Monday, 20, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Copsol India Pvt Ltd vs Sri Hussain Mueen Farooq
2026 Latest Caselaw 1902 Kant

Citation : 2026 Latest Caselaw 1902 Kant
Judgement Date : 27 February, 2026

[Cites 10, Cited by 0]

Karnataka High Court

M/S Copsol India Pvt Ltd vs Sri Hussain Mueen Farooq on 27 February, 2026

                                                 -1-
                                                              NC: 2026:KHC:12211
                                                           CRL.A No. 311 of 2013
                                                       C/W CRL.A No. 310 of 2013
                                                           CRL.A No. 312 of 2013
                       HC-KAR



                            IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                              DATED THIS THE 27TH DAY OF FEBRUARY, 2026

                                               BEFORE
                                THE HON'BLE MR. JUSTICE G BASAVARAJA
                                 CRIMINAL APPEAL NO. 311 OF 2013 (A)
                                                C/W
                                 CRIMINAL APPEAL NO. 310 OF 2013 (A)


                                 CRIMINAL APPEAL NO. 312 OF 2013 (A)

                       IN CRL.A No. 311/2013

                       BETWEEN:


                       1.    M/S COPSOL INDIA PVT LTD
                             REP. BY ONE OF THE PARTNER
                             MR. T.KRISHNA NAIK
                             S/O THULASI NAYAK
                             AGED ABOUT 45 YEARS
                             R/AT NO.19/20, GUDDE
                             ANJANESYASWAMY TEMPLE ROAD
Digitally signed by          KOTEKENGERI, BANGALORE.
LAKSHMINARAYAN N
Location: High Court                                                ...APPELLANT
of Karnataka

                       (BY SRI. NAGARAJA HEGDE, ADVOCATE)

                       AND:


                       1.    SRI. HUSSAIN MUEEN FAROOQ
                             S/O SRI.K.M.HUSSAIN
                             MAJOR

                       2.    SRI. KHASSIM MOHAMMAD HUSSAIN
                             S/O LATE MOHAMMA HUSSAIN
                             MAJOR
                             -2-
                                         NC: 2026:KHC:12211
                                      CRL.A No. 311 of 2013
                                  C/W CRL.A No. 310 of 2013
                                      CRL.A No. 312 of 2013
HC-KAR



3.   SRI. ABDUL KHADIR JEELANI
     S/O SRI. KHASSIM MOHAMMAD HUSSAIN
     MAJOR

     ALL ARE R/AT NO.47, SHRAVANTHI ETHI ENCLAVE
     3RD CROSS, G.M.R.LAYOUT, GEDDALAHALLI
     BANGALORE.
                                          ...RESPONDENTS
(BY SRI. M.R.BALAKRISHNA, ADVOCATE FOR R1 TO R3)


       THIS CRL.A. IS FILED U/S 378(4) CR.P.C. PRAYING TO
SET ASIDE THE ORDER DATED 12.11.2010 PASSED BY THE
PRL. CITY CIVIL AND SESSIONS JUDGE, BANGALORE IN
CRL.R.P.NO.25091/2010 - ACQUITTING THE RESPONDENTS
FOR THE OFFENCE PUNISAHBLE UNDER SECTION 138 OF
N.I.ACT.


IN CRL.A NO. 310/2013

BETWEEN:

1.   M/S COPSOL INDIA PVT LTD
     REP. BY ONE OF THE PARTNER
     MR. T.KRISHNA NAIK
     S/O THULASI NAYAK
     AGED ABOUT 45 YEARS
     R/AT NO.19/20, GUDDE
     ANJANESYASWAMY TEMPLE ROAD
     KOTEKENGERI, BANGALORE.
                                           ...APPELLANT
(BY SRI. NAGARAJA HEGDE, ADVOCATE)


AND:

1.   SRI. HUSSAIN MUEEN FAROOQ
     S/O SRI.K.M.HUSSAIN
                             -3-
                                         NC: 2026:KHC:12211
                                      CRL.A No. 311 of 2013
                                  C/W CRL.A No. 310 of 2013
                                      CRL.A No. 312 of 2013
HC-KAR



     MAJOR

2.   SRI. KHASSIM MOHAMMAD HUSSAIN
     S/O LATE MOHAMMA HUSSAIN
     MAJOR

3.   SRI. ABDUL KHADIR JEELANI
     S/O SRI. KHASSIM MOHAMMAD HUSSAIN
     MAJOR

     ALL ARE R/AT NO.47, SHRAVANTHI ETHI ENCLAVE
     3RD CROSS, G.M.R.LAYOUT, GEDDALAHALLI
     BANGALORE.
                                      ...RESPONDENTS
(BY SRI. M.R.BALAKRISHNA., ADVOCATE FOR R1 TO R3)


     THIS CRL.A. IS FILED U/S 378(4) CR.P.C. PRAYING TO

SET-ASIDE THE ORDER DATED 12.11.2010 PASSED BY THE

PRL. CITY CIVIL AND SESSIONS JUDGE, BANGALORE IN

CRL.R.P.NO.25085/2010 - ACQUITTING THE RESPONDENT

FOR THE OFFENCE PUNISHABLE UNDER SECTION 147 OF

N.I.ACT.


IN CRL.A NO. 312/2013

BETWEEN:

1.   M/S COPSOL INDIA PVT LTD
     REP. BY ONE OF THE PARTNER
     MR. T.KRISHNA NAIK
     S/O THULASI NAYAK
     AGED ABOUT 45 YEARS
     R/AT NO.19/20, GUDDE
     ANJANESYASWAMY TEMPLE ROAD
                                -4-
                                              NC: 2026:KHC:12211
                                           CRL.A No. 311 of 2013
                                       C/W CRL.A No. 310 of 2013
                                           CRL.A No. 312 of 2013
HC-KAR



       KOTEKENGERI, BANGALORE.
                                                ...APPELLANT

(BY SRI. NAGARAJ HEGDE, ADVOCATE)

AND:

1.     SRI. HUSSAIN MUEEN FAROOQ
       S/O SRI.K.M.HUSSAIN
       MAJOR

2.     SRI. KHASSIM MOHAMMAD HUSSAIN
       S/O LATE MOHAMMA HUSSAIN
       MAJOR

3.     SRI. ABDUL KHADIR JEELANI
       S/O SRI. KHASSIM MOHAMMAD HUSSAIN
       MAJOR

       ALL ARE R/AT NO.47, SHRAVANTHI ETHI ENCLAVE
       3RD CROSS, G.M.R.LAYOUT, GEDDALAHALLI
       BANGALORE.
                                        ...RESPONDENTS

(BY SRI. M.R.BALAKRISHNA, ADVOCATE FOR R1 TO R3)

       THIS CRL.A. IS FILED U/S 378(4) CR.P.C. PRAYING TO
SET-ASIDE THE ORDER DATED 12.11.2010 PASSED BY THE
PRL.     CITY    CIVIL   AND         S.J.,   BANGALORE    IN
CRL.R.P.NO.25097/2010 - ACQUITTING THE RESPONDENT
FOR THE OFFENCE P/U/S 147 OF N.I.ACT.

        THESE APPEALS, COMING ON FOR ADMISSION, THIS

DAY, JUDGMENT WAS DELIVERED THEREIN AS UNDER:

CORAM:      HON'BLE MR. JUSTICE G BASAVARAJA
                                      -5-
                                                    NC: 2026:KHC:12211
                                               CRL.A No. 311 of 2013
                                           C/W CRL.A No. 310 of 2013
                                               CRL.A No. 312 of 2013
 HC-KAR



                            ORAL JUDGMENT

Since these appeals arise out of the order passed by the

Additional District and Sessions Judge, FTC-III in

Crl.R.P.Nos.25091/2010, 25085/2010 and 25097/2010,

between same parties, they are disposed of by common

judgment.

2. Brief facts leading to these appeals are that, the

appellant/complainant had filed complaints under Section 138

of N.I. Act as to the dishonour of three cheques bearing

Nos.113041 dated 15.04.2008 for a sum of Rs.5,00,00,000/-,

990391 dated 15.04.2008 for a sum of Rs.2,00,00,000/- and

858372 dated 12.11.2008 for a sum of Rs.2,00,00,000/-.

When the cheques were presented for encashment, same were

dishonoured for insufficient funds. Thereafter, demand notice

was issued by the complainant to the accused. However,

accused failed to pay the cheque amount. Hence, complainant

had filed the complaints under Section 138 of N.I. Act. After

filing the complaint, cases were registered in PCR

Nos.12161/2008, 1/2009 and 12162/2008 The trial Court took

cognizance against the accused in C.C.Nos.36700/2008,

NC: 2026:KHC:12211

HC-KAR

26001/2009 and 36699/2008 and summons were issued to the

accused. In response to summons, accused appeared before

the trial Court through Sri.DLL advocate and on 10.11.2008

application was filed under Section 205 of Cr.P.C. and the same

was allowed by the trial Court and then case was posted to

11.12.2008. On 11.12.2008, accused remained absent.

Exemption application was filed. Same was rejected and NBW

was issued against the accused and case was posted to

15.01.2009. Thereafter, an advance application was filed to

advance the case and accused had appeared before the trial

Court and enlarged on bail. On 15.01.2009 accused remained

absent. Exemption application was filed. Same was rejected

by the trial Court and then, NBW was issued against the

accused. Then, the case was adjourned from time to time. On

02.11.2010, respondents filed Crl.R.P.Nos.25091/2010,

25085/2010 and 25097/2010 challenging the order of process

issued against the accused/respondents before the Prl. District

and Sessions Judge, Bengaluru. Principal City Civil and Sessions

Judge had made over these cases to Additional Judge, FTC-3

for disposal in accordance with law.

NC: 2026:KHC:12211

HC-KAR

3. In Crl.R.P.No.25091/2010, the case was referred to

the Additional Judge, sitting in the Court Hall No.FTC-3 and the

case was posted to 02.11.2010. The learned Sessions Judge

passed an order and stayed the further proceedings in

C.C.No.36700/2008 and case was posted to 08.11.2010.

Learned Sessions Judge had not passed any order to issue

notice to the complainant. On 08.10.2010, learned counsel for

the accused filed advance application under Section 309 of

Cr.P.C. and the matter was posted to 12.11.2010. On

12.11.2010, learned Sessions Judge passed the following

order:

"Heard on S 5of L Act, Respondent submits no objection memo to S5 L Act. Heard IA to condone delay is allowed. Advocate for respondent also filed copy of POA and filed Memo of No objection to allow to R.P. filed by Revision Petitioner: Heard, perused the revision petition. Application U/Sec. 147 also filed. Heard the R/P and the respondent have entered into the compromise and settled the dispute out of Court.

Heard, respondent/complainant is permitted to complaint the offence U/Sec. 147 of NI Act. Heard the order. The application filed under Section 147 of NI Act by R/P/Accused and Respondent/complainant is allowed. The impugned order dated 25.10.2008, in C.C. No.36700/08 is set-aside by allowing the criminal

NC: 2026:KHC:12211

HC-KAR

revision petition in terms of the compromise petition under section 147 of NI Act. Consequently the R/P accused is acquitted under section 147 Cr.P.C. intimate lower court accordingly."

4. In Crl.R.P.No.25085/2010, the case was referred to

the Additional Judge, No.FTC-III and was posted to

14.10.2010. Learned Sessions Judge has passed the order to

issue notice to respondent on I.A.I to hear on limitation and

posted the matter 28.10.2010. On 28.10.2010, learned counsel

filed an application under Section 5 of Limitation Act. This case

was posted to 12.11.2010. On 08.11.2010, case was advanced

at the request of learned counsel for the respondent and then

case was posted to 12.11.2010. On 12.11.2010, learned

Sessions Judge passed the following:

"Heard on S 5of L Act, Respondent submits no objection memo to S5 L Act. Heard IA to condone delay is allowed. Advocate for respondent also filed copy of POA and filed Memo of No objection to allow to R.P. filed by Revision Petitioner:

Heard, perused the revision petition. Application U/Sec. 147 also filed. Heard the R/P and the respondent have entered into the compromise and settled the dispute out of Court.

