Monday, 01, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Esi Corporation vs Sri H Narayana Rao
2024 Latest Caselaw 15023 Kant

Citation : 2024 Latest Caselaw 15023 Kant
Judgement Date : 28 June, 2024

Karnataka High Court

Esi Corporation vs Sri H Narayana Rao on 28 June, 2024

Author: V Srishananda

Bench: V Srishananda

                                          -1-
                                                        NC: 2024:KHC:24335
                                                    CRL.RP No. 601 of 2015
                                                C/W CRL.RP No. 602 of 2015
                                                    CRL.RP No. 603 of 2015


                 IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                     DATED THIS THE 28TH DAY OF JUNE, 2024

                                     BEFORE
                     THE HON'BLE MR JUSTICE V SRISHANANDA
                   CRIMINAL REVISION PETITION No.601 OF 2015
                 C/W CRIMINAL REVISION PETITION No.602 OF 2015
                   CRIMINAL REVISION PETITION No.603 OF 2015

            IN CRL.RP NO.601/2015

            BETWEEN:

            1.    ESI CORPORATION
                  NO.10, BINNI FIELDS,
                  BINNIPET,
                  BANGALORE-560 023.
                  REP. BY INSURANCE INSPECTOR
                                                              ...PETITIONER
            (BY SRI K KRISHNAPPA, ADVOCATE)
            AND:

            1.    SRI H NARAYANA RAO
                  PROPRIETOR,
Digitally
signed by         M/S HOTEL SRI HARSHA,
MALATESH          NO. 168, N.T. PET,
KC                MYSORE ROAD,
Location:         BANGALORE -560 002.
HIGH                                                        ...RESPONDENT
COURT OF  (BY SRI SATYA NARAYANA SHASTRI FOR
KARNATAKA SMT. SANDYA SHASTRI C N, ADVOCATES)

                 THIS CRL.RP IS FILED U/S.397(1) R/W 401 CR.P.C
            PRAYING TO SET ASIDE AND DISMISS THE JUDGMENT DATED
            24.3.2015 ON THE FILE OF THE P.O., F.T.C.-X, BENGALURU
            CITY IN CRL.A.NO.966/2005 AND CONFIRM THE JUDGMENT
            DATED 22.6.2005 ON THE FILE OF THE SPL. COURT FOR
            ECONOMIC OFFENCES, BANGALORE IN C.C.NO.601/2002.
                          -2-
                                       NC: 2024:KHC:24335
                                   CRL.RP No. 601 of 2015
                               C/W CRL.RP No. 602 of 2015
                                   CRL.RP No. 603 of 2015




IN CRL.RP NO.602/2015
BETWEEN

ESI CORPORATION
NO.10, BINNI FIELDS,
BINNIPET,
BANGALORE-560 023.
REP. BY INSURANCE INSPECTOR
                                            ...PETITIONER
(BY SRI K KRISHNAPPA, ADVOCATE)

AND

SRI H NARAYANA RAO
PROPRIETOR,
M/S HOTEL SRI HARSHA,
NO. 168, N.T. PET,
MYSORE ROAD,
BANGALORE - 560 002.
                                           ...RESPONDENT

(BY SRI SATYANARAYANA SHASTRI FOR
SMT.SANDYA SHASTRI C N, ADVOCATES)


      THIS CRL.RP IS FILED UNDER SECTION 397 R/W 401
CR.P.C PRAYING TO SET ASIDE AND DISMISS THE JUDGMENT
DATED 24.3.2015 ON THE FILE OF THE P.O., F.T.C.-X,
BENGALURU CITY IN CRL.A.NO.967/2005 AND CONFIRM THE
JUDGMENT DATED 22.6.2005 ON THE FILE OF THE SPL. COURT
FOR ECONOMIC OFFENCES, BANGALORE IN C.C.NO.308/2003.
                            -3-
                                         NC: 2024:KHC:24335
                                     CRL.RP No. 601 of 2015
                                 C/W CRL.RP No. 602 of 2015
                                     CRL.RP No. 603 of 2015




IN CRL.RP NO.603/2015

BETWEEN

ESI CORPORATION
NO.10, BINNI FIELDS,
BINNIPET,
BANGALORE-560 023.
REP. BY INSURANCE INSPECTOR
                                              ...PETITIONER
(BY SRI K KRISHNAPPA, ADVOCATE)

AND

SRI H NARAYANA RAO
PROPRIETOR,
M/S HOTEL SRI HARSHA,
NO. 168, N.T. PET,
MYSORE ROAD,
BANGALORE - 560 002.
                                        ...RESPONDENT
(BY SRI SATYANARAYANA SHASTRI, ADVOCATE FOR SMT.
SANDYA SHASTRI C N, ADVOCATE)

      THIS CRL.RP IS FILED UNDER SECTION 397 R/W 401
CR.P.C PRAYING TO SET ASIDE AND DISMISS THE JUDGMENT
DATED 24.3.2015 ON THE FILE OF THE P.O., F.T.C.-X,
BENGALURU CITY IN CRL.A.NO.968/2005 AND CONFIRM THE
JUDGMENT DATED 22.6.2005 ON THE FILE OF THE SPL. COURT
FOR      ECONOMIC       OFFENCES,        BANGALORE       IN
C.C.NO.1043/2004.

      THESE PETITIONS, COMING ON FOR ADMISSION, THIS
DAY, THE COURT MADE THE FOLLOWING:
                                 -4-
                                                 NC: 2024:KHC:24335
                                          CRL.RP No. 601 of 2015
                                      C/W CRL.RP No. 602 of 2015
                                          CRL.RP No. 603 of 2015




                              ORDER

Sri K.Krishnappa, learned counsel for the revision

petitioner present. Sri Satyanarayana Shastri, learned counsel

for respondent present.

2. After hearing for some time, this Court noticed that

respondent/accused was convicted before the learned Trial

Magistrate and by the judgment of the First Appellate Court,

stood acquitted of all the charges.

3. Against the Order of acquittal, appropriate remedy is to

file an appeal.

4. Accordingly, learned counsel for the petitioner filed

memos in all the above revision petitions seeking permission of

the Court to file appropriate appeal, in accordance with law and

sought for exclusion of time spent in these petitions under

Section 14 of the Limitation Act, insofar as computation of

limitation is concerned. He also sought for return of certified

copies of the documents.

NC: 2024:KHC:24335

5. Having seen that appeal is maintainable against the order

of acquittal and not revision, memos are accepted.

6. Accordingly, the following:

ORDER

(i) These revision petitions are dismissed as

withdrawn with liberty to file appeal before

the appropriate forum, in accordance with

law.

(ii) Time spent in these revision petitions shall be

excluded for the purpose of computation of

limitation period as is found in Section 14 of

the Limitation Act.

(iii) Office is directed to return certified copy of

the impugned orders, after keeping

photocopies thereof.

Sd/-

JUDGE

kcm

 
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 : MAIMS

 
 
Latestlaws Newsletter