Saturday, 13, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Bhangu Trading Company & ANR. Vs. Surjit Singh (Dead) Through LRS. [JULY 02, 2018]
2018 Latest Caselaw 411 SC

Citation : 2018 Latest Caselaw 411 SC
Judgement Date : Jul/2018

    

M/s. Bhangu Trading Company & ANR. Vs. Surjit Singh (D) through LRS.

[Criminal Appeal No (S). 808-809/2018 arising from SLP (CRL) Nos.4687-4688/2018]

KURIAN, J.

1. Leave granted.

2. The appellants are before this Court aggrieved by the conviction and sentence under Section 138 of the Negotiable Instruments Act, 1881. Learned counsel appearing for the original complainant, the respondent(s) herein, submits that subsequent to the judgment of the High Court the parties have settled their disputes and the cheque amount has been received.

3. In the peculiar facts and circumstances, we are of the view that since the parties have settled the disputes, to do complete justice, the disputes should be given a quietus, subject to appropriate terms.

4. Accordingly, these appeals are allowed and the conviction and sentence imposed on the appellant(s) is set aside. The appellant(s) are directed to pay an amount of Rs.10,000/- (Rupees Ten Thousand) as costs to the State Legal Services Authority, within a period of three weeks from today.

5. Pending applications, if any, shall stand disposed of.

.......................J. [KURIAN JOSEPH]

.......................J. [SANJAY KISHAN KAUL]

NEW DELHI;

JULY 02, 2018.

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 : MAIMS

 
 
Latestlaws Newsletter