Karnataka High Court
Smt Mythri vs State Of Karnataka on 3 January, 2018
Author: R.B Budihal
Bench: R.B Budihal
1
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 3RD DAY OF JANUARY, 2018
BEFORE
THE HON'BLE MR.JUSTICE BUDIHAL R.B.
CRIMINAL PETITION NO.9262/2017
C/W
CRIMINAL PETITION NO.9164/2017
C/W
CRIMINAL PETITION NO.9225/2017
IN CRIMINAL PETITION NO.9262/2017
BETWEEN:
Smt Mythri
Aged about 38 years
W/o Jagadeesh
R/at Uluvagilu Village
Chikkamagaluru Taluk
Presently r/at Pension Mohalla
Chikkamagaluru City-577 101. ... PETITIONER
(By Sri Manjunath Prasad H N, Adv.)
AND:
State of Karnataka
By Sub-Inspector of Police
Mallandur Police Station
Chikkamagaluru District-577 101.
Represented by the
State Public Prosecutor
High Court of Karnataka
Bengaluru-560 001. ...RESPONDENT
2
(By Sri K Nageshwarappa, HCGP)
This Criminal Petition is filed under Section 439 of the
Cr.P.C. praying to enlarge the petitioner on bail in
Cr.No.56/2017 of Mallanduru P.S., Chikkamagaluru for the
offences P/U/S 3, 4 and 5 of Immoral Traffic Prevention Act
and Section 37 read with Section 34 of IPC.
IN CRIMINAL PETITION NO.9164/2017
BETWEEN:
Santhosh
S/o Sri Ramesh
Aged about 28 years
R/o Gendehalli Village and Post
Belur Taluk
Hassan District-572 131. ... PETITIONER
(By Sri Keshav Murthy K R, Adv.)
AND:
State by Mallandur Police Station
Represented by
State Public Prosecutor
High Court Building
Bangalore-560 001. ...RESPONDENT
(By Sri K Nageshwarappa, HCGP)
This Criminal Petition is filed under Section 439 of the
Cr.P.C. praying to enlarge the petitioner on bail in
Cr.No.56/2017 of Mallanduru P.S., Chikkamagaluru for the
offence P/U/S Section 370 read with Section 34 of IPC and
Sections 3, 4 and 5 of Immoral Traffic Prevention Act, 1956.
3
IN CRIMINAL PETITION NO.9225/2017
BETWEEN:
Chandregowda
S/o Late Uddegowda
Aged about 52 years
Occ: Accountant
R/o Nagenahalli Village
Belur Taluk and
Hassan District-573 115. ... PETITIONER
(By Sri Lohitaswa Banakar, Adv.)
AND:
The State of Karnataka by
Mallandur Police Station
Chikkamagalur
Represented by the
State Public Prosecutor
Office of the Advocate General
High Court of Karnataka Building
Bangalore-560 001. ...RESPONDENT
(By Sri K Nageshwarappa, HCGP)
This Criminal Petition is filed under Section 439 of the
Cr.P.C. praying to enlarge the petitioner on bail in
Cr.No.56/2017 of Mallanduru P.S., Chikkamagaluru District
for the offences P/U/Ss Section 3, 4 and 5 of Immoral Traffic
Prevention Act and Section 370 read with Section 34 of IPC.
These Criminal Petitions coming on for Orders this
day, the Court made the following:
4
ORDER
Since all the above three petitions are in respect of the same crime number and since common question of law and facts are involved in all the three petitions, they are taken up together to dispose of them by this common order in order to avoid repetition of facts and legal aspect.
2. Cr.P.No.9262/2017 is filed by petitioner- accused No.2, Crl.P.No.9164/2017 is filed by accused No.4 and Crl.P.No.9225/2017 is filed by accused No.5. All the three petitions are filed under Section 439 of Cr.P.C. seeking their release on bail for the offences punishable under Sections 3, 4 and 5 of the Immoral Traffic (Prevention) Act, 1956 and Section 370 r/w Section 34 of IPC registered in respondent - police station Crime No.56/2017.
