Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri S P Bahubal vs Sri N Narasimha Murthy
2024 Latest Caselaw 11560 Kant

Citation : 2024 Latest Caselaw 11560 Kant
Judgement Date : 27 May, 2024

Karnataka High Court

Sri S P Bahubal vs Sri N Narasimha Murthy on 27 May, 2024

                          1                       CRL.A NO.12 OF 2015
                                              c/w CRL.A NO.13 OF 2015
                              CRL.A NO.14 OF 2015 CRL.A NO.15 OF 2015


    IN THE HIGH COURT OF KARNATAKA AT BENGALURU

         DATED THIS THE 27TH DAY OF MAY, 2024

                       BEFORE

           THE HON'BLE MS.JUSTICE J.M.KHAZI

           CRIMINAL APPEAL NO.12 OF 2015
                       C/W
           CRIMINAL APPEAL NO.13 OF 2015
           CRIMINAL APPEAL NO.14 OF 2015
           CRIMINAL APPEAL NO.15 OF 2015

IN CRL.A NO.12 OF 2015

BETWEEN:

SRI S P BAHUBALI
AGED ABOUT 51 YEARS,
SON OF SRI S J PADMARAJ,
RESIDING AT NO.23/1, FLAT NO.102,
4TH MAIN ROAD, GANGANAGAR,
BENGALURU - 560 032.
                                        ......APPELLANT
(BY SRI. SATYANARAYANA CHALKE, ADVOCATE FOR
    SRI. SARAVANA S, ADVOCATE)

AND:

SRI N NARASIMHA MURTHY
AGED ABOUT 65 YEARS,
SON OF SRI LATE UGREGOWDA,
RESIDING AT NO.21/1, SUHRUTH, 2ND FLOOR,
YAMUNA BAI ROAD, MADHAVANAGAR,
BENGALURU - 560 001.

ALSO AT: PARTNER
M/S MOTI MAHAL HOTEL,
5TH MAIN ROAD, GANDHINAGAR,
BENGALURU - 560 009.
                                               .....RESPONDENT
(BY SRI. C V ANNAIAH, ADVOCATE)
                           2                       CRL.A NO.12 OF 2015
                                              c/w CRL.A NO.13 OF 2015
                              CRL.A NO.14 OF 2015 CRL.A NO.15 OF 2015


     THIS CRIMINAL APPEAL IS FILED UNDER SECTION
378(4) OF CR.P.C PRAYING TO a) SET ASIDE THE JUDGMENT
OF ACQUITTAL DATED 18.10.2014 IN C.C.NO.21404/2009,
PASSED BY THE XV ACMM, BENGALURU CITY AND FURTHER
BE PLEASED TO CONVICT THE ACCUSED FOR THE OFFENCE
PUNISHABLE UNDER SECTION 138 OF N.I.ACT; b) PASS
SUCH OTHER ORDER/S AS THIS HON'BLE COURT DEEMS FIT
IN THE CIRCUMSTANCES OF THE CASE AND IN FAVOUR OF
THE APPELLANT, IN THE ENDS OF JUSTICE.

IN CRL.A NO.13 OF 2015

BETWEEN:

SRI S P BAHUBALI
AGED ABOUT 51 YEARS,
SON OF SRI S J PADMARAJ,
RESIDING AT NO.23/1, FLAT NO.102,
4TH MAIN ROAD, GANGANAGAR,
BENGALURU - 560 032.
                                        ......APPELLANT
(BY SRI. SATYANARAYANA CHALKE, ADVOCATE FOR
    SRI. SARAVANA S, ADVOCATE)

AND:

SRI N NARASIMHA MURTHY
AGED ABOUT 65 YEARS,
SON OF SRI LATE UGREGOWDA,
RESIDING AT NO.21/1, SUHRUTH, 2ND FLOOR,
YAMUNA BAI ROAD, MADHAVANAGAR,
BENGALURU - 560 001.

