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 16, Cited by 0]

Karnataka High Court

Rayees Usman @ Usman Raies Ahmed S/O ... vs State Of Karnataka on 17 August, 2022

Author: P.N.Desai

Bench: P.N.Desai

            IN THE HIGH COURT OF KARNATAKA

                   KALABURAGI BENCH

        DATED THIS THE 17 TH DAY OF AUGUST, 2022

                         BEFORE

           THE HON'BLE MR. JUSTICE P.N.DESAI

           CRIMINAL PETITION NO.200805/2022

BETWEEN:
SRI. RAYEES USMAN @ USMAN RAIES AHMED
S/O: BABUSAHEB SHAIKH
AGE: 53 YEARS OCC: CAUSALITY MEDICAL OFFICER
AT SHRI.B. M. PATIL, MEDICAL COLLEGE
VIJAYAPURA
R/O: ASAR GALLI,
VIJAYAPURA TQ: & DIST: VIJAYAPURA-586 101.

                                             ...PETITIONER
(BY SRI.DIWAKAR. K. SENIOR COUNSEL APPEARING FOR
SRI.ABHISHEK K & SRI.TIPPANNA D.K.,ADVOCATES)

AND:

01.    THE STATE OF KARNATAKA
       BY THE PSI OF GANDHI CHOWK POLICE
       REP. BY STATE PUBLIC PROSECUTOR
       HIGH COURT OF KARNATAKA
       AT: KALABURAGI-585 103.

02.    ATIKA UMES W/O LATE MUSTAKIM KUDAGI

03.    SHOHEB MOHAMMED KUDAGI

       BOTH ARE MAJOR
       BOTH R/O: RAJAJI NAGAR, VIJAYAPUR.
                                            ...RESPONDENTS

(BY SRI GURURAJ V.HASILKAR, HCGP FOR R1,
BY SRI.S.R. KADLOOR, ADVOCATE FOR R2 AND R3)
                              2




     THIS CRIMINAL PETITION IS FILED UNDER SECTION 439

OF THE CODE OF CRIMINAL PROCEDURE, 1973, PRAYING TO

DIRECT   THE   RESPONDENT        POLICE    TO   ENLARGE   THE

PETITIONER ON BAIL IN CRIME NO.27/2022 REGISTERED AT

GANDHI   CHOWK,   VIJAYAPURA      POLICE   STATION,   PENDING

BEFORE THE I ADDITIONAL CIVIL JUDGE AND JMFC-I COURT,

VIJAYAPURA IN C.C.NO.5917/2022 FOR THE ALLEGED OFFENCES

PUNISHABLE UNDER SECTIONS 120 (B), 143, 148 AND 302

READ WITH SECTION 149 OF INDIAN PENAL CODE.


     THIS PETITION HAVING BEEN HEARD AND RESERVED FOR
ORDERS AND COMING ON FOR PRONOUNCEMENT OF ORDERS,
THIS DAY, THE COURT PASSED THE FOLOWING.

                        ORDER

This petition is filed under Section 439 of the Code of Criminal Procedure, 1973 ('Cr.P.C.' for short), seeking to enlarge the petitioner, who is arraigned as accused No.4, on bail in Crime No.27/2022 of Gandhi Chowk Police Station, Bijapur, registered for the offences punishable under Sections 120 (B), 143, 147, 148 and 302 read with Section 149 of Indian Penal Code, 1860 ('IPC' for short), on the file of I Additional Civil Judge and JMFC-I Court, Vijayapura in C.C.No.5917/2022.

3

02. It is the case of the prosecution that on the basis of complaint lodged by the brother of deceased the above said FIR came to be registered. It is alleged that his brother deceased Mustakim was in love with one Atika daughter of Rauf Ahmed Shaikh, who is also niece of petitioner. In this regard Mustakim discussed with his family members and they have no objections provided the bride's family members agreed. But the family members of Atika rejected the proposal. Therefore, the complainant informed his brother to talk with family members of girl and then only marry with her. But as the family members of the girl did not agree for marriage, both the deceased and the girl went to Bengaluru and married. They have also gone to Miraj and sought protection from Court at Miraj as the family members of girl were repeatedly threatening the deceased to take away his life and they intended to hire supari killers for that purpose. Even they registered a missing complainant and also a kidnapping case, but the said girl who is major gave a statement before the Magistrate under Section 164 of Cr.P.C. stating that she has married on her own and she was in love with the deceased. 4 Therefore, the family members of girl have got ill-will and grudge towards deceased. Both are living at Vijayapura Koli Colony.

