Citation : 2025 Latest Caselaw 2787 Chatt
Judgement Date : 20 August, 2025
Digitally signed
by ASHISH
ASHISH TIWARI
Date:
TIWARI 2025.08.22
10:21:12
+0530 NAFR
HIGH COURT OF CHHATTISGARH AT BILASPUR
ACQA No. 889 of 2024
Vivek Khandelwal S/o Rajendra Khandelwal, Aged About 45 Years R/o Shrikant
Verma Marg Near Pushpraj School, P.S.-Tarbahar, District- Bilaspur (C.G.)
--- Appellant
Versus
Shravan Kumar Soni S/o Santosh Kumar Soni, Aged About 22 Years Partner Kripa
Road Lines, Telipara, Medical Complex, P.S.- City Kotwali, District-Bilaspur (C.G.)
--- Respondent
For Appellant : Ms. Shimpi Agrawal, Advocate appeared on behalf of Shri Sourabh Dangi, Advocate.
For Respondent : Shri Abhishek Nirala, Advocate appeared on behalf of Shri P.K. Tulsyan, Advocate.
Hon'ble Shri Justice Sachin Singh Rajput Judgment on Board
20/08/2025
1. This appeal under section 378 (4) of Cr.P.C. has been filed against the judgment
dated 18/08/2021 passed by the J.M.F.C., Bilaspur, District - Bialspur (C.G.) in
Criminal Case No. 282/2015 acquitting the respondent/accused of the charge
under section 138 of the Negotiable Instrument Act, 1881 (for short the "Act of
1881"). Appeal was filed along-with an application under section 378(4) of the
Cr.P.C. for grant of leave to appeal against the impugned judgment. The said
application was allowed by this Court on 23/08/2024.
2. Learned counsel for the appellant submits that though leave to appeal under
section 378(4) of the Cr.P.C. has been granted by this Court, recently the
Supreme Court has delivered a judgment in the matter of M/s. Celestium
Financial Vs. A. Gnanasekaran Etc. reported in 2025 INSC 804 holding that
the complainant in a complaint filed under section 138 of the Act of 1881 is also
a victim as defined in section 2(wa) of Cr.P.C. corresponding to Section 2(y) of
Bhartiya Nagarik Suraksha Sanhita, 2023 (for short the "BNSS"). He submits
that the Supreme Court has further held that the complainant in a complaint
under section 138 of the Act of 1881 can also be entitled to file an appeal under
proviso to section 372 Cr.P.C. corresponding to Section 413 of the BNSS.
3. Relevant portion of the aforesaid judgment is reproduced as under:-
7. xxx xxx xxx 7.1 xxx xxx xxx 7.2 xxx xxx xxx 7.3 xxx xxx xxx 7.4 xxx xxx xxx 7.5 xxx xxx xxx 7.6 xxx xxx xxx
7.7 In the context of offences under the Act, particularly under Section 138 of the said Act, the complainant is clearly the aggrieved party who has suffered economic loss and injury due to the default in payment by the accused owing to the dishonour of the cheque which is deemed to be an offence under that provision. In such circumstances, it would be just, reasonable and in consonance with the spirit of the CrPC to hold that the complainant under the Act also qualifies as a victim within the meaning of Section 2(wa) of the CrPC. Consequently, such a complainant ought to be extended the benefit of the proviso to Section 372, thereby enabling him to maintain an appeal against an order of acquittal in his own right withouthe cheque which is deemed to be an offence under that provision. In such circumstances, it would be just, reasonable and in consonance with the spirit of the CrPC to hold that the complainant under the Act also qualifies as a victim within the meaning of Section 2(wa) of the CrPC. Consequently, such a complainant ought to be extended the benefit of the proviso to Section 372, thereby enabling him to maintain an appeal against an order of acquittal in his own right without having to seek special leave under Section 378(4) of the CrPC.t having to seek special leave under Section 378(4) of the CrPC.
7.8 In the case of an offence alleged against an accused under Section 138 of the Act, we are of the view that the complainant is
indeed the victim owing to the alleged dishonour of a cheque. In the circumstances, the complainant can proceed as per the proviso to Section 372 of the CrPC and he may exercise such an option and he need not then elect to proceed under Section 378 of the CrPC.
7.9 In this context, we wish to state that the proviso to Section 372 does not make a distinction between an accused who is charged of an offence under the penal law or a person who is deemed to have committed an offence under Section 138 of the Act. Symmetrical to a victim of an offence, a victim of a deemed offence. under Section 138 of the Act also has the right to prefer an appeal against any order passed by the court acquitting the accused or convicting for a lesser offence or imposing an inadequate compensation. When viewed from the perspective of an offence under any penal law or a deemed offence under Section 138 of the Act, the right to file an appeal is not circumscribed by any condition as such, so long as the appeal can be premised in accordance with proviso to Section 372 which is the right to file an appeal by a victim, provided the circumstances which enable such a victim to file an appeal are met. The complainant under Section 138 is the victim who must also have the right to prefer an appeal under the said provision.
Merely because the proceeding under Section 138 of the Act commences with the filing of a complaint under Section 200 of the CrPC by a complainant, he does not cease to be a victim inasmuch as it is only a victim of a dishonour of cheque who can file a complaint. Thus, under Section 138 of the Act both the complainant as well as the victim are one and the same person.
7.10 Section 378 of the CrPC is a specific provision dealing with appeals. Sub-section (3) of Section 378 states that no appeal to the High Court under sub-section (1) or sub-section (2) shall be entertained except with the leave of the Court, with which we are not concerned in the instant case. However, sub-section (4) of Section 378 is pertinent. It states that if an order of acquittal is passed in any case instituted upon a complaint and the High Court, on an application made to it by the complainant in that behalf, grants special leave to appeal from the order of acquittal, the complainant may present such an appeal to the High Court.
The limitation period for seeking special leave to appeal is six months where the complainant is a public servant and sixty days in every other case, computed from the date of the order of acquittal. Sub-Section (6) states that if, in any case, the application under sub-section (4) for grant of special leave to appeal from an order of acquittal is refused, no appeal from that order of acquittal shall lie under sub-section (1) or under sub- section (2) of Section 378.
7.11 A reading of section 378 would clearly indicate that in case the complainant intends to file an appeal against the order of acquittal, his right is circumscribed by certain conditions precedent. When an appeal is to be preferred by a complainant, the first question is, whether, the complainant is also the victim or only an informant. If the complainant is not a victim and the case is instituted upon a complaint, then sub-section (4) requires that the complainant must seek special leave to appeal from an order of acquittal from the High Court. As noted under sub-section (6), if the application under sub-section (4) for grant of special leave to appeal from the order of acquittal is refused, no appeal from that order of acquittal would lie, inter alia, under sub-section (1) of Section 378. However, if the complainant is also a victim, he could proceed under the proviso to Section 372, in which case the rigour of sub-section (4) of Section 378, which mandates obtaining special leave to appeal, would not arise at all, as he can prefer an appeal as a victim and as a matter of right. Thus, if a victim who is a complainant, proceeds under Section 378, the necessity of seeking special leave to appeal would arise but if a victim whether he is a complainant or not, files an appeal in terms of proviso to Section 372, then the mandate of seeking special leave to appeal would not arise.
7.12 The reasons for the above distinction are not far to see and can be elaborated as follows:
Firstly, the victim of a crime must have an absolute right to prefer an appeal which cannot be circumscribed by any condition precedent. In the instant case, a victim under Section 138 of the Act, i.e., a payee or the holder of a cheque is a person who has suffered the impact of the offence committed by a person who is charged of the offence, namely, the accused, whose cheque has been dishonoured.
Secondly, the right of a victim of a crime must be placed on par with the right of an accused who has suffered a conviction, who, as a matter of right can prefer an appeal under Section 374 of the CrPC. A person convicted of a crime has the right to prefer an appeal under Section 374 as a matter of right and not being subjected to any conditions. Similarly, a victim of a crime, whatever be the nature of the crime, unconditionally must have a right to prefer an appeal.
Thirdly, it is for this reason that the Parliament thought it fit to insert the proviso to sub-section 372 without mandating any condition precedent to be fulfilled by the victim of an offence, which expression also includes the legal representatives of a deceased victim who can prefer an appeal.
On the contrary, as against an order of acquittal, the State, through the Public Prosecutor can prefer an appeal even if the complainant does not prefer such an appeal, though of course such an appeal is with the leave of the court. However, it is not always necessary for the State or a complainant to prefer an appeal. But when it comes to a victim's right to prefer an appeal, the insistence on seeking special leave to appeal from the High Court under Section 378(4) of the CrPC would be contrary to what has been intended by the Parliament by insertion of the proviso to Section 372 of the CrPC.
Fourthly, the Parliament has not amended Section 378 to circumscribe the victim's right to prefer an appeal just as it has with regard to a complainant or the State filing an appeal. On the other hand, the Parliament has inserted the proviso to Section 372 so as to envisage a superior right for the victim of an offence to prefer an appeal on the grounds mentioned therein as compared to a complainant.
Fifthly, the involvement of the State in respect of an offence under Section 138 of the Act is conspicuous by its absence. This is because the complaint filed under that provision is in the nature of a private complaint as per Section 200 of the CrPC and Section 143 of the Act by an express intention incorporates the provisions of the CrPC in the matter of trial of such a deemed offence tried as a criminal offence. Therefore, the complainant, who is the victim of a dishonour of cheque must be construed to be victim in terms of the proviso to Section 372 read with the definition of victim under Section 2(wa) of the CrPC.
8. xxx xxx xxx
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 CrPC, 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 CrPC, then in our view, such a victim need not seek special leave to appeal from the High Court. In other words, the 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 CrPC 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 CrPC.
10. As already noted, the proviso to Section 372 of the CrPC 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 CrPC, 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 CrPC."
4. Learned counsel for the appellant submits that the Supreme Court in the
aforesaid case has reserved the liberty in favour of the petitioner therein to
prefer an appeal in the light of the provisions of Section 372 of the Cr.P.C, and
therefore in the case also the appellant may be permitted to withdraw this
appeal with liberty to prefer an appeal before the concerned Session Judge
under Section proviso to 372 Cr.P.C. corresponding to Section 413 of BNSS. He
further submits that the limitation may not come in the way while deciding the
appeal on its own merits.
5. Learned counsel for the respondent submits that in case an appeal is filed, the
respondent will not insist upon the limitation.
6. Heard learned counsel for the parties and perused the documents on record.
7. In the light of the submissions made above and also keeping in view the law laid
down by the Supreme Court referred to above, this Court is inclined to permit
the appellant to withdraw this appeal by granting him liberty to prefer the appeal
against the judgment/order dated 18/08/2021 before the concerned Sessions
Judge within a period of 60 days from the date of receipt of copy of this order.
Order accordingly. It is clarified that if such an appeal is filed before the
concerned Session Judge within the time given by this Court, it would not insist
upon the limitation while deciding the same and will proceed to decide the same
in accordance with law.
8. At this stage, learned counsel for the appellant submits that the certified copy of
the impugned judgment may be directed to be returned by the Registry by
accepting the attested photo copy of the same. This request is granted and the
Registry is directed to do needful accordingly.
9. The record of the case may be sent back to the concerned J.M.F.C. forthwith.
10. Appeal thus disposed of.
Sd/- Sd/- (Sachin Singh Rajput) Judge Ashish
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!