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

Dr Major Bhaskar vs Sri G R Muniraju
2025 Latest Caselaw 4455 Kant

Citation : 2025 Latest Caselaw 4455 Kant
Judgement Date : 27 February, 2025

Karnataka High Court

Dr Major Bhaskar vs Sri G R Muniraju on 27 February, 2025

                                       -1-
                                                     NC: 2025:KHC:8464
                                                 CRL.RP No. 96 of 2016
                                             C/W CRL.RP No. 97 of 2016
                                                 CRL.RP No. 98 of 2016
                                                         AND 1 OTHER


               IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                 DATED THIS THE 27TH DAY OF FEBRUARY, 2025
                                     BEFORE
                     THE HON'BLE MR JUSTICE S RACHAIAH
                 CRIMINAL REVISION PETITION NO. 96 OF 2016
                                      C/W
                 CRIMINAL REVISION PETITION NO. 97 OF 2016
                 CRIMINAL REVISION PETITION NO. 98 OF 2016
                 CRIMINAL REVISION PETITION NO. 99 OF 2016


             IN CRL.RP No. 96/2016
             BETWEEN:

                DR MAJOR BHASKAR
                S/O KRISHNAMURTHY
                AGED ABOUT 49 YEARS
                RESIDING AT NO. 205
                'B' BLOCK, ANISHA GASANDER APARTMENTS
                29TH CROSS, KAGGADASAPURA
                BANGALORE - 560 093.
Digitally
signed by
NARAYANA
UMA                                                       ...PETITIONER
Location:
HIGH COURT   (BY SRI. NEHRU P, ADVOCATE)
OF
KARNATAKA    AND:

                SRI G R MUNIRAJU
                S/O RAMAKRISHNAPPA
                AGED ABOUT 80 YEARS
                1 FLOOR 1ST MAIN ROAD
                4TH CROSS, NEAR CANARA BANK
                MALLESHWARAM
                BANGALORE - 560 003.
                               -2-
                                            NC: 2025:KHC:8464
                                        CRL.RP No. 96 of 2016
                                    C/W CRL.RP No. 97 of 2016
                                        CRL.RP No. 98 of 2016
                                                AND 1 OTHER


     SINCE DIED REPRESENTED BY HIS LEGAL HIRES

     GIRIRAJ
1.   AGED 56 YEARS
     NO.29 FIRST FLOOR
     17TH CROSS, SIDDASHRAMA ROAD
     MALLESHWARAM
     BENGALURU - 560 003.
2.   M. SHASHIKALA
     W/O KRISHNAMURTHY V
     AGED 53 YEARS
     NO.16, FIRST FLOOR
     2ND MAIN SHESHADRIPURAM
     BENGALURU - 560 020.

     M. HEMALATHA
3.   W/O D. KONDANDARAMA
     AGED 50 YEARS
     NO. 18, 37TH CROSS
     15TH MAIN, 4TH T BLOCK
     JAYANAGAR
     BENGALURU - 560 041.

                                              ...RESPONDENTS
(BY SRI. M VINOD KUMAR FOR LR'S, ADVOCATE)


     THIS CRL.RP FILED U/S.397(1) R/W 401 CR.P.C PRAYING
TO SET ASIDE THE ENTIER IMPUGNED ORDER AND
JUDGEMENT PASSED BY THE XXI ADDL.C.M.M., BANGALROE IN
C.C.NO. 13613/2013 DATED 01.04.2015 AND THE ORDER
DATED 31.12.2015 BY THE LXIV ADDITIONAL CITY CIVIL AND
SESSIONS JUDGE, CHH-65 BANGALORE IN CRL.A.NO.
630/2015.
                           -3-
                                        NC: 2025:KHC:8464
                                    CRL.RP No. 96 of 2016
                                C/W CRL.RP No. 97 of 2016
                                    CRL.RP No. 98 of 2016
                                            AND 1 OTHER


IN CRL.RP No. 97/2016


BETWEEN:

     DR MAJOR BHASKAR
     S/O KRISHNAMURTHY
     AGED ABOUT 49 YEARS
     RESIDING AT NO. 205
     'B' BLOCK, ANISHA GASANDER APARTMENTS
     29TH CROSS, KAGGADASAPURA
     BANGALORE - 560 093.

                                             ...PETITIONER
(BY SRI. NEHRU P, ADVOCATE)
AND:

     SRI G R MUNIRAJU
     S/O RAMAKRISHNAPPA
     AGED ABOUT 80 YEARS
     1 FLOOR 1ST MAIN ROAD
     4TH CROSS, NEAR CANARA BANK
     MALLESHWARAM
     BANGALORE - 560 003.

     SINCE DIED REPRESENTED BY HIS LEGAL HIRES

1.   GIRIRAJ
     AGED 56 YEARS
     NO.29 FIRST FLOOR
     17TH CROSS, SIDDASHRAMA ROAD
     MALLESHWARAM
2.   BENGALURU - 560 003.
     M. SHASHIKALA
     W/O KRISHNAMURTHY V
     AGED 53 YEARS
                               -4-
                                            NC: 2025:KHC:8464
                                        CRL.RP No. 96 of 2016
                                    C/W CRL.RP No. 97 of 2016
                                        CRL.RP No. 98 of 2016
                                                AND 1 OTHER


     NO.16, FIRST FLOOR
     2ND MAIN SHESHADRIPURAM
     BENGALURU - 560 020.

3.   M. HEMALATHA
     W/O D. KONDANDARAMA
     AGED 50 YEARS
     NO. 18, 37TH CROSS
     15TH MAIN, 4TH T BLOCK
     JAYANAGAR
     BENGALURU - 560 041.

                                              ...RESPONDENTS
(BY SRI. M VINOD KUMAR FOR LR'S, ADVOCATE)


     THIS CRL.RP FILED U/S.397(1) R/W 401 CR.P.C PRAYING
TO SET ASIDE THE ENTIER IMPUGNED ORDER AND JUDGMENT
PASSED BY THE XXI ADDL.C.M.M., BANGALROE IN C.C.NO.
13612/2013 DATED 01.04.2015 AND THE ORDER DATED
31.12.2015 BY THE LXIV ADDL. CITY CIVIL AND SESSIONS
JUDGE, CHH-65, BANGALORE IN CRL.A.NO. 629/2015.

IN CRL.RP No. 98/2016

BETWEEN:

     DR MAJOR BHASKAR
     S/O KRISHNAMURTHY
     AGED ABOUT 49 YEARS
     RESIDING AT NO. 205
     'B' BLOCK, ANISHA GASANDER APARTMENTS
     29TH CROSS, KAGGADASAPURA
     BANGALORE - 560 093.

                                                 ...PETITIONER
                               -5-
                                            NC: 2025:KHC:8464
                                        CRL.RP No. 96 of 2016
                                    C/W CRL.RP No. 97 of 2016
                                        CRL.RP No. 98 of 2016
                                                AND 1 OTHER


(BY SRI. NEHRU P, ADVOCATE)
AND:

     SRI G R MUNIRAJU
     S/O RAMAKRISHNAPPA
     AGED ABOUT 80 YEARS
     1 FLOOR 1ST MAIN ROAD
     4TH CROSS, NEAR CANARA BANK
     MALLESHWARAM
     BANGALORE - 560 003.

     SINCE DIED REPRESENTED BY HIS LEGAL HIRES

1.   GIRIRAJ
     AGED 56 YEARS
     NO.29 FIRST FLOOR
     17TH CROSS, SIDDASHRAMA ROAD
     MALLESHWARAM
2.   BENGALURU - 560 003.
     M. SHASHIKALA
     W/O KRISHNAMURTHY V
     AGED 53 YEARS
     NO.16, FIRST FLOOR
     2ND MAIN SHESHADRIPURAM
     BENGALURU - 560 020.

3.   M. HEMALATHA
     W/O D. KONDANDARAMA
     AGED 50 YEARS
     NO. 18, 37TH CROSS
     15TH MAIN, 4TH T BLOCK
     JAYANAGAR
     BENGALURU - 560 041.

                                              ...RESPONDENTS
                           -6-
                                        NC: 2025:KHC:8464
                                    CRL.RP No. 96 of 2016
                                C/W CRL.RP No. 97 of 2016
                                    CRL.RP No. 98 of 2016
                                            AND 1 OTHER


(BY SRI. M VINOD KUMAR FOR LR'S, ADVOCATE)


     THIS CRL.RP FILED U/S.397(1) R/W 401 CR.P.C PRAYING
TO SET ASIDE THE ENTIER IMPUGNED ORDER AND JUDGMENT
PASSED BY THE XXI ADDL.C.M.M., BANGALROE IN C.C.NO.
13611/2013 DATED 01.04.2015 AND THE ORDER DATED
31.12.2015 BY THE LXIV ADDITIONAL CITY CIVIL AND
SESSION JUDGE, CHH-65 BANGALORE IN CRL.A.NO. 628/2015.

IN CRL.RP No. 99/2016
BETWEEN:

     DR MAJOR BHASKAR
     S/O KRISHNAMURTHY
     AGED ABOUT 49 YEARS
     RESIDING AT NO. 205
     'B' BLOCK, ANISHA GASANDER APARTMENTS
     29TH CROSS, KAGGADASAPURA
     BANGALORE - 560 093.

                                             ...PETITIONER
(BY SRI. NEHRU P, ADVOCATE)
AND:

     SRI G R MUNIRAJU
     S/O RAMAKRISHNAPPA
     AGED ABOUT 80 YEARS
     1 FLOOR 1ST MAIN ROAD
     4TH CROSS, NEAR CANARA BANK
     MALLESHWARAM
     BANGALORE - 560 003.

     SINCE DIED REPRESENTED BY HIS LEGAL HIRES

1.   GIRIRAJ
                               -7-
                                            NC: 2025:KHC:8464
                                        CRL.RP No. 96 of 2016
                                    C/W CRL.RP No. 97 of 2016
                                        CRL.RP No. 98 of 2016
                                                AND 1 OTHER


     AGED 56 YEARS
     NO.29 FIRST FLOOR
     17TH CROSS, SIDDASHRAMA ROAD
     MALLESHWARAM
2.   BENGALURU - 560 003.
     M. SHASHIKALA
     W/O KRISHNAMURTHY V
     AGED 53 YEARS
     NO.16, FIRST FLOOR
     2ND MAIN SHESHADRIPURAM
     BENGALURU - 560 020.

3.   M. HEMALATHA
     W/O D. KONDANDARAMA
     AGED 50 YEARS
     NO. 18, 37TH CROSS
     15TH MAIN, 4TH T BLOCK
     JAYANAGAR
     BENGALURU - 560 041.

                                              ...RESPONDENTS
(BY SRI. M VINOD KUMAR FOR LR'S, ADVOCATE)


     THIS CRL.RP FILED U/S.397(1) R/W 401 CR.P.C PRAYING
TO SET ASIDE THE ENTIER IMPUGNED ORDER AND
JUDGEMENT PASSED BY THE XXI ADDL.C.M.M., BANGALROE IN
C.C.NO. 13614/2013 DATED 01.04.2015 AND THE ORDER
DATED 31.12.2015 BY THE LXIV ADDITIONAL CITY CIVIL AND
SESSIONS JUDGE, CHH-65 BANGALORE IN CRL.A.NO.
631/2015.

     THESE PETITIONS, COMING ON FOR FINAL HEARING,
THIS DAY, ORDER WAS MADE THEREIN AS UNDER:

CORAM:    HON'BLE MR JUSTICE S RACHAIAH
                                   -8-
                                                  NC: 2025:KHC:8464
                                            CRL.RP No. 96 of 2016
                                        C/W CRL.RP No. 97 of 2016
                                            CRL.RP No. 98 of 2016
                                                    AND 1 OTHER


                            ORAL ORDER

1. Heard Sri.Nehru.P, learned counsel for the

petitioner and Sri.M.Vinod Kumar, learned counsel for the

respondent in all the cases.

2. With the consent of learned counsel for both the

parties, the matters are connected and taken up together for

disposal.

3. Both learned counsels submit that the parties have

settled the dispute amicably and filed a Joint Memo. The joint

memo is taken on record.

4. The Joint Memo is duly signed by the parties and

their respective counsels which reads as under:

"JOINT MΕΜΟ

The petitioner and the Respondent named above respectfully submits before this Hon'ble Court that at the instance of well wishers and friends, the parties in the above case, had settled the dispute amicably on the following terms and conditions :

1. That the petitioner and the respondents have agreed to close the case on payment of the cheque

NC: 2025:KHC:8464

AND 1 OTHER

amounts in each of the above case. The total cheque amounts being Rs.6,00,000/- in full and final settlement towards the above cases. The petitioner had already deposited cumulatively an amount of Rs.1,50,000/- in the above cases in the trial Court i.e, 21st Addl. Metropolitan Magistrate, Bengaluru i.e, 25% of the cheque amount as directed in the Crl.Appeal. The petitioner has got no objection for the respondents to withdraw the said amount of Rs.1,50,000/- deposited by the petitioner. It is agreed that the petitioner has to pay cumulatively a sum of Rs.4,50,000/- to close the claim of the respondents in all the above cases.

2. The petitioner today has handed over D.D No.1060 dated 25.02.2025 for Rs.25,000/- drawn on Bank of India, Jeevan Bhimanagar Branch in favour of M.Giriraj, D.D No.1061 dated 25.02.2025 for Rs.1,00,000/- drawn on Bank of India, Jeevan Bhimanagar Branch in favour of M.Shashikala and D.D No.1062 dated 25.02.2025 for Rs.1,00,000/-

drawn on Bank of India, Jeevan Bhimanagar Branch in favour of M.Hemalatha i.e., in all Rs.2.25,000/- as part payment in the above cases.

3. The petitioner undertakes to pay the balance amount of Rs.2,25,000/- by 2nd week of March 2025 as final payment.

- 10 -

NC: 2025:KHC:8464

AND 1 OTHER

WHEREFORE, the petitioner and the respondents prays this Hon'ble Court may be pleased to record the settlement by virtue of this Joint Memo to meet the ends of justice."

5. In terms of the averments stated above, the parties

have settled the matters amicably and sought to dispose of the

matters as per the terms and conditions stated above. Their

submissions are placed on record.

6. On perusal of the above said terms and conditions

and also considering the offence which is punishable under

Section 138 of the N.I. Act, which is compoundable in nature,

there is no embargo to this Court to record the compromise in

terms as stated supra.

7. Accordingly, I proceed to pass the following:

ORDER

(i) The Criminal Revision Petitions stand disposed

of in terms of the compromise.

- 11 -

NC: 2025:KHC:8464

AND 1 OTHER

In Criminal Revision Petition No.96/2016

(ii) The judgment of conviction and order of

sentence dated 01.04.2015 passed in

C.C.No.13613/2013 by XXI Additional Chief

Metropolitan Magistrate, Bangalore and its

confirmation judgment and order dated

31.12.2015 passed in Crl.A. No.630/2015 by

the LXIV Additional City Civil and Sessions

Judge, (CCH-65) at Bengaluru are set aside.

In Criminal Revision Petition No.97/2016

(iii) The judgment of conviction and order of

sentence dated 01.04.2015 passed in

C.C.No.13612/2013 by XXI Additional Chief

Metropolitan Magistrate, Bangalore and its

confirmation judgment and order dated

31.12.2015 passed in Crl.A. No.629/2015 by

the LXIV Additional City Civil and Sessions

Judge, (CCH-65) at Bengaluru are set aside.

- 12 -

NC: 2025:KHC:8464

AND 1 OTHER

In Criminal Revision Petition No.98/2016

(iv) The judgment of conviction and order of

sentence dated 01.04.2015 passed in

C.C.No.13611/2013 by XXI Additional Chief

Metropolitan Magistrate, Bangalore and its

confirmation judgment and order dated

31.12.2015 passed in Crl.A. No.628/2015 by

the LXIV Additional City Civil and Sessions

Judge, (CCH-65) at Bengaluru are set aside.

In Criminal Revision Petition No.99/2016

(v) The judgment of conviction and order of

sentence dated 01.04.2015 passed in

C.C.No.13614/2013 by XXI Additional Chief

Metropolitan Magistrate, Bangalore and its

confirmation judgment and order dated

31.12.2015 passed in Crl.A. No.631/2015 by

the LXIV Additional City Civil and Sessions

Judge, (CCH-65) at Bengaluru are set aside.

- 13 -

NC: 2025:KHC:8464

AND 1 OTHER

(vi) The petitioner / accused is acquitted for the

offence punishable under Section 138 of

Negotiable Instruments Act in all the cases.

(vii) The Trial Court is directed to release the

amount, which is deposited by the petitioner /

accused in all the cases in favour of

respondent No.1-Sri.Girish, legal

representative of deceased respondent /

complainant forthwith, on proper identification

and on production of certified copy of the

order of this Court.

(viii) Bail bond executed, if any, stands cancelled.

(ix) Liberty is reserved to the legal representatives

of the deceased respondent / complainant to

revive the petition, in case, if the petitioner

fails to adhere to the terms and conditions

stipulated under joint memo.

Sd/-

(S RACHAIAH) JUDGE

 
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