Citation : 2026 Latest Caselaw 1041 Kant
Judgement Date : 9 February, 2026
-1-
NC: 2026:KHC:7404
CRL.A No. 44 of 2023
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. 44 OF 2023 (A)
BETWEEN:
1. SMT. BOJAMMA. M. G.
W/O. LATE M. K. GANAPATHY
AGED ABOUT 65 YEARS
2. MR. ADARSHA AIYAPPA
S/O. LATE M. K. GANAPATHY
AGED ABOUT 42 YEARS
3. MR. AJIT DEVAIAH
S/O. LATE M. K. GANAPATHY
AGED ABOUT 40 YEARS
4. MR. AMITH BOPANNA
S/O. LATE M. K. GANAPATHY
AGED ABOUT 38 YEARS
Digitally signed ALL ARE PERMANENT
by RESIDENT OF AMARDEEP JODUBEETI
SHARADAVANI
B PONNAMPET
Location: High VIRAJPET TALUK
Court of
Karnataka KODAGU DISTRICT-571 218.
PRESENTLY R/AT NO. 201/202/203
SECOND FLOOR, SAI KALYAN WINST
APARTMENT, 1ST MAIN
COFFEE BOARD LAYOUT
NEAR FAMILIES SUPERMARKET
KEMPAPURA
BENGALURU-560 024.
...APPELLANTS
(BY SRI. SUNIL P P.,ADVOCATE)
-2-
NC: 2026:KHC:7404
CRL.A No. 44 of 2023
HC-KAR
AND:
1. SRI. JOSE ISSEK
S/O. SRI. CHACKO
AGED ABOUT 45 YEARS
R/O. KOTTATHARA VILLAGE
KARIMKUTTY POST
VAYTHRI TALUK
KOCHUPURACKAL HOUSE
MANANDAVADI
WAYANAD
KERALA-670 645.
...RESPONDENT
THIS CRIMINAL APPEAL IS FILED U/S.378(4) CR.P.C
PRAYING TO 1.SET ASIDE THE JUDGMENT OF ACQUITTAL
DATED 26.09.2022 IN C.C.NO.670/2015 PASSED BY THE
HONBLE CIVIL JUDGE AND J.M.F.C AT PONNAMPET AND
2.CONVICT AND SENTENCE HE ACCUSED / RESPONDENTS FOR
THE OFFENCE P/U/S 138 OF THE N.I ACT
THIS APPEAL, COMING ON FOR ORDERS, THIS DAY,
JUDGMENT WAS DELIVERED THEREIN AS UNDER:
CORAM: HON'BLE MR. JUSTICE G BASAVARAJA
ORAL JUDGMENT
1. This appeal is filed by the
appellants/complainants being aggrieved by the judgment
of acquittal dated 26.09.2022 passed in C.C No.670/2015
by the Civil Judge and JMFC, Ponnampet (for short "the
trial Court").
NC: 2026:KHC:7404
HC-KAR
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 Cr.P.C. 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 Cr. P.C., 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. P.C."
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
NC: 2026:KHC:7404
HC-KAR
by the trial Court before the Sessions Court, since he is
considered to be a victim. If this Court were to proceed to
hear and decide the appeal 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 03 rd 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
NC: 2026:KHC:7404
HC-KAR
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 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 the
present appeal be transferred to the concerned appellate
NC: 2026:KHC:7404
HC-KAR
Court of Sessions and be considered as an appeal under
the proviso to Section 413 of BNSS, 2023 (formerly
Section 372 of Cr.P.C) 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 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
NC: 2026:KHC:7404
HC-KAR
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 matter 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 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, appeal stands disposed of.
Sd/-
(G BASAVARAJA) JUDGE
PKN List No.: 2 Sl No.: 7
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!