Citation : 2026 Latest Caselaw 62 Guj
Judgement Date : 16 January, 2026
NEUTRAL CITATION
R/CR.MA/16250/2025 ORDER DATED: 16/01/2026
undefined
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL MISC.APPLICATION (FOR LEAVE TO APPEAL) NO. 16250
of 2025
In
F/CRIMINAL APPEAL/18336/2025
================================================================
HAKUMATRAI DAYALDAS THAKKAR
Versus
STATE OF GUJARAT & ANR.
================================================================
Appearance:
MR PARTHIV A BHATT(5331) for the Applicant(s) No. 1
MS MEGHA CHITALIYA, APP for the Respondent(s) No. 1
================================================================
CORAM:HONOURABLE MR.JUSTICE SANJEEV J.THAKER
Date : 16/01/2026
ORAL ORDER
1. This application is filed under Section 419(4) of the
Bharatiya Nagrik Suraksha Sanhita, 2023 ('BNSS' for short)
by the Complainant seeking leave to appeal to challenge the
judgment and order impugned passed by the learned trial
Court, whereby the Ld. Trial Court had acquitted the
Respondent/s-Accused of charge under Section 138 of the
Negotiable Instruments Act, 1881 (hereinafter referred to as the `NI Act' for short).
2. Learned advocate for the appellant seeks permission to
withdraw this application, in view of the latest decision
rendered by this Court in the case of Shivsinh Ganpatsinh
Solanki V/s State of Gujarat & Anr. being Criminal Miscellaneous Application Nos. 12753 of 2019 with 12908 of 2019 on 23.12.2025, wherein, after considering the various judgments of the Hon'ble Supreme Court, more particularly,
NEUTRAL CITATION
R/CR.MA/16250/2025 ORDER DATED: 16/01/2026
undefined
the judgment in the matter of M/s Celestium Financial V/s
A.Gyanasekaran etc. reported in 2025 INSC 804, has
observed and held that the Complainant, in a complaint
under Section 138 of the N.I. Act, being a Victim, has a
specific right to appeal under proviso of Section 372 of the
Code (Section 413 of BNSS) to the Court which is
immediately superior in hierarchy i.e., the Sessions Court,
with a liberty to file appropriate appeal under Section 372 of
the Code (Section 413 of BNSS) and prayed that the period
that may be consumed in filing the present appeal, may not
be counted as delay in filing such appeal before the
concerned Court.
3. Permission as prayed for is granted. The present
application as well as the connected appeal are disposed of as withdrawn, with a liberty to file appropriate appeal/s
before the concerned Court, within a period of four months
from the date of this order. Record and proceedings, if lying
with this Court, be remitted back to the concerned Court
forthwith.
4. It is clarified that the period that may be consumed in
filing the present appeal may not be counted as delay in
filing such appeal before the concerned Court. Moreover, the
certified copy of the impugned judgment, be handed over to
NEUTRAL CITATION
R/CR.MA/16250/2025 ORDER DATED: 16/01/2026
undefined
the applicant/appellant, as per Rules, if asked for. It is open
for the parties to agitate all the grievance before the
concerned Court afresh. It is clarified that this Court has not
gone into the merits of the matter.
(SANJEEV J.THAKER,J)
Manoj Kumar Rai
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!