5
3. Brief facts of the prosecution case as per the complaint averments are that on 27.10.2017 at about 2.15 p.m. on receipt of credible information the complainant along with his staff and panchas went near Malnad Mane Home stay and peeped through the window of a room and observed that two male persons were in a compromising state with two females. The informant with his staff at about 2.30 p.m. gained entry through the main door which reaches the hall and found five ladies and through the assistance of the staff they were encircled and later the informant observed a room latched from inside and on opening the door they noticed two male and two females in a semi naked state. On enquiry, the said male persons were identified as Santhosh and Chandregowda and the two females were were identified as Munni, W/o Sadiq, 36 years, housewife, Muslim by religion and Seema, W/o Rahil, 28 years, house maker, Muslim by religion, both 6 residing near Mountain View school, Tippunagar, Chikkamagalur. The informant on enquiry with the said Munni and Seema given to understand that themselves along with other women outside the room namely, Sindhu, Mamatha and Savitha were facilitated to be brought there by Kavitha (A1), Maithri (A2), Rita (A3) and Vinay Naidu (A6) to indulge in sexual acts on consideration of money. He further learnt that Munni and Seema on their consensus entangled in the sexual act with the two persons. The informant on his enquiry with the said Santhosh and Chandregowda learnt that they had given Rs.1,000/- each to Munni and Seema and as a commission, Rs.2,000/- each to Kavitha and Rita. On the basis of the said information, the informant effected seizure mahazar and seized Rs.2,000/- from the possession of Kavitha and Rita and further seized two condoms which were below the cot. He made further enquires as to the ownership of the 7 Home Stay. On his further enquiry with Kavitha and Rita, they confessed as to one Vinay Naidu was procuring women for prostitution and they were in turn providing the services of these prostitutes to their guests coming to their Home Stay. On the basis of the said complaint case was registered for the alleged offences.
4. Heard the learned counsel for the petitioners and the learned High Court Government Pleader for the respondent-State in respect of all the three petitions,.
5. Learned counsel for the petitioner-accused No.2 referring to the complaint submitted that the prosecution material itself shows that accused No.2 was not at all present at the spot at the time of alleged operation and subsequently, she was apprehended. There is absolutely no material placed by the prosecution to show her involvement in committing the 8 alleged offences. In this connection, learned counsel drew the attention of the Court to the prosecution material and submitted that the name of petitioner is not specifically mentioned as other petitioners. Hence, submitted that by imposing reasonable conditions, petitioner-accused No.2 may be admitted to regular bail.
6. Learned counsel for the petitioner-accused No.4 during the course of his arguments submitted that the offences under Sections 3, 4 and 5 of the Immoral Traffic (Prevention) Act, 1956 and Section 370 of IPC is not at all applicable to the petitioner-accused No.4. Even the said Seema and Munni have not made any statement against the petitioner-accused No.4 about his involvement in committing the alleged offences. In fact their statement shows that they came to the said place on their own.
9
Learned counsel also drew the attention of this Court to the order of this Court dated 8.12.2017 passed in Crl.P.No.9027/2017 wherein bail has been granted to accused No.3. Accordingly submitted that as the petitioner is innocent and is ready to abide by any reasonable conditions to be imposed by the Court, he may be admitted to bail.
7. Learned counsel for petitioner-accused No.5 adopted the arguments of the learned counsel for accused Nos.2 and 4 and in addition to that submitted that the allegation as against petitioner-accused No.5 is that he went there as customer and there is no allegation that he is the owner of the Home Stay running brothel housel. Hence, by imposing reasonable conditions, he may be admitted to regular bail. 10
8. Per contra, learned High Court Government Pleader opposing all the three petitions submitted that there is a prima facie material against all the petitioners regarding their involvement in committing the alleged offences. The matter is still under investigation. Therefore, petitioners are not entitled to be granted with bail at this stage. Hence, submitted to reject all the three petitions.
9. I have perused the grounds urged in the respective bail petitions, FIR, complaint and other materials placed on record.
10. So far as accused No.2 is concerned, as rightly submitted by the learned counsel for the petitioner- accused No.2, in the prosecution material itself i.e., in page No.4 of the complaint wherein the names of accused persons present at the said place is mentioned, 11 the name of Smt.Mythri-accused No.2 does not find place regarding her presence at the said place. Subsequently, she has been apprehended by the police.
11. Regarding accused Nos.4 and 5 are concerned, even if the prosecution case is accepted, at this stage the materials shows that they came to the said place as customers. The prosecution material shows that said Home Stay is in the name of one Narayan Gowda, husband of Kavitha. It is not the prosecution case that accused Nos.4 and 5 are the owners of the said Home Stay running brothel house and as contended by learned counsel for accused Nos.4 and 5, even if the prosecution version is accepted for appreciating the case, they came to the said place as customers. Accused Nos.4 and 5 have denied the allegations stating that there is a false implication and contended that they are ready to abide by any reasonable conditions to be 12 imposed by the Court. The alleged offences are not exclusively punishable with death or imprisonment for life. Hence, I am of the opinion that by imposing reasonable conditions, petitioners can be admitted to regular bail.
12. Accordingly, all the petitions are allowed. Petitioners/accused Nos.2, 4 and 5 are ordered to be released on bail for the offences punishable under Sections 3, 4 and 5 of the Immoral Traffic (Prevention) Act, 1956 and Section 370 r/w Section 34 of IPC registered in respondent - police station Crime No.56/2017, subject the following conditions:
i. Petitioners shall execute a personal bond for a sum of Rs.1,00,000/- each and furnish one surety for the likesum to the satisfaction of the concerned Court.13
ii. Petitioners shall not tamper with any of the prosecution witnesses, directly or indirectly.
iii. Petitioners shall appear before the concerned Court regularly.
Sd/-
JUDGE bkp