Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Y R Venugopal vs Manjunath Reddy P
2025 Latest Caselaw 3423 Kant

Citation : 2025 Latest Caselaw 3423 Kant
Judgement Date : 1 February, 2025

Karnataka High Court

Y R Venugopal vs Manjunath Reddy P on 1 February, 2025

Author: Shivashankar Amarannavar
Bench: Shivashankar Amarannavar
                                                 -1-
                                                               NC: 2025:KHC:4667
                                                           CRL.A No. 149 of 2015
                                                       C/W CRL.A No. 148 of 2015




                           IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                             DATED THIS THE 1ST DAY OF FEBRUARY, 2025

                                              BEFORE
                      THE HON'BLE MR JUSTICE SHIVASHANKAR AMARANNAVAR
                                 CRIMINAL APPEAL No. 149 OF 2015
                                                C/W
                                 CRIMINAL APPEAL No. 148 OF 2015
                      IN CRL.A No. 149/2015

                      BETWEEN:

                      Y R VENUGOPAL
                      S/O Y V RAMASANJEEVAIAH
                      AEGD ABOUT 56 YEARS
                      No. 220, YADALAM NAGAR
                      SUBRAMANYAPURA MAIN ROAD
                      BANGALORE - 560 061.
                      DECEASED REPRESENTED BY HIS LR's.

                      1.     SMT. KUSUMA W/O LATE Y R VENUGOPAL
                             AGED ABOUT 62 YEARS
Digitally signed by          No.220, SUBRAMANYAPURA MAIN ROAD
LAKSHMINARAYANA
MURTHY RAJASHRI              NEXT TO SAPTHAGIRI MEDICALS
Location: HIGH               YADALAMNAGAR, BANGALORE SOUTH
COURT OF
KARNATAKA                    BANGALORE - 560 061.

                      2.     BHARATH BABU V
                             S/O LATE Y R VENUGOPAL
                             AGED ABOUT 41 YEARS
                             No.220, SUBRAMANYAPURA MAIN ROAD
                             NEXT TO SAPTHAGIRI MEDICALS
                             YADALAMNAGAR, BANGALORE SOUTH
                             BANGALORE - 560 061.
                               -2-
                                            NC: 2025:KHC:4667
                                        CRL.A No. 149 of 2015
                                    C/W CRL.A No. 148 of 2015



3.     SRI HEMANTH V
       S/O LATE Y R VENUGOPAL
       AGED ABOUT 39 YEARS
       No.220, SUBRAMANYAPURA MAIN ROAD
       NEXT TO SAPTHAGIRI MEDICALS
       YADALAMNAGAR, BANGALORE SOUTH
       BANGALORE - 560 061.
                                              ...APPELLANTS

(BY SRI B K NARENDRA BABU, ADVOCATE)

AND:

     MANJUNATH REDDY P
     AGED ABOUT 46 YEARS
     PROPRIETOR OF
     M/S VINTAGE SHELTERS
     No. 25, SAMPOORNA SIRI
     ITI LAYOUT, HSR
     BANGALORE - 560 068.
                                             ...RESPONDENT

(BY SRI VISHWANATH M P, ADVOCATE)

     THIS CRL.A. IS FILED UNDER SECTION 378(4) Cr.P.C
PRAYING TO SET ASIDE THE ORDER DATED:7.1.2015, PASSED
BY THE XXII ACMM, BANGALORE CITY, IN C.C.No.13139/12 -
ACQUITTING THE RESPONDENT/ACCUSED FOR THE OFFENCE
PUNISHABLE UNDER SECTION 138 OF N.I. ACT AND ETC.,

IN CRL.A No. 148/2015

BETWEEN:

Y R VENUGOPAL
S/O Y V RAMASANJEEVAIAH
AEGD ABOUT 56 YEARS
No. 220, YADALAM NAGAR
SUBRAMANYAPURA MAIN ROAD
BANGALORE - 560 061.
DECEASED REPRESENTED BY HIS LR's.
                            -3-
                                         NC: 2025:KHC:4667
                                     CRL.A No. 149 of 2015
                                 C/W CRL.A No. 148 of 2015




1.     SMT. KUSUMA W/O LATE Y R VENUGOPAL
       AGED ABOUT 62 YEARS
       No.220, SUBRAMANYAPURA MAIN ROAD
       NEXT TO SAPTHAGIRI MEDICALS
       YADALAMNAGAR, BANGALORE SOUTH
       BANGALORE - 560 061.

