Karnataka High Court
Mr Mohammed Siraj vs The State Of Karnataka on 20 September, 2022
Author: M.Nagaprasanna
Bench: M.Nagaprasanna
-1-
CRL.P No. 8088 of 2022
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 20TH DAY OF SEPTEMBER, 2022
BEFORE
THE HON'BLE MR JUSTICE M.NAGAPRASANNA
CRIMINAL PETITION NO. 8088 OF 2022
BETWEEN:
1. MR MOHAMMED SIRAJ
AGED ABOUT 25 YEARS,
S/O ALIYABBA
RESIDING AT KILERIYA NAGARA HOUSE
KADAPARA, MUKKACHERI
ULLALA, MANGALURU TALUK
D.K. DISTRICT-575 020
...PETITIONER
(BY SRI. GANAPATHI BHAT., ADVOCATE)
AND:
1. THE STATE OF KARNATAKA
BY KONAJE POLICE STATION,
MANGALORE
REPRESENTED BY
STATE PUBLIC PROSECUTOR
HIGH COURT OF KARNATAKA
Digitally signed by
PADMAVATHI B K BENGALUR-560001
Location: HIGH
COURT OF
KARNATAKA 2. MR ABBAS
AGED ABOUT 42 YEARS,
S/O AHAMMAD KUNHI
BAKIMARU HOUSE
ADKARE, PADPU, KONAJE VILLAGE
MANGALURE D K-574199
...RESPONDENTS
(BY SMT.K.P.YASHODHA, HCGP FOR R1)
-2-
CRL.P No. 8088 of 2022
THIS CRL.P. IS FILED U/S.482 CR.P.C PRAYING TO
QUASH THE CRIMINAL CASE IN C.C.NO.1219/2021 (SPLIT UP
FROM THE MAIN CASE IN C.C.NO.288/2020 ARISING FROM
CR.NO.87/2019 OF KONAJE POLICE STATION) PENDING ON
THE FILE OF THE HONBLE JMFC VII COURT, MANGALURU FOR
THE OFFENCE P/U/S.143, 147, 148, 323, 324 R/W SEC.149 OF
IPC AND ALL FURTHER PROCEEDINGS OF THE SAID CASE AS
AGAINST THE ACCUSED NO.2/PETITIONER HEREIN IS
CONCERNED.
THIS PETITION, COMING ON FOR ADMISSION, THIS DAY,
THE COURT MADE THE FOLLOWING:
ORDER
The petitioner is before this Court calling in question continuance of proceedings against him in C.C.No.1219/2021 (arising out of Crime No.87/2019) before the JMFC VII Court, Mangalore for the offences punishable under Sections 143, 147, 148, 323, 324 read with 149 of IPC.
2. The brief facts that leads the petitioner to this Court in the subject petition, as borne out from the pleadings, are as follows:
A complaint comes to be registered on 28.11.2019 in Crime No.87/2019 for the afore-quoted offences, against six accused. The charge sheet was laid after investigation by the police on 30.01.2020 in C.C.No.288/2020. The concerned Court, after a full-blown trial, acquits accused Nos.1, 3, 4 and 6 -3- CRL.P No. 8088 of 2022 in terms of its order dated 03.01.2022 on the ground that none of the prosecution witnesses have supported the charge against those accused. The petitioner herein, at that relevant point in time, was not available for trial as he was absconding. A split charge sheet was laid against the petitioner in C.C.No.1219/2021. The continuance of the trial in C.C.No.1219/2021 is what drives the petitioner to this Court in the subject petition.
3. The learned counsel for the petitioner submits that the concerned Court holding that the charge against those accused has not proved beyond all reasonable doubt on the ground that no prosecution witnesses supported the charge and even it would become applicable to the case of the petitioner as well and therefore, would seek quashment of the entire proceedings.
4. The learned HCGP would refute the submissions and contends that the petitioner and the like who have escaped trial should not be shown any indulgence. They should also come out clean as the other accused have come out clean in C.C.No.288/2020 and would seek dismissal of the petition.
-4- CRL.P No. 8088 of 20225. I have given my anxious consideration to the submissions made by the respective learned counsel and perused the material on record.