NC: 2026:KHC:12211

HC-KAR

Heard, respondent/complainant is permitted to complaint the offence U/Sec. 147 of NI Act. Heard the order. The application filed under Section 147 of NI Act by R/P/Accused and Respondent/complainant is allowed. The impugned order dated 18/12/2008, in C.C. No. 26001/09 is set-aside by allowing criminal revision petition in terms of the compromise petition under section 147 of NI Act. Consequently the R/P accused is acquitted under section 147 Cr.P.C. intimate lower court accordingly."

5. In Crl.R.P.No.25097/2010, the case was referred to

the Additional Judge, No.FTC-III and was posted to

08.10.2010. On 08.10.2010, the matter was adjourned to

12.11.2010. On 12.11.2010, the learned Sessions Judge

passed the following:

"Advocate NR filed Vakalath for respondent Heard on S Sof L. Act, Respondent submits no objection memo to S5 L Act. Heard IA to condone delay is allowed. Advocate for respondent also filed copy of POA and filed Memo of No objection to allow to R.P. filed by Revision Petitioner:

Heard, perused the revision petition. Application U/Sec. 147 also filed. Heard the R/P and the respondent have entered into the compromise and settled the dispute out of Court.

- 10 -

NC: 2026:KHC:12211

HC-KAR

Heard, respondent/complainant is permitted to complaint the offence U/Sec. 147 of NI Act. Heard the order. The application filed under Section 147 of NI Act by R/P/Accused and Respondent/complainant is allowed. The impugned order dated 18/12/2008, in C.C. No. 26001/09 is set-aside by allowing the criminal revision petition in terms of the compromise petition under section 147 of NI Act. Consequently the R/P accused is acquitted under section 147 Cr.P.C. intimate lower court accordingly."

6. Being aggrieved by these impugned orders, the

complainant/appellant has preferred these appeals.

7. Learned counsel for the appellant would submit that

revision petition filed before the Fast Track Court-III, Mayo Hall

Unit are not at all maintainable. The grounds urged in the

revision petition before the Fast Track Court-III are not tenable

to entertain the revision petition. There was no procedural

defect in taking cognizance by the trial Court. The respondents

have appeared before the trial Court and obtained bail. Later

respondents/accused instead of contesting the matter before

the trial Court have filed criminal revision petitions under

Section 397 of Cr.P.C. The Fast Track Court-III, Mayo Hall,

Bengaluru failed to consider the fact that whether any Court

- 11 -

NC: 2026:KHC:12211

HC-KAR

notice was issued or served to the complainant/appellant. The

Fast Track Court-III, Mayo Hall, Bengaluru passed the

impugned order in view of application filed under Section 147 of

N.I. Act. The respondents have played a fraud before the Fast

Track Court-III, Mayo Hall, Bangalore by creating General

Power of Attorney and on the basis of General Power of

Attorney, the criminal revision petitions came to be allowed on

12.11.2010 and the entire proceedings in C.C.Nos.36700/2008,

26001/2009 and 36699/2008 before the XIV ACMM, Bengaluru

came to be set aside. Consequently, respondents/accused have

been acquitted for offence under Section 138 of NI Act.

8. Further, it is submitted that the appellant-company

has not executed any General Power of Attorney to Mr.Suresh

Babu much less they do not know who Suresh Babu is. Further,

the General Power of Attorney is fabricated and concocted by

the respondents/accused and forged the signature of the

partners of the appellant-company on the GPA and even the

original GPA is not produced before the Court. Only colour

xerox copy of the GPA is produced before the Court in all

- 12 -

NC: 2026:KHC:12211

HC-KAR

criminal revision petitions. On all these grounds, prays to allow

the appeals.

9. As against this, the learned counsel for the

respondents would submit that the Power of Attorney executed

by the complainant has not challenged by them till this day.

The learned Sessions Judge has considered the application filed

under Section 147 of NI Act. Hence, there are absolutely no

grounds to interfere with impugned orders passed by the

learned Sessions Judge and sought for dismissal of the appeals.

10. Having heard the arguments on both sides, the

following points would arise for my consideration:

1. Whether the appellants in Crl.A.Nos.311/2013, 310/2013 and 312/2013 have made out a ground to interfere with the impugned orders passed by the learned Sessions Judge?

2. What order?

11. My answer to the above points is:

      Point No.1 :         In the affirmative
      Point No.2 :         As per final order.
                               - 13 -
                                              NC: 2026:KHC:12211



HC-KAR



12. I have examined the materials placed before this

Court. On perusal of the order sheet pertaining to the trial

Court, it is crystal clear that the respondents are represented

by the advocate and were also physically appeared before the

trial Court and enlarged on bail. Thereafter, the accused did not

appear before the Court and NBW was issued against them.

When NBW was pending, the respondents/accused preferred

three Crl.R.P.Nos.25091/2010, 25085/2010 and 25097/2010

before the Sessions Court. In all the three cases, notices were

not served to the complainant. Before service of notice to the

complainant, the alleged power of attorney holder of the

complainant has appeared before the Sessions Court by filing

advance application and the cases were advanced. It is

submitted that the original power of attorney said to have been

executed by the complainant is not produced before the

Sessions Court. However, the Sessions Court has allowed the

application filed under Section 147 of NI Act in all the three

cases i.e., Crl.R.P.Nos.25091/2010, 25085/2010 and

25097/2010.

- 14 -

NC: 2026:KHC:12211

HC-KAR

13. In Crl.R.P.Nos.25091/2010 and 25097/2010, an

application was filed under Section 147 of NI Act. It is extracted

as under:

"The above named respondents in the above case most respectfully submits as follows:

It is submitted that the petitioners and respondents has settled the complaint given by the respondents in out side the Court amicably by taking the words of the well wishers of the both parties.

It is further submitted that the offence which is committed by the petitioners is non compoundable. Hence the respondent is seeking the permission to withdraw the complaint given by the respondent be also acquit the petitioners.

WHEREFORE: It is most respectfully prays that this Hon'ble Court be pleased to dismissed the complaint given by the respondent as not pressed and also by allowing the Revision Petition filed by the petitioners in the interest of justice."

14. On the basis of these applications, the trial Court

has passed the impugned orders.

15. A perusal of application under Section 147 of N.I.

Act, it makes crystal clear that the present complainant has not

appeared before Sessions Court. It has not put its signature on

- 15 -

NC: 2026:KHC:12211

HC-KAR

the compromise application under Section 147 of NI Act. The

Learned Sessions Judge has not passed any order to permit this

Special Power of Attorney Holder Mr. Suresh Babu, to appear

on behalf of the complainant.

16. After noticing this alleged act of respondents, the

present appellant has filed complaint before the XI ACMM,

Bengaluru in PCR No.247/2011. The case was referred to

concerned police for investigation. After investigation, the I.O.

has submitted the charge sheet against the accused no.1-

Hussain Mueen Farooz, accused No.2-Khassim Mohammad

Hussain, accused no.3-Abdul Khadir Jeelani, accused no.4-

Suresh Babu, accused no.5-Nagaraj H., accused no.6-

Manjunath R., accused no.7-Sudha B., accused no.8-K.Kannan,

accused no.9-Syed Abdulla Khazi and accused no.10-

Gopalkrishna L. for the offences punishable under Sections

120(b), 419, 420, 423, 465, 468, 470, 471, 472, 475 read 34

of IPC. In charge sheet at Cl.No.17, it is stated as under:

"F zÉÆÃµÁgÉÆÃ¥ÀuÁ ¥ÀnÖAiÀÄ CAPÀt 12 gÀ°è £ÀªÄÀ Æ¢¹gÀĪÀ J1, J2 ªÀÄvÀÄÛ J3 DgÉÆÃ¦UÀ¼ÀÄ ªÉÄ||CA¨Á¸ÀqÀgï JdÄPÉõÀ£À¯ï ªÀÄvÀÄÛ J¥ÁèAiÀiï ªÉÄAmï læ¸ïÖ£À ¤zÉÃð±ÀÀPÀgÄÀ UÀ¼ÁVzÀÄÝ, ¸ÀzÀj DgÉÆÃ¦UÀ¼ÄÀ ¸ÁQë-1, 2 ªÀÄvÀÄÛ 3 gÀªÀjUÉ ªÀÄvÀÄÛ CªÀgÀ PÀA¥À¤UÉ ªÀAa¸ÀĪÀ ¸ÀªiÀ Á£À GzÉÝñÀ¢AzÀ

- 16 -

NC: 2026:KHC:12211

HC-KAR

¢£ÁAPÀ:21/02/2008 gÀAzÀÄ ¸ÁQë-1, 2 ªÀÄvÀÄÛ 3 gÀªÀgÄÀ ¥Á®ÄzÁgÀgÁVgÀĪÀ ªÉÄ||PÁ¥Àì¯ï EArAiÀiÁ ¥ÉæöÊ.°. PÀA¥À¤AiÉÆA¢UÉ ªÀåªÀºÀj¹ PÉÆÃ¯ÁgÀ f¯ÉèAiÀÄ PÁªÀĸÀªÀÄÄzÀæ UÁæªÀÄzÀ°è vÀªÄÀ ä læ¸ïÖUÉ ±Á¯Á PÀlÖqÀªÉÇAzÀ£ÀÄß ¤«Äð¹ PÉÆqÀĪÀAvÉ CzÀPÉÌ ¥ÀæwAiÀiÁV ºÀt ¤ÃqÀĪÀÅzÁV ¸ÁQë-1, 2 ªÀÄvÀÄÛ 3 gÀªÀgÀ PÀA¥À¤AiÉÆA¢UÉ PÀgÁgÀÄ ¥ÀvæÀ ªÀiÁrPÉÆArgÀÄvÁÛgÉ. ¸ÀzÀj PÀgÁj£ÀAvÉ ¸ÁQë-1, 2 ªÀÄvÀÄÛ 3 gÀªÀgÀÄ PÀlÖqÀªÀ£ÄÀ ß ¤«Äð¹ PÉÆnÖzÄÀ Ý, DgÉÆÃ¦vÀgÀÄ CzÀPÉÌ ¥ÀæwAiÀiÁV 9 PÉÆÃn gÀÆUÀ½UÉ ZÉPÄÀ ÌUÀ¼À£ÄÀ ß ¤ÃrzÀÄÝ, ¸ÀzÀj ZÉPÀÄÌUÀ¼À£ÀÄß ¨ÁåAQUÉ ºÁQzÁUÀ SÁvÉAiÀÄ°è ºÀt«®èªÉAzÀÄ ZÉPÄÀ ÌUÀ¼ÄÀ ¨ÁåQ¤AzÀ ªÁ¥À¸ï §A¢gÀÄvÀÛªÉ. F ¸ÀA§AzsÀ ¸ÁQë-1, 2 ªÀÄvÀÄÛ 3 gÀªÀgÀÄ J1, J2 ªÀÄvÀÄÛ J3 DgÉÆÃ¦vÀgÀ «gÀÄzÀÝ ªÀiÁ£Àå 14£Éà J.¹.JA.JA £ÁåAiÀiÁ®AiÀÄzÀ Crl.R.P.No.25085/10, Crl.R.P.No.25091/10, Crl.R.P.No.25097/10

gÀ°è ZÉPï ¨Ë£ïì zÁªÉ ºÀÆrgÀÄvÁÛgÉ. ¸ÀzÀj ¥ÀæPÀgÀtªÀÅ ªÀiÁ£Àå £ÁåAiÀiÁ®AiÀÄzÀ°è «ZÁgÀuÉAiÀİègÄÀ ªÀ ¸ÀªÄÀ AiÀÄzÀ°è DgÉÆÃ¦vÀgÄÀ UÀ¼ÁzÀ J1, J2, J3, J4, J5, J6, J7, J8, J9 ªÀÄvÀÄÛ J10 gÀªÀgÀÄ ¸ÉÃjPÉÆAqÀÄ ¸ÁQë-1, 2 ªÀÄvÀÄÛ 3 gÀªÀjUÉ ªÀÄvÀÄÛ CªÀgÀ PÀA¥À¤UÉ ªÀAa¸ÀĪÀ ¸ÀªÀiÁ£À GzÉÝñÀ¢AzÀ C¥ÀgÁ¢üPÀ M¼À¸ÀAZÀ£ÄÀ ß gÀƦ¹PÉÆAqÀÄ, ¸ÁQë-1, 2 ªÀÄvÀÄÛ 3 gÀªÀgÀÄ ¸ÀzÀj ªÁådåªÀ£ÄÀ ß §UɺÀj¹PÉÆ¼ÀÄîªÀ §UÉÎ J-4 DgÉÆÃ¦UÉ f.¦.J ªÀiÁrPÉÆnÖgÀĪÀÅzÁV ¸ÁQë-1, 2 ªÀÄvÀÄÛ 3 gÀªÀgÀ ¸À»UÀ¼À£ÄÀ ß §¼À¹PÉÆAqÀÄ ¥sÉÆÃdðj ªÀiÁr, £ÀPÀ° f.¦.J zÁR¯ÁwAiÀÄ£ÀÄß ¸ÀļÀÄî ¸ÀȶֹgÀÄvÁÛgÉ. ¸ÀzÀj zÁR¯ÁwUÀ¼ÀÄ £ÀPÀ° zÁR¯ÁwUÀ¼ÉAzÀÄ w½zÀÆ ¸ÀºÀ J9 ªÀÄvÀÄÛ J10 DgÉÆÃ¦UÀ¼ÀÄ ¸ÀzÀj zÁR¯ÁwUÀ¼À ªÉÄÃ¯É £ÉÆÃlj ªÀiÁrPÉÆnÖgÀÄvÁÛgÉ. ¸ÀzÀj ¸ÀļÀÄî ¸ÀȶֹzÀ £ÀPÀ° zÁR¯ÁwUÀ¼À£ÄÀ ß J5, J6, J7 ªÀÄvÀÄÛ J8 DgÉÆÃ¦UÀ¼ÀÄ vÁªÀÅ CfðzÁgÀgÀ ªÀÄvÀÄÛ JzÀÄgÀÄzÁgÀgÀ ¥ÀgÀ ªÀQîgÀÄUÀ¼ÉAzÀÄ ºÉýPÉÆAqÀÄ ¸ÀļÀÄî ¸ÀȵÀÖ£ÉAiÀÄ zÀ¸ÁÛªÉÃd£ÀÄß £ÉÊdªÁzÀÄzÉAzÀÄ §¼À¹, ¸ÀzÀj ¸ÀļÀÄî ¸ÀȶֹzÀ zÁR¯ÁwUÀ¼À£ÀÄß DgÉÆÃ¦UÀ¼É®ègÆ À ¸ÉÃj ¨ÉAUÀ¼Æ À gÀÄ £ÀUÀgÀ C±ÉÆÃPÀ£ÀUÀgÀ ¥Éưøï oÁuÉAiÀÄ ¸ÀgÀºÀ¢Ý£À°ègÄÀ ªÀ ªÀiÁ£Àå J¥sï.n.¹ 3£Éà £ÁåAiÀiÁ®AiÀÄPÉÌ ¸À°è¹, ¸ÁQë-1, 2 ªÀÄvÀÄÛ 3 gÀªÀgÄÀ J1, J2 ªÀÄvÀÄÛ J3 DgÉÆÃ¦AiÀÄ «gÀÄzÀÝ

- 17 -

NC: 2026:KHC:12211

HC-KAR

zÁR°¹zÀÝ ªÁådåªÀ£ÀÄß EvÀåxÀð¥Àr¹PÉÆAqÀÄ ¸ÁQë-1, 2 ªÀÄvÀÄÛ 3 gÀªÀjUÉ GzÉÝñÀ¥ÀƪÀðPÀªÁV ªÀAa¹gÀĪÀÅzÀÄ ¸ÁPÁëöåzsÁgÀUÀ½AzÀ zÀÈqsÀ¥ÀnÖgÀÄvÀÛzÉ.

DzÀÝjAzÀ ªÉÄîÌAqÀ J1 jAzÀ J10 DgÉÆÃ¦UÀ¼ÀÄ ¸ÁQë-1, 2 ªÀÄvÀÄÛ 3 gÀªÀjUÉ ªÀÄvÀÄÛ CªÀgÀ PÀA¥À¤UÉ ªÀAa¸ÀĪÀ ¸ÀªiÀ Á£À GzÉÝñÀ¢AzÀ C¥ÀgÁ¢üPÀ M¼À¸ÀAZÀ£ÀÄß gÀƦ¹PÉÆAqÀÄ, £ÀPÀ° zÁR¯ÁwUÀ¼À£ÄÀ ß ¸Àȶֹ, CªÀÅUÀ¼À£ÀÄß £ÉÊdªÁzÀªÀÅUÀ¼ÉAzÀÄ §¼À¹, ªÀiÁ£Àå £ÁåAiÀiÁ®AiÀÄPÉÌ ¸À°è¸ÄÀ ªÀ ªÀÄÆ®PÀ ªÀAZÀ£É J¸ÀV ªÉÄîÌAqÀ PÀ®A UÀ¼À£éÀAiÀÄ ²PÁëºÀðªÁzÀ C¥ÀgÁzsÀªÉ¸ÀVgÀĪÀÅzÀÄ zÀÈqsÀs¥ÀnÖgÀĪÀ PÁgÀt DgÉÆÃ¦vÀgÀ «gÀÄzÀÝ F zÉÆÃµÁgÉÆÃ¥ÀuÉ."

17. On perusal of these materials, prima facie it

appears that the respondents have played fraud before the Fast

Track Court-III, Mayo Hall, Bengaluru in

Crl.R.P.Nos.25091/2010, 25085/2010 and 25097/2010.

Learned Sessions Judge has not verified the General Power of

Attorney said to have been executed by the complainant in

favour of Suresh Babu. The trial Court has not passed any

order as to alleged power of attorney holder of the complainant

is permitted to enter into compromise on behalf of

complainant-company. Learned Sessions Judge has blindly

accepted the compromise petition filed under Section 147 of

N.I. Act. Hence, the impugned orders are not sustainable under

law.

18. In the result, I proceed to pass the following:

- 18 -

NC: 2026:KHC:12211

HC-KAR

ORDER

1. The appeals stand allowed with cost of

Rs.5,000/- in each case.

2. Cost of Rs.5,000/- each shall be payable by

respondents to the complainant on or before

26.03.2026.

3. The impugned order passed by the learned

Sessions Judge in Crl.R.P.Nos.25091/2010,

25085/2010 and 25097/2010 dated

12.11.2010 are set aside.

4. C.C.Nos.36700/2008, 26001/2009 and

36699/2008 on the file of XIV ACMM,

Bangalore shall be restored.

5. Both parties are directed to appear before the

Trial Court on 26.03.2026 without seeking

any further notice by the trial Court.

6. If the respondents who are accused before the

trial Court fail to appear before the trial Court

on 26.03.2026, the trial Court is directed to

secure them by issuing non bailable warrant

- 19 -

NC: 2026:KHC:12211

HC-KAR

and thereafter the trial Court shall proceed

with the case in accordance with law.

7. As the matter is of the year 2010, the trial

court shall dispose of the case as early as

possible.

8. It is submitted by the learned counsel for the

appellant that it is not sure whether the trial

Court has maintained the records or not.

Hence, office is directed to return the certified

copies of the impugned orders to the trial

Court by retaining the certified copy of the

same.

9. Registry is directed to send the copy of this

order to the trial Court as well as Prl. District

and Sessions Judge, Bengaluru.

10. Prl. District and Sessions Judge is

directed to intimate to the Deputy Register

and other concerned case workers to secure

the records.

11. If the concerned Registrar has failed to

secure the records, the PDJ is directed to take

- 20 -

NC: 2026:KHC:12211

HC-KAR

necessary steps to rebuild the records as per

the circular issued by the High Court of

Karnataka.

Sd/-

(G BASAVARAJA) JUDGE

PGG List No.: 1 Sl No.: 1

 
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 : IDRC

 
 
Latestlaws Newsletter