Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 8, Cited by 0]

Karnataka High Court

M/S Venkateshwara Packaging vs M/S Innovision Health Care Pvt Ltd on 9 January, 2026

                                                -1-
                                                             NC: 2026:KHC:1355
                                                         CRL.A No. 955 of 2018


                   HC-KAR




                     IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                            DATED THIS THE 9TH DAY OF JANUARY, 2026

                                             BEFORE
                            THE HON'BLE MR. JUSTICE G BASAVARAJA
                      CRIMINAL APPEAL NO. 955 OF 2018 (378(Cr.PC) /
                                      419(BNSS))

                   BETWEEN:

                   M/S VENKATESHWARA PACKAGING
                   PARTNERSHIP FIRM,
                   HAVING ITS OFFICE AT
                   NO.329/33, 9TH CROSS,
                   4TH PHASE, 2ND STAGE,
                   PEENYA INDUSTRIAL AREA,
                   BENGALURU-560020
                   REPRESENTED BY ITS PARTNER,
                   SRI. ASHOK KOTHARI
                                                                    ...APPELLANT
                   (BY SRI. D. PRABHAKAR, ADVOCATE)

                   AND:

                   M/S INNOVISION HEALTH CARE PVT. LTD.
                   HAVING ITS OFFICE NO.P6(B), 1ST FLOOR,
Digitally signed
by                 1ST CROSS, 1ST STAGE,
MARKONAHALLI       PEENYA INDUSTRIAL AREA,
RAMU PRIYA
Location: HIGH     TUMKUR ROAD,
COURT OF           BENGALURU-560058.
KARNATAKA
                   REPRESENTED BY ITS MANAGING DIRECTOR,
                   MR.BAIDNATH MISHRA.
                                                                  ...RESPONDENT
                   (BY SRI. ANISH ACHARYA, ADVOCATE)

                          THIS CRL.A. IS FILED U/S.378(4) CR.P.C PRAYING TO SET
                   ASIDE THE IMPUGNED JUDGMENT OF THE ACQUITTAL DATED
                   13.04.2018 PASSED BY THE XLII ADDL.C.M.M., BENGALURU IN
                                -2-
                                                    NC: 2026:KHC:1355
                                                CRL.A No. 955 of 2018


HC-KAR



C.C.NO.16109/2017 - ACQUITTING THE RESPONDENT/ACCUSED FOR
THE OFFENCE PUNISHABLE UNDER SECTION 138 OF N.I. ACT.

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

CORAM: HON'BLE MR. JUSTICE G BASAVARAJA


                      ORAL JUDGMENT

1. This appeal is filed by the appellant/complainant being aggrieved by the judgment of acquittal dated 13.04.2018 passed in C.C.No.16109/2017 by the XLII Additional Chief Metropolitan Magistrate, Bengaluru City (for short "the trial Court").

2. 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:

"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 -3- NC: 2026:KHC:1355 CRL.A No. 955 of 2018 HC-KAR 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."

3. 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 against the judgment of acquittal passed by the trial Court before the Sessions Court, since he is considered to be a victim. 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.

4. Similar view has been taken by the High Court of Andhra Pradesh in CHARBEL INDIA V. STATE OF -4- NC: 2026:KHC:1355 CRL.A No. 955 of 2018 HC-KAR ANDHRA PRADESH reported in 2025 SCC ONLINE AP 2815; by the High Court of Madhya Pradesh in MANORAMA KANKANE v. NARENDRA KUMAR SHUKLA rendered in Criminal Appeal No.5910 of 2025 decided on 03rd July, 2025; and in the case of LATE KISAN SEWA KENDRA v. PRITAM SINGH reported in 2025 SCC ONLINE MP 4818; and in SMT. URMIT MADRAH v. SAMARPAN JAIN rendered Criminal Appeal No. 11872 of 2022 decided on 21st July, 2025; the decision of High Court of Chattisgarh in NEELAM SAHU v. NARADNAGWANSHI rendered in ACQA No. 340 of 2018 decided on 16th July, 2025; and in SMT. KIRTI KURIAN v. AJAY SINGH rendered in ACQA No. 198 of 2019 decided on 16th July, 2025; the judgment of this Court in the case of SIDAGONDAPPA v. SHAFI AHAMAD rendered in CRL.A. No. 20021/2018 decided on 31st July, 2025 and in SRI T.H. LENKAPPA v. SRI SANJAY AND ANOTHER rendered in Criminal Appeal No.146 of 2015 decided on 23rd July, 2025; the decision of High Court of Delhi in the case of D.K. ASSOCIATES v. SHANKAR AND ANOTHER -5- NC: 2026:KHC:1355 CRL.A No. 955 of 2018 HC-KAR rendered in Criminal Appeal No.694 of 2016 decided on 13th November, 2025 and the decision rendered by the Co- ordinate Bench of this Court in the case of M/S. ANANYA ENTERPRISES v. SRI G.S. GOPALAKRISHNA rendered in Criminal Appeal No.100171 of 2016 decided on 24th November, 2025. An overall assessment of the aforestated decisions reveals that the decision of the Hon'ble Supreme Court in the case of CELESTIUM FINANCIAL (supra) has been relied upon by this Court, as well as other High Courts across the country.

5. Considering the above, it is deemed fit that the present appeal be transferred to the concerned appellate Court of Sessions and be considered as an appeal under the proviso to Section 413 of BNSS, 2023 (formerly Section 372 of Cr.P.C) and numbered accordingly. Accordingly, I proceed to pass the following:

ORDER i. Registry is directed to transfer the entire record of the case, including the -6- NC: 2026:KHC:1355 CRL.A No. 955 of 2018 HC-KAR requisitioned copies of the trial court Records, 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 is requested to make an endeavour to dispose of the matter as expeditiously as possible;
-7-
NC: 2026:KHC:1355 CRL.A No. 955 of 2018 HC-KAR 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, appeal stands disposed of.

Sd/-

(G BASAVARAJA) JUDGE BKN List No.: 2 Sl No.: 17