Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Zahiruddin Peerzade vs Touseef Mulla
2025 Latest Caselaw 1859 Kant

Citation : 2025 Latest Caselaw 1859 Kant
Judgement Date : 30 July, 2025

Karnataka High Court

Zahiruddin Peerzade vs Touseef Mulla on 30 July, 2025

Author: S.Vishwajith Shetty
Bench: S.Vishwajith Shetty
                                                -1-
                                                           NC: 2025:KHC-D:9404
                                                    CRL.RP No. 100117 of 2024
                                               C/w. CRL.RP No. 100118 of 2024
                                                  & CRL.RP No. 100119 of 2024
                   HC-KAR




                      IN THE HIGH COURT OF KARNATAKA, DHARWAD
                                              BENCH
                            DATED THIS THE 30TH DAY OF JULY 2025
                                              BEFORE
                     THE HON'BLE MR. JUSTICE S.VISHWAJITH SHETTY
                                   Crl. R.P. NO. 100117/2024
                   C/w. Crl.R.P. NO.100118/2024 & Crl. R.P. NO.100119/2024
                                    (397(CR.PC)/438(BNSS))

                   IN CRL.RP. NO. 100117 OF 2024:
                   BETWEEN:
                   ZAHIRUDDIN PEERZADE S/O RIYAZ AHMED,
                   AGE: 38 YEARS, OCC: BUSINESS,
                   R/O: LINGRAJ CIRCLE, NAVALGUND,
                   TQ: NAVALGUND, DIST: DHARWAD,
                   ALSO AT R/O: IBRAHIM SADARSOFA BUILDING,
                   1ST CROSS, MALAPUR, BESIDE SAFA COMMUNITY HALL,
                   DHARWAD-580 001.
                                                                      ... PETITIONER
                   (BY SRI. RAGHAVENDRA A. PUROHIT, ADVOCATE)

                   AND:
Digitally signed
by RAKESH S
                   TOUSEEF MULLA S/O MAKBUL AHMED MULLA,
HARIHAR            AGE: 38 YEARS, OCC: BUSINESS,
Location: HIGH     R/O: HEBSUR, TQ: HUBBALLI,
COURT OF
KARNATAKA          DIST: DHARWAD-580 001.
DHARWAD
BENCH                                                                ... RESPONDENT
Date: 2025.08.01
12:04:47 +0530     (BY SRI. S.K. KAYAKMATH, ADVOCATE)

                          THIS CRIMINAL REVISION PETITION IS FILED UNDER SECTION
                   397 R/W SECTION 401 OF CR.P.C., 1973, PRAYING TO SET ASIDE
                   JUDGMENT AND ORDER DATED 01.07.2023 PASSED BY THE COURT OF
                   JMFC-II, HUBBALLI IN C.C. NO.295/2019 AND JUDGMENT AND ORDER
                   DATED 31.01.2024 PASSED BY THE V ADDL. DISTRICT AND SESSIONS
                   JUDGE, DHARWAD, SITTING AT: HUBBALLI, IN CRL.A. NO.5060/2023,
                   OFFENCE PUNISHABLE UNDER SECTION 138 OF N.I. ACT, AS NULL
                              -2-
                                        NC: 2025:KHC-D:9404
                                 CRL.RP No. 100117 of 2024
                            C/w. CRL.RP No. 100118 of 2024
                               & CRL.RP No. 100119 of 2024
HC-KAR



AND VOID AND ACQUIT THE PETITIONER BY SETTING ASIDE THE
JUDGMENT AND ORDER DATED 01.07.2023 PASSED BY THE COURT OF
JMFC-II, HUBBALLI IN C.C. NO.295/2019 AND JUDGMENT AND ORDER
DATED 31.01.2024 PASSED BY THE V ADDL. DISTRICT AND SESSIONS
JUDGE, DHARWAD, SITTING AT: HUBBALLI, IN CRL.A. NO.5060/2023,
OFFENCE PUNISHABLE UNDER SECTION 138 OF N.I. ACT IN THE
INTEREST OF JUSTICE.


