Citation : 2025 Latest Caselaw 7916 Raj
Judgement Date : 25 February, 2025
[2025:RJ-JD:11133]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Crml Leave To Appeal No. 227/2024
Arihant Market Organization, Through Its Proprietor Rajat Jain
S/o Late Shri Mangi Lal R/o Shanti Nagar, Sirohi,teh And Dist
Sirohi.
----Appellant
Versus
Prakash Suthar S/o Jhala Ram Ji, R/o Village And Post Ud, Ps
Barloot, Dist Sirohi, Raj.
----Respondent
For Appellant(s) : Mr. Deepak Menaria
For Respondent(s) : Mr. Sikander Khan
HON'BLE MR. JUSTICE MANOJ KUMAR GARG
Order
25/02/2025
Instant criminal leave to appeal has been filed by the
appellant-complainant under Section 378(4) Cr.P.C. against the
acquittal of the accused-respondent from offence under Section
138 of NI Act vide judgment dated 09.04.2024 passed by learned
Chief Judicial Magistrate, Sirohi in Regular Cr. Case No.779/2018.
Brief facts of the case are that for a legally enforceable debt,
accused-respondent had given a cheque of Rs.4,34,700/- of his
banker to the appellant, which was presented in the Bank and was
returned with an endorsement of "insufficient fund". Thereafter,
the appellant sent a legal notice to the accused-respondent, which
was duly served upon him. Despite service of legal notice, the
accused-respondent did not pay the amount. Hence, the appellant
filed complaint under Section 138 of NI Act before the trial court.
[2025:RJ-JD:11133] (2 of 5) [CRLLA-227/2024]
On the complaint, the trial court took cognizance against the
accused-respondent under Section 138 of NI Act and thereafter
framed charge against him.
In support of the complaint, the appellant examined herself
as PW-1 and exhibited various documents. Thereafter, statement
of accused respondent was recorded under section 313 Cr.P.C.
Upon conclusion of the trial, the learned trial court vide
impugned judgment dated 09.04.2024 acquitted the accused-
respondent from offence under Section 138 of NI Act. Hence, this
criminal leave to appeal.
Learned counsel for the appellant-complainant submits that
the learned trial court has committed grave error in acquitting the
accused-respondent for offence under Section 138 of NI Act. While
passing the impugned judgment, the learned trial court did not
consider the fact that the signature on the cheque was not denied
by the accused-respondent and therefore, offence under 138 of NI
Act is made out against the accused-respondent. The appellant by
producing oral and documentary evidence has proved the burden
that the cheque in question was given to him by the accused-
respondent against the legal liability of borrowed money. But the
learned trial court without appreciating the evidence in proper
manner, acquitted the accused-respondent. Thus, the impugned
judgment being per se illegal deserves to be quashed and set
aside and the accused-respondent No.2 ought to have been
convicted and sentenced for offence under Section 138 of NI Act.
Learned counsel for respondent has vehemently opposed the
prayer made by the counsel for the petitioner and submitted that
the cheque was issued in the year 2017 in the name of Firm
[2025:RJ-JD:11133] (3 of 5) [CRLLA-227/2024]
Arihant Market Organization and the said firm was closed in the
year 2015. Since, the Firm was closed in the year 2015, therefore,
the petitioner cannot file a complaint being proprietor of the said
closed firm in the year 2017 and the same is against the legal
provisions. The learned trial court has considered each and every
aspect of the matter and has rightly acquitted the accused-
respondent. The order of acquittal is just and proper and
therefore, no interference is required.
Heard learned counsel for the parties and perused the
evidence of the prosecution as well as defence and the judgment
passed by the trial.
On perusal of the impugned judgment, it appears that the
complaint was filed by the petitioner against the respondent being
the proprietor of Firm Arihant Market Organization and the said
firm was closed way back in the year 2015. The petitioner did not
produce any documents in respect of the said firm before the trial
court. The cheque in dispute was issued in year 2017. As the firm
was not in existence since 2015, the petitioner cannot file a
complaint being proprietor of the said closed firm in the year
2017, which is against the law.
The learned trial court while passing the impugned judgment
has considered each and every aspect of the matter and also
considered the evidence produced before it in its right perspective.
The prosecution has failed to prove its case against the accused-
respondent beyond all reasonable doubts and thus, the trial court
has rightly acquitted the accused-respondent from offence under
Section 138 of NI Act.
[2025:RJ-JD:11133] (4 of 5) [CRLLA-227/2024]
In the case of 'Mrinal Das & others v. The State of
Tripura, :2011(9) SCC 479,' decided on September 5, 2011, the
Hon'ble Supreme Court, after looking into many earlier
judgments, has laid down parameters, in which interference can
be made in a judgment of acquittal, by observing as under:
"An order of acquittal is to be interfered with only when there are "compelling and substantial reasons",for doing so. If the order is "clearly unreasonable", it is a compelling reason for interference. When the trial Court has ignored the evidence or misread the material evidence or has ignored material documents like dying declaration/report of ballistic experts etc.,the appellate court is competent to reverse the decision of the trial Court depending on the materials placed.
Similarly, in the case of State of Rajasthan v. Shera Ram
alias Vishnu Dutta, reported (2012) 1 SCC 602,' the Hon'ble
Supreme Court has observed as under:--
"A judgment of acquittal has the obvious consequence of granting freedom to the accused. This Court has taken a consistent view that unless the judgment in appeal is contrary to evidence, palpably erroneous or a view which could not have been taken by the court of competent jurisdiction keeping in view the settled canons of criminal jurisprudence, this Court shall be reluctant to interfere with such judgment of acquittal."
There is a very thin but a fine distinction between an appeal
against conviction on the one hand and acquittal on the other. The
preponderance of judicial opinion is that there is no substantial
difference between an appeal against acquittal except that while
dealing with an appeal against acquittal the Court keeps in view
the position that the presumption of innocence in favour of the
accused has been fortified by his acquittal and if the view adopted
by the trial Court is a reasonable one and the conclusion reached
[2025:RJ-JD:11133] (5 of 5) [CRLLA-227/2024]
by it had grounds well set out on the materials on record, the
acquittal may not be interfered with.
In the light of aforesaid discussion, the appellant has failed
to show any error of law or on facts on the basis of which
interference can be made by this Court in the judgment under
challenge.
In the facts and circumstances of the case, the present
criminal leave to appeal has no substance and the same is hereby
dismissed.
Record of the trial court be sent back.
(MANOJ KUMAR GARG),J 55-MS/-
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!