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

Kotrayya S/O Channabasayya Soppinmath vs Shivayogi S/O Gangadharappa Humbi
2025 Latest Caselaw 461 Kant

Citation : 2025 Latest Caselaw 461 Kant
Judgement Date : 6 June, 2025

Karnataka High Court

Kotrayya S/O Channabasayya Soppinmath vs Shivayogi S/O Gangadharappa Humbi on 6 June, 2025

                                                   -1-
                                                               NC: 2025:KHC-D:7437
                                                          CRL.A No. 100025 of 2017


                        HC-KAR



                             IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH

                                  DATED THIS THE 6TH DAY OF JUNE, 2025

                                                 BEFORE

                                  THE HON'BLE MR. JUSTICE RAJESH RAI K

                                 CRIMINAL APPEAL NO. 100025 OF 2017 (A)

                        BETWEEN:

                        KOTRAYYA S/O. CHANNABASAYYA SOPPINMATH,
                        AGE: 50 YEARS, OCC. BUSINESS,
                        R/O. BYADAGI-581106, DIST. HAVERI.
                                                                      ...PETITIONER
                        (BY SRI. MALLIKARJUN S. HIREMATH, ADVOCATE)

                        AND:

                        1.    SHIVAYOGI S/O. GANGADHARAPPA HUMBI,
                              AGE: 42 YEARS, OCC. BUSINESS,
                              R/O. BYADAGI-581106, DIST. HAVERI.

                        2.  MALLIKARJUN S/O. MALLAPPA TOTAGANTI,
                            AGE: 52 YEARS,
                            OCC. EDITOR, PRINTER AND OWNER,
           Digitally
                            ARJUN WEEKLY, R/O. C/O. VENKAPPA KEMPANAHALLI,
           signed by

YASHAVANT
           YASHAVANT
           NARAYANKAR
NARAYANKAR Date:
                            ATTUR POST, YELAHANKA HOBALI-560064,
           2025.06.12
           10:21:32
           +0530            BENGALURU NORTH, BENGALURU.
                                                                   ...RESPONDENTS
                        (BY SRI. N.P. VIVEKMEHTA, ADVOCATE FOR R1;
                            APPEAL AGAINST R2 IS ABATED (V/O DATED 20.03.2025)

                              THIS CRIMINAL APPEAL IS FILED UNDER SECTION 378(4)
                        OF CR.P.C., SEEKING TO CALL FOR RECORDS AND SET ASIDE
                        THE ORDER DATED 08.11.2016 PASSED BY THE COURT OF
                        JUDICIAL MAGISTRATE FIRST CLASS, BYADGI IN CRIMINAL CASE
                        NO. 371 OF 2007 AND CONSEQUENTLY CONVICT THE
                        RESPONDENTS FOR THE OFFENCE PUNISHABLE UNDER SECTIONS
                        499, 500, 501 AND 502 READ WITH 34 OF IPC.
                                         -2-
                                                         NC: 2025:KHC-D:7437
                                                CRL.A No. 100025 of 2017


    HC-KAR



     THIS APPEAL, COMING ON FOR HEARING, JUDGMENT WAS
DELIVERED THEREIN AS UNDER:

CORAM:            THE HON'BLE MR. JUSTICE RAJESH RAI K

                              ORAL JUDGMENT

(PER: THE HON'BLE MR. JUSTICE RAJESH RAI K)

This appeal is directed against the judgment passed in CC

No.371/2007, dated 08.11.2016 by the learned JMFC, Byadgi1,

whereby, the learned Magistrate acquitted the

accused/respondents for the offences punishable under

Sections 499, 500, 501 and 502 r/w Section 34 of IPC.

2. For the sake of convenience, the parties are

referred to as per their rankings before the learned Magistrate.

The appellant is the complainant and respondents are accused.

3. The abridged facts of the case are that, the

complainant is a resident of Byadgi ever since 1994 and he was

engaged in the wholesale chilly business at APMC Yard, Byadgi

in the name and style of "K C Soppinamath". When things

stood thus, accused No.1 i.e. respondent No.1, who claimed to

be a Reporter of 'Arjuna Patrike' weekly newspaper, which was

Hereinafter referred to as 'learned Magistrate'

NC: 2025:KHC-D:7437

HC-KAR

run by accused No.2/respondent No.2, published an article in

the said newspaper on 25.07.2007 defaming the reputation of

the complainant by making allegation that the appellant is

indulged in manufacture and circulation of counterfeit currency

notes and due to the same, he became rich. The said

newspaper was circulated throughout Bengaluru, the family

members and well-wishers of the complainant have read the

said article in the newspaper, thereby imputation caused harm

to the reputation of the complainant. In that view of the

matter, the complainant/appellant filed a private complaint

against accused Nos.1 and 2 before the learned Magistrate for

the offences punishable under Sections 499, 500, 501 and 502

read with Section 34 of IPC.

4. Post cognizance of the aforesaid offences, to prove

the case against the accused before the learned Magistrate, the

complainant examined in total 4 witnesses as PW1 to PW4 and

got marked 12 documents as Ex.P1 to P12.

5. On assessment of oral and documentary evidence,

the learned Magistrate acquitted the accused Nos.1 and 2 for

NC: 2025:KHC-D:7437

HC-KAR

the charges leveled against them in the impugned judgment.

Aggrieved by the same, the complainant preferred this appeal.

6. Heard the learned counsel Sri. Mallikarjunswamy S

Hiremath for the appellant, learned counsel Sri. N.P.

Vivekmehta for respondent No.1.

7. Besides urging several contentions, learned counsel

for the appellant/complainant submitted that on the face of

allegation stipulated in the private complaint and deposition of

the evidence, the complainant has clearly made out a case

against the accused for the offences they charged. According to

him, due to the imputation, caused harm to the reputation of

the complainant in the estimation of the others. As such,

offences punishable under Sections 499, 500, 501 and 502 read

with Section 34 of IPC are complied with. He also contended

that the evidence of PW1 to PW4, i.e., the complainant and

other three witnesses are consistently deposed that due to the

imputation made by the accused, the reputation of the

complainant lowered in public image. It is also proved by the

complainant that accused No.1 being a Reporter of the said

weekly Newspaper and accused No.2-Publisher and Editor, have

NC: 2025:KHC-D:7437

HC-KAR

published the alleged article intentionally to defame the

complainant and the said newspaper circulated in many places

of Bengaluru. In such circumstance, the learned Magistrate

failed to appreciate the evidence of these witnesses in right

perspective, which resulted in miscarriage of justice.

Accordingly, he prays for allowing the appeal and to convict

accused No.1 for the charges leveled against him.

8. Per contra, learned counsel for the respondent

No.1/accused No.1 by supporting the impugned judgment,

inter-alia, contended that the learned Magistrate after

meticulously examining the entire evidence on record has

passed a well-reasoned judgment, which does not call for any

interference at the hands of this Court. He further contended

that, primarily the complainant failed to place material evidence

to establish that accused No.1 was a Reporter of the said

newspaper and the imputation made by him against the

accused. According to the learned counsel, PW1 to PW4-the

material witnesses have categorically admitted in their cross-

examination that on suspicion, they filed complaint against

accused No.1 that he was a Reporter of the said newspaper in

NC: 2025:KHC-D:7437

HC-KAR

which the imputation made. Learned counsel also contended

that, in addition to filing the instant private complaint, the

complainant's brother also filed a private complaint against

these accused No.1 and 2, which came to be withdrawn by him

for the reasons best known to him. In such circumstance, it

could be gathered that private complaint was filed with an

ulterior motive and due to business rivalry with the accused.

Accordingly, he prays for dismissal of the appeal.

9. Having heard the learned counsel for the respective

parties, so also on perusal of the evidence and the documents

placed before me, the sole point that would arise for my

consideration in this appeal is:

"Whether the Trial Court is justified in acquitting the accused for the offences punishable under sections 499, 500, 501 and 502 read with Section 34 of IPC by dismissing the private complaint?"

10. Before delving into the merits of the case, it is

appropriate to discuss the provision as stipulated in

Explanation-IV to Section 499 of IPC, which reads as under:

NC: 2025:KHC-D:7437

HC-KAR

"Section 499 of IPC : Whoever by words either spoken or intended to be read, or by signs or by visible representations, makes or publishes any imputation concerning any person intending to harm, or knowing or having reason to believe that such imputation will harm, the reputation of such person, is said, except in the cases hereinafter excepted, to defame that person.

Explanations:

(1) xxxxx (2) xxxxx

(3) xxxxx (4) No imputation is said to harm a person's reputation, unless that imputation directly or indirectly, in the estimation of others, lowers the moral or intellectual character of that person, or lowers the character of that person in respect of his caste or of his calling, or lowers the credit of that person, or causes it to be believed that the body of that person is in a loathsome state, or in a state generally considered as disgraceful.

NC: 2025:KHC-D:7437

HC-KAR

11. On plain reading of the above provision, to attract

offence of defamation, there must be a public imputation

intending to harm reputation of a person, directly or indirectly,

who felt defamed. The person involved in such imputation must

prove that on account of such defamatory publication, his moral

or intellectual character is lowered in others estimation and the

duty is casted on the complainant to prove the said aspect. In

the instant case, though the complainant has examined himself

as PW1 and examined three other witnesses i.e. PW2 to PW4

on his behalf, none of these witnesses have stated that after

reading the imputation, the image of complainant lowered in

their estimation.

12. Be that as it may, coming to the evidence of PW1,

at the outset, he failed to place sufficient material to prove that

the accused No.1 was the reporter of alleged defamatory article

published in 'Arjuna Patrike' newspaper. It is vehemently

contended by the learned counsel for the complainant that,

Ex.P7 is the subsequent newspaper published in the month of

October-2007 wherein it reveals that accused No.1 was a

reporter in the said newspaper and subsequently, he left the

NC: 2025:KHC-D:7437

HC-KAR

said assignment, but Ex.P7 is published in the month of

October, 2007 i.e., after lapse of several months from the date

of imputation. In such circumstances, it could not be gathered

that the accused No.1 was the reporter of the article in the said

newspaper. Nevertheless, on perusal of the cross-examination

of PW1, it reveals that his brother had also filed a private

complaint against the accused for the same offence.

Subsequently, he withdrew the said complaint. It is also elicited

in the cross-examination of PW1 that, there is a business

rivalry between the complainant and the accused. In such

circumstances, I am of the considered view that the

complainant has failed to prove the charges leveled against the

accused beyond all reasonable doubt.

13. This being the appeal against acquittal, the Hon'ble

Apex Court in catena of judgments has held that the Appellate

Court shall not interfere with the acquittal judgments if the

view taken by the Trial Court is a plausible view. In the instant

case, the view taken by the Magistrate is a plausible view and I

find no good grounds to interfere with the impugned judgment.

- 10 -

NC: 2025:KHC-D:7437

HC-KAR

In that view of the matter, I answer the point raised above in

the affirmative and proceed to pass the following:

ORDER

The appeal, being devoid of merits, stands

dismissed.

SD/-

(RAJESH RAI K) JUDGE

JTR, YAN CT:PA

 
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