6. The afore narrated facts are not in dispute. The offences alleged against the petitioner are formation of unlawful assembly and indulging in assault as obtaining under Section 323 or 324 of the IPC. The petitioner is said to be an accused who was a part of group which was alleged of offence punishable under Section 149 of the IPC. The concerned Court, by its order dated 03.01.2022, acquits the accused, who were available for trial, at that point in time, by rendering the following reasons:
15. ಈ ಪ ಕರಣದ ದೂರು ಾರ ಾದ ಾ. ಾ.1 ಅ ಾ ಅಹಮ ಕುಂ ರವರನು! "ಾ . ಾ.1 ಎಂದು $ ಾರ%ೆ'ೊಳಪ)*ದು+, ತಮ ಮುಖ. $ ಾರ%ೆಯ01 ನನ'ೆ ಾ ಾ2, 3 'ೊತು2. ಆ ೋ5ಗಳ7 'ೊ82ಲ1. ಆ ೋ5ಗಳನು! ಈ :ಂ ೆ ;ೋ)ರುವ<=ಲ1. ನನ! >ಾಗೂ ಆ ೋ5ಗಳ ನಡು@ೆ Aಾವ< ೇ ಗBಾCೆAಾDರುವ<=ಲ1. ಆ ೋ5ಗಳ7 ಗುಂಪ< ಕEFGೊಂಡು ಬಂದು ನನ! IೕBೆ GೈKಂ ಾಗ0ೕ ಅಥ@ಾ ಆಯುಧಗNಂ ಾಗ0ೕ ಹBೆ1 Oಾ)ರುವ<=ಲ1. ;ಾನು P0ೕಸR'ೆ ಆ ೋ5ಗಳ $ರುದS ದೂರನು! Tೕ)ರುವ<=ಲ1@ೆಂದು ನು)=ರುUಾ2 ೆ. ಾVಯು ದೂರು ಮತು2 ಸWಳ -5- CRL.P No. 8088 of 2022 ಮಹಜY ನ01ರುವ ತನ! ಸ:ಗಳನು! ;ೋ) ಗುರು8*ದು+, ದೂರನು! T.5.1 ಎಂದು, ಸWಳ ಮಹಜರನು! T.5.2 ಎಂದು ಗುರು8*ದು+, ಸದR ಾಖBೆಗಳ01ರುವ ಾVಯ ಸ:ಗಳನು! T.5.1(ಎ), T.5.2(ಎ) ಎಂದು ಗುರು8ಸBಾDರುತ2 ೆ. ಾVಯು ಮುಂದುವ ೆದು ಸುOಾರು 2 ವಷ[ಗಳ :ಂ ೆ ಸದR ಾಖBೆಗN'ೆ ಸ:ಗಳನು! Oಾ)ರುUೆ2ೕ;ೆ. ಸದR ಾಖBೆಗಳ01 ಏನು ಬ ೆಯBಾD ೆ]ಂದು ನನ'ೆ 'ೊ82ಲ1, P0ೕಸರು ನನ! ಸಮ^ಮ Aಾವ< ೇ ಮಹಜY Oಾ)ರುವ<=ಲ1, ;ಾನು P0ೕಸR'ೆ Aಾವ< ೇ ದೂರನು! Tೕ)ರುವ<=ಲ1 >ಾಗೂ Aಾವ< ೇ ಮರು>ೇNGೆಯನು! Tೕ)ರುವ<=ಲ1@ೆಂದು ನು)=ರುUಾ2 ೆ.
16. Oಾನ. ಸ>ಾಯಕ ಸGಾ[R ಅ_`ೕಜಕರು ;ಾ.Aಾಲಯದ ಅನುಮ8 Iೕ ೆ'ೆ "ಾ . ಾ.1 ರವರನು! ಅ_`ೕಜ;ಾ ಪ ಕರಣGೆa ಪ 8ಕೂಲ ಾV]ಂದು ಪRಗb* "ಾEೕ ಸ@ಾ0'ೊಳಪ)*ದು+, ಅ_`ೕಜಕರು =;ಾಂಕ 26.11.2019 ರಂದು ಮ*ೕ=ಯ Gಾಯ[ಕ ಮGೆa >ಾcರುವ ಟೂ.e Bೈf ಗಳ7 ಹು)AಾDದು+, Tೕವ< Aಾ ೋ >ೊgೆದು ಹು) Oಾ)ರುವ< ಾD ತ"ಾhD iಾ$*, =;ಾಂಕ 27.11.2019 ರಂದು ಾ8 08.30 ಗಂCೆ'ೆ Gೊ%ಾjೆ 'ಾ ಮದ ಅಡaರ ಪಡುh ಮ*ೕ= ಬN Tೕವ< ಮತು2 ಾ ಾ2 ರವರು Aಾರು ಟೂ. e Bೈf >ೊgೆ=ರುವ<ದು ಎಂದು Gಾದು ಕುN8 ಾ+ಗ, ಸWಳದ01 4 ಮತು2 5;ೇ ಆ ೋ5ತರು ಇದು+, ಅವರನು! ತ ಾCೆ'ೆ Uೆ'ೆದುGೊಂ)ದು+, ಅವರು ಕೂಡBೇ ಸಹಚರR'ೆ ಕ ೆ Oಾ) 1 Rಂದ 3, 6;ೇ ಆ ೋ5ಗಳ7 ಗೂmn CೆಂPೕ ಮತು2 GಾRನ01 ಬಂದು, 1;ೇ ಆ ೋ5 ಕ ಣದ ೈ Tಂದ, 2 ಮತು2 3;ೇ ಆ ೋ5ಗಳ7 $Gೇf Tಂದ ಮತು2 4, 5, 6;ೇ ಆ ೋ5ಗಳ7 GೈಗNಂದ Tಮ >ಾಗೂ ಾ ಾ2 ರವR'ೆ ಹBೆ1 Oಾ)ದು+, ಮ*ೕ=ಯ Gಾಯ[ ಕ ಮವನು! >ಾಳ7Oಾಡುವ ಉ ೆ+ೕಶ=ಂದ ಈ ಕೃತ.ವನು! Oಾ)ದು+, Tೕವ< -6- CRL.P No. 8088 of 2022 T.5.1ರಂUೆ ದೂರನು! Tೕ)ರು82ೕರ ಎಂದು ಅ_`ೕಜಕರು ಸೂr* ಾಗ, ಾVಯು ಸದR ಎBಾ1 ಸೂಚ;ೆಗಳನು! ಅಲ1ಗsೆ=ರುUಾ2 ೆ.
17. =;ಾಂಕ 28.11.2019ರಂದು Tೕವ< UೋR*ದ ಸWಳ@ಾದ Gೊ%ಾjೆ 'ಾ ಮ ಅಡaರ ಪಡುh ಎಂಬ01 tK=ೕ ಜುಮ ಮ*ೕ= ಬN ಸWಳದ01ದ+ 2 ಮರದ $Gೇf ಗಳನು! ಅOಾನತುಪ)*Gೊಂ)ದು+, ಸದR ಾಖBೆ'ೆ ಸWಳದ01 ಸ:ಯನು! Oಾ)ರು82ೕರ ಎಂದು ಸೂ r* ಾಗ, ಾVಯು ಸೂಚ;ೆಗಳನು! ಅಲ1ಗsೆ=ರುUಾ2 ೆ. =;ಾಂಕ 28.11.2019ರಂದು ಾVಯು P0ೕಸR'ೆ Tೕ)ರುವ ಮರು>ೇNGೆಯನು! ಾV'ೆ ಓ= >ೇNದು+, ಮರು>ೇNGೆಯ01ರುವ $ಷಯವನು! ಾVಯು ಅಲ1ಗsೆ=ರುವ Gಾರಣ ಸದR ಮರು>ೇNGೆಯನು! T53 ಎಂದು ಗುರು8ಸBಾDರುತ2 ೆ.
ಅ_`ೕಜ;ೆಯ "ಾEೕ ಸ@ಾ0ನ01ಯೂ ಸ>ಾ ಅ_`ೕಜ;ಾ ಪರ Aಾವ< ೇ ಅಂಶಗಳ7 >ೊರ>ೊv ರುಹು=ಲ1. ಆದ+Rಂದ ಅ_`ಜ;ೆಯು T.5.1 ದೂರನು! Tರು5*ಲ1@ೆನು!ವ ಅ_"ಾ ಯGೆa ಈ ;ಾ.Aಾಲಯವ< ಬಂ=ರುತ2 ೆ.
18. ಈ ಪ ಕರಣದ ಪ ತ.^ ಾV ಾರ ಾದ ಾ. ಾ.2 ಅಬೂಬಕaY ಪNwಯಬ ರವರನು! "ಾ . ಾ.2 ಎಂದು $ ಾರ%ೆ'ೊಳಪ)*ದು+, ತಮ ಮುಖ. $ ಾರ%ೆಯ01 ನನ'ೆ ಾ ಾ1, 3 'ೊತು2 . ಆ ೋ5ಗಳ7 'ೊ82ಲ1. ಆ ೋ5ಗಳ7 ಗುಂಪ< ಕEFGೊಂಡು ಬಂದು ನನ! >ಾಗೂ ಾ ಾ1 ರವರ IೕBೆ GೈKಂ ಾಗ0ೕ ಅಥ@ಾ ಆಯುಧಗNಂ ಾಗ0ೕ ಹBೆ1 Oಾ)ರುವ<=ಲ1. ನನ'ೆ Aಾವ< ೇ Rೕ8ಯ01ಯೂ ಹBೆ1AಾDರುವ<=ಲ1. ;ಾನು P0ೕಸR'ೆ Aಾವ< ೇ ಮರು>ೇNGೆಯನು! Tೕ)ರುವ<=ಲ1@ೆಂದು ನು)=ರುUಾ2 ೆ."