ALSO AT: PARTNER
M/S MOTI MAHAL HOTEL,
5TH MAIN ROAD, GANDHINAGAR,
BENGALURU - 560 009.
                                               .....RESPONDENT
(BY SRI. C V ANNAIAH, ADVOCATE)

     THIS CRIMINAL APPEAL IS FILED UNDER SECTION
378(4) OF CR.P.C PRAYING TO a) SET ASIDE THE JUDGMENT
OF ACQUITTAL DATED 18.10.2014 IN C.C.NO.21136/2009,
PASSED BY THE XV ACMM, BENGALURU CITY AND FURTHER
                           3                       CRL.A NO.12 OF 2015
                                              c/w CRL.A NO.13 OF 2015
                              CRL.A NO.14 OF 2015 CRL.A NO.15 OF 2015


BE PLEASED TO CONVICT THE ACCUSED FOR THE OFFENCE
PUNISHABLE UNDER SECTION 138 OF N.I.ACT; b) PASS
SUCH OTHER ORDER/S AS THIS HON'BLE COURT DEEMS FIT
IN THE CIRCUMSTANCES OF THE CASE AND IN FAVOUR OF
THE APPELLANT, IN THE ENDS OF JUSTICE.

IN CRL.A NO.14 OF 2015

BETWEEN:

SRI S P BAHUBALI
AGED ABOUT 51 YEARS,
SON OF SRI S J PADMARAJ,
RESIDING AT NO.23/1, FLAT NO.102,
4TH MAIN ROAD, GANGANAGAR,
BENGALURU - 560 032.
                                        ......APPELLANT
(BY SRI. SATYANARAYANA CHALKE, ADVOCATE FOR
    SRI. SARAVANA S, ADVOCATE)

AND:

SRI N NARASIMHA MURTHY
AGED ABOUT 65 YEARS,
SON OF SRI LATE UGREGOWDA,
RESIDING AT NO.21/1, SUHRUTH, 2ND FLOOR,
YAMUNA BAI ROAD, MADHAVANAGAR,
BENGALURU - 560 001.

ALSO AT: PARTNER
M/S MOTI MAHAL HOTEL,
5TH MAIN ROAD, GANDHINAGAR,
BENGALURU - 560 009.
                                               .....RESPONDENT
(BY SRI. C V ANNAIAH, ADVOCATE)

     THIS CRIMINAL APPEAL IS FILED UNDER SECTION
378(4) OF CR.P.C PRAYING TO a) SET ASIDE THE JUDGMENT
OF ACQUITTAL DATED 18.10.2014 IN C.C.NO.21135/2009,
PASSED BY THE XV ACMM, BENGALURU CITY AND FURTHER
BE PLEASED TO CONVICT THE ACCUSED FOR THE OFFENCE
PUNISHABLE UNDER SECTION 138 OF N.I.ACT; b) PASS
SUCH OTHER ORDER/S AS THIS HON'BLE COURT DEEMS FIT
                           4                       CRL.A NO.12 OF 2015
                                              c/w CRL.A NO.13 OF 2015
                              CRL.A NO.14 OF 2015 CRL.A NO.15 OF 2015


IN THE CIRCUMSTANCES OF THE CASE AND IN FAVOUR OF
THE APPELLANT, IN THE ENDS OF JUSTICE.

IN CRL.A NO.15 OF 2015

BETWEEN:

SRI S P BAHUBALI
AGED ABOUT 51 YEARS,
SON OF SRI S J PADMARAJ,
RESIDING AT NO.23/1, FLAT NO.102,
4TH MAIN ROAD, GANGANAGAR,
BENGALURU - 560 032.
                                        ......APPELLANT
(BY SRI. SATYANARAYANA CHALKE, ADVOCATE FOR
    SRI. SARAVANA S, ADVOCATE)

AND:

SRI N NARASIMHA MURTHY
AGED ABOUT 65 YEARS,
SON OF SRI LATE UGREGOWDA,
RESIDING AT NO.21/1, SUHRUTH, 2ND FLOOR,
YAMUNA BAI ROAD, MADHAVANAGAR,
BENGALURU - 560 001.

ALSO AT:
M/S MOTI MAHAL HOTEL,
5TH MAIN ROAD, GANDHINAGAR,
BENGALURU - 560 009.
                                               .....RESPONDENT
(BY SRI. C V ANNAIAH, ADVOCATE)

