Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt C R Mangala vs Sri R Jayaram
2026 Latest Caselaw 1036 Kant

Citation : 2026 Latest Caselaw 1036 Kant
Judgement Date : 9 February, 2026

[Cites 6, Cited by 0]

Karnataka High Court

Smt C R Mangala vs Sri R Jayaram on 9 February, 2026

                                              -1-
                                                             NC: 2026:KHC:7397
                                                        CRL.A No. 1364 of 2019
                                                    C/W CRL.A No. 1366 of 2019

                   HC-KAR




                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                          DATED THIS THE 9TH DAY OF FEBRUARY, 2026

                                            BEFORE
                            THE HON'BLE MR. JUSTICE G BASAVARAJA
                             CRIMINAL APPEAL NO.1364 OF 2019 (A)
                                              C/W
                              CRIMINAL APPEAL NO.1366 OF 2019


                   IN CRL.A No.1364/2019

                   BETWEEN:

                   1.    SMT C R MANGALA
                         SRI RAJANNA B N
                         MAJOR IN AGE
                         R/AT NO.1309, 13TH CROSS
                         W.O.C. 2ND STAGE
                         MAHALAKSHMIPURAM
                         OPP TO NANDHINI THEATRE
                         BANGALORE-560086

Digitally signed         REPRESENTED BY GPA HOLDER
by                       SRI RAJANNA B N
SHARADAVANI
B                        S/O B L NANJAPPA
Location: High           AGED ABOUT 59 YEARS
Court of
Karnataka                R/AT NO.1309, 13TH CROSS
                         W.O.C. 2ND STAGE
                         MAHALAKSHMIPURAM
                         OPP TO NANDINI THEATRE
                         BANGALORE-560086
                                                                  ...APPELLANT
                   (BY SRI. RAVI KUMAR M B.,ADVOCATE)

                   AND:

                   1.    SRI R JAYARAM
                           -2-
                                         NC: 2026:KHC:7397
                                    CRL.A No. 1364 of 2019
                                C/W CRL.A No. 1366 of 2019

HC-KAR




     S/O LATE RAMAKRISHNAPPA T
     MAJOR IN AGE
     PROPRIETOR OF TRK ENTERPRISES
     R/AT MARUTHI EXTENSION
     2ND STAGE
     NEAR UNIQUE INTERNATIONAL SCHOOL
     MALUR TOWN
     KOLAR DISTRICT-563130
                                            ...RESPONDENT
(BY SRI. N JAGADISH BALIGA.,ADVOCATE)


     THIS CRIMINAL APPEAL IS FILED U/S.378(4) CR.P.C
PRAYING TO SET ASIDE THE JUDGEMENT DATED 02.07.2019
PASSED BY THE XIII ADDITIONAL CHIEF METROPOLITAN
MAGISTRATE     BENGALURU   IN  C.C.NO.25157/2016   -
ACQUITTING THE RESPONDENT/ACCUSED FOR THE OFFENCE
P/U/S.138 OF N.I.ACT.


IN CRL.A NO. 1366/2019

BETWEEN:

1.   SMT C R MANGALA
     SRI RAJANNA B N
     MAJOR IN AGE
     R/AT NO 1309
     13TH CROSS
     W O C 2ND STAGE
     MAHALKASHMIPURAM
     OPP TO NANDHINI THEATRE
     BANGALORE - 560086

     REPRESENTED BY GPA HOLDER
     SRI RAJANNA B N
     S/O B L NANJAPPA
     AGED ABOUT 59 YEARS
     R/AT NO 1309, 13TH CROSS
     W O C 2ND STAGE
     MAHALAKSHMIPURAM
     OPP TO NANDHINI THEATRE
                                 -3-
                                               NC: 2026:KHC:7397
                                          CRL.A No. 1364 of 2019
                                      C/W CRL.A No. 1366 of 2019

HC-KAR




     BANGALORE - 560086
                                                 ...APPELLANT

(BY SRI. RAVI KUMAR M B.,ADVOCATE)

AND:

1.   SRI R JAYARAM
     S/O L ATE RAMAKRISHNAPPA T
     MAJOR IN AGE
     PROPRIETOR OF TRK ENTERwPRISES
     R/AT MARUTHI EXTENSION
     2ND STAGE
     NEAR UINIQUE INTERNATIONAL
     SCHOOL
     MALUR TOWN
     KOLAR DISTRICT - 563130
                                              ...RESPONDENT

(BY SRI. N JAGADISH BALIGA.,ADVOCATE)

    THIS CRIMINAL APPEAL IS FILED U/S.378(4) CR.P.C
PRAYING TO SET ASIDE THE JUDGMENT DATED
02.07.2019,PASSED BY THE XIII A.C.M.M., AT BENGALURU
IN      C.C.NO.25030/2016,      ACQUITTING       THE
RESPONDENTS/ACCUSED FOR THE OFFENCE P/U/S 138 OF
THE N.I ACT.


     THESE APPEALS, COMING ON FOR SETTLEMENT, THIS
DAY, JUDGMENT WAS DELIVERED THEREIN AS UNDER:
CORAM:      HON'BLE MR. JUSTICE G BASAVARAJA


                      ORAL JUDGMENT

1. These appeals are filed by the

appellant/complainant being aggrieved by the Judgment of

acquittal dated 02.07.2019 passed in CC No.25030/2016 and

NC: 2026:KHC:7397

HC-KAR

CC No.25157/2016 by the XIII Addl. Chief Metropolitan

Magistrate, Bengaluru (for short "the trial Court").

2. The Hon'ble Supreme Court in the case of

CELESTIUM FINANCIAL v. A GNANASEKARAN ETC. reported in

2025 SCC ONLINE SC 1320, at paragraph 10 of the judgment,

has observed as under:

"10. As already noted, the proviso to Section 372

of CrPC was inserted in the statue book only with effect from 31.12.2009. The object and reason for such insertion must be realised and must be given its full effect to by a court. In view of the aforesaid discussion, we hold that the victim of an offence has the right to prefer an appeal under the proviso to Section 372 of CrPC, irrespective of whether he is a complainant or not. Even if the victim of an offence is a complainant, he can still proceed under the proviso to Section 372 and need not advert to sub-section (4) of Section 378 of Cr.PC. "

3. In the light of the Hon'ble Supreme Court's recent

clarification of the legal position, it is now evident that the

appellant, being the complainant under Section 138 of

Negotiable Instruments Act, 1881, is also entitled to file an

appeal against the judgment of acquittal passed by the trial

Court before the Sessions Court, since he is considered to be a

NC: 2026:KHC:7397

HC-KAR

victim. If this Court were to proceed to hear and decide these

appeals at this stage, it could deprive the parties of an

available forum, i.e. this Court, for further challenge.

4. Similar view has been taken by the High Court of

Andhra Pradesh in CHARBEL INDIA V. STATE OF ANDHRA

PRADESH reported in 2025 SCC ONLINE AP 2815; by the High

Court of Madhya Pradesh in MANORAMA KANKANE v.

NARENDRA KUMAR SHUKLA rendered in Criminal Appeal

No.5910 of 2025 decided on 03rd July, 2025; and in the case of

LATE KISAN SEWA KENDRA v. PRITAM SINGH reported in 2025

SCC ONLINE MP 4818; and in SMT. URMIT MADRAH v.

SAMARPAN JAIN rendered Criminal Appeal No. 11872 of 2022

decided on 21st July, 2025; the decision of High Court of

Chattisgarh in NEELAM SAHU v. NARADNAGWANSHI rendered

in ACQA No. 340 of 2018 decided on 16th July, 2025; and in

SMT. KIRTI KURIAN v. AJAY SINGH rendered in ACQA No. 198

of 2019 decided on 16th July, 2025; the judgment of this Court

in the case of SIDAGONDAPPA v. SHAFI AHAMAD rendered in

CRL.A. No. 20021/2018 decided on 31st July, 2025 and in SRI

T.H. LENKAPPA v. SRI SANJAY AND ANOTHER rendered in

NC: 2026:KHC:7397

HC-KAR

Criminal Appeal No.146 of 2015 decided on 23rd July, 2025; the

decision of High Court of Delhi in the case of D.K. ASSOCIATES

v. SHANKAR AND ANOTHER rendered in Criminal Appeal

No.694 of 2016 decided on 13th November, 2025 and the

decision rendered by the Co-ordinate Bench of this Court in the

case of M/S. ANANYA ENTERPRISES v. SRI G.S.

GOPALAKRISHNA rendered in Criminal Appeal No.100171 of

2016 decided on 24th November, 2025. An overall assessment

of the aforestated decisions reveals that the decision of the

Hon'ble Supreme Court in the case of CELESTIUM FINANCIAL

(supra) has been relied upon by this Court, as well as other

High Courts across the country.

5. Considering the above, it is deemed fit that these

appeals be transferred to the concerned appellate Court of

Sessions and be considered as an appeal under the proviso to

Section 413 of BNSS, 2023 (formerly Section 372 of Cr.PC) and

numbered accordingly. Accordingly, I proceed to pass the

following:

ORDER

i. Registry is directed to transfer the entire record of the case, including the requisitioned

NC: 2026:KHC:7397

HC-KAR

copies of the trial court Records, to the concerned Principal District & Sessions Judge, who may assign it to the concerned Appellate Court having the jurisdiction and for which purpose, it would be listed before the Principal District & Sessions Judge;

ii. The concerned transferee court is directed to issue Court notice to both the parties to appear before the concerned Court, and the concerned Court, thereafter, shall proceed with the case in accordance with law;

iii. In case there are applications pending for condonation of delay or any other pending applications, the same also be transferred to be considered by the learned Judge of transferee Court, in accordance with law;

iv. Considering the matter has been pending for considerable time, the Appellate Court is requested to make an endeavour to dispose of the matters as expeditiously as possible;

v. The appellant is permitted to carry out necessary amendment in the cause-title and also the provisions thereof;

vi. It is made clear that this Court has not made any observations as to the merits of the case

NC: 2026:KHC:7397

HC-KAR

and all rights and contentions of the parties are left open to be agitated before the Court concerned.

6. In the light of the above observation and directions,

appeals stand disposed of.

Sd/-

(G BASAVARAJA) JUDGE

PKN List No.: 1 Sl No.: 41

 
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