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 6, Cited by 0]

Karnataka High Court

Sri. Sabir Khan @ Shabir S/O Musa vs State Of Karnataka on 31 July, 2018

Author: K.Somashekar

Bench: K. Somashekar

                            :1:


          IN THE HIGH COURT OF KARNATAKA
                  DHARWAD BENCH

          DATED THIS THE 31ST DAY OF JULY 2018

                          BEFORE

      THE HON'BLE MR. JUSTICE K. SOMASHEKAR

         CRIMINAL PETITION NO.100981 OF 2018

BETWEEN

1.    SRI. SABIR KHAN @ SHABIR
      S/O MUSA
      AGE: 30 YEARS, OCC: COOLIE,
      R/O: NO.12, WARD NO.3, CILLI,
      CHHAINSA (211) PALWAL,
      HARIYANA-121103.

2.    SRI.SHARIF S/O RAHMAN BANARS (36)
      AGE: 48 YEARS, OCC: COOLIE,
      R/O: METWAT,
      HARIYANA-122108.

3.    SRI.RAFIQUE S/O BASIR,
      AGE: MAJOR, OCC: COOLIE,
      R/O: H.NO.106, BLOCK NO.1,
      BILLGULATA PUNHANA,
      DIST: METWAT,
      HARIYANA-122108.
                                          ..... PETITIONERS
(BY SRI ANAND R.KOLLI, ADVOCATE)

AND

STATE OF KARNATAKA
REPRESENTED BY
STATE PUBLIC PROSECUTOR,
HIGH COURT OF KARNATAKA,
(THROUGH GHATAPRABHA PS,
DIST: BELAGAVI.
                                          ..... RESPONDENT
(BY SRI PRAVEEN K.UPPAR, HCGP)
                                   :2:


     THIS CRIMINAL PETITION IS FILED UNDER SECTION 439
OF CR.P.C., PRAYING TO ENLARGE THE PETITIONERS ON
REGULAR BAIL IN CONNECTION WITH CRIME NO.366/17
REGISTERED BY GHATAPRABHA POLICE STATION, DIST:
BELAGAVI FOR AN OFFENCE PUNISHABLE 457, 380 IPC IN
RESPECT OF ACCUSED 1, 2, 3.

     THIS PETITION COMING ON FOR ORDERS THIS DAY, THE
COURT MADE THE FOLLOWING:

                             ORDER

This criminal petition is filed by the petitioners under Section 439 of the Code of Criminal Procedure in connection with Ghataprabha P.S. in Crime No.366/2017 for offences punishable under Sections 457, 380 of the Indian Penal Code, 1860. Since from the date of their arrest, the petitioners are in judicial custody. Therefore, learned counsel for the petitioners is praying for enlargement of the petitioners on regular bail.

2. Heard the learned counsel for the petitioners and so also learned H.C.G.P. for the State.

3. The brief facts of the prosecution case are that on 21.12.2017 that one Mahesh Mohanarao Math, who filed a complaint before the respondent-police against the unknown persons stating that he was working as a Area :3: Manager in India1 company. It is alleged that on behalf of company, they had set up an ATM machine at Kallolli village and one company by name Secure Volume India Ltd. used to deposit the amount to the said machine. On 19.12.2017, the staff of Secure India Volume Ltd. by name Udaykumar Hulikund and Pramod Patil have deposited a sum of Rs.2,00,000/- to the ATM machine and thereby a total sum of Rs.9,52,500/- was in the machine. On 21.12.2017, at 07.00 a.m., one Suresh Tahasildar from Kallolli village had called the complainant and informed that cash in the ATM machine has been stolen. The complainant along with one Chandramani Gore who was also working in his company went to Kallolli and verified that ATM machine has been broke down by a gas cutter and cash boxes have been stolen. Upon enquiring the said Suresh Tahasildar, he told that on 21.12.2017 at 10.00 pm, he closed the ATM shutters and slept. On the next day i.e., 21.12.2017 at 6.30 a.m. when he went and saw the ATM counter, he observed that ATM shutters was open and machine was broke down and cash has been stolen. Thereafter, complainant informed about the incident to his :4: Company and enquired about as to how much cash has been stolen, it came to know that Rs.8,58,000/- has been stolen. Therefore, a complaint came to be registered against the unknown persons. Based on the complaint, police have registered a case in Crime No.366/2017 for the offences punishable under Sections 457 & 380 of IPC against unknown persons. The Investigating Officer took up the investigation. During the course of investigation, these petitioners were apprehended. The Investigating Officer, after recording the statements of witnesses, laid the charge sheet against the accused persons for the offences stated supra.

4. Learned counsel for the petitioners submits that admittedly, the complaint is lodged against unknown persons. The police have arrested the persons who have committed the offences whereas these petitioners have been arrested only on suspicion. Moreover, during the course of investigation, nothing has been recovered from these petitioners. The petitioners are ready to abide by :5: any conditions imposed by the Court. On all these grounds, he prays for grant of bail.

5. Per contra, learned H.C.G.P. strenuously opposes the petition and contends that petitioners were arrested in Crime No.12/2018 of Gadag Town Police Station for the offences punishable under Sections 399, 402 of IPC. He further contends that the petitioners are habitual offenders. They have given voluntary statements admitting their guilt in the aforesaid case and also commission of several other offences. These petitioners are from Haryana State and if they are enlarged on bail, they may abscond and again commit similar offences. Hence, he prays for dismissal of petition.

6. Having regard to the contentions, it is relevant to state that based on a complaint lodged by Area Manager of India1 company alleging that the cash in ATM has been stolen by unknown persons. Based on the complaint, a case came to be registered before Ghataprabha Police Crime No.366/2017 for the offences punishable under Sections 457 & 380 of IPC. The Investigating Officer :6: conducted the investigation and arrested these petitioners along with other accused. After recording the statements of witnesses, the Investigating Officer laid the charge sheet against the accused for the aforesaid offences. Learned H.C.G.P. has contends that there are criminal antecedents against the petitioners. They are the residents of Haryana State. If the petitioners are enlarged on bail, there will be an adverse impact in the society and similar modus operandi used to commit offices. Whereas petitioners-accused are also involved in Old-Hubli Police Station Crime No.208/2016, Mundagod Police Station Crime No.245/2017, Ghataprabha Police Station Crime Nos.364/2017 & 365/2017, Kushtagi Police Station Crime No.328/2017 and in Crime No.26/2018 of Khurar, Mumbai, State of Maharashtra. The offences committed in these cases found to be similar in nature. Therefore, there are no substances in the contention of the learned counsel for the petitioners for seeking relief of bail.

7. For the aforesaid reasons, I am of the considered opinion that the petitioners do not deserve for :7: bail. Consequently, the bail petition filed by the petitioners under Section 439 of Cr.P.C. is hereby rejected.

8. Keeping in view the fact that the accused are in judicial custody since from their arrest, the Court below shall expedite the trial in accordance with law.

Sd/-

JUDGE Naa