Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

"Suresh Chandra Upreti vs Mukesh Kumar" Under Section
2022 Latest Caselaw 2635 UK

Citation : 2022 Latest Caselaw 2635 UK
Judgement Date : 24 August, 2022

Uttarakhand High Court
"Suresh Chandra Upreti vs Mukesh Kumar" Under Section on 24 August, 2022
      IN THE HIGH COURT OF UTTARAKHAND
                 AT NAINITAL
           THE HON'BLE SRI JUSTICE ALOK KUMAR VERMA

                   24TH AUGUST, 2022

            CRIMINAL REVISION NO.465 of 2022


Between:

Mukesh Kumar.                                   .....Revisionist

and

State of Uttarakhand and Another.          .....Respondents


Counsel for the Revisionist :     Mr. Amit Kapri.


Counsel for the State           : Mrs. Shivangi Gangwar,
                                  learned Brief Holder.

Counsel for the Respondent : Mr. Deep Prakash Bhatt.
No.2


Hon'ble Alok Kumar Verma,J.

The respondent no.2, namely, Suresh Chandra

Upreti had filed a Complaint Case (No.989 of 2014

"Suresh Chandra Upreti vs. Mukesh Kumar" under Section

138 of the Negotiable Instruments Act, 1881) (hereinafter

referred to as "the Act" 1881) against the present

revisionist-accused. The accused was convicted vide

judgment dated 27.07.2019. The accused had preferred

the Criminal Appeal (No.255 of 2019 "Mukesh Kumar vs.

State of Uttarakhand and Another)".

2. The said Criminal Appeal has been dismissed

vide judgment dated 11.03.2020, passed by the Additional

Sessions Judge, Khatima, District Udham Singh Nagar.

Hence, this proposed criminal revision along with an

application to condone the delay.

3. Heard Mr. Amit Kapri, the learned counsel for

the revisionist, Mrs. Shivangi Gangwar, the learned Brief

Holder for the State and Mr. Deep Prakash Bhatt, the

learned counsel for the respondent no.2-complainant on

the delay condonation application.

4. The delay condonation application (IA No.1 of

2022) is not opposed by the respondents. The delay of 80

days in filing the proposed revision is condoned.

5. Admit.

6. The learned counsel appearing for the

revisionist-accused submitted that the revisionist-accused

Mukesh Kumar is in sub-Jail, Haldwani, District Nainital in

the present matter.

7. The respondent no.2-complainant Suresh

Chandra Upreti is present in-person and he is identified by

Mr. Deep Prakash Bhatt, Advocate.

8. The respondent no.2-complainant submitted

that he has filed a compounding application along with his

affidavit with his free will and without any pressure to

compound the offence punishable under Section 138 of

the said Act, 1881.

9. The learned counsel appearing for the parties

submitted that Rs.13,500/- has been deposited with the

State Legal Services Authority in compliance of the

judgment, passed by the Hon'ble Supreme Court in

"Damodar S. Prabhu vs. Sayed Babalal H. (2010) 5

SCC 663".

10. As per the report of the Registry, Rs.13,500/-

has been deposited. The respondent no.2-complainant has

stated that he has compounded the offence with his free

will and without any pressure. Therefore, the respondent

no.2-complainant is allowed to compound the said offence,

punishable under Section 138 of the said Act, 1881.

11. Having heard the learned counsel for the

parties, the compounding application is accepted. The

conviction and sentenced dated 27.07.2019, passed by the

learned trial court in Complaint Case No.989 of 2014, and,

the judgment dated 11.03.2020, passed by the Additional

Sessions Judge, Khatima, District Udham Singh Nagar in

the said Criminal Appeal No.255 of 2019 are set-aside.

The revisionist-accused is acquitted from the offence

punishable under Section 138 of the said Act, 1881.

12. The present Revision (No.465 of 2022) is

disposed of accordingly.

13. Let a copy of this order be sent to the

Superintendent of Sub-Jail, Haldwani, District Nainital for

necessary action.

___________________ ALOK KUMAR VERMA, J.

Dt: 24.08.2022 Neha

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter