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 24, Cited by 0]

Karnataka High Court

Nagappa vs The State Of Karnataka on 10 June, 2025

                                           -1-
                                                      NC: 2025:KHC-D:7505
                                                CRL.P No. 102013 of 2025
                                            C/W CRL.P No. 101709 of 2025

                 HC-KAR




                 IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH

                          DATED THIS THE 10TH DAY OF JUNE, 2025

                                         BEFORE
                        THE HON'BLE MR. JUSTICE VENKATESH NAIK T

                           CRIMINAL PETITION NO. 102013 OF 2025
                                (438 OF Cr.PC/482 OF BNSS)
                                            C/W
                           CRIMINAL PETITION NO. 101709 OF 2025

                 IN CRL. P. NO.102013 OF 2025
                 BETWEEN:

                 NAGAPPA S/O. JUVELAPPA LAMANI,
                 AGED ABOUT 56 YEARS, OCC: COOLIE,
                 R/O. NEERALAKATTI, POST. CHANDRAPUR,
                 TQ AND DIST. HAVERI-581193.
                                                           ...PETITIONER
                 (BY SRI. DALWAI VIDYASHANKAR GADIGEPPA, ADVOCATE)

                 AND:

                 THE STATE OF KARNATAKA,
                 POLICE INSPECTOR, DUNDASI FOREST RANGE PS.,
Digitally
signed by        REPRESENTED BY STATE PUBLIC PROSECUTOR,
RAKESH S
HARIHAR          HIGH COURT, DHARWAD BENCH BUILDING,
Location: High
Court of
                 DHARWAD-580 011.
Karnataka,
Dharwad
                                                         ...RESPONDENT
Bench            (BY SRI. ABHISHEK MALIPATIL, HCGP)

                       THIS CRIMINAL PETITION IS FILED U/S.438 OF CR.P.C.
                 (482 OF BNSS), SEEKING TO ALLOW THE PETITION FILED U/S.
                 482 OF BNSS, AND ENLARGE THE PETITIONER (ACCUSED
                 NO.1) ON ANTICIPATORY BAIL IN (AS PER FIR) FOC CRIME
                 NO.20/2024-25 TO THE OFFICE OF FOREST RANGE, DUNDASI,
                 FOR THE OFFENCES PUNISHABLE U/S.24e, 84, 86, 87, 62 AND
                 71A OF KARNATAKA FOREST ACT AND RULE 144 KARNATAKA
                 FOREST RULES ACT 1969 AND 303(2) OF BNS 2023 (379 OF
                 IPC) AND ETC.
                           -2-
                                     NC: 2025:KHC-D:7505
                               CRL.P No. 102013 of 2025
                           C/W CRL.P No. 101709 of 2025

HC-KAR




IN CRL.P.NO. NO. 101709 OF 2025
BETWEEN:

NAGAPPA RAMAPPA ILIGER,
AGE: 50 YEARS, OCC: COOLIE WORK,
R/O. BETAGERI, TQ. HIREKERUR,
DIST. HAVERI, (ACCUSED NO.3),
(NOW IN JUDICIAL CUSTODY).

                                           ...PETITIONER
(BY SMT. POOJA R. SAVADATTI, ADVOCATE)

AND:

THE STATE OF KARNATAKA
(DUNDASI RANGE SHIGGAON BRANCH OF
KONANAKERI FOREST POLICE)
R/BY STATE PUBLIC PROSECUTOR
HIGH COURT OF KARNATAKA,
DHARWAD BENCH, DHARWAD-580011.

                                          ...RESPONDENT
(BY SRI. ABHISHEK MALIPATIL, HCGP)

     THIS CRIMINAL PETITION IS FILED U/S.439 OF CR.P.C.
(U/SEC. 483 OF BNSS, 2023) SEEKING TO ENLARGE THE
PRESENT PETITIONER ON BAIL, IN CONNECTION WITH FOC
NO. 20/2024-25 (FIR NO.124584) DATED 17.03.2025 FOR THE
OFFENCE PUNISHABLE U/S.24(e), 84, 86, 87, 62, 71(A) OF
KARNATAKA FOREST ACT 1963 AND U/S.144 AND SEC. 379 OF
IPC SECTION 303(2) OF BNS 2023 ON THE FILE OF THE COURT
OF CIVIL JUDGE AND JMFC, AT SHIGGAON TO MEET THE ENDS
OF JUSTICE.

    THESE PETITIONS, COMING ON FOR ORDERS, THIS DAY,
ORDER WAS MADE THEREIN AS UNDER:
                             -3-
                                       NC: 2025:KHC-D:7505
                                 CRL.P No. 102013 of 2025
                             C/W CRL.P No. 101709 of 2025

HC-KAR




                ORAL COMMAN ORDER
  (PER: THE HON'BLE MR. JUSTICE VENKATESH NAIK T)


   1.     Crl.P.No.102013/2025 is filed by accused No.1

under Section 438 of the Criminal Procedure Code (for

short, 'the Cr.P.C.') (482 of BNSS, 2023), whereas

Crl.P.No.101709/2025 is filed by accused No.3 under

Section 439 of the Cr.P.C. (483 of the BNSS, 2023) in

connection with FOC No.20/2024-2025 for the offence

punishable under Sections 24(e), 84, 86, 87, 62, 71(A) of

the Karnataka Forest Act 1963 and under Section 144 and

Section 379 of the Indian penal Code (for short, 'IPC'),

Section 303(2) of Bharatiya Nyaya Sanhita, (for short, 'the

BNS') 2023.

   2.     The   brief facts of the prosecution case are as

under:

   On 16.03.2025, the first informant viz, the Forest

Officer Dundasi Forest received an information about

transportation of Sandalwood, went in search of illegal

transportation of Sandalwood and found three persons

carrying Sandalwood, tried to apprehend them, two of
                                        -4-
                                                           NC: 2025:KHC-D:7505
                                               CRL.P No. 102013 of 2025
                                           C/W CRL.P No. 101709 of 2025

 HC-KAR




them escaped, one of them apprehended along with nine

pieces of Sandalwood weighing 74.530 kg., and two

wheeler etc. Hence the Forest officer brought accused

No.3 and properties to the office of forest Range, Dundasi

and        furnished       information.      Thus      a     case       has     been

registered.         This     leads    to     registration         of    FIR     and

investigation and in turn, remanded the petitioner/accused

No.3 to judicial custody.

      3.        Learned counsel for petitioners contended that

the petitioners are innocent, they have not committed any

offence and they are law abiding citizen. The RFO has not

complied Sections 62(3) and 71-A of the said Act;

petitioners are the sole bread earners of their respective

families and they are ready to abide by conditions that

may be imposed by this Court. Hence, prayed for grant of

bail.

      4.       Per contra, learned High Court Government

Pleader       for    respondent       -    State    contended            that    the

petitioners         are    habitual       offenders;       they        have     been

involved in forest offences and the investigating officer has
                               -5-
                                          NC: 2025:KHC-D:7505
                                   CRL.P No. 102013 of 2025
                               C/W CRL.P No. 101709 of 2025

HC-KAR




seized in all 74.530 Kg of Sandalwood and it caused loss

to the State ex-checker. If they are released on bail, they

may commit similar offences and they may flee away from

justice. Thus, prayed for rejection of bail petitions.

    5.     On perusal of the material available on record,

it appears that on 16.03.2025, the Forest Officer, Dundasi

Forest seized 9 pieces of Sandalwood billets weighing

74.530 Kg, from the possession of accused No.3, when he

was transporting the same on his motorcycle without any

license. While the forest officer was searching the vehicle,

accused No.3 was found with said Sandalwood billets

along with the motorcycle. As per the contents of FIR

these petitioners along with accused No.2 have committed

theft of sandalwood trees from the forest area.

    6.     Section 104-D of the Karnataka Forest Act is

special provision regulating bail matters in respect of

offences under Karnataka Forest Act. As per said Section

the accused seeking bail for the offences committed under

Sections 86 and 87 of Karnataka Forest Act, the accused

has to satisfy the Court that there are reasonable grounds
                                  -6-
                                               NC: 2025:KHC-D:7505
                                       CRL.P No. 102013 of 2025
                                   C/W CRL.P No. 101709 of 2025

HC-KAR




for believing that they are not guilty of the said offences.