IN CRL.RP. NO. 100118 OF 2024:
BETWEEN:
ZAHIRUDDIN PEERZADE S/O RIYAZ AHMED,
AGE: 38 YEARS, OCC: BUSINESS,
R/O: LINGRAJ CIRCLE, NAVALGUND,
TQ: NAVALGUND, DIST: DHARWAD,
ALSO AT R/O: IBRAHIM SADARSOFA BUILDING,
1ST CROSS, MALAPUR, BESIDE SAFA COMMUNITY HALL,
DHARWAD-580 001.
                                                   ... PETITIONER
(BY SRI. RAGHAVENDRA A. PUROHIT, ADVOCATE)

AND:
TOUSEEF MULLA S/O MAKBUL AHMED MULLA,
AGE: 38 YEARS, OCC: BUSINESS,
R/O: HEBSUR, TQ: HUBBALLI,
DIST: DHARWAD-580 001.
                                                  ... RESPONDENT
(BY SRI. S.K. KAYAKMATH, ADVOCATE)

       THIS CRIMINAL REVISION PETITION IS FILED UNDER SECTION
397 R/W SECTION 401 OF CR.P.C., 1973, PRAYING TO     SET ASIDE
JUDGMENT AND ORDER DATED 01.07.2023 PASSED BY THE COURT OF
JMFC-II, HUBBALLI IN C.C. NO.284/2019 AND JUDGMENT AND ORDER
DATED 31.01.2024 PASSED BY THE V ADDL. DISTRICT AND SESSIONS
JUDGE, DHARWAD, SITTING AT: HUBBALLI, IN CRL.A. NO.5057/2023,
FOR THE OFFENCE PUNISHABLE UNDER SECTION 138 OF NI ACT, AS
NULL AND VOID AND ETC.
                              -3-
                                        NC: 2025:KHC-D:9404
                                 CRL.RP No. 100117 of 2024
                            C/w. CRL.RP No. 100118 of 2024
                               & CRL.RP No. 100119 of 2024
HC-KAR




IN CRL.RP. NO. 100119 OF 2024:
BETWEEN:
ZAHIRUDDIN PEERZADE S/O RIYAZ AHMED,
AGE: 38 YEARS, OCC: BUSINESS,
R/O: LINGRAJ CIRCLE, NAVALGUND,
TQ: NAVALGUND, DIST: DHARWAD,
ALSO AT R/O: IBRAHIM SADARSOFA BUILDING,
1ST CROSS, MALAPUR, BESIDE SAFA COMMUNITY HALL,
DHARWAD-580 001.
                                                   ... PETITIONER
(BY SRI. RAGHAVENDRA A. PUROHIT, ADVOCATE)

AND:
TOUSEEF MULLA S/O MAKBUL AHMED MULLA,
AGE: 38 YEARS, OCC: BUSINESS,
R/O: HEBSUR, TQ: HUBBALLI,
DIST: DHARWAD-580 001.
                                                  ... RESPONDENT
(BY SRI. S.K. KAYAKMATH, ADVOCATE)

       THIS CRIMINAL REVISION PETITION IS FILED UNDER SECTION
397 R/W SECTION 401 OF CR.P.C., 1973, PRAYING TO SET ASIDE THE
JUDGMENT AND ORDER DATED 01.07.2023 PASSED BY THE COURT OF
JMFC-II, HUBBALLI IN C.C. NO.296/2019 AND JUDGMENT AND ORDER
DATED 31.01.2024 PASSED BY THE V ADDL. DISTRICT AND SESSIONS
JUDGE, DHARWAD, SITTING AT: HUBBALLI, IN CRL.A. NO.5059/2023,
OFFENCE PUNISHABLE UNDER SECTION 138 OF N.I. ACT, AS NULL
AND VOID AND ACQUIT     THE PETITIONER BY SETTING ASIDE THE
JUDGMENT AND ORDER DATED 01.07.2023 PASSED BY THE COURT OF
JMFC-II, HUBBALLI IN C.C. NO.296/2019 AND JUDGMENT AND ORDER
DATED 31.01.2024 PASSED BY THE V ADDL. DISTRICT AND SESSIONS
JUDGE, DHARWAD, SITTING AT: HUBBALLI, IN CRL.A. NO.5059/2023,
OFFENCE PUNISHABLE UNDER SECTION 138 OF N.I. ACT IN THE
INTEREST OF JUSTICE.
                            -4-
                                       NC: 2025:KHC-D:9404
                                CRL.RP No. 100117 of 2024
                           C/w. CRL.RP No. 100118 of 2024
                              & CRL.RP No. 100119 of 2024
HC-KAR