2.     BHARATH BABU V
       S/O LATE Y R VENUGOPAL
       AGED ABOUT 41 YEARS
       No.220, SUBRAMANYAPURA MAIN ROAD
       NEXT TO SAPTHAGIRI MEDICALS
       YADALAMNAGAR, BANGALORE SOUTH
       BANGALORE - 560 061.

3.     SRI HEMANTH V
       S/O LATE Y R VENUGOPAL
       AGED ABOUT 39 YEARS
       No.220, SUBRAMANYAPURA MAIN ROAD
       NEXT TO SAPTHAGIRI MEDICALS
       YADALAMNAGAR, BANGALORE SOUTH
       BANGALORE - 560 061.
                                           ...APPELLANTS

(BY SRI B K NARENDRA BABU, ADVOCATE)


AND:

MANJUNATH REDDY P
AGED ABOUT 46 YEARS
PROPRIETOR OF
M/s. VINTAGE SHELTERS
No. 25, SAMPOORNA SIRI
ITI LAYOUT, HSR
BANGALORE -560 068.
                                            ...RESPONDENT

(BY SRI VISHWANATH M P, ADVOCATE)
                               -4-
                                            NC: 2025:KHC:4667
                                        CRL.A No. 149 of 2015
                                    C/W CRL.A No. 148 of 2015



    THIS CRL.A. IS FILED UNDER SECTION 378(4) Cr.P.C
PRAYING TO SET ASIDE THE ORDER DATED:7.1.2015, PASSED
BY THE XXII ACMM, BANGALORE CITY, IN C.C.No.19531/13 -
ACQUITTING THE RESPONDENT/ACCUSED FOR THE OFFENCE
PUNISHABLE UNDER SECTION 138 OF N.I. ACT AND ETC.,

    THESE APPEALS COMING ON FOR HEARING THIS DAY,
JUDGMENT WAS DELIVERED THEREIN AS UNDER:

CORAM:     HON'BLE MR JUSTICE SHIVASHANKAR AMARANNAVAR


                     ORAL JUDGMENT

Both appeals are filed by the complainant challenging

the judgments of acquittals passed in C.C.No.13139/2012

and C.C.19531/2012 by the XXII Chief Metropolitan

Magistrate, Bengaluru, wherein the respondent -accused

has been acquitted for offence punishable under Section

138 of Negotiable Instruments Act, 1881 (hereinafter

referred to as "N.I. Act" for brevity).

2. The case of complainant's in both criminal cases

in brief is that

The respondent -accused is his friend and he is land

developer and use to form layout and sell the same to the

intending purchasers. For formation of the layout and

NC: 2025:KHC:4667

development the respondent -accused was in need of

money and for that he requested the appellant -

complainant to invest money and for that he has get site

measuring 60 x40 ft in the layout to be formed by the

respondent -accused. Considering the same, the

appellant -complainant agreed and gave Rs.5,00,000/- on

31.10.2007 and the respondent -accused executed sale

agreement dated 31.10.2007. It is further case of the

complainant that thereafter, the complainant has pad

Rs.3,00,000/- on 15.01.2008, Rs.1,00,000/- on

24.04.2008, Rs.3,00,000/- on 18.07.2008, Rs.1,00,000/-

on 22.10.2008 and Rs.3,00,000/- on 25.01.2009 and

endorsement has been made on the back of the first page

of the sale agreement by the accused for having received

the said amount. It is further case of the complainant that

accused did not form the layout and therefore, he agreed

to return the amount given by the complainant in sum of

Rs.16,00,000/- along with compensation /interest of

NC: 2025:KHC:4667

Rs.7,50,000/-. In that regard the respondent -accused

has issued seven cheques, details of which are as under:

