Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Prasanna Sudhakar Samant vs Arun Shah And Ors
2025 Latest Caselaw 7320 Bom

Citation : 2025 Latest Caselaw 7320 Bom
Judgement Date : 10 November, 2025

Bombay High Court

Prasanna Sudhakar Samant vs Arun Shah And Ors on 10 November, 2025

2025:BHC-GOA:2169
                                            CRMA 15-2025

                vinita




                         IN THE HIGH COURT OF BOMBAY AT GOA

                     CRIMINAL MISC. APPLICATION NO.15 OF 2025
                                        IN
                      CRIMINAL APPEAL NO.241 OF 2024/Filing

                PRASANNA SUDHAKAR
                SAMANT                                     ...APPLICANT.
                VS
                ARUN SHAH AND ANR.                         ...RESPONDENT.


                Mr. Pranav Shenvi Kakodkar, Advocate for                  the
                Applicant/Appellant.
                Mr N. Shirgaonkar, Advocate for the Respondent No.1.

                               CORAM:- SHREERAM V. SHIRSAT, J.

DATED:-10th November, 2025.

P.C.:

1. The Applicant has approached this Court by filing the

present leave to appeal against the Judgment and Order dated

22.11.2022, passed by the Judicial Magistrate First Class, 'B'

Court Quepem in Criminal Case No.87/OA/NIA/2019/B. The

Judicial Magistrate First Class, 'B' Court, Quepem, has

acquitted the Respondent No.1.

2. The Applicant herein is the original complainant who

had filed complaint under Section 138 of the Negotiable

Instruments Act against the Respondent No.1 herein being

CRMA 15-2025

Criminal Case No. 87/OA/NIA/2019/B before the Judicial

Magistrate First Class, 'B' Court Quepem. The Respondent

No.1 has been acquitted. The Applicant thereafter has filed the

present leave to appeal on 25.1.2023. The same was pending

before this Court.

3. In the case of Celestium Financial V/s A.

Gnanasekaran & ors.1, the Hon'ble Supreme Court in

paragraph nos. 9 and 10 has held as under:

"9. In the circumstances, we find that Section 138 of the Act being in the nature of a penal provision by a deeming fiction against an Accused who is said to have committed an offence under the said provision, if acquitted, can be proceeded against by a victim of the said offence, namely, the person who is entitled to the proceeds of a cheque which has been dishonoured, in terms of the proviso to Section 372 of the Code of Criminal Procedure, as a victim. As already noted, a victim of an offence could also be a complainant. In such a case, an appeal can be preferred either under the proviso to Section 372 or Under Section 378 by such a victim. In the absence of the proviso to Section 372, a victim of an offence could not have filed an appeal as such, unless he was also a complainant, in which event he could maintain an appeal if special leave to appeal had been granted by the High Court and if no such special leave was granted then his appeal would not be maintainable at all. On the other hand, if the victim of an offence, who may or may not be the complainant, proceeds under the proviso to Section 372 of the Code of Criminal Procedure, then in our view, such a victim need not seek special leave to appeal from the High Court. In other words, the

1 2025 (3) MLJ (Crl)147

CRMA 15-2025

victim of an offence would have the right to prefer an appeal, inter alia, against an order of acquittal in terms of the proviso to Section 372 without seeking any special leave to appeal from the High Court only on the grounds mentioned therein. A person who is a complainant Under Section 200 of the Code of Criminal Procedure who complains about the offence committed by a person who is charged as an Accused Under Section 138 of the Act, thus has the right to prefer an appeal as a victim under the proviso to Section 372 of the Code of Criminal Procedure.

10. As already noted, the proviso to Section 372 of the Code of Criminal Procedure was inserted in the statute book only with effect from 31.12.2009. The object and reason for such insertion must be realised and must be given its full effect to by a court. In view of the aforesaid discussion, we hold that the victim of an offence has the right to prefer an appeal under the proviso to Section 372 of the Code of Criminal Procedure, irrespective of whether he is a complainant or not. Even if the victim of an offence is a complainant, he can still proceed under the proviso to Section 372 and need not advert to Sub-section (4) of Section 378 of the Code of Criminal Procedure".

4. The ruling of the Apex Court was brought to the notice

of the Ld. Counsel for the Applicant herein, who is the

complainant and that the complainant can approach the

Sessions Court under Section 413 of BNSS (old Section 372 of

Cr.P.C) in order to challenge the said impugned Judgment and

Order dated 22.11.2022 passed by the Judicial Magistrate

First Class, 'B' Court, Quepem.

5. The learned Counsel for the Applicant has also not

CRMA 15-2025

disputed the said position of law and argued that if liberty is

granted and delay is condoned, he is ready and willing to

approach the Sessions Court under Section 413 of BNSS. The

learned Counsel for the Respondent No.1 has not disputed this

position of law.

6. Section 413 of BNSS reads as under:

"413. No appeal to lie unless otherwise provided.--No appeal shall lie from any judgment or order of a Criminal Court except as provided for by this Sanhita or by any other law for the time being in force:

Provided that the victim shall have a right to prefer an appeal against any order passed by the Court acquitting the accused or convicting for a lesser offence or imposing inadequate compensation, and such appeal shall lie to the Court to which an appeal ordinarily lies against the order of conviction of such Court."

7. Taking into consideration the above and the Judgment

passed by the Hon'ble Supreme Court, there can be no doubt

that the victim has a right to prefer an appeal against the order

passed acquitting the Accused, and such an appeal shall lie to

the Court to which an appeal ordinarily lies against the order

of conviction of such Court, and therefore liberty is granted to

the present Applicant to withdraw the leave to appeal and

approach the Sessions Court by filing appropriate proceedings

CRMA 15-2025

to challenge the impugned Judgment and Order dated

22.11.2022. As the Applicant had approached this Court

within limitation, and the leave to appeal was pending before

this Court, the delay in approaching the Sessions Court to

challenge the impugned Judgment and Order dated

22.11.2022 is condoned. The Registry to return the original

certified copy of the impugned Judgment and order dated

22.11.2022, to the Applicant, which shall be replaced by a

photocopy of the same in the records of the Court.

8. The Applicant shall approach the Sessions Court within a

period of four weeks.

9. The Application is allowed to be withdrawn and disposed

of accordingly.

10. In view of the above, nothing survives in Criminal Appeal

No. 241 of 2024/Filing and hence the same stands disposed

of.

SHREERAM V SHIRSAT, J.

Signed by: VINITA VIKAS NAIK Designation: Private Secretary Date: 12/11/2025 12:19:47

 
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