Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 0]

Bombay High Court

Thadaram S/O. Sitaldas Chawla vs Narayandas S/O. Lekhumal Parwani on 21 September, 2018

Author: Nitin W. Sambre

Bench: Nitin W. Sambre

                                                                                                               revn184.18+1.odt
                                                                    1/2                                                                   



                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                               NAGPUR BENCH, NAGPUR.

                        CRI. REVN. APPLN. (REVN.) NO. 184  OF    2018
                                   Thadaram Sitaldas Chawla
                                            -Vs.-
                           Narayandas Lekhumal Parwani and another

                        CRI. REVN. APPLN. (REVN.) NO. 185  OF    2018
                                   Thadaram Sitaldas Chawla
                                             -Vs.-
                         Indirabai w/o Narayandas Parwani and another
 -------------------------------------------------------------------------------------------------------------------------------
Office notes, Office Memoranda of
Coram, appearances, Court's orders                                          Court's or Judge's Orders.
or directions and Registrar's orders.
-------------------------------------------------------------------------------------------------------------------------------
                                        Mr. O.S.Harmani, counsel for the applicant.
                                        Mr. T.A.Mirza, APP for the respondent No.2. 



                                                    CORAM  : NITIN  W.  SAMBRE,  J.

DATE : 21.09.2018.

The applicant is convicted for an offence punishable under section 138 of the Negotiable Instruments Act, 1881, which is confirmed in an appeal.

The applicant is claiming that he is innocent and the presumption of holding of cheque for lawful debt is not discharged by the complainant.

ADMIT.

The learned APP waives notice of hearing on behalf of the respondent No.2.

Paper book be filed within a period of six months from today, failing which the revision shall stand dismissed without further reference to the Court.

KHUNTE ::: Uploaded on - 24/09/2018 ::: Downloaded on - 25/09/2018 00:57:36 ::: revn184.18+1.odt 2/2 CRI. APPLN. (APPR) NO. 306 & 307 OF 2018 In both these applications the applicant was called upon to deposit the amount of compensation pursuant to the order of Hon'ble Supreme Court in the matter of Dilip S. Dahanukar v. Kotak Mahindra Co.Ltd., reported in (2007) 6 SCC 528. The fact remains that the applicant has not deposited a single pai of compensation/fine amount. The only explanation coming forward from the applicant is that he is old aged and not keeping well.

Considering the conduct of the present applicant who is convicted and not intending to pay an amount of compensation/fine amount till date, it would appropriate in my opinion to reject the prayer for suspension of sentence and grant of bail. Accordingly, he be immediately committed to the prison pursuant to the order of the conviction. Both the applications are dismissed.

Liberty to apply in case the applicant deposits the amount of compensation.

JUDGE KHUNTE ::: Uploaded on - 24/09/2018 ::: Downloaded on - 25/09/2018 00:57:36 :::