     THESE PETITIONS ARE COMING ON FOR ORDERS THIS
DAY, ORDER IS MADE THEREIN AS UNDER:

                      ORAL ORDER

(PER: THE HON'BLE MR. JUSTICE S.VISHWAJITH SHETTY)

1. These three criminal revision petitions are filed

under Section 397 read with Section 401 of the Cr.P.C. is

between the same parties and arise out of the same

transaction and therefore, with the consent of the learned

counsel appearing on behalf of the parties, they are heard

together and disposed of by this common order.

2. Heard the learned amicus curiae appearing on

behalf of the petitioner and the learned advocate appearing

for the respondent.

3. It is the case of the respondent / complainant

that he and accused are acquainted to each other for the

last several years and at the request of the petitioner, the

respondent had paid an amount of Rs.16,66,800/- through

bank transaction and an amount of Rs.7,81,700/- through

cash and out of the aforesaid amount, the petitioner had

NC: 2025:KHC-D:9404

HC-KAR

repaid a sum of Rs.8,28,000/- to the respondent and was

due to pay the balance amount of Rs.16,20,500/-. Towards

the repayment of the aforesaid amount of Rs.16,20,500/-,

the petitioner had issued three cheques. The particulars of

which are as follows:

(i) Cheque bearing No.531509, dated 03.01.2019 for a sum of Rs.6,20,500/-;

(ii) Cheque bearing No.531510, dated 05.01.2019 for a sum of Rs.5,00,000/-;

(iii) Cheque bearing No.536054, dated 11.01.2019 for a sum of Rs.5,00,000/-; &

All the cheques are drawn on State Bank of India, Marata Colony Branch, Dharwad.

4. The aforesaid cheques issued by the petitioner to

the respondent towards discharge of his legally recoverable

debts was dishonoured by the drawee bank, with a shara

"funds insufficient". Thereafter, the respondent /

complainant had got issued separate legal notices to the

petitioner and since the petitioner had not paid the amount

covered under the cheques inspite of service of legal notices

NC: 2025:KHC-D:9404

HC-KAR

on him, the respondent had approached the jurisdictional

Court of Magistrate and filed three separate private

complaints against the petitioner for the offence punishable

under Section 138 of the N.I. Act.

5. After taking cognizance of the alleged offence, the

petitioner was tried for the said offence before the Court of

Magistrate in C.C. Nos.295/2019, 284/2019 and 296/2019.

Learned Magistrate by three separate judgments and orders

dated 01.07.2023 passed in C.C. Nos.295/2019, 284/2019

and 296/2019 had convicted the petitioner for the offence

punishable under Section 138 of the N.I. Act and had

sentenced him to pay fine and in default to undergo Simple

Imprisonment for a period of three months. The said

judgment and order of conviction and sentence was

unsuccessfully challenged by the petitioner before the Court

of jurisdictional Sessions Judge in Crl.A. Nos.5060/2023,

5057/2023 and 5059/2023, which were dismissed on

31.01.2024 by the learned Sessions Judge by three separate

judgments.

NC: 2025:KHC-D:9404

HC-KAR

6. Assailing the said judgments and orders of

conviction and sentence passed by the Courts below in the

aforesaid three proceedings, the petitioner is before this

Court in these three criminal revision petitions.

7. Learned amicus curiae appearing on behalf of the

petitioner having reiterated the grounds urged in the

petitions submits that the respondent / complainant has

failed to demonstrate his financial capacity to pay the

amount covered under the cheques to the petitioner.

Therefore, the Courts were not justified in convicting the

petitioner for the offence punishable under Section 138 of

the N.I. Act. In support of this arguments, he has placed

reliance on the judgment of the Hon'ble Apex Court in the

case of K. SUBRAMANI Vs. K.DAMODARA NAIDU1. He

submits that the loan agreement dated 23.04.2018 is

executed much after the alleged transaction and therefore, a

doubt arises with regard to the genuineness of the said

document. The cheques in question which were in custody of

(2015) 1 SCC 99

NC: 2025:KHC-D:9404

HC-KAR

the respondent have been misused by him and false cases

were registered against the petitioner. Accordingly, he prays

to allow the petitions.

8. Per contra, learned counsel for the respondent

has argued in support of the impugned judgment and order.

9. A perusal of the materials on record would go to

show that the respondent had totally paid a sum of

Rs.16,66,800/- to the petitioner through bank transaction

and a sum of Rs.7,81,700/- was paid through cash. Since

the major portion of the amount was paid by the petitioner

to the respondent through bank transaction, it cannot be

said that he had no source of income to pay the amounts

covered under the cheque to the petitioner. The total

amount covered under the cheques in question is a sum of

Rs.16,20,500/-, while the amount paid by the respondent to

the petitioner through bank transaction is Rs.16,66,800/-. In

addition to the same, the parties have also entered into a

loan agreement subsequently and the said loan agreement

NC: 2025:KHC-D:9404

HC-KAR

has been produced before the trial Court and is marked as

an exhibit. The petitioner has not disputed his signatures

found in the said loan agreement and therefore, he cannot

dispute the contents of the said document. Since the

transaction between the parties is supported by a

documentary evidence and since the major portion of the

amount was paid by the respondent to the petitioner

through bank transaction, the transaction is proved by the

respondent / complainant and therefore, I do not find any

merit in the contention urged on behalf of the petitioner that

the respondent has failed to prove his source of income for

having paid the alleged loan to the petitioner. Under the

circumstances, the judgment in the case of K. SUBRAMANI

VS. K.DAMODARA NAIDU (supra) on which the reliance

has been placed by the learned amicus curiae cannot be

made applicable to the facts and circumstances of the

present case.

10. The petitioner has not disputed his signature on

the loan agreement, which is marked as an exhibit before

- 10 -

NC: 2025:KHC-D:9404

HC-KAR

the trial Court. The petitioner has also not disputed his

signature found in the cheques in question. The cheques in

question are drawn in favour of the respondent for the

amount mentioned in the cheques. It is not in dispute that

the cheques are drawn from the bank account of the

petitioner maintained by him in the State Bank of India,

Marata Colony Branch, Dharwad. After the cheques were

dishonoured by the drawee bank, the respondent has

complied with the statutory requirements by issuing legal

notices to the petitioner, which were duly served on him and

thereafter the private complaints were filed by the

respondent before the jurisdictional Magistrate.

11. Under the circumstances, the presumption under

Section 139 of the N.I. Act arises against the petitioner.

Unless, the petitioner rebuts the said presumption, he is

liable to be held guilty for the offence punishable under

Section 138 of the N.I. Act. The petitioner has not rebutted

the aforesaid presumption that arose against him by placing

necessary oral or documentary evidence before the trial

- 11 -

NC: 2025:KHC-D:9404

HC-KAR

Court. The petitioner has not stepped into the witness box

nor has he led any defence evidence in support of the

defence raised by him. Under the circumstances, the trial

Court was fully justified in convicting the petitioner for the

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

the sentence imposed by the trial Court on the petitioner is

just and proper. The Appellate Court having appreciated

these aspects of the matter has rightly dismissed the

appeals filed by the petitioner confirming the judgment and

order of conviction and sentence passed against him by the

Court of Magistrate.

12. I do not find any illegality or irregularity either in

the judgment and order of conviction and sentence passed

by the trial Court or in the judgment and order passed by

the Appellate Court. Under the circumstances, I do not find

any merit in these criminal revision petitions. Accordingly,

the criminal revision petitions are dismissed.

- 12 -

NC: 2025:KHC-D:9404

HC-KAR

13. The services of the learned Amicus Curiae is

appreciated and placed on record and the remuneration for

his services in these three cases is together fixed at

Rs.15,000/-.

Sd/-

(S.VISHWAJITH SHETTY) JUDGE

VNP / CT:BCK

 
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