Citation : 2026 Latest Caselaw 1760 MP
Judgement Date : 19 February, 2026
NEUTRAL CITATION NO. 2026:MPHC-IND:5239
1 MCRC-36961-2018
IN THE HIGH COURT OF MADHYA PRADESH
AT INDORE
BEFORE
HON'BLE SHRI JUSTICE SANJEEV S KALGAONKAR
ON THE 19th OF FEBRUARY, 2026
MISC. CRIMINAL CASE No. 36961 of 2018
PRASHANT SHARMA
Versus
GHANSHYAM
Appearance:
Shri Arvind Kumar Sharma - Advocate for the petitioner.
Shri Satanand Choubay, learned counsel for the respondent [R-1].
ORDER
This miscellaneous petition u/S 378(4) of Cr.P.C. has been filed feeling aggrieved by the Judgment dated 22.01.2018 passed in Criminal Case No. RCT No. 300117/2016, whereby the learned Judicial Magistrate First Class, Agar Distt. Agar Malwa has acquitted the accused/respondent of the charges under Section 138 of the Negotiable Instrument Act, 1881(for short, referred to as 'N.I. Act' hereinafter).
2. The exposition of facts giving rise to the present petition is as under:
a. Complainant and the respondents were friends. Respondent had borrowed an amount of Rs. 90,000/- from the complainant due to financial crisis in his business with a promise to return the same within three days. Respondent could not pay the money within the time limit. Therefore, complainant raised demand of return of his money. The respondent had
NEUTRAL CITATION NO. 2026:MPHC-IND:5239
2 MCRC-36961-2018 given a cheque of Bank of India, Barod Branch bearing no. 030319 dated 19.09.2015 of Rs. 90,000 in lieu of the outstanding loan amount. The complainant presented the cheques in his Bank of India, Barod Branch. The cheque was dishonoured and returned back to the complainant , but the respondent did not return the money. The complainant has given legal demand notice dated 30.11.2025 through registered AD post. But the cheque amount was not paid. Accordingly, a private complaint was filed before the Court for offence punishable u/S 138 of N.I. Act.
b. The trial Court acquitted the accused/respondent of the offence punishable u/S 138 of N.I. Act.
c. The present petition has been filed seeking leave to appeal before
this Court. The learned counsel for the petitioner proposes to withdraw this petition in view of the law laid down in the case of M/s. Celestium Financial vs. A. Gnanasekaran Etc . reported in 2025 INSC 804 with liberty to file appeal before the appellate forum.
3. Heard, learned counsel for the petitioner and perused the record.
4. The Supreme Court in the case of M/s. Celestium Financial (supra) held that the complainant in a complaint filed under Section 138 of the Act of 1881 is also a victim as defined in Section 2(wa) of Cr.P.C corresponding to Section 2(y) of the Bhartiya Nagrik Suraksha Sanhita, 2023. The Supreme Court further held that the complainant in a complaint under Section 138 of the N.I. Act of 1881 is entitled to file an appeal under proviso to Section 372 of the Cr.P.C/Section 413 of the BNSS. The relevant
NEUTRAL CITATION NO. 2026:MPHC-IND:5239
3 MCRC-36961-2018 portion of the aforesaid judgment is reproduced as under:-
"7.7 In the context of offences under the Act, particularly under Section 138 of the said Act, the complainant is clearly the aggrieved party who has suffered economic loss and injury due to the default in payment by the accused owing to the dishonour of the cheque which is deemed to be an offence under that provision. In such circumstances, it would be just, reasonable and in consonance with the spirit of the CrPC to hold that the complainant under the Act also qualifies as a victim within the meaning of Section 2(wa) of the CrPC. Consequently, such a complainant ought to be extended the benefit of the proviso to Section 372, thereby enabling him to maintain an appeal against an order of acquittal in his own right without having to seek special leave under Section 378(4) of the CrPC.
7.8 In the case of an offence alleged against an accused under Section 138 of the Act, we are of the view that the complainant is indeed the victim owing to the alleged dishonour of a cheque. In the circumstances, the complainant can proceed as per the proviso to Section 372 of the CrPC and he may exercise such an option and he need not then elect to proceed under Section 378 of the CrPC.
7.9 In this context, we wish to state that the proviso to Section 372 does not make a distinction between an accused who is charged of an offence under the penal law or a person who is deemed to have committed an offence under Section 138 of the Act. Symmetrical to a victim of an offence, a victim of a deemed offence. under Section 138 of the Act also has the right to prefer an appeal against any order passed by the court acquitting the accused or convicting for a lesser offence or imposing an inadequate compensation. When viewed from the perspective of an offence under any penal law or a deemed offence under Section 138 of the Act, the right to file an appeal is not circumscribed by any condition as such, so long as the appeal can be premised in accordance with proviso to Section 372 which is the right to file an appeal by a victim, provided the circumstances which enable such a victim to file an appeal are met. The complainant under Section 138 is the victim who must also have the right to prefer an appeal under the said provision. Merely because the proceeding under Section 138 of the Act commences with the filing of a complaint under Section 200 of the CrPC by a complainant, he does not cease to be a victim inasmuch as it is only a victim of a dishonour of cheque who can file a complaint. Thus, under Section 138 of the Act both the complainant as well as the victim are one and the same person.
7.10 Section 378 of the CrPC is a specific provision dealing with appeals. Sub-section (3) of Section 378 states that no appeal to the High Court under sub-section (1) or sub-section (2) shall be entertained except with the leave of the Court, with which we are not concerned in the instant case. However, sub-section (4) of Section 378 is pertinent. It states that if an order of acquittal is passed in any case instituted upon a complaint and the High Court, on an application made to it by the complainant in that behalf, grants special leave to appeal from the order of acquittal, the complainant may present such an appeal to the High Court. The limitation period for seeking special leave to appeal is six months where the complainant is a public servant and sixty days in every other case, computed from the date of the order of acquittal. Sub-Section (6) states that if, in any case, the application under sub-section (4) for grant of special leave to appeal from an order of acquittal is refused, no appeal from that order of acquittal shall lie under sub-section (1) or under sub-section (2) of Section 378.
7.11 A reading of section 378 would clearly indicate that in case the complainant intends to file an appeal against the order of acquittal, his right is circumscribed by certain conditions precedent. When an appeal is to be preferred by a complainant, the first question is, whether, the complainant is also the victim or only an informant. If the complainant is not a victim and the case is instituted upon a complaint, then sub-section (4) requires that the complainant must seek special leave to appeal from an order of acquittal from the High Court. As noted under sub- section (6), if the application under sub-section (4) for grant of special leave to appeal from the order of acquittal is refused, no appeal from that order of acquittal would lie, inter alia, under sub-section (1) of Section 378. However, if the complainant is also a victim, he could proceed under the proviso to Section 372, in which case the rigour of sub-section (4) of Section 378, which mandates obtaining special leave to appeal, would not arise at all, as he can prefer an appeal as a victim and as a matter of right. Thus, if a victim who is a complainant, proceeds under Section 378, the necessity of seeking special leave to appeal would arise but if a victim whether he is a complainant or not, files an appeal in terms of proviso to Section 372, then the mandate of
NEUTRAL CITATION NO. 2026:MPHC-IND:5239
4 MCRC-36961-2018 seeking special leave to appeal would not arise.
7.12 The reasons for the above distinction are not far to see and can be elaborated as follows:
Firstly, the victim of a crime must have an absolute right to prefer an appeal which cannot be circumscribed by any condition precedent. In the instant case, a victim under Section 138 of the Act, i.e., a payee or the holder of a cheque is a person who has suffered the impact of the offence committed by a person who is charged of the offence, namely, the accused, whose cheque has been dishonoured.
Secondly, the right of a victim of a crime must be placed on par with the right of an accused who has suffered a conviction, who, as a matter of right can prefer an appeal under Section 374 of the CrPC. A person convicted of a crime has the right to prefer an appeal under Section 374 as a matter of right and not being subjected to any conditions. Similarly, a victim of a crime, whatever be the nature of the crime, unconditionally must have a right to prefer an appeal. Thirdly, it is for this reason that the Parliament thought it fit to insert the proviso to sub-section 372 without mandating any condition precedent to be fulfilled by the victim of an offence, which expression also includes the legal representatives of a deceased victim who can prefer an appeal.
On the contrary, as against an order of acquittal, the State, through the Public Prosecutor can prefer an appeal even if the complainant does not prefer such an appeal, though of course such an appeal is with the leave of the court. However, it is not always necessary for the State or a complainant to prefer an appeal. But when it comes to a victim's right to prefer an appeal, the insistence on seeking special leave to appeal from the High Court under Section 378(4) of the CrPC would be contrary to what has been intended by the Parliament by insertion of the proviso to Section 372 of the CrPC.
Fourthly, the Parliament has not amended Section 378 to circumscribe the victim's right to prefer an appeal just as it has with regard to a complainant or the State filing an appeal. On the other hand, the Parliament has inserted the proviso to Section 372 so as to envisage a superior right for the victim of an offence to prefer an appeal on the grounds mentioned therein as compared to a complainant.
Fifthly, the involvement of the State in respect of an offence under Section 138 of the Act is conspicuous by its absence. This is because the complaint filed under that provision is in the nature of a private complaint as per Section 200 of the CrPC and Section 143 of the Act by an express intention incorporates the provisions of the CrPC in the matter of trial of such a deemed offence tried as a criminal offence. Therefore, the complainant, who is the victim of a dishonour of cheque must be construed to be victim in terms of the proviso to Section 372 read with the definition of victim under Section 2(wa) of the CrPC.
xxx xxx xxx
9. In the circumstances, we find that Section 138 of the Act being in the nature of a penal provision by a deeming fiction against an accused who is said to have committed an offence under the said provision, if acquitted, can be proceeded against by a victim of the said offence, namely, the person who is entitled to the proceeds of a cheque which has been dishonoured, in terms of the proviso to Section 372 of the CrPC, as a victim. As already noted, a victim of an offence could also be a complainant. In such a case, an appeal can be preferred either under the proviso to Section 372 or under Section 378 by such a victim. In the absence of the proviso to Section 372, a victim of an offence could not have filed an appeal as such, unless he was also a complainant, in which event he could maintain an appeal if special leave to appeal had been granted by the High Court and if no such special leave was granted then his appeal would not be maintainable at all. On the other hand, if the victim of an offence, who may or may not be the complainant, proceeds under the proviso to Section 372 of the CrPC, then in our view, such a victim need not seek special leave to appeal from the High Court. In other words, the victim of an offence would have the right to prefer an appeal, inter alia, against an order of acquittal in terms of the proviso to Section 372 without seeking any special leave to appeal from the High Court only on the grounds mentioned therein. A person who is a complainant under Section 200 of the CrPC who complains about the offence committed by a person who is charged as an accused under Section 138 of the Act, thus has the right to prefer an appeal as a victim under the proviso to Section 372 of the CrPC.
10. As already noted, the proviso to Section 372 of the CrPC was inserted in the statute 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 the
NEUTRAL CITATION NO. 2026:MPHC-IND:5239
5 MCRC-36961-2018 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 the CrPC." (emphasis added)
5. The aforesaid dictum of law is followed in M/s Radhika Traders & Ors. Vs. M/S Ashtalaxami Trading Company & Anr. [Order dated 15.09.2025 passed in SLP(Cri.) No. 6570-6571/2025 ]
6. This Court is of the considered opinion that in view of the law laid down in the cases of M/s Celestium Financial (supra) which was further followed in M/s Radhika Traders, a complainant under Section 138 of N.I. Act is not required to seek leave to appeal from this Court u/S 378(4) of Cr.P.C. Rather, the complainant may to prefer an appeal under the proviso to Section 372 of the Cr.P.C.
7. Section 372 of Cr.P.C provides that the victim shall have a right to prefer an appeal against any order passed by the Court acquitting the accused or convicting for a lesser offence or imposing inadequate compensation, and such appeal shall lie to the Court to which an appeal ordinarily lies against the order of conviction of such Court.
8. The petitioner has filed the present petition seeking leave to appeal with a delay of 162 days. The request for condonation of this delay may be raised at the appropriate forum i.e. the Court of Sessions. The petitioner/Victim cannot be deprived of right to appeal for the reason of recent declaration of law by the Supreme Court. The petitioner deserves condonation of delay of the time invested in prosecuting this petition before the High Court under Section 14 of the Limitation Act.
9. Accordingly, the present petition for leave to appeal is dismissed with liberty to the petitioner to file an appeal against the impugned
NEUTRAL CITATION NO. 2026:MPHC-IND:5239
6 MCRC-36961-2018 Judgement dated 22.01.2018 before the concerned Court of Session within a period of 60 days from the date of receipt of copy of this order. If the appeal is filed within the aforesaid prescribed time, the concerned Court is expected to consider the condonation of delay, excluding the period of pendency of this petition under Section 14 of the Limitation Act.
(SANJEEV S KALGAONKAR) JUDGE
sh
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!