     THIS CRIMINAL APPEAL IS FILED UNDER SECTION
378(4) OF CR.P.C PRAYING TO a) SET ASIDE THE JUDGMENT
OF ACQUITTAL DATED 18.10.2014 IN C.C.NO.21102/2009,
PASSED BY THE XV ACMM, BENGALURU CITY AND FURTHER
BE PLEASED TO CONVICT THE ACCUSED FOR THE OFFENCE
PUNISHABLE UNDER SECTION 138 OF N.I.ACT; b) PASS
SUCH OTHER ORDER/S AS THIS HON'BLE COURT DEEMS FIT
IN THE CIRCUMSTANCES OF THE CASE AND IN FAVOUR OF
THE APPELLANT, IN THE ENDS OF JUSTICE.
                               5                       CRL.A NO.12 OF 2015
                                                  c/w CRL.A NO.13 OF 2015
                                  CRL.A NO.14 OF 2015 CRL.A NO.15 OF 2015


     THESE APPEALS HAVING BEEN HEARD AND RESERVED
ON 13.03.2024, COMING ON FOR PRONOUNCEMENT OF
JUDGMENT THIS DAY, THE COURT DELIVERED THE
FOLLOWING:


                     COMMON JUDGMENT


      These appeals filed under Section 378 (4) of Cr.P.C.

are by the complainant challenging the acquittal of

respondent/accused for the offence punishable under

Section 138 of Negotiable Instruments Act, 1881 (for

short 'N.I. Act').


      2.    For the sake of convenience, the parties are

referred to by their rank before the trial Court.


      3.    Since    the   complainant       and      accused       are

common and the transaction out of which the four

cheques came to be issued are the same, the evidence

led by both parties in all the four cases is exactly the

same, these appeals are clubbed and disposed of by a

common order.


      4.    It is the case of complainant in respect of

payment and discharge of his liability to the complainant,
                               6                       CRL.A NO.12 OF 2015
                                                  c/w CRL.A NO.13 OF 2015
                                  CRL.A NO.14 OF 2015 CRL.A NO.15 OF 2015


accused issued 4 cheques for Rs.5 lakhs each, drawn on

his account, maintained with Sri Thyagaraja Co-operative

Bank Ltd, J.P Nagar Ist Phase branch, Bengaluru, with an

assurance that they would be honoured on presentation.

As per the instructions of the accused, complainant

presented the cheques for realisation through his banker,

M/s Dena Bank, K.G Road branch, Bengaluru. However,

they were returned with endorsement account closed. On

receipt of intimation, complainant got issued legal notice

dated 27.6.2009 through RPAD and Certificate of Posting.

The same is duly served on the accused. However,

accused has not      paid   the amount due. On the other

hand he has sent an evasive reply and hence the

complaint.


      5.     After due service of summons, the accused

has appeared before the trial Court and contested the

matter.


      6.     He has pleaded not guilty and claimed trial.
                                7                       CRL.A NO.12 OF 2015
                                                   c/w CRL.A NO.13 OF 2015
                                   CRL.A NO.14 OF 2015 CRL.A NO.15 OF 2015


      7.   In order to prove the allegations against the

accused, complainant has examined himself as PW-1 and

got marked Ex. P1 to 9.


      8.   During the course of his statement under

Section 313 Cr.P.C, the accused has denied incriminating

evidence led by the complainant.


      9.   In   all   the   four   cases,      the    accused        has

examined himself as DW-1. He has got marked Ex.D1 to

14.


      10. Vide the impugned judgments and orders, the

trial Court has dismissed the complaints.


      11. Aggrieved by the same, the complainant has

filed these appeals, contending that there is total non-

application of mind on the part of the trial Court and

while doing so it has not appreciated the facts and

material on record, both oral and document, in its proper

perspective. The trial Court has failed to agree that

complainant     has   complied      with     all     the   necessary

ingredients, for the offence punishable under Section 138
                             8                       CRL.A NO.12 OF 2015
                                                c/w CRL.A NO.13 OF 2015
                                CRL.A NO.14 OF 2015 CRL.A NO.15 OF 2015


of N.I Act and thereby committed grave error. The

impugned judgment and order are bad in law and

requires to be set aside. The trial Court has failed to

appreciate that the complainant is having the benefit of

presumption under Section 139 of the N.I Act and the

same is not rebutted by the accused. Under such

circumstances, the trial Court has erred in acquitting the

accused.


     11.1   The trial Court has failed to appreciate the

fact that complainant is having sufficient credibility to

pay the loan in question and committed a grave error in

arriving at conclusion that complainant had no financial

capacity to lend Rs.20 lakhs to the accused . Despite

leading lengthy evidence, the accused has failed to rebut

presumption under Section 139 of the N.I Act and

therefore the burden has not shifted on the complainant

to prove his case. Thus the complainant has led

elaborate evidence to prove the allegations against the

accused. The same is not appreciated by the trial Court
                               9                        CRL.A NO.12 OF 2015
                                                   c/w CRL.A NO.13 OF 2015
                                   CRL.A NO.14 OF 2015 CRL.A NO.15 OF 2015


in   proper    perspective   and     as    such     the     impugned

judgment and order are perverse.


      11.2     The trial Court has erred in not appreciating

the fact that the subject cheque itself is the proof for the

advancement of loan and therefore, no other document

is required to establish the said fact. The trial Court has

also erred in holding that the accused is financially sound

and as such the case of the complainant that he has lent

Rs.20 lakhs to accused is doubtful. Viewed from any

angle, the impugned judgments and orders are not

tenable and calls for interference by this Court and hence

the appeals.


      12. On the other hand learned counsel for accused

has supported the impugned judgments and orders and

submitted that the complainant has failed to prove his

financial capacity and that he has lent Rs.20 lakhs to the

accused. On the other hand by                  preponderance of

probability, the accused has established that the cheques

in question were issued blank during 1997 when accused

borrowed a sum of Rs.40,000/- from the complainant
                                   10                       CRL.A NO.12 OF 2015
                                                       c/w CRL.A NO.13 OF 2015
                                       CRL.A NO.14 OF 2015 CRL.A NO.15 OF 2015


and though he paid the said amount, complainant failed

to return the cheques. Later at the instance of                         one

Anand Kumar Bhandari with whom the accused had

several disputes, complainant has filed these complaints

by utilising the old cheques. In fact, accused never had

the    necessity       of   borrowing     Rs.20      lakhs     from      the

complainant and appreciating these aspects, the trial

Court has rightly dismissed the complaints and pray to

dismiss the appeal also.


        13. In support of his arguments, learned counsel

for accused has relied upon the following decisions:

       (i)     S.Timmappa Vs. L. S.Prakash (Timmappa)1

       (ii)    Basalingappa Vs. Mudibasappa
               (Basalingappa)2

       (iii)   Amzad Pasha Vs. H.N.Lakshmana
               (Amzad Pasha)3

       (iv)    K.Subramani Vs. K.Damodara Naidu
               (K.Subramani)4

       (v)     Rajaram Sriramulu Naidu (Since deceased)
               Through LRs Vs. Maruthachalam (Since
               deceased) Through LRs (Rajaram Sriramulu
               Naidu)5
1
  2010 Crl.L.J. 3386
2
  AIR 2019 SC 1983
3
  2011 Cri.L.J 552
4
  2015 AIR SCW 64
                             11                       CRL.A NO.12 OF 2015
                                                 c/w CRL.A NO.13 OF 2015
                                 CRL.A NO.14 OF 2015 CRL.A NO.15 OF 2015




      (vi)   Krishna Janardhan Bhat Vs. Dattatraya
             G.Hegde (Krishna Janardhan Bhat)6

      (vii) John K.John Vs. Tom Varghese and Anr.
            (John)7

      (viii) Charles Harry Vs. Praveen Jain
             (Charles Harry)8


       14. Thus, it is the definite case of complainant

that accused borrowed a sum of Rs.20 lakhs from him

and issued the subject cheques towards payment of the

same. However, on presentation they were dishonoured

on the ground that the account is closed. Despite service

of notice when accused failed to pay the amount due

under the cheques, he has filed these complaints.


       15. Though,    accused     admit      that     the    subject

cheques are drawn on his account, maintained with his

banker and it bears his signature and they were issued to

the complainant, he has denied that he borrowed Rs.20

lakhs from the complainant and issued the subject

cheques towards repayment of it. On the other hand as

5
  AIR 2023 SC 471
6
  2008 AIR SCW 738
7
  2007 AIR SCW 6736
8
  2024 (1) KCCR 545
                             12                       CRL.A NO.12 OF 2015
                                                 c/w CRL.A NO.13 OF 2015
                                 CRL.A NO.14 OF 2015 CRL.A NO.15 OF 2015


claimed that during 1997 he had borrowed Four times

Rs.10,000/- each from the complainant and issued four

blank cheques to the complainant as per his directions

and even though he repaid the said amount, the blank

cheques remained with the complainant and at the

instance of one Anand Kumar Bhandari, utilising the old

cheques complainant has filed these complaints. At the

trial, the accused has also challenged the financial

capacity of complainant to lend him and necessity of

accused to borrow 20 lakhs.


      16. Having regard to the fact that the cheques in

question belongs to the accused, drawn on his account

maintained with his banker and they bear his signatures,

presumption under Section 139 of the N.I Act comes into

operation in favour of the complainant to the effect that

the cheques are issued towards repayment of any legally

recoverable debt or liability, placing the initial burden on

the accused to prove otherwise and the circumstances in

which cheques came to be issued to the accused or

reached the hands of complainant. In the present case,
                                      13                       CRL.A NO.12 OF 2015
                                                          c/w CRL.A NO.13 OF 2015
                                          CRL.A NO.14 OF 2015 CRL.A NO.15 OF 2015


in the reply to the legal notice itself, the accused has

come up with the definite stand that he never borrowed

Rs.20 lakhs from the complainant and on the other hand,

the subject cheques were issued blank when he had

borrowed Rs.40,000/- from the complainant during 1997,

and he has misused the same to file these complaints.


          17. However, in John K.Abraham Vs. Simon C.

Abraham          &     Anr   (John   K.Abraham)9,              the    Hon'ble

Supreme Court held that in order to draw presumption

under Sections 118 and 139 of N.I Act, the burden lies

on the complainant to show that:

         (i)     She had the requisite funds for advancing
                 the sum of money/loan in question to
                 accused.
         (ii) The issuance of cheque by accused in
                 support of repayment of money advanced
                 was true and
         (iii)   The accused was bound to make payment
                 as had been agreed while issuing cheque in
                 favour of the complainant.




9
    (2014) 2 SCC 236
                                     14                       CRL.A NO.12 OF 2015
                                                         c/w CRL.A NO.13 OF 2015
                                         CRL.A NO.14 OF 2015 CRL.A NO.15 OF 2015


          18. In      Tedhi Singh Vs Narayan Das Mahant

(Tedhi Singh)10, the Hon'ble Supreme Court held that

where the accused has failed to send reply to the legal

notice,        challenging    the   financial        capacity       of     the

complainant, at the first instance, complainant need not

prove his financial capacity. However, at the trial if the

financial capacity of complainant is challenged, then it is

for the complainant to prove the same. In the present

case, though the accused sent reply to the legal notice,

therein, he has not disputed the financial capacity of the

complainant. However, at the trial, he has questioned

the source through which he has allegedly paid Rs.20

lakhs to the accused. Therefore, it is incumbent upon the

complainant to prove his financial capacity despite their

being a presumption under Section 139 of N.I Act,

operating in favour of the complainant.


         19.    In APS Forex vs Shakti International Fashion

Linkers Pvt. Ltd (APS Forex)11, the Hon'ble Supreme

Court held that when accused raises issue of financial


10
     2022 SCC OnLine SC 302
11
     (2020) 12 SCC 724
                                     15                       CRL.A NO.12 OF 2015
                                                         c/w CRL.A NO.13 OF 2015
                                         CRL.A NO.14 OF 2015 CRL.A NO.15 OF 2015


capacity of complainant, in support of his probable

defence, despite presumption operating in favour of

complainant regarding legally enforceable debt under

Section 139 of N.I. Act, onus shifts again on the

complainant to prove his financial capacity by leading

evidence, more particularly when it is a case of giving

loan by cash and thereafter issue of cheque.


       20.    In      Vijay   Vs.   Laxman         and     Anr     (Vijay)12,

K.Subramani Vs. K.Damadara Naidu (K.Subramani)13

and K.Prakashan Vs. P.K.Surenderan (K.Prakashan)14,

also    the     Hon'ble       Supreme         Court      held      that     the

presumption under Section 139 of N.I. Act, is a rebuttable

presumption and when accused rebut the same by

preponderance of probabilities, it is for the complainant to

prove his case beyond reasonable doubt including the

financial capacity.


       21. In the light of the ratio in the above decisions,

at the outset, it is necessary to examine whether the


12
   (2013) 3 SCC 86
13
   (2015) 1 SCC 99
14
   (2008) 1 SCC 258
                              16                       CRL.A NO.12 OF 2015
                                                  c/w CRL.A NO.13 OF 2015
                                  CRL.A NO.14 OF 2015 CRL.A NO.15 OF 2015


complainant has proved his financial capacity to lend

Rs.20 lakhs to the accused.         During the course of his

examination-in-chief, the complainant has not lead any

oral or documentary evidence to prove his financial

capacity. During his cross-examination, complainant has

deposed that his family is having a Complex consisting of

72 shops and above it, he is running a hostel for

students. It is elicited that the tenant in the said shops

are   in   occupation   therein    since      the    time      of   his

grandfather and father and the rent paid by them is also

old rents and they have not been revised recently.


      22. Complainant has also admitted that those

tenants have not paid any advance to him, but claimed

that he has received good will in a sum of Rs.30 lakhs

from the tenants. However, no documents are produced

to evidence the said fact. The complainant also conceded

that whatever rent he receives from the shops is utilised

for repairing and maintenance of the same. Complainant

has also claimed that he was running a lodge by name

Sagari. He is also a partner of Hotel Suprabhata situated
                            17                       CRL.A NO.12 OF 2015
                                                c/w CRL.A NO.13 OF 2015
                                CRL.A NO.14 OF 2015 CRL.A NO.15 OF 2015


in Anand Rao Circle, but he is not getting any income

from the same.


     23. When a specific question was put as to

whether he is having any documents to show that the at

relevant point of time, he was in possession of Rs.20

lakhs, complainant has answered in the negative. He is

also unable to state the date, month and the year in

which he had lent Rs.20 lakhs to the accused. Though he

has claimed that he is an income tax assessee and

periodically submits returns, as conceded by him in the

said returns, the fact of he having advanced hand loan of

rupees Rs.20 lakhs to the accused is not reflected.

Despite denying that he had no financial capacity to lend

Rs.20 lakhs, the complainant has not produced even a

scrap of paper to prove the same.


     24. On the other hand, during the course of his

examination-in-chief, the accused has deposed in detail

that earlier he was supplying food to the Mico factory in

the name and style of Murthy and Company and for the

said business, he had opened the account in question on
                             18                       CRL.A NO.12 OF 2015
                                                 c/w CRL.A NO.13 OF 2015
                                 CRL.A NO.14 OF 2015 CRL.A NO.15 OF 2015


which the subject cheques have been drawn. He has also

deposed that during 1996, he was supplied with a

cheque book consisting of 25 cheque leaves and he had

given four of them, which are the subject cheques to the

complainant   while   borrowing        Rs.40,000/-          in    four

instalments of Rs.10,000/- each. Though he has repaid

the same, complainant failed to return the cheques and

on that basis, he has filed the present complaints.


      25. Accused has specifically deposed that after the

contract between him and MICO factory regarding supply

of food came to an end in 2000, he stopped operating

the said account and therefore bank closed it during

2003. The accused has produced his account statements

to show that the cheques in the series to which the

subjects belong are utilised within 1998. Admittedly, the

subject cheques are printed before 2000, and though the

complainant has claimed that the loan was borrowed by

the accused during 2009, he has not resisted the issue of

cheques which are printed before the year 2000. Having

regard the fact that earlier more particularly during 1997
                             19                       CRL.A NO.12 OF 2015
                                                 c/w CRL.A NO.13 OF 2015
                                 CRL.A NO.14 OF 2015 CRL.A NO.15 OF 2015


accused was in the habit of borrowing hand loan from the

complainant and the cheques are printed before 2000, it

corroborate and support the defence of the accused that

they were issued for an earlier transaction in blank and

they have been utilised subsequently, especially when

the complainant has failed to prove his financial capacity.

Complainant is also not in a position to state for what

purpose accused was in need of such a substantial sum

of Rs.20 lakhs.


      26. On the other hand, the oral and documentary

evidence led by the accused prove the fact that he is a

partner in hotel Moti Mahal and hotel Highland and

getting income of Rs.40,000 to 50,000/- per month. As

per Ex.D3(a) he has received a sum of Rs.53 lakhs

during December 2005 with regard to joint development

of hotel Highland. As per Ex.D4(a) he has periodically

received a sum of Rs.1,32,000/- per month towards land

rent. In fact, during his cross-examination, complainant

has admitted that accused is owning several income

generating properties.
                             20                       CRL.A NO.12 OF 2015
                                                 c/w CRL.A NO.13 OF 2015
                                 CRL.A NO.14 OF 2015 CRL.A NO.15 OF 2015




      27. During the cross-examination of complainant,

the accused has elicited that One Anand Kumar Bhandari

was a common friend of complainant and accused. He

was also a tenant under the accused. On account of

certain dispute between them, several complaints and

cases were filed against each other and the relationship

between them was spoiled. The accused has also

produced documents to show that the relationship

between accused and said Anand Kumar Bhandari was

spoiled and several litigation were fought between them.

In fact, as per Ex.D12, eight criminal complaints are filed

by the said Anand Kumar Bhandari against the accused

are dismissed and the Co-ordinate Bench of this Court

has upheld the same.


      28. The accused has also succeeded in securing a

decree for recovery of possession of the property from

the said Anand Kumar bhandari. Having regard to the

fact that the said Anand Kumar Bhandari continued to be

a good friend of complainant, probabalise the defence of

the accused that at his instance, he has chosen to
                            21                       CRL.A NO.12 OF 2015
                                                c/w CRL.A NO.13 OF 2015
                                CRL.A NO.14 OF 2015 CRL.A NO.15 OF 2015


prosecute the accused. While the complainant has failed

to prove his financial capacity and that he has lent Rs.20

lakhs to the accused, the accused on the other hand

proved that he is having sufficient income of his own and

he had no necessity of borrowing Rs.20 lakhs from the

complainant.


      29. Moreover, in the complaint, the complainant

has not averred as to the nature of the transaction that

took place between him and the accused. He has not

even stated for what purpose the loan was borrowed and

the date month and year of the transaction. According to

the complainant, the transaction is of the year 2009

during the period Rs.20 lakhs is quite substantial money

and at any stretch of imagination, it cannot be excepted

that complainant do not remember the date month and

year of the transaction. It appears since the cheques are

printed before the year 2000 and complaint is filed

during 2009, very consciously the complainant has

chosen not to plead about the transaction, lest the

accused may take the plea of limitation. The very fact
                                        22                        CRL.A NO.12 OF 2015
                                                             c/w CRL.A NO.13 OF 2015
                                             CRL.A NO.14 OF 2015 CRL.A NO.15 OF 2015


that the cheque leaves in question are printed before the

year 2000 supports the contention of the accused that

they were issued by him in 1997.


          30. In S.Thimmappa, the Co-ordinate Bench of

the Court, on facts held that in the absence of pleading

with regard to the date on which the loan was advanced

and inconsistency, the case of the complainant was

rejected and acquittal of the accused was upheld.

However,           the    ratio   in   that      case     and     in    Krishna

Janardhan Bhat that the existence of debt is not the

subject matter of presumption under Section 139 is over

ruled by the Hon'ble Supreme Court in Rangappa Vs Sri

Mohan         (Rangappa)15.            In      Basalingappa,             Amzad

Pasha,         K    Subramani,          it     was      held     that    despite

presumption under Section 139 of N.I Act, on the failure

of the complainant to prove his financial capacity, the

complaint          is    liable   to   be     dismissed.        In      Rajaram

Sriramulu Naidu, the fact that in the income tax return,

the complainant failed to disclose the fact of lending


15
     (2010) 11 SCC 441
                               23                       CRL.A NO.12 OF 2015
                                                   c/w CRL.A NO.13 OF 2015
                                   CRL.A NO.14 OF 2015 CRL.A NO.15 OF 2015


money to the accused was held to be one of the grounds

to reject the case of the complainant.


      31. In the present case also, the complainant has

failed to plead and prove the facts regarding advancing

hand loan to the accused and he has also failed to prove

his financial capacity. Taking into consideration the oral

and documentary evidence placed on record the trial

Court has come to a correct conclusion that charges

against accused are not proved and acquitted him. The

findings of the trial Court is consistent with the evidence

brought on record by both parties. On re-appreciation of

the entire evidence placed on record, this Court finds no

justifiable grounds to interfere with the conclusions

arrived at by the trial Court. In the result, all the appeals

fails and accordingly the following:

                           ORDER

(i) Appeals filed by the complainant under Section

378(4) of Cr.P.C. are dismissed.

(ii) The impugned common judgment and order

dated 18.10.2014 in C.C.No.21102/2009 c/w

c/w CRL.A NO.13 OF 2015 CRL.A NO.14 OF 2015 CRL.A NO.15 OF 2015

C.C.Nos.21135/2009, 21136/2009 and

21404/2009 on the file of XV ACMM, Bengaluru

is hereby confirmed.

(iii) The registry is directed to send back the trial

Court records along with copy of this

judgment forthwith.

Sd/-

JUDGE RR

 
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 Newsletter