Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri H S Muniraju vs Sri H A Bheemanna
2025 Latest Caselaw 5554 Kant

Citation : 2025 Latest Caselaw 5554 Kant
Judgement Date : 26 March, 2025

Karnataka High Court

Sri H S Muniraju vs Sri H A Bheemanna on 26 March, 2025

                                          -1-
                                                     NC: 2025:KHC:12853
                                                CRL.RP No. 1347 of 2016
                                            C/W CRL.RP No. 1348 of 2016



                  IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                       DATED THIS THE 26TH DAY OF MARCH, 2025

                                      BEFORE
                          THE HON'BLE MS JUSTICE J.M.KHAZI
                   CRIMINAL REVISION PETITION NO. 1347 OF 2016
                                          C/W
                   CRIMINAL REVISION PETITION NO. 1348 OF 2016


                IN CRL.RP No. 1347/2016

                BETWEEN:

                   SRI. H.S.MUNIRAJU
                   S/O LATE SUBBANNA
                   AGED ABOUT 52 YEARS
                   PROPRIETOR, M/S SOWMYASHREE ENTERPRISES
                   R/AT HUTHANAHALLI VILLAGE
                   CHIKKAJALA HOBLI AND POST
                   BANGALORE NORTH TALUK
                   BANGALORE-562157
                                                       ...PETITIONER
Digitally
signed by       (BY SRI.L.NARASIMHA MURTHY, ADVOCATE)
REKHA R
Location:       AND:
High Court of
Karnataka
                   SRI.H.A.BHEEMANNA
                   S/O LATE ANJANAPPA
                   AGED ABOUT 59 YEARS
                   R/AT HUTHANAHALLI VILLAGE
                   CHIKKAJALA HOBLI AND POST
                   BANGALORE NORTH TALUK
                   BANGALORE-562157
                                                         ...RESPONDENT
                (BY SRI.V.VISHWANATH SHETTY, ADVOCATE)
                           -2-
                                      NC: 2025:KHC:12853
                                CRL.RP No. 1347 of 2016
                            C/W CRL.RP No. 1348 of 2016



      THIS CRL.RP IS FILED U/S.397 AND 401 CR.P.C BY THE
ADVOCATE FOR THE PETITIONER PRAYING TO SET ASIDE THE
JUDGMENT DATED 11.08.2016 IN CRL.A NO.335/2015 ON THE
FILE OF THE LXII ADDL. CITY CIVIL AND SESSIONS JUDGE, AT
BENGALURU (CCH-63) BY ALLOWING THIS PETITION AND
ETC.,

IN CRL.RP NO. 1348/2016

BETWEEN:

   SRI H S MUNIRAJU
   S/O LATE SUBBANNA,
   AGED ABOUT 52 YEARS,
   PROPRIETOR, M/S SOWMYASHREE ENTERPRISES
   RESIDING AT HUTHANAHALLI VILLAGE,
   CHIKKAJALA HOBLI AND POST,
   BANGALORE NORTH TALUK,
   BANGALORE-562157
                                     ...PETITIONER

(BY SRI.L.NARASIMHA MURTHY, ADVOCATE)

AND:

   SRI H.A BHEEMANNA
   SON OF LATE ANJANAPPA,
   AGED ABOUT 59 YEARS,
   RESIDING AT HUTHANAHALLI VILLAGE,
   CHIKKAJALA HOBLI AND POST,
   BANGALORE NORTH TALUK,
   BANGALORE-562157
                                    ...RESPONDENT

(BY SRI.V.VISHWANATH SHETTY, ADVOCATE)

    THIS CRL.RP IS FILED U/S.397 R/W 401 CR.P.C BY
THE ADVOCATE FOR THE PETITIONER PRAYING TO SET
ASIDE   THE    JUDGMENT    DATED    11.08.2016  IN
CRL.A.NO.337/2015 ON THE FILE OF LXII ADDL. CITY
                                 -3-
                                              NC: 2025:KHC:12853
                                         CRL.RP No. 1347 of 2016
                                     C/W CRL.RP No. 1348 of 2016



CIVIL AND SESSIONS JUDGE, AT BANGALORE (CCH-63) BY
ALLOWING THIS PETITION AND ETC.,


     THESE PETITIONS, COMING ON FOR HEARING, THIS
DAY, ORDER WAS MADE THEREIN AS UNDER:
CORAM:    HON'BLE MS JUSTICE J.M.KHAZI


                          ORAL ORDER

These two petitions filed under Section 397 and 401

of Cr.P.C., is by accused challenging his conviction and

sentence passed by the trial Court for the offence

punishable under Section 138 of N.I. Act in

C.C.Nos.16821/2005 and 26825/2005, which came to be

confirmed by the Sessions Court by dismissing the appeals

filed by him.

2. For the sake of convenience, parties are

referred to by their ranks before the trial Court.

3. Since the complainant and accused are common

and the facts leading to the filing of complaints are also

NC: 2025:KHC:12853

common, they are clubbed together and disposed of by a

common order.

4. It is the case of the complainant that he and

accused are residents of the same village and being

friends known to each other from the past several years.

Accused is a contractor by profession. In the month of

April 2004, accused approached the complainant for hand

loan of Rs.3,85,000/- promising to repay the same in two

instalments in an interval of six months. Accordingly,

complainant lend him Rs.3,85,000/- in cash on

20.04.2004. However, accused failed to fulfill his promise

and on repeated request and demand by the complainant,

accused issued 3 cheques i.e., cheque for Rs.1,85,000/-

dated 20.10.2004 and 2 cheques Rs.1,00,000/- each

dated 05.04.2005 with an assurance that they would be

honoured on presentation. Accordingly, he presented 2

cheques for Rs.1,00,000/- each on due date and cheque

for Rs.1,85,000/- in the first week of February, 2005.

NC: 2025:KHC:12853

4.1 However, all the cheques were dishonoured for

"funds insufficient" and "proprietory not marked".

Complainant got issued legal notice. However, accused

has refused to receive the legal notice and sent it back. He

has also not paid the amount due under the cheque and

also send reply. Without any alternative, complaint is filed.

5. After due service of summons, accused has

appeared and contested the case by pleading not guilty.

6. In CC.No.16821/2005, complainant got himself

examined as PW-1 and got marked Exs.P1 to 8.

7. In CC.No.26825/2005, complainant got himself

examined as PW-1 and got marked Exs.P1 to 10.

8. During the course of his statement under

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

evidence led by the complainant.

NC: 2025:KHC:12853

9. In both cases, accused examined himself as

DW-1. In CC.No.16821/2005, he has relied upon Exs.D1

to 3.

10. The trial Court accepted the contention of the

complainant and convicted the accused.

11. In CC.No.16821/2005, accused is sentenced to

pay a fine of Rs.3,70,000/- in default to undergo simple

imprisonment for one year. Out of it, Rs.3,45,000/- is

awarded as compensation and remaining sum of

Rs.25,000/- to be defrayed towards litigation expenses.

12. In CC.No.26825/2005, accused is sentenced to

pay a fine of Rs.4,00,000/- in default to undergo simple

imprisonment for one year. Out of it, Rs.3,75,000/- is

awarded as compensation and remaining sum of

Rs.25,000/- to be defrayed towards litigation expenses.

13. Aggrieved by the same, accused filed

Crl.A.No.335/2015 and 337/2015 before the Sessions

NC: 2025:KHC:12853

Court. However, they were dismissed confirming the

judgment and order passed by the trial Court.

14. Aggrieved by the same, accused is before this

Court contending that the impugned judgment and order

are against law, facts and probabilities of the case and as

such liable to be set aside. The evidence led by the

complainant is highly discrepant and unconvincing. The

impugned judgment and order is perverse, illegal,

arbitrary and not in accordance with law. There is no

application of mind. Both Courts have erred in holding that

complainant has proved advancing loan of Rs.3,85,000/-

and that the cheques were issued towards repayment of

the same. Complainant has failed to prove his financial

capacity, except his self-serving statement.

14.1 The trial Court has failed to appreciate the fact

that accused has borrowed Rs.2,00,000/- from

complainant during May 2003 and at that time, 3 blank

cheques were issued by way of security. Even though the

NC: 2025:KHC:12853

said amount is repaid, complainant failed to return the

blank cheques. Using the same, he has filed false

complaints. The punishment imposed is disproportionate

to the allegations proved against the accused.

14.2 At the first instance, the complaints were

dismissed and accused was acquitted. Complainant

challenged the same in Crl.A.No.1646/2006 c/w

1647/2006. It was allowed and case was remanded to the

trial Court for reconsideration. After the remand the trial

Court convicted the petitioner. Viewed from any angle, the

impugned judgment and order are not sustainable and

pray to allow the petition and acquit the accused.

15. On the other hand learned counsel for

complainant supported the impugned judgment and order

and sought for dismissal of the petitions.

16. Heard arguments of both sides and perused the

record.

NC: 2025:KHC:12853

17. Accused admit the fact that he and complainant

are known to each other since a long period. It is not in

dispute that the cheques in question are drawn on the

account of the accused maintained with his banker and

they bear his signature. Therefore, presumption under

Section 139 of N.I Act comes into play, placing the initial

burden on the accused to prove that they were not issued

towards repayment of any legally recoverable debt or

liability. Though accused dispute that on 20.04.2004, he

has borrowed Rs.3,85,000/- from the complainant and

issued the cheques, he has specifically contended that

during May 2003, he had borrowed hand loan of

Rs.2,00,000/- from the complainant and at that time

issued the cheques in question blank by way of security.

He has alleged that even though the said loan of

Rs.2,00,000/- was repaid, complainant did not return the

cheques and misusing them, he has filed false complaints.

In the light of the presumption and specific defence unless

and until he rebut the presumption by establishing his

- 10 -

NC: 2025:KHC:12853

defence, the burden would not shift on the complainant to

prove his case.

18. After the cheques were dishonoured,

complainant has sent legal notice. In both cases, the said

notices are returned to the sender on the ground that

accused has refused to receive them. Consequently, he

has failed to send any reply. Though during his cross-

examination, accused has denied that he has refused to

receive the notices, the endorsement on the envelopes

prove the said fact. Of course, accused is not disputing his

address to which the legal notices were sent. The accused

has not chosen to examine the postman to prove that he

never refused to receive the legal notice and the

endorsement thereon is false. By not receiving the notice

and failing to send reply, the accused has lost an

opportunity to come up with his defence at the earliest.

19. Speaking with regard to his financial capacity,

the complainant has specifically deposed that he is owning

- 11 -

NC: 2025:KHC:12853

agricultural land and growing grapes. In fact during his

cross-examination, accused has admitted that on several

occasions he had borrowed loan from complainant and

repaid the same and complainant is having agricultural

land measuring 4-5 acres and he is getting decent income.

By taking a defence that he had borrowed Rs.2,00,000/-

from the complainant, accused is admitting both the

financial capacity of the complainant and his necessity to

borrow loan.

20. Of course, accused has failed to produce any

documents to prove that during 2003 he had borrowed

loan and repaid the same to the complainant and that

complainant failed to return the subject cheques and went

on postponing. If at all the subject cheques were issued

for the alleged loan taken during 2003 and the same was

repaid, there was no impediment for the accused to

instruct the Bank not to honour them and stop payment.

That would have been an easy way to safeguard his

interest. As admitted by the accused, he has also not filed

- 12 -

NC: 2025:KHC:12853

any complaint against the complainant alleging misuse of

the cheques.

21. The accused has also taken up a defence that

complainant is money lender and he has filed several

cases. To evidence this fact, he has relied upon Exs.D2

and 3 which is the complaint filed by him against one

M.Nagaraju in CC.No.110/2005 for the offence punishable

under Section 138 of N.I Act and his deposition. In fact at

the first instance, the trial Court dismissed the complaint

on the ground that complainant is a money lender.

However, in Crl.A.No.1646/2006 c/w 1647/2006, the said

orders were set aside and the matters were remanded to

the trial Court for fresh disposal. In the said judgment, it

was observed that as held in S.Parameshwarappa and Anr.

Vs. Choodappa (S.Parameshwarappa)1, this Court has

held that the provisions of Karnataka Money Lenders' Act

are not applicable to provisions of Negotiable Instrument

Act. Mere fact that the complainant has extended hand

ILR 2006 KAR 4287

- 13 -

NC: 2025:KHC:12853

loan to some other persons and initiated proceedings is

not a ground to disbelieve his case.

22. Thus, the accused has failed to rebut the

presumption. However, through the oral and documentary

evidence placed on record, the complainant has proved his

case. The trial Court as well as the Sessions Court after

due appreciation of oral and documentary evidence have

rightly convicted the accused. The conclusions arrived at

by them are consistent with the evidence on record and

this Court finds no justifiable grounds to interfere with the

same. In the result, the petitions fail, and accordingly the

following:

ORDER

1. Both petitions filed by accused under Section 397 and 401 of Cr.P.C. is dismissed.

2. The impugned judgment and order dated 20.01.2015 in C.C.Nos.16821/2005 and 26825/2005 on the file of XVIII ACMM,

- 14 -

NC: 2025:KHC:12853

Bengaluru and judgment and order in Crl.A.Nos.335/2015 and 337/2015 on the file of LXII Addl.City Civil and Sessions Judge, Bengaluru, are confirmed.

3. The Registry is directed to send back the trial Court as well as Sessions Court records along with copy of this order forthwith.

Sd/-

(J.M.KHAZI) 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 : IJJ

 

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

 
 
Latestlaws Newsletter