-7- CRL.P No. 8088 of 20227. The concerned Court clearly holds that there was no evidence that was putforth by the prosecution to prove the guilt against the accused therein beyond all reasonable doubt. If no witnesses have supported the case of the prosecution then, it cannot be hardly said that the same evidence would lead to conviction of the petitioner. The trial, if permitted to be continued, in the teeth of the aforesaid fact, it would become an abuse of the process of law resulting in waste of judicial time as eventually the petitioner would get acquitted of the offences.
8. 4. The view of mine, in this regard, is fortified by the judgment rendered by a Co-ordinate Bench of this Court in Crl.P.4796/2017, wherein the Co-ordinate Bench considering identical set of facts has held as follows:
"12. Having heard the learned Advocates appearing for parties and on perusal of records it would disclose that petitioner/accused was never traced and non-bailable warrant issued against him was never executed. Hon'ble Apex Court in the case of CENTRAL BUREAU OF INVESTIGATION vs AKHILESH SINGH reported in AIR 2005 SCC 268 has held quashing of charge and order discharging co-accused can be passed, if the proceedings initiated against co-accused is on similar allegations -8- CRL.P No. 8088 of 2022 and if said judgment had reached finality. It is also held that discharge of a co-accused by the High Court by holding that no purpose would be served in further proceeding with the case, is just and proper. In another ruling in MOHAMMED ILIAS vs. STATE OF KARNATAKA reported in (2001) 3 Kant LJ 551 this Court has held as under:
"The petitioner is the accused in the case and he is shown to be the absconding. Therefore, the case against the petitioner was split up and charge-sheet was laid against other available accused Nos.1 and 3 for committing an offence punishable under Sections 498A and 307 IPC r/w 34 Indian Penal Code, 1860. After the trial, the Sessions Judge acquitted the accused Nos.1 to 3. The petitioner was arrested and proceedings were revived against him in the split charge sheet.... In the instant case also, the full pledged trial was held against accused Nos.1 to 3, in respect of the same offence. In the second round of trial against the petitioner, the evidence to be produced cannot be different from the one that was produced by the prosecution in the earlier case. Therefore, in that view of the matter, the proceeding is quashed."
13. Yet, in another ruling THE STATE OF KARNATAKA vs. K.C.NARASEGOWDA reported in ILR 2005 Kar. 1822 this Court has held to the following effect:
"As the case before the Sessions Judge is not a pending case, he cannot keep the file any longer pending nor he can close the -9- CRL.P No. 8088 of 2022 case as he has to await appearance of the accused or the production by the State, for passing orders regarding undergoing sentence. As such, considering these peculiar facts and circumstances, it is deemed proper to exercise the inherent jurisdiction under Section 482 of Cr.P.C. instead of jurisdiction under Section 385 of Cr.P.C. in the interest of justice. As the entire material evidence of the prosecutions is one and the same, as against all the accused including the non-appealing accused No.1, who is said to be absconding, there is no second opinion that he is also entitled for the same benefit of doubt as he is extended for his co-accused. Accused acquitted by giving benefit of doubt."
14. In this background, when the facts on hand are examined, it would clearly indicate that not only complainant but also other witnesses including the inmates of ambulance in which they were travelling on the date of incident, had turned hostile in the proceedings which was continued against co- accused. Though, P.W.1 - complainant had admitted that he has lodged a compliant as per Ex.P- 1 and had also admitted that he has given a statement identifying the accused before the Investigation Officer, he did not identify the accused persons present before Court. In fact, statements given by him as per Exs.P-2 to P-4 when confronted, he denied the same and had also denied the suggestion put by the public prosecutor that he had furnished the statements as per Exs.P-2 to P-4 as false. P.W.2 to P.W.8 had not identified the accused persons present before the jurisdictional Sessions
- 10 -
CRL.P No. 8088 of 2022Court. In fact, they have not even identified the statements made by them before the Investigating Officer and nothing worthwhile has been elicited in their cross-examination to disbelieve their evidence. Thus, taking into consideration said evidence available on record Sessions Court had arrived at a conclusion that evidence of the witnesses examined by prosecution would not come to their assistance. In fact, witnesses to the seizure panchnama - Ex.P- 40, who were examined as P.W.16 and P.W.17, have also turned hostile and they have stated that police had called them a year back to the police station and when they went to the police station, they had not seen any accused persons in police station. However, they admit police having taken their signatures on the papers and contents of it were not known to them.