03. On 15.02.2022 at about 09.30 a.m. the complainant received a phone call stating that his brother deceased was killed by causing accident, near Vijayapura Akashwani Kendra. By that time they were went there, the injured was taken to Hospital and he was already dead and they found injuries on his body. In this regard, he lodged the complaint - first information report.

04. The petitioner is arraigned as accused No.4 in the FIR. The petitioner is in judicial custody from 30.05.2022. His bail petition came to be rejected by the Sessions Court. Hence, the petitioner has filed this petition.

05. Heard Sri. Diwakar.K., learned Senior Counsel for the petitioner and Sri. Gururaj V. Hasilkar, the learned High Court Government Pleader for the respondent No.1 - State and Sri. R. S. Kadloor, learned counsel for the respondents No.2 and 3.

5

06. Learned Senior counsel for the petitioner argued that there is no direct or circumstantial evidence to connect the petitioner with the charge leveled against him. The allegation against this petitioner is only instigation to commit crime. The statements of witnesses CW.23 to 25 disclose that it is only a road accident and deceased died in a road accident. The petitioner is serving as a casual medical officer in Urban Health Training Centre, at Medical College, Vijayapura and he was on duty on that day. The petitioner was not involved in commission of the offence. The complaint is filed only on suspicious ground. No overt- act attributed by the petitioner. The allegation of conspiracy does not implicate this petitioner. There is delay of 12 hours in filing the complaint. The father of the deceased was also a PSI working at Gandhi Chowk Police Station. He has falsely implicated this petitioner also. The petitioner is respectable person in the society, having both movable and immovable properties within the jurisdictional Court. The petitioner is ready to abide by any conditions that may be imposed by this Court and ready to offer surety and he has 6 no any criminal antecedent. Hence, he prays to allow the petition.

07. Against this, learned High Court Government Pleader argued that the offences alleged are punishable with death or imprisonment for life. It is alleged that the petitioner if released on bail, may try to threaten the prosecution witnesses and may again gave threat to victim. In fact the accused are giving threat from the prison itself. Therefore, so-moto case has been filed under Section 42 of the Prison Act, in Crime No.49/2022 of Adarash Nagar, Police Station. There is a material to show that this petitioner is also involved in commission of the offence and he is an instigator and he conspired with other accused to commit the said offences. Therefore, he has prayed to reject the bail petition.

08. The learned counsel for the respondent No.2 i.e., wife of the deceased has also filed a separate objections to bail petition. The learned counsel for respondent No.2 contended that respondent No.2's father in order to harass his husband had filed a false case against 7 the deceased and his father and others for the offences punishable under Sections 323, 324, 366, 341, 504 and 506 read with 149 of IPC. It is also contended that during stay at Miraj, her father called over phone to Karim and conference call with accused No.8 and threatened the deceased. Accused No.1 also called her over a phone and threatened to take her life. It is alleged that this petitioner informed the father in laws of one Afreen who is her sister in law to the effect that they should not give shelter to deceased and his wife, otherwise they would kill her and her husband and also Afreen's husband. The petitioner is an influential person that is why he is shown as absconding by the police. The police have not arrested him purposely. Therefore, if petitioner is released on bail, he may again cause a threat to her. Therefore, the learned counsel prays to reject the bail petition. In support of his contention, the learned counsel relied upon the following decisions of the Hon'ble Supreme Court of India:-

1) Virupakshappa Gouda and another vs. State of Karnataka and another (2017) 5 SCC 406,
2) Mauji Ram vs. State of UP and another (2019) 8 SCC 17, 8
3) Lokesh Singh vs. State of UP and another (2008) 16 SCC 753,
4) Mahipal vs. Rajesh Kumar @ Polia and another (2020) 2 SCC 118 and
5) Manoj Kumar vs. State of UP and another (2019( 16 SCC 674.

09. I have perused the bail petition, the objections, the charge sheet and statement of witnesses and other documents filed along with the police report and also perused the principles stated by the Hon'ble Supreme Court in the decision relied upon by the respondent No.2 counsel.

10. It is settled principle of law that bail is a rule and rejection is an exception. While granting or rejecting the bail application, the Court will have to take into consideration, (1) the nature and seriousness of the offence;

(2) character of the accused;

(3) circumstances which are peculiar to accused;

(4) reasonable probabilities of presence of the accused not being secured at trial;

9

(5) reasonable apprehension of witnesses being tampered with; and (6) larger interest of public or the state and similar other considerations, which arise when a Court is asked to admit the accused to bail in a non-bailable offence.

11. In the light of these principles let me consider the bail petition filed by the petitioner who is shown as accused No.4. The allegation against this petitioner is under Section 120-B of IPC. The petitioner admittedly is not residing with the other accused nor with father of deceased. He is a medical officer working at Vijayapura. On the date of the alleged incident it is stated that he was on duty. The only allegation against him is that he has informed the Afreen's father in laws, not to give shelter to the deceased and his wife. According to the respondent No.2 this was informed to her through Afreen. There is nothing to show as to when the petitioner informed to Afreen's father in law and in turn they informed this respondent No.2, is not forthcoming. The entire charge sheet allegations shows that the accused Nos.1, 2, 3, 5, 9, 10, 11, 13 and 14 conspired together and went near Itagi Petrol Pump and accused 10 No.1, 3 and 5 were watching and accused No.10 took a Bolero vehicle dashed from hind side to the vehicle of the deceased. Thereafter the deceased hit to the Tractor and fell down. It is alleged that accused Nos.2 and 9 assaulted with a baseball bat on the head of deceased and ran away. So, the assault alleged is by accused No.2. It is also alleged that the accused Nos.12 and 14 came on motorcycle and accused No.11 was in Bolero vehicle. Therefore, there is no material against this petitioner. Where and when this accused conspired with other accused to commit the murder of the deceased or respondent No.2 - Aatika, is also not forthcoming. The statement recorded by police are hearsay and vague statements of the witnesses. Even this respondent No.2 the wife of victim in her statement before the police at para Nos.15 to 22 has not stated anything about this petitioner giving threat in front of father in laws of one Afreen. In her further statement dated 08.02.2022 she has stated that as per say of her father, she came to know that this petitioner has conspired. The statement of CWs.23, 24 and 25 shows that there was an accident and somebody has assaulted the said person. Even the 11 statement of Afreen dated 28.02.2022 does not discloses that this petitioner came to their house and gave threat in front of her father in law.

12. Therefore, on perusing the entire police report, charge sheet and other materials, at this stage there is nothing to show that this petitioner is also involved in any conspiracy or he gave any threat to take away the life of the deceased or respondent No.2 in front of the father in law of one Afreen.

13. There is no material prima-facie to connect this petitioner at this stage to show that he has criminally conspired to commit the alleged offence. Because the essential ingredients of the offence of criminal conspiracy is the agreement to commit an offence. The agreement must be to do an illegal act and such an agreement is designated a criminal conspiracy. Offcourse direct evidence to prove conspiracy is rarely available, but at least there must be circumstances which should show during or after occurrence of the incident about the complicity of the accused. Only because the petitioner is relative of the 12 accused No.1, that does not lead showing the conspiracy or to establish the intention to kill the deceased. There must be some material that there was agreement between the accused for doing unlawful act. Even if the circumstances and the material in this case are taken together on their face value they do not indicate the allegation against this petitioner. There must be adequate and connecting prima- facie material with the commission of crime of criminal conspiracy. There must be circumstances to show that an illegal act was done in furtherance of object of conspiracy. At least the circumstances should show to draw inference of alleged conspiracy.

14. In the light of the above principles, the present petition is considered then in my considered view at this stage there are no material placed to connect this petitioner with the alleged crime.

15. I have perused the judgment relied by the learned counsel for the respondent No.2 by the Hon'ble Supreme Court in the case of Virupakshappa Gouda1 wherein the Hon'ble Supreme Court dealt with the case of

1) 2017 (5) SCC, 406 13 'Honour killing', wherein the appellant - accused murdering his son-in-law. The principles stated cannot be disputed at all, but they have not bearing on this case. Because in that case there was an inter-caste marriage and the allegation of 'Honour killing'n was made. But, here in this case on hand, both accused and deceased belongs to same caste. This petitioner is not residing with the accused No.1 or his family members.

16. The decision of Hon'ble Supreme Court in the case of Mauji Ram2 the Hon'ble Supreme Court has stated the matter has to be considered in grant of bail. Similar principle is stated by the Hon'ble Supreme Court in the case of Lokesh Singh3, Mahipal4 and Manoj Kumar5. These principles regarding proper exercise discretionary power and duty of the Court while granting bail cannot be disputed at all. They are reiterated by the Hon'ble Supreme Court in number of times. In the light of the principles stated by the Hon'ble Supreme Court, in the above referred decisions, if the present petition and the relevant material placed before the Court at this stage are considered, there

2) (2019) 8 SCC 17

3) (2008) 16 SCC 753

4) (2020) 2 SCC 118

5) (2019( 16 SCC 674 14 is absolutely no prima-facie material to show the conspiracy alleged against this petitioner.

17. At the cost of repetition, it is to be stated that the deceased and respondent No.2 were in love since they were in PUC. The said love continued for number of years. As per the prosecution records they left to Bengaluru and married on 07.08.2020. On the other hand, this incident was occurred on 15.02.2021 i.e., nearly 06 months after the alleged marriage. Even prior to three years of the incident, they were in love with each other.

18. The petitioner was not at all present when the incident took place. He was on duty at Medical College. He is having roots in the society. His wife is also stated to be a doctor and suffering from some ailment and also having small children, whose Aadhar Card were produced and he has produced record to show that his mother Rasulbee Shaik and his wife are suffering from ailment, as per the records produced on 02.08.2022. Simply, because a valuable life is lost all the relatives of accused No.1 cannot 15 be implicated stating that somehow the witnesses came to know that this petitioner is also conspired to commit the said murder. The entire allegations against this petitioner suffer from total vagueness and uncertainty, as to the date, time and place as to when and where the said conspiracy took place and between whom the said conspiracy took place. Simply, making vague allegations long after the incident that the petitioner has also given threat to the respondent No.2's sister in law by name Afreen's father in- law will not help the prosecution at this stage. The statements of witnesses produced before the Court prima- facie does not show the complicity of this petitioner in the alleged crime. Therefore, keeping in mind the settled principles regarding grant or rejecting bail in my considered view the petitioner is entitled to be enlarged on bail.

19. The apprehension of the prosecution that if petitioner is released on bail, he may threaten or tamper the prosecution witnesses or he may abscond, can be meted out by imposing reasonable conditions on the petitioner. Accordingly, I proceed to pass the following: 16

ORDER The criminal petition filed under Section 439 of Cr.P.C. is allowed.
The petitioner/accused Rayees Usman @ Usman Raies Ahmed s/o Babusaheb Shaikh, in Crime No.27/2022 of Gandhi Chowk Police Station, at Vijayapura on the file of Additional Civil Judge and JMFC-I Court, at Vijayapura, registered for the offences punishable under Sections 120 (B), 143, 147, 148 and 302 read with Section 149 of Indian Penal Code, shall be released on bail, subject to the following conditions.
i) The petitioner shall execute a self bond for Rs.2,00,000/- with two sureties for the like sum, to the satisfaction of the Committal Court or the Trial Court where the case is now pending.


      ii)    The petitioner shall not try to tamper the
             prosecution         witnesses         directly    or
             indirectly.


      iii)   The      petitioner    shall    not     leave    the
jurisdiction of the Trial Court without prior permission of Trial Court.
17
iv) The petitioner shall not involve in any criminal activities and shall not commit similar offences, now alleged against him.
v) The petitioner shall appear before the Court on all dates of hearing without fail, during trial unless his presence is dispensed by the Trial Court on any particular day.

       vi)    The petitioner shall furnish authenticated
              documents          regarding     proof   of     his
              residential        correct   address     to     the
investigating officer and to Court, and he shall inform the Court/Investigating Officer if there is any change in the address.
vii) The petitioner if having a pass-port shall surrender and deposit it before the Trial Court.

In case if any of the condition is violated, the prosecution is at liberty to move application for cancellation of bail.

Sd/-

JUDGE KJJ