Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Indian Agro And Food Industries Limited vs Istiaq Ahmed
2025 Latest Caselaw 3430 Chatt

Citation : 2025 Latest Caselaw 3430 Chatt
Judgement Date : 26 August, 2025

Chattisgarh High Court

Indian Agro And Food Industries Limited vs Istiaq Ahmed on 26 August, 2025

                                           1

                                     Digitally signed
                                     by SHUBHAM
                         SHUBHAM     SINGH
                         SINGH       RAGHUVANSHI
                         RAGHUVANSHI Date:
                                     2025.08.28
                                     13:22:57 +0530




                                                        2025:CGHC:43321
                                                                     NAFR

          HIGH COURT OF CHHATTISGARH AT BILASPUR

                         ACQA No. 254 of 2024
Indian Agro and Food Industries Limited Registered Office At Village-
Indamara, Post- Pendri, Tehsil And District- Rajnandgaon, Chhattisgarh,
Pin- 491441, Through- Its Field Manager- Sheikh Nawabuddin, S/o
Sheikh Babuddin, Aged About 34 Years, R/o Mamta Nagar, Gali No. 7,
Ward No. 19, Tehsil And District- Rajnandgaon, Chhattisgarh, Pin
491441
                                                               ... Appellant
                                      versus
Istiaq Ahmed S/o Sheikh Nizam Prop. Golden Chiken Centre, R/o
Itwara Bazaar, Amravati, City Tehsil And District- Amravati, Maharashtra,
Pin- 444904
                                                             ... Respondent

For Appellant : Mr. Pradeep Shrivastava, Advocate appeared through V.C.

Hon'ble Shri Justice Sanjay Kumar Jaiswal

Judgment on Board 26.08.2025

1. This acquittal appeal U/s 378(4) of Cr.P.C. has been filed against the judgment dated 02.05.2023 passed by the learned Judicial Magistrate First Class, Rajnandgaon (C.G.) in Criminal Case No.2380/2016 whereby, respondent/accused was acquitted of the charge under Section 138 of the Negotiable Instruments Act, 1881.

2. At the outset, learned counsel for the appellant submits that 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. Learned counsel submits that the case may be disposed of reserving liberty so as to avail the said remedy.

3. In view of the aforesaid submission and considering the law declared in the matter of Celestium Financial (supra), this Appeal stands disposed of reserving liberty in favour of the appellant to file an appeal within a period of 60 days from this order before the appropriate Court, in accordance with law. It is further made clear that if such an appeal is filed before the concerned Court 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.

4. Registry shall return the certified copy of the impugned judgment/order and relevant documents to counsel for the appellant after retaining the photocopy of the same.

5. Registry shall send back the record to the concerned Court.

Sd/-

(Sanjay Kumar Jaiswal) Judge Shubham

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter