Karnataka High Court
Akeeb vs The State Of Karnataka on 28 September, 2022
Author: M.Nagaprasanna
Bench: M.Nagaprasanna
-1-
CRL.P No. 8667 of 2022
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 28TH DAY OF SEPTEMBER, 2022
BEFORE
THE HON'BLE MR JUSTICE M.NAGAPRASANNA
CRIMINAL PETITION NO. 8667 OF 2022
BETWEEN:
1. AKEEB,
S/O S SHIEK ANVAR,
AGED ABOUT 29 YEARS,
R./AT 3-44-A THNKA YEKKARU,
TENKAYEKKAR,
D K DISTRICT -574 509.
...PETITIONER
(BY SRI. LETHIF B.,ADVOCATE)
AND:
1. THE STATE OF KARNATAKA,
BY BAJPE POLICE STATION,
D K DISTRICT,
REP BY THE SPP,
HIGH COURT BUILDING,
Digitally signed by
PADMAVATHI B K BANGALORE -560001.
Location: HIGH
COURT OF 2. RANJITH,
KARNATAKA
S/O MOHAN KULAL,
AGED ABOUT 31 YEARS,
R/AT BANDASHELE HOUSE,
KANJARE VILLAGE,
MANGALURU TALUK,
-2-
CRL.P No. 8667 of 2022
D K DISTRICT -574 505.
...RESPONDENTS
(BY SMT.K.P.YASHODHA, HCGP FOR R1)
THIS CRL.P. IS FILED U/S.482 OF CR.PC PRAYING TO
QUASH THE ENTIRE PROCEEDINGS IN C.C.NO.547/2018
(CR.NO.304/2014 OF BAJPE P.S,D.K.,)DISTRICT FOR THE
OFFENCE P/U/S 341,326,201 R/W 34 OF IPC OF BAJPE P.S.,
ON THE FILE OF THE III ADDL.SR.CIVIL JUDGE AND J.M.F.C
MANGALURU.
THIS PETITION, COMING ON FOR DICTATING
JUDGMENT THIS DAY, THE COURT MADE THE FOLLOWING:
ORDER
The petitioner is before this Court calling in question C.C.No.547/2018, pending before the III Additional Senior Civil Judge and JMFC, Mangaluru, registered for offences punishable under Sections 341, 326, 201 r/w. 34 of the IPC. Petitioner is accused No.2 in Crime No.304/2014.
2. Heard Sri. Lethif B., learned counsel for petitioner and Smt. K.P.Yashodha, learned High Court Government Pleader for respondent No.1.
-3- CRL.P No. 8667 of 20223. Learned counsel for the petitioner submits the concerned Court insofar as it pertains to accused Nos.1 and 3 has acquitted of the allegations for the afore-quoted offences. The petitioner was at the relevant point in time was allegedly absconding and in the light of the fact that the petitioner was not available for trial, the trial is now sought to continue in the split charge sheet in C.C.No.547/2018. Therefore, he submits that the petitioner is entitled to the same relief as is granted by the trial Court in C.C.No.118/2018. He would also place reliance on the order of this Court in Crl.P.No.47/2022 disposed on 27.05.2022, to substantiate his argument that when the co-accused are acquitted and the acquittal order has become final, the petitioner would also be entitled for the same relief when the case has to be considered on the same set of facts. Therefore, he seeks quashment of the proceedings against the petitioner.
4. The order of the concerned Court reads as follows:
-4- CRL.P No. 8667 of 2022"10. ªÉÄîÌAqÀ ¸ÁQë ZÁ¸Á-1 F ¥ÀæPÀgÀtzÀ £ÉÆAzÀ /UÁAiÀiÁ¼ÀÄ, ºÁUÀÆ ¦gÁå¢ ºÁUÀÆ ZÁ¸Á-2 WÀl£ÉAiÀÄ ¥ÀævåÀ PÀë ¸ÁQëAiÀiÁVzÀÄÝ CªÀgÄÀ UÀ¼À£ÄÀ ß C©üAiÉÆÃdPÀgÀÄ ¥ÀæwPÀÆ® ¸ÁQëAiÉÄAzÀÄ ¥ÀjUÀt¸ÄÀ ªÀAvÉ £ÁåAiÀiÁ®AiÀÄzÀ°è ¤ªÉâ¹PÉÆAqÀÄ, £ÁåAiÀiÁ®AiÀÄzÀ C£ÀĪÀÄw ªÉÄÃgÉUÉ CªÀgÀÄUÀ¼À£ÀÄß ¥Ánà ¸ÀªÁ®Ä ªÀÄrzÁÝVAiÀÄÆ ¸ÀºÀ ¸ÀzÀj ¥Ánà ¸ÀªÁ°£À°è C©üAiÉÆÃd£ÉAiÀĪÀjUÉ G¥ÀAiÀÄÄPÀÛªÁUÀĪÀAvÀºÀ AiÀiÁªÀÅzÉà CA±ÀUÀ¼ÄÀ PÀAqÀÄ §A¢gÀĪÀÅ¢®è. ZÁ¸Á -1 ¥ÀæPÀgÀtzÀ ¦gÁå¢ /UÁAiÀiÁ¼ÀÄ ºÁUÀÆ ZÁ¸Á-2 WÀl£ÉAiÀÄ ¥ÀævÀåPÀë ¸ÁQëAiÀiÁVzÀÄÝ EzÀÄÝ CªÀgÀÄUÀ¼ÀÄ vÀªÀÄä ªÀÄÄRå «ZÁgÀuÉAiÀįÉèà vÀ£ßÀ ªÉÄÃ¯É DgÉÆÃ¦vÀgÀÄ AiÀiÁªÀÅzÉà ºÀ¯Éè ªÀiÁrgÀĪÀÅ¢®èªÉAzÀÄ, vÁªÀÅ CªÀgÀÄUÀ¼ÉÆA¢UÉ gÁfAiÀiÁVgÀĪÀÅzÁV ¸ÁPÀëöå £ÀÄr¢zÀÝjAzÀ F ¥ÀæPÀgÀtzÀ G½zÀ ¸ÁQëzÁgÀgÀÄUÀ¼À «ZÁgÀuÉ ªÀiÁqÀĪÀÅzÀÄ CªÀ±ÀåPÀ«®èªÉAzÀÄ ªÀÄvÀÄÛ MAzÀÄ ¥ÀPëÀ «ZÁgÀuÉ ªÀiÁrzÀ°è CzÀjAzÀ C©üAiÉÆÃd£ÉUÉ AiÀiÁªÀÅzÉà ¸ÀºÁAiÀÄPÀªÁUÀĪÀÅ¢®èªÉAzÀÄ ¥ÀjUÀt¹ CªÀgÀÄUÀ¼À£ÀÄß «ZÁgÀuɬÄAzÀÄ PÉÊ©qÀ¯ÁVgÀÄvÀÛzÉ.
11. F ¥ÀæPÀgÀtzÀ°è ZÁ¸Á-1 ªÀÄvÀÄÛ ZÁ¸Á-2 gÀªÀgÀÄ ¥ÀæwPÀÆ® ¸ÁQëAiÀiÁVzÀÄÝ C©üAiÉÆÃd£ÉAiÀĪÀgÄÀ 1 ªÀÄvÀÄÛ 3£Éà DgÉÆÃ¦vÀgÀ ¥ÀgÀªÁV ªÀiÁqÀ¯ÁzÀ D¥ÁzÀ£ÉAiÀÄ£ÀÄß gÀÄdĪÁvÀÄ¥Àr¸ÀĪÀ ¤nÖ£À°è AiÀiÁªÀÅzÉà G¥ÀAiÀÄÄPÀÛªÁzÀ CA±ÀUÀ¼ÄÀ PÀAqÀÄ §gÀzÉà E¢ÝzÀjAzÀ 1 ªÀÄvÀÄÛ 3£Éà DgÉÆÃ¦vÀgÀ «gÀÄzÀÝ ªÀiÁqÀ¯ÁzÀ zÉÆÃµÁgÉÆÃ¥ÀuÉAiÀÄ£ÀÄß C©üAiÉÆÃ£ÉAiÀĪÀgÀÄ ¸ÀA±ÀAiÀiÁwÃvÀªÁV ¸Á©ÃvÀÄ¥Àr¸À®Ä «¥sÀ®ªÁVgÀÄvÁÛgÉAzÀÄ ªÀÄvÀÄÛ ¸ÀzÀj ¸ÀA±ÀAiÀÄzÀ ¯Á¨sÀªÀ£ÀÄß 1 ªÀÄvÀÄÛ 3£Éà DgÉÆ¦vÀgÄÀ ¥ÀrzÀÄPÉÆ¼ÀÀÄzÉAzÀÄ F £ÁåAiÀÄ®AiÀÄ C©ü¥ÁæAiÀÄ ¥ÀlÄÖ F CA±ÀPÌÉ £ÀPÁgÁvÀäPÀªÁV GvÀÛj¹gÀÄvÀÛzÉ.
12.CA±À-2:- F ªÉÄÃ¯É w½¹zÀ PÁgÀtUÀ½AzÀ 1 ªÀÄvÀÄÛ 3£Éà DgÉÆÃ¦vÀgÀ «gÀÄzÀÝ ªÀiÁqÀ¯ÁzÀ zÉÆÃµÁgÉÆÃ¥ÀuÉAiÀÄ£ÀÄß gÀÄdĪÁvÀÄ ¥Àr¸ÀĪÀ®°è «¥sÀ®ªÁVzÀÝjAzÀ F PɼÀV£ÀAvÉ CAwªÀÄ DzÉñÀ:-
DzÉñÀ zÀAqÀ ¥ÀæQæAiÀiÁ ¸ÀA»vÉ PÀ®A 248(1) gÀAvÉ zÀvÛÀPÀªÁzÀ C¢üPÁgÀªÀ£ÀÄß ¥ÀæAiÉÆÃV¹ 1 ªÀÄvÀÄÛ 3£Éà DgÉÆÃ¦vÀgÀ£ÀÄß ¨sÁ.zsÀA.¸ÀA.PÀ®A 341, 326, 201 ¸ÀºÀªÁZÀPÀ 34 gÀr C¥ÀgÁzsÀzÀ zÉÆÃµÁgÉÆÃ¥ÀuɬÄAzÀ ªÀÄÄPÀÛUÆ É ½¹ ©qÀÄUÀqÉ UÉÆ½¸À¯ÁVzÉ.
1 ªÀÄvÀÄÛ 3£Éà CgÉÆÃ¦vÀgÀ ºÁUÀÆ CªÀgÀ eÁ«ÄãÀÄzÁgÀ F £ÁåAiÀiÁ®AiÀÄPÉÌ ¤ÃrzÀ eÁ«ÄãÀÄ ªÀÄÄZÀѽPÉ ¥ÀvæÀªÀÅ F PÀët¢AzÀ gÀzÁÝVgÀÄvÀÛzÉ."-5- CRL.P No. 8667 of 2022
As the petitioner was absconding and not available for trial, the concerned Court has split the charge sheet and the petitioner is now sought to be tried in the impugned proceedings. As the concerned Court has acquitted the co-accused, the petitioner will also have the same benefit and on the same set of facts, the proceedings against the petitioner requires obliteration.
5. The view of mine if fortified by the order of this Court in Crl.P.No.47/2022, disposed on 27.05.2022, wherein, it is held as follows:
"8. The afore-stated facts are not in dispute. The case registered is in common against all the accused including that of the petitioner, it has resulted in acquittal of the accused Nos.1 to 3 in terms of an order of the learned Sessions Judge. The reason rendered of the learned Sessions Judge reads as follows:
"27. The statements of PWs.5 to 7 said to have been given under Section 161 of Cr.P.C., as per Ex.P.7 to 9 cannot be relied upon, as they are inadmissible in evidence and all of -6- CRL.P No. 8667 of 2022 them have given a go-bye to the said statements.
28. Thus, on an appreciation of the entire oral and documentary evidence on record, the prosecution has miserably failed to adduce any cogent and reliable evidence to connect the accused with the alleged offences and prove the charges framed against the accused for the offences punishable under Sections 279,323,504,506 read with 34 of IPC and Sections 3(1)(r), 3(1)(s) and 3(2)(v-a) of the Scheduled Castes and Scheduled Tribes (Prevention of Atrocities) Act, 1989, beyond all reasonable doubt. Hence, the accused persons are liable to be acquitted, on the ground of benefit of doubt. Hence, I answer Point Nos.1 to 5 in the 'Negative'."
9. The learned Sessions Judge on appreciation of the entire oral and documentary evidence holds that the prosecution has miserably failed to adduce any cogent or reliable evidence to connect the accused in the alleged offences and prove them beyond all reasonable doubt. If the offences could not be proved against accused Nos.1 to 3, independent allegations against accused No.4- the petitioner herein not being present permitting the trial to be continued against the petitioner would become an exercise and futility. The reliance placed by the judgment of the co-ordinate Bench by the leaned HCGP is distinguishable on facts without much ado and has been distinguished by a Co-ordinate -7- CRL.P No. 8667 of 2022 Bench of this Court in Crl.P.No.110910/2020 rendered on 24.03.2022. This Court in Cr.P.No.3017/2022 on identical circumstance by its order dated 22.04.2022 has held as follows:
11. If the prosecution has failed in establishing the guilt of the accused, the petitioner being accused No.1 and the other being accused No.2 and the crime arising out of the very same set of facts and the very same evidence, the finding would enure to the benefit of the petitioner as well, as paragraph 19 (supra) makes it abundantly clear that the prosecution was unable to connect the incident itself to the accused facing trial.
If the prosecution has failed to connect the incident to the accused, it would be equally applicable to accused No.1, the petitioner, as it was applicable to accused No.2.
12. Though, the petitioner was absconding throughout the trial and did not face the rigmarole of the procedure of a criminal trial, one fact cannot be lost sight of is, the right of liberty of a person which is a fundamental right. When this Court finds that the other accused who stood on the same footing not being convicted for the reason that there was no evidence to link the incident to the accused, directing trial to be conducted against the petitioner on the ground that he was absconding, will result in miscarriage of justice.
-8- CRL.P No. 8667 of 202213. If all the accused were available for trial except the petitioner and those accused had been convicted of the offences, then it would be, "a yes" for conducting a trial against the petitioner. But, what has happened is the opposite, the accused No.2 has been acquitted. Therefore, in my considered view, the trial against accused No.2, in the teeth of the finding of the learned Sessions Judge in favour of accused No.2 and the order of the learned Sessions Judge having become final qua accused No.2, further trial against the petitioner cannot be permitted to be continued.
14. 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 and if said judgment -9- CRL.P No. 8667 of 2022 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:
- 10 -CRL.P No. 8667 of 2022
"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 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
- 11 -
CRL.P No. 8667 of 2022present 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 Court. 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
- 12 -
CRL.P No. 8667 of 2022attracting 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, it 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
- 13 -
CRL.P No. 8667 of 2022 against accused Nos.1 to 23 and 25 to 33is 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 absconder, 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
- 14 -
CRL.P No. 8667 of 2022accused 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."
In the light of the afore-extracted order; the facts obtaining in the case at hand; the order of the concerned trial Court acquitting accused Nos.1 and 3 on the same set of facts and on the ground that the said order of acquittal having become final, a trajectory of all the aforesaid would lead to an unmistakable conclusion that the petitioner cannot be permitted to undergo trial and I deem it appropriate to obliterate the proceedings against the petitioner accepting the subject petition filed under Section 482 of the Cr.P.C.
- 15 -
CRL.P No. 8667 of 20226. For the afore-said reasons, the following:
ORDER
(i) The Criminal Petition is allowed.
(ii) The split charge sheet against the petitioner/accused No.2 in C.C.No.547/2018, pending before the III Additional Senior Civil Judge and JMFC, Mangaluru, stands quashed.
Sd/-
JUDGE NVJ List No.: 1 Sl No.: 92