15. It is in this background, trial Court on appreciation of entire evidence had acquitted all the accused persons by holding that prosecution had failed to prove the offence alleging accused persons beyond reasonable doubt attracting the ingredients of provisions of the offence alleged against them. In fact, Sessions Court has observed that there was certain communal disturbance in Dakshina Kannada district and other places at Bantwal Taluk and to please on community of people, the Investigating Officer might have falsely implicated the accused persons in a false case or to avoid the blame to be received from the public or other community people and such possibilities cannot be ruled out. In this background, when prayer of petitioner sought for in the present petition is examined, it can be noticed that contents of supplementary charge sheet filed against the petitioner is similar, identical and in fact,
- 11 -
CRL.P No. 8088 of 2022it is replica of charge made against accused Nos.1 to 23 and 25 to 33, who15 were tried in S.C.No.12/2007, 94/2007 and 26/2008 and had been acquitted.
16. In that view of the matter, this Court is of the firm view that judgment rendered by trial Court insofar as it relates to accused Nos.1 to 23 and 25 to 33 is similar and identical to the charge made against the present petitioner. This Court does not find any independent or separate material having been placed by the prosecution against present petitioner to put him on trial once again and directing the petitioner-accused to undergo the order of trial, which ultimately would fetch same result as that of accused Nos.1 to 23 and 25 to 33. When allegation made against accused Nos.1 to 23 and 25 to 33 is compared with the allegation made against present petitioner, it has to be necessarily held that they are identical, similar and inseparable in nature and no independent decision can be taken against the present petitioner. Therefore, no purpose would be served even if the present petitioner is ordered to be tried by the trial Court.
17. In view of the afore stated facts and the law laid down, as discussed hereinabove, it would emerge that there would be no harm or injustice that would be caused to prosecution if benefit of acquittal order is passed in favour of accused - petitioner, since accused Nos.1 to 23 and 25 to 33 against whom similar allegation had been made is already acquitted. Though, it is contended by Sri. Rachaiah, learned HCGP appearing for the State that petitioner should not be extended said benefit, since he is an
- 12 -
CRL.P No. 8088 of 2022absconder, by relying upon judgment of Coordinate Bench this Court is not inclined to accept said contention for single reason that said judgment had been rendered based on the judgment of Apex Court in the case of DEEPAK RAJAK vs. STATE OF WEST BENGAL reported in (2007) 15 SCC 305 where under Apex Court after noticing the facts obtained in the said case, had held that benefit of acquittal, should be extended to the appellant, since co- accused had been acquitted and held that a departure can be made in cases where accused has not surrendered "after conviction" in addition to not filing an appeal against the conviction. As such, noticing earlier position of law laid down it was held by the Apex Court that in case of acquittal of a accused for same offence on same set of facts and on similar accusations, if considered, it would entile for acquittal of co-accused also.
18. In that view of the matter, present proceedings initiated against petitioner is liable to be quashed.
Hence, I proceed to pass the following:
ORDER
(i) Criminal petition is hereby allowed.
(ii) Proceedings in C.C.No.1170/2007 pending on the file of Addl. Civil Judge & JMFC, Bantwal, in Cr.No.130/2006 registered by Bantwal Rural Police Station, is hereby quashed insofar petitioner is concerned.
- 13 -
CRL.P No. 8088 of 2022In view of criminal petition having been disposed of on merits, I.A.No.1/2017 for stay does not survive for consideration and same stands rejected."
The Co-ordinate Bench was also considering a case where the co-accused who had escaped trial.
10. In the light of the aforesaid facts obtaining in the case at hand and the judgment of the Apex Court as well as this Court, further proceedings cannot be permitted to continue against the petitioner.
11. For the aforesaid reasons, the following:
ORDER
i) Criminal petition is allowed.
ii) The proceedings in C.C.No.1219/2021 (arising out of Crime No.87/2019) before the JMFC VII Court, Mangalore, stand quashed.
I.A.No.1/2022 is disposed, as a consequence.
Sd/-
JUDGE VM List No.: 1 Sl No.: 26