Sl.   Cheque         Date        Amount               Bank Name
No      Nos.                       in Rs.
1     534658     08.09.2011     5 lakhs          Andra   Bank,   HSR
                                                 Layout       Branch,
                                                 Bengaluru
2     153769     17.09.2011     3 lakhs                  -do-
3     151947     26.09.2011     1 lakhs                  -do-

4     530341     08.10.2011     3 lakhs                   -do-

5     530336     17.10.2011     1 lakhs                   -do-

6     533198     26.10.2011     3 lakhs                   -do-

7     170004     08.11.2011     7.5 lakhs                 -do-


The complainant presented all those seven cheques

for encashment and they came to be dishonoured for the

reason "insufficient funds". The complainant got issued

legal notice to the respondent -accused demanding to pay

cheques amount. Inspite of service of notice the

respondent -accused has neither paid cheques amount nor

issued any reply to the notice. Therefore, the appellant -

complainant has filed two complaints one in respect of six

NC: 2025:KHC:4667

cheques total amount of Rs.16,00,000/- and another in

respect of one cheque for a sum of Rs.7,50,000/-.

3. Learned Magistrate took cognizance and

registered case in C.C. No.13139/2012 and C.C.

No.19531/2012 against the respondent -accused for

offence punishable under Section 138 of N.I. Act. The plea

of the respondent -accused has been recorded. The

complainant in order to prove his case has examined

himself as P.W.1 and got marked documents as Ex.P1 to

P8 in C.C.No.13139/2012 and Ex.P1 to P18 in

C.C.No.19531/2012. The statement of respondent -

accused came to be recorded under Section 313 of Cr.P.C.

The respondent -accused did not choose to lead defence

evidence. Learned Magistrate after hearing on both sides

has formulated points for consideration and passed

impugned judgments of acquittal. The said judgments of

acquittal passed in both cases have been challenged by

the complainant in these two appeals.

NC: 2025:KHC:4667

4. Heard learned counsel for the appellant and

learned counsel for the respondent in both appeals.

5. Learned counsel for the appellant -complainant

would contend that the appellant -complainant has

invested Rs.16,00,000/- for allotment of a site in the

layout to be formed by the respondent -accused and in

that regard the respondent -accused has executed the

sale agreement dated 31.10.2007. The respondent -

accused did not form the layout and therefore, he agreed

to refund the amount invested by the appellant -

complainant in sum of Rs.16,00,000/- and Rs.7,50,000/-

as compensation /interest. He submits that in that regard

he issued seven cheques. The signature on the said

cheques have not been disputed by the respondent -

accused and therefore, the presumption has to be drawn

under Section 139 of the N.I Act that cheques have been

issued for making payment of legally enforceable liability.

The said presumption has not been rebutted by the

respondent -accused. The bare contention of the

NC: 2025:KHC:4667

respondent -accused was that cheques have been taken

by the son of the complainant while he was working in the

office and they have been misused by the complainant as

there was threat on the son of the complainant of taking

action by the accused for misappropriation of huge

amount. The said defence has not been established. The

respondent -accused has not sent any reply to the legal

notice putting forth his defence at earliest. The

respondent -accused has not entered into witness box to

establish his contentions. Considering all these aspects,

the appellant -complainant has established that the

respondent -accused has committed offence punishable

under Section 138 of the N.I Act. Without considering all

these aspects, learned Magistrate has erred in acquitting

the respondent -accused. With these, he prays to allow

the appeals and convict the respondent -accused for

offence punishable under Section 138 of the N.I. Act.

6. Learned counsel for the respondent -accused

would contend that the respondent -accused has denied

- 10 -

NC: 2025:KHC:4667

execution of sale agreement dated 31.10.2007 and he has

not issued cheques for making payment of legally

enforceable liability. The respondent -accused has taken

defence that the son of the complainant is working in the

firm of the accused and he has misused signed cheques of

the respondent -accused. P.W.1 in his cross examination

has admitted that the son of the complainant is working in

the firm of the respondent -accused that itself will

establish defence of the respondent -accused. He further

contended that the agreement is in the year of 2007 and

alleged cheques are issued in the year 2011 i.e. 04 years

of sale agreement. The sale consideration has not been

stated in sale agreement. Even though period prescribed

for execution of the sale deed is 180 days, no action has

taken by the appellant -complainant to get specific

performance of the said sale agreement. The total sale

consideration has not been stated in the sale agreement.

The witnesses of the sale agreement have not been

examined. The appellant -complainant has not

- 11 -

NC: 2025:KHC:4667

established his capacity to invest Rs.16,00,000/-.

Considering all these aspects, the respondent -accused

has rebutted the presumption drawn under Section 139 of

the N.I Act. Considering these aspects, learned Magistrate

has rightly passed the impugned judgments of acquittal.

With these, he prays for dismissal of appeals.

8. Having heard learned counsels, the Court has

perused the impugned judgment and trial Court records.

Considering the grounds urged, the points arises for my

consideration is

1. "Whether learned Magistrate has erred in passing the judgment of acquittal of respondent -accused for offence punishable under Section 138 of N.I. Act in C.C.No.19531/2012."?

2. "Whether learned Magistrate has erred in passing the judgment of acquittal of respondent -accused for offence punishable under Section 138 of N.I. Act in C.C.No.13139/2012."?

- 12 -

NC: 2025:KHC:4667

My answer to the point No.1 is in the affirmative

and Point No. 2 is in the Negative for the following

reasons.

It is specific case of the appellant -complainant that

there was sale agreement between the appellant -

complainant and respondent -accused on 31.10.2007 with

regard to a site in layout to be formed by the respondent

-accused. Under the said sale agreement the appellant -

complainant has paid Rs.5,00,000/- on the date of

agreement and subsequently paid Rs.3,00,000/- on

15.01.2008, Rs.1,00,000/- on 24.04.2008, Rs.3,00,000/-

on 18.07.2008, Rs.1,00,000/- on 22.10.2008 and

Rs.3,00,000/- on 25.01.2009. The original of the said sale

agreement is marked as Ex.P7 in C.C.No.13139/2012.

Photo copy of the said sale agreement is marked as

Ex.P17 in C.C.No.19531/2012. On perusal of the back of

first page of Ex.P7 there are 05 endorsements for having

paid the above stated amounts in cash by the appellant -

complainant. Below the said endorsement there is seal

- 13 -

NC: 2025:KHC:4667

and signature of Vintage Shelters by it's Proprietor. The

respondent -accused has not denied that he is the

Proprietor of Vintage Shelters. The said stamp paper -

Ex.P7 has been purchased by Vintage Shelters and there is

seal of Vintage Shelters on the said stamp papers having

purchased by Vintage Shelters. Even there are signatures

and seal of Vintage Shelters's Proprietor on each page of

Ex.P7 -sale agreement. The respondent -accused has

disputed that he executing the said sale agreement. The

respondent -accused has not disputed his signature on the

said seven cheques.

9. It is specific contention of the respondent -

accused that son of the accused was working in his firm

and he has misappropriated a sum of Rs.1 crore 75 lakhs

and son of the accused has misused seven signed cheques

given by the respondent -accused to him. P.W.1 in his

cross examination has admitted that his son was working

in the firm of the respondent -accused but clarified that he

was working under a Auditor and for audit work he went to

- 14 -

NC: 2025:KHC:4667

the firm of respondent -accused. P.W.1 has denied the

suggestion that son of the complainant has

misappropriated Rs.1 crore 75 lakhs and he has misused

signed cheques given by the respondent -accused. The

respondent -accused has not choosen to file any complaint

againt the son of the complainant for having

misappropriation of Rs.1 crore 75 lakhs and for misusing

his seven signed cheques. In order to establish the said

contention the respondent -accused has not lead any

defence evidence. The very fact of the not placing oral or

documentary evidence on record regarding

misappropriation by son of the appellant -complainant and

misusing of seven signed cheques of the accused, itself

indicate that the said defence said up by the respondent -

accused is not true and it is not established. More so the

respondent -accused even after service of legal notice in

both cases has not chosen to send reply containing his

contention at initial stage.

