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 3, Cited by 0]

Chattisgarh High Court

Rajesh Rohra vs Mukesh Parwani on 11 July, 2025

                                                             1




CHANDRAKANT
 CHANDRAKANT
DEWANGAN
 DEWANGAN                                                                   2025:CGHC:32357

Digitally signed
by                                                                                       NAFR
 Digitally signed
CHANDRAKANT
 by
DEWANGAN
 CHANDRAKANT
Date: 2025.07.11
 DEWANGAN
17:45:43 +0530
 Date:
                                   HIGH COURT OF CHHATTISGARH AT BILASPUR
 2025.07.11
 18:06:41 +0530

                                                 ACQA No. 205 of 2023


                         •   Rajesh Rohra Son Of Khairajmal Rohra, Aged About 49 Years, R/o
                             Sindhi Colony, Balodabazar, P.S. And Tahsil Balodabazar, District
                             Balodabazar Bhatapara (C.G.).
                                                                                     ... Appellant
                                                        versus


                         •   Mukesh Parwani Son Of Bhupatmal Parwani, Aged About 37 Years,
                             R/o Sindhi Colony, Behind Vipra Vatika, Balodabazar, District
                             Balodabazar Bhatapara (C.G.).
                                                                                   ... Respondent
                    For Appellant          :   Mr. Ruhul Ameen, Advocate.
                    For Respondent         :   None, though served.


                                      SB: Hon'ble Shri Justice Sanjay S. Agrawal

                                                  Judgment on Board


                    11/07/2025


                    1)       This appeal has been preferred by the appellant/complainant under

Section 378(4) of the Code of Criminal Procedure, 1973, against the judgment of acquittal dated 15/02/2022 passed by the Chief Judicial Magistrate, Balodabazar (C.G.) in Negotiable Case No.248/2021, 2 whereby, the Respondent/accused has been acquitted of the charge under Section 138 of the Negotiable Instrument Act, 1881.

2) At the outset, learned counsel appearing for the appellant submits that recently in the judgment dated 08/04/2025 rendered by Hon'ble Supreme Court in the matter of M/s Celestium Financial vs. A. Gnanasekaran Etc., reported in 2025 INSC 804, right to file appeal under proviso to Section 372 Cr.P.C. was discussed and it was held that the victim shall have a right to prefer an appeal against any order passed by the Court acquitting the accused and such appeal shall lie to the Court to which an appeal ordinarily lies against the order of conviction of such Court. Learned Counsel for the appellant submits further that the Supreme Court in the said matter has reserved the liberty in favour of the petitioner therein to prefer an appeal in the light of the provisions of Section 372 of the Cr.P.C, and, therefore, in the instant case also the appellant may be permitted to withdraw this appeal with liberty to prefer an appeal before the concerned Session Judge under proviso to Section 372 Cr.P.C. corresponding to Section 413 of the Bharatiya Nagarik Suraksha Sanhita, 2023. He further submits that the limitation may not come in the way while deciding the appeal on its merits.

3) In the light of the submissions made herein-above and considering the law declared by the Supreme Court in the said matter, this Court is inclined to permit the appellant to withdraw this appeal by granting him liberty to prefer the appeal against the impugned judgment dated 15/02/2022 passed by the Chief Judicial Magistrate, Balodabazar (C.G.) in Negotiable Case No.248/2021, before the concerned 3 Sessions Judge within a period of 30 days from the date of receipt of copy of this order. Order accordingly.

4) It is clarified that if such an appeal is preferred before the concerned Session Judge within the time given by this Court, it would not insist upon the limitation while deciding the same and will proceed to decide the same, in accordance with law.

5) Registry shall return the certified copy of the impugned judgment and relevant documents to counsel for the appellant after retaining the photocopy of the same and, shall remit the record to the concerned Court forthwith.

6)       Accordingly, the appeal is disposed of.

                                                                  Sd/-
                                                           (Sanjay S. Agrawal)
                                                                 JUDGE



Kamde-