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

Sri Madegowda N R vs Sri Manjunath M N
2026 Latest Caselaw 1144 Kant

Citation : 2026 Latest Caselaw 1144 Kant
Judgement Date : 11 February, 2026

[Cites 3, Cited by 0]

Karnataka High Court

Sri Madegowda N R vs Sri Manjunath M N on 11 February, 2026

                                                -1-
                                                              NC: 2026:KHC:8474
                                                          CRL.A No. 928 of 2015
                                                      C/W CRL.A No. 929 of 2015

                   HC-KAR



                       IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                            DATED THIS THE 11TH DAY OF FEBRUARY, 2026

                                             BEFORE
                              THE HON'BLE MR. JUSTICE G BASAVARAJA
                              CRIMINAL APPEAL NO. 928 OF 2015 (A-)
                                               C/W
                                CRIMINAL APPEAL NO. 929 OF 2015


                   IN CRL.A No. 928/2015

                   BETWEEN:
                   1. SRI MADEGOWDA N R
                      S/O LATE RAMAIAH,
                      AGED ABOUT 62 YEARS
                      R/AT NO.299,3RD "A CROSS,
                      50 FEET ROAD,T.C. NAGAR,
Digitally signed      LAGGERE,
by
SHARADAVANI           BANGALORE-560 058
B
                                                                    ...APPELLANT
Location: High
Court of           (BY SRI. UMASHANKAR M N., ADVOCATE)
Karnataka

                   AND:
                   1. SRI MANJUNATH M N
                      FATHER'S NAME NOT KNOWN
                      TO THE APPELLANT
                      AGED ABOUT 34 YEARS
                      R/AT NO.158,50 FEET ROAD,
                      BHAMADEVARA MATA ROAD,
                      CHOWDESHWARI NAGAR,
                      LAGGERE, BANGALORE-560 058
                                                                  ...RESPONDENT
                   (BY SRI. N NAGARAJA ., ADVOCATE)

                        CRL.A. FILED U/S.378(4) CR.P.C BY THE ADVOCATE FOR THE
                   APPELLANT PRAYING THAT THIS HON'BLE COURT MAY BE PLEASED
                   TO SET ASIDE THE JUDGMENT ORDER DATED 10.04.2014 PASSED
                                  -2-
                                               NC: 2026:KHC:8474
                                           CRL.A No. 928 of 2015
                                       C/W CRL.A No. 929 of 2015

 HC-KAR



BY THE XIX A.C.M.M., BANGALORE, IN C.C.NO.19104/2012 (PCR
NO.6181/2012) - ACQUITTING THE RESPONDENT/ACCUSED FOR THE
OFFENCE P/U/S 138 OF N.I. ACT.

IN CRL.A NO. 929/2015

BETWEEN:

1.   SRI MADEGOWDA N R
     S/O LATE RAMAIAH
     AGED ABOUT 62 YEARS
     R/AT NO.299, 3RD A CROSS
     50 FEET ROAD, T C NAGAR
     LAGGERE, BANGALORE-560058
                                                 ...APPELLANT

(BY SRI. UMA SHANKAR M N.,ADVOCATE)

AND:

1.   SRI MANJUNATH M N
     FATHER'S NAME NOT KNOWN
     TO THE APPELLANT
     AGED ABOUT 34 YEARS
     R/AT NO. 158, 50 FEET ROAD
     BHAMADEVARA MATA ROAD
     CHOWDESHWARI NAGAR
     LAGGERE BANGALORE-560058
                                               ...RESPONDENT

(BY SRI.NOTICE TO R1 IS SERVED AND UNREPRESENTED)

     CRL.A. FILED U/S.378(4) CR.P.C BY THE ADVOCATE FOR
THE APPELLANT PRAYING THAT THIS HON'BLE COURT MAY BE
PLEASED TO SET ASIDE THE IMPUGNED JUDGMENT ORDER
DATED 10.04.2014 PASSED BY THE XIX A.C.M.M., BANGALORE
IN C.C.NO.19105/2012 (P.C.R.NO.3950/2012) - ACQUITTING
THE RESPONDENT/ACCUSED FOR THE OFFENCE P/U/S 138 OF
N.I. ACT.
                              -3-
                                           NC: 2026:KHC:8474
                                       CRL.A No. 928 of 2015
                                   C/W CRL.A No. 929 of 2015

HC-KAR



     THESE APPEALS, COMING ON FOR ORDERS, THIS DAY,
JUDGMENT WAS DELIVERED THEREIN AS UNDER:


CORAM:    HON'BLE MR. JUSTICE G BASAVARAJA


                      ORAL JUDGMENT

1. Crl.A.No.928/2015 is filed by the appellant/

complainant being aggrieved by the dismissal of complaint

vide order 10.04.2014 passed in C.C No.19104/2012 (PCR

No.6181/2012) by the XIX Additional Chief Metropolitan

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

2. Crl.A.No.929/2015 is filed by the appellant/

complainant being aggrieved by the dismissal of complaint

vide order 10.04.2014 passed in C.C No.19105/2012 (PCR

No.3950/2012) by the XIX Additional Chief Metropolitan

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

3. 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:

NC: 2026:KHC:8474

HC-KAR

"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."

4. 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 before the Sessions Court. 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.

NC: 2026:KHC:8474

HC-KAR

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

present appeal be transferred to the concerned appellate

Court of Sessions. Accordingly, I pass the following:

ORDER

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

NC: 2026:KHC:8474

HC-KAR

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, appeals stand disposed of.

Sd/-

(G BASAVARAJA) JUDGE

RJ List No.: 2 Sl No.: 27

 
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