- 15 -

NC: 2025:KHC:4667

10. Considering these aspects, the respondent -

accused has failed to rebut the presumption that six

cheques issued in C.C.No.19531/2012 for making payment

of legally enforceable liability. The total amount of the

said six cheques is Rs.16,00,000/- which are at EX.P1 to 6

in C.C.No.19531/2012. The said amount of Rs.16,00,000/-

is amount paid by the appellant -complainant to the

respondent -accused on different dates under sale

agreement dated 31.10.2007 which is at Ex.P7.

11. Cheque -Ex.P1 in C.C.No.13139/2012 is for

Rs.7,50,000/-. It is case of the appellant -complainant

that the said cheque is issued in order to making payment

of interest /compensation for having utilized money of the

appellant -complainant. In order to establish the said

aspect except oral evidence no materials are placed on

record by the appellant -complainant that the respondent

-accused has agreed to pay interest /compensation in sum

of Rs.7,50,000/-. The complainant has not produced any

documentary evidence with regard to the respondent -

- 16 -

NC: 2025:KHC:4667

accused having agreed to pay Rs.7,50,000/- towards

interest /compensation to the appellant -complainant.

Therefore, the cheque -Ex.P1 for Rs.7,50,000/- in C.C.

No.13139/2012 is not issued for making payment of

legally enforceable liability. Considering the said aspect,

the appellant -complainant has failed to prove that the

respondent -accused in C.C.No.13139/2012 has

committed offence punishable under Section 138 of the

N.I Act as cheque issued is not for making payment of

legally enforceable liability.

12. In C.C.No.19531/2012, cheques at EX.P1 to 6

are issued for making payment of legally enforceable

liability. The said cheques are dishonoured for want of

funds in the account of the respondent -accused. The

statutory notice has been issued within the statutory

period and it has been served on the respondent -

accused. Inspite of service of notice, the respondent -

accused has not chosen to pay the amount of cheques to

the appellant - complainant. Therefore, the respondent -

- 17 -

NC: 2025:KHC:4667

accused has committed the offence punishable under

Section 138 of the N.I. Act. Without considering these

aspects, the learned Magistrate has erred in passing the

judgment of acquittal in C.C.No.19531/2012. Even though

the reasons assigned by the learned Magistrate for

acquittal of the respondent - accused in

C.C.No.13139/2012 are not what discussed as noted

supra, but for the reasons stated supra, the complainant

has not established commission of the offence by the

respondent - accused for the offence under Section 138 of

the N.I. Act in C.C.No.13139/2012. Therefore, the

respondent - accused requires to be acquitted in

C.C.No.13139/2012. In the result, the following;



                            ORDER


     i)     Crl.A.No.149/2015 is dismissed.

     ii)    The judgment of acquittal dated 07.01.2015

passed in C.C.No.13139/2012 by the XXII Additional Chief Metropolitan Magistrate, Bengaluru is affirmed.

- 18 -

NC: 2025:KHC:4667

iii) Crl.A.No.148/2015 is allowed.

iv) The judgment of acquittal dated 07.01.2015 passed in C.C.No.19531/2012 by the XXII Additional Chief Metropolitan Magistrate, Bengaluru is set-aside.

v) The respondent - accused is convicted for the offence punishable under Section 138 of the N.I. Act in C.C.No.19531/2012 and he is sentenced to pay fine of Rs.16,50,000/- and in default of payment of the said fine, to undergo simple imprisonment for a period of six months.

vi) Out of the said fine amount Rs.16,00,000/- is ordered to be paid as compensation to the appellant - complainant.

vii) The respondent - accused has to deposit the said amount within two months from this day.

Sd/-

(SHIVASHANKAR AMARANNAVAR) JUDGE

DSP, GH

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter