Citation : 2024 Latest Caselaw 9198 Raj
Judgement Date : 21 October, 2024
[2024:RJ-JD:42948]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Appeal (Sb) No. 1492/2023
Shankar Lal S/o Shri Sohan Lal Anchaliya, Aged About 54 Years,
Resident Of Gilund, Tehsil Relmagra, District Rajsamand.
----Appellant
Versus
Raju Das S/o Shri Bhanwar Das Vaishnav, R/o Laxmipura, Post
Gilund, Tehsil Relmagra, District Rajsmand.
----Respondent
For Appellant(s) : Mr. Ashwini Kumar Babel
For Respondent(s) : Mr. Ojas Shakdwipeeya
HON'BLE MR. JUSTICE BIRENDRA KUMAR
Order
21/10/2024
1. This appeal has been filed by the complainant against
judgment dated 06.09.2019 passed in Regular Criminal Case
No.297/2018, whereby respondent has been acquitted of the
charge under Section 138 of the Negotiable Instruments Act.
2. It is not disputed that the cheque was issued in favour of the
appellant. Therefore, the appellant was victim of the crime as
defined under Section 2(y) of the Bharatiya Nagarik Suraksha
Sanhita, 2023 (BNSS), which reads as follows :
Section 2(y) "Victim" means a person who has suffered any loss or injury caused by reason of the act or omission of the accused person and includes the guardian or legal heir of such victim."
3. Section 413 BNSS is corresponding provision of Section 372
Cr.P.C., wherein, proviso was inserted by amendment with effect
[2024:RJ-JD:42948] (2 of 4) [CRLAS-1492/2023]
from 31.12.2009. The said provision under Section 413 BNSS
reads as follows :
"413. No appeal to lie unless otherwise provided.- No appeal shall lie from any judgment or order of a Criminal Court except as provided for by his Sanhita or by any other law for the time being in force:
Provided 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.
4. Evidently, the victim shall have right to prefer an appeal
before the appellate forum and for preferring appeal no leave is
needed. Therefore, the present appeal should have been filed
before the concerned District and Sessions Judge.
5. In Mallikarjun Kodagali Vs. State of Karnataka & Ors.,
reported in (2019) SCC 752 as well as Joseph Stephen &
Ors. Vs. Santhanasamy & Ors., reported in (2022) 13 SCC
115, the Hon'ble Supreme Court held that so far as the victim is
concerned, the victim has not to pray for grant of special leave to
appeal, as the victim has a statutory right of appeal under Section
372 proviso and the proviso to Section 372 does not stipulate any
condition of obtaining special leave to appeal like sub-Section (4)
of Section 378 Cr.P.C. in the case of a complainant and in a case
where an order of acquittal is passed in any case instituted upon
complaint.
[2024:RJ-JD:42948] (3 of 4) [CRLAS-1492/2023]
6. Learned counsel for the appellant has referred to the
provisions of sub-section 4 of Section 419 of the BNSS, which is
reproduction of Section 378(4) Cr.P.C. The said provision reads as
follows:
"378(4) If such an order of acquittal is passed in any case instituted upon complaint and the High Court, on an application made to it by the complainant in this behalf, grants special leave to appeal from the order of acquittal, the complainant may present such an appeal to the High Court."
7. Evidently, a leave to appeal is required by the complainant of
such cases, who is not a victim as defined above. The law is well-
settled that any person can set the criminal proceedings in
motion, if he has knowledge of commission of any cognizable
offences, such step may be taken by filing an F.I.R. with the police
or a complaint petition before a Magistrate.
8. If such complainant, is not a victim as defined above then,
he would be required to prefer leave application before the High
Court for preferring appeal against acquittal. However, if the
complainant is a victim of the crime, he/she shall have right under
Proviso to Section 413 BNSS to prefer appeal against acquittal,
conviction for a lesser offence or imposing inadequate
compensation.
9. The appellant would be at liberty to present an appeal
against acquittal before concerned Sessions Judge within a period
of 15 days from the date of this order. The learned Appellate Court
while considering the period of limitation shall consider that the
[2024:RJ-JD:42948] (4 of 4) [CRLAS-1492/2023]
appellant was bona-fidely prosecuting the same matter before
wrong forum (herein) from 27.09.2018 till today.
10. Accordingly, this appeal stands disposed of.
(BIRENDRA KUMAR),J 25-deep/-
Powered by TCPDF (www.tcpdf.org)
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!