In the instant case, accused No.3 was traveling in the

motorcycle and per the allegation he was transporting the

sandalwood billets weighing 74.530 Kgs., in his motorcycle

with having knowledge and conscious of possession of

sandalwood billets in his Car. Therefore, there is prima

facie    case   against    accused      persons   of   the   offence

punishable under Section 87 of Karnataka Forest Act. A

perusal of complaint and seizure panchnama reveals that

the forest guard seized the sandalwood billets from the

motorcycle of accused No.3.

    7.        At this juncture, it is just and necessary to

extract Section 62(3) of Karnataka Forest Act, 1963, which

reads as under:

          "62(3) Every officer seizing any property under this
    section 1 [x x x]1 shall, as soon as may be, 2 [make a
    report of such seizure,-- (a) where the offence on
    account of which the seizure has been made is in
    respect     of   timber,   ivory,   3   [gulmavu   (machilus
    macrantha) bark, dalchini bark, halmaddi (exudation of
    ailanthus malabaricum), canes]3 , firewood or charcoal
    which is the property of the State Government or in
                               -7-
                                           NC: 2025:KHC-D:7505
                                   CRL.P No. 102013 of 2025
                               C/W CRL.P No. 101709 of 2025

HC-KAR




   respect of sandalwood, to the concerned authorised
   Officer under section 71A; and (b) in other cases, to the
   magistrate having jurisdiction to try the offence on
   account of which the seizure has been made;]"



   8.     Further, Section 71-A of Karnataka Forest Act,

1963 reads as under:

   "71A. Confiscation by Forest Officers in certain cases.--
         (1) Notwithstanding anything contained in the
   foregoing provisions of this Chapter 2 [or in any other
   law]2 , where a forest offence is believed to have been
   committed in respect of timber, 3 [ivory, 4 [gulmavu
   (machilus marantha) bark, dalchini bark, Halmaddi
   (exudation of ailantus malabricum), canes]4 , firewood
   and charcoal which is the property of the State
   Government or in respect of sandalwood]3 , the officer
   seizing the property under sub-section (1) of section 62
   shall, without any     unreasonable    delay   produce   it,
   together with all tools, ropes, chains, boats, vehicles
   and cattle used in committing such offence, before an
   officer authorized by the State Government in this
   behalf by notification in the official Gazette, not being
   below the rank of an Assistant Conservator of Forests
   (hereinafter referred to as the authorized officer).
         (2) Where an authorized officer seizes under sub-
   section (1) of section 62 any timber, 1 [ivory, firewood 2
   [gulmavu (machilus marantha) bark, dalchini bark,
                               -8-
                                           NC: 2025:KHC-D:7505
                                   CRL.P No. 102013 of 2025
                               C/W CRL.P No. 101709 of 2025

HC-KAR




   halmaddi (exudation of ailantus malabricum), canes]2
   and charcoal which is the property of the State
   Government or any sandalwood]1, or where any such
   property is produced before an authorised officer under
   subsection (1) and he is satisfied that a forest offence
   has been committed in respect of such property, such
   authorised officer may, whether or not a prosecution is
   instituted for the commission of such forest offence,
   order confiscation of the propriety so seized together
   with all tools, ropes, chains, boats, vehicles and cattle
   used in committing such offence.
          (3) (a) Where the authorised officer, after passing
   an order of confiscation under sub-section (2), is of the
   opinion that it is expedient in the 386 Forest [1964:
   KAR. ACT 5 public interest so to do, he may, order the
   confiscated property or any part thereof to be sold by
   public auction.
         (b) Where any confiscated property is sold, as
   aforesaid, the proceeds thereof, after deduction of the
   expenses of any such auction or other incidental
   expenses relating thereto, shall where the order of
   confiscation made under section 71A is set aside or
   annulled by an order under sections 71C or 71D, be paid
   to the owner thereof or to the person from whom it was
   seized as may be specified in such order."


   9.       Sections 62(3) and 71-A of Karnataka Forest

Act mandate that every Officer seizing any property under
                              -9-
                                         NC: 2025:KHC-D:7505
                                  CRL.P No. 102013 of 2025
                              C/W CRL.P No. 101709 of 2025

HC-KAR




these Sections shall make a report of such seizure to the

concerned Officer under Section 71-A of the Karnataka

Forest Act. For the purpose of Section 71-A, the Officer

would not be below the rank of Assistant Conservative

Officer of Forest. In the instant case the forest officer or

forest guard has not submitted his report to Assistant

Conservative of Forest and therefore, the Investigating

Officer has not complied the mandatory requirement as

stated under Section 62(3) and 71-A of the Act.

   10.     It is the contention of the learned High Court

Government Pleader that the petitioners are habitual

offenders. The alleged offences are not punishable with

death or imprisonment for life.

   11.     It is well established principle of law that while

considering the bail application, the Court has to consider

the nature of offence, circumstances in which the offence

is committed, position and the status of the petitioners,

likelihood of accused fleeing away from justice, tampering

of witnesses, character and antecedent of the accused.

Further, the law is well settled that, while disposing off the
                               - 10 -
                                               NC: 2025:KHC-D:7505
                                    CRL.P No. 102013 of 2025
                                C/W CRL.P No. 101709 of 2025

HC-KAR




bail petitions, the Court need not scan the prosecution

papers and hold a mini trial. Keeping these factors in mind

and the fact that the petitioners are entitled for bail.

Accordingly, the following:

                           ORDER

Crl.P.No.102013/2025 filed by petitioner/accused No.1 is allowed.

The petitioner/accused No.1 is ordered to be enlarged on anticipatory bail, in the event of his arrest by the respondent-police in FOC No.20/2024-2025 on his execution of personal bond for a sum of Rs.1,00,000/- with a sureties for the like sum to the satisfaction of the S.H.O or I.O, subject to the following conditions:

i) The petitioner/accused No.1 shall surrender himself before the S.H.O/I.O within a period of 15 days from today;

ii) The petitioner/accused No.1 shall mark his attendance before the S.H.O/I.O on 1st day of every Sunday between 10.00 a.m, to 5.00 p.m., for period of six months or till filing of charge sheet whichever is earlier.

- 11 -

NC: 2025:KHC-D:7505 CRL.P No. 102013 of 2025 C/W CRL.P No. 101709 of 2025 HC-KAR

iii) The petitioner/accused No.1 shall not tamper with the prosecution witnesses directly or indirectly;

iv) The petitioner/accused No.1 shall cooperate with investigating agency till conclusion of the investigation.

v) The petitioner/accused No.1 shall be regular in attendance before the trial Court.

vi) The petitioner/accused No.1 shall not commit similar offences.

ORDER Crl.P.No.101709/2025, filed by accused No.3 is allowed.

The petitioners-accused No.3 is ordered to be enlarged on bail in FOC No.20/2024-2025 registered in Dundasi Range, shiggaon Branch of Konakeri Beat forest Police, pending on the file of Civil Judge and JMFC, Shiggaon, on he executing personal bond in a sum of Rs.1,00,000/- with a surety for the likesum to the satisfaction of jurisdictional Court, subject to the following conditions:

- 12 -
NC: 2025:KHC-D:7505 CRL.P No. 102013 of 2025 C/W CRL.P No. 101709 of 2025 HC-KAR i. Petitioner/accused No.3 shall not tamper the prosecution witnesses. ii. Petitioner/accused No.3 shall mark his attendance on first Sunday every month till 6 [six] months or till filing of charge-sheet, whichever is earlier.
iii. Petitioner/accused No.3 shall appear before the Court regularly without fail. iv. Petitioner/accused No.3 shall not commit similar offences.
Violation of any of these conditions would entail for cancellation of bail.
Ordered accordingly.
Sd/-
(VENKATESH NAIK T) JUDGE AC /CT-AN List No.: 1 Sl No.: 26