025 INSC 1158), 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 7.5%

of the cheque amount deserves to be imposed upon the petitioner

(Uploaded on 21/11/2025 at 05:49:34 PM)

[2025:RJ-JD:50513] (3 of 3) [CRLR-1009/2025]

in light of the decision rendered by the Hon'ble Apex Court in the

case of Sanjabij Tari (supra).

Accordingly, the conviction and sentence of imprisonment

awarded to the petitioner for offence under Section 138 NI Act

vide judgments dated 18.12.2023 and 09.04.2025 is hereby set

aside on the basis of the aforesaid compromise subject to

deposition of cost of 7.5% 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

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. The

application for suspension of sentence is also decided accordingly.

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

Services Authority, Jodhpur.

(MUKESH RAJPUROHIT),J 318-mSingh/-

(Uploaded on 21/11/2025 at 05:49:34 PM)

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