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 22, Cited by 0]

Karnataka High Court

Aboobakkar Siddique vs State Of Karnataka on 31 January, 2026

Author: M.Nagaprasanna

Bench: M.Nagaprasanna

                                               -1-
                                                            NC: 2026:KHC:5474
                                                       CRL.P No. 469 of 2026


                   HC-KAR



                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                          DATED THIS THE 31ST DAY OF JANUARY, 2026

                                            BEFORE
                          THE HON'BLE MR. JUSTICE M.NAGAPRASANNA
                              CRIMINAL PETITION NO. 469 OF 2026
                   BETWEEN:

                   ABOOBAKKAR SIDDIQUE
                   S/O HAMMABBA
                   AGED ABOUT 45 YEARS
                   R/AT NO.3-192, MADANI-NAGAR
                   MUNNUR, BANTWAL
                   D.K.DISTRICT - 575 017.
                                                                ...PETITIONER
                   (BY SRI LETHIF B., ADVOCATE)

                   AND:

                   1.    STATE OF KARNATAKA
                         BY ULLAL POLICE STATION
Digitally signed         D.K.DISTRICT, REPRESENTED BY SPP
by SANJEEVINI
J KARISHETTY             HIGH COURT BUILDING
Location: High           BENGALURU - 560 001.
Court of
Karnataka
                   2.    JAGANADA NARAYAN
                         S/O SOMAPA
                         AGED ABOUT 71 YEARS
                         R/AT NEAR TO THE TEMPLE
                         KUTTUR, MUNNURU VILLAGE
                         MANGALURU TALUK
                         D.K.DISTRICT - 575 017.
                                                             ...RESPONDENTS
                   (BY SRI K.NAGESHWARAPPA, HCGP FOR R1)
                                  -2-
                                               NC: 2026:KHC:5474
                                           CRL.P No. 469 of 2026


HC-KAR



     THIS CRL.P IS FILED U/S 482 CR.P.C. PRAYING TO
QUASH THE ENTIRE PROCEEDINGS AGAINST THE PETITIONER
IN CC NO.619/2025 ON THE FILE OF THE JMFC VII COURT,
D.K.MANGALURU FOR THE OFFENCES P/U/S 143, 147, 148,
324, 427, 295 R/W 149 OF IPC AND SECTION 2(a) (b) OF
KPDLP ACT OF ULLAL POLICE STATION D.K. DISTRICT WHICH
IS PRODUCED AT ANNEXURE-A.

    THIS PETITION, COMING ON FOR ADMISSION, THIS DAY,
ORDER WAS MADE THEREIN AS UNDER:


CORAM: HON'BLE MR. JUSTICE M.NAGAPRASANNA


                         ORAL ORDER

The petitioner is before this Court calling in question continuance of proceedings in C.C.No.619/2025, pending before the JMFC VII Court, D.K., Mangaluru, for the offences punishable under Sections 143, 147, 148, 324, 427, 295 r/w.

149 of the IPC and Sections 2(a)(b) of the Karnataka Prevention of Destruction and Loss of Property Act, 1981.

2. Heard Sri Lethif B., learned counsel for the petitioner and Sri K. Nageshwarappa, learned High Court Government Pleader for respondent No.1.

3. The petitioner is accused No.2 (before the trial Court) / accused No.6 in C.C.No.3051/2009, who gets embroiled in a crime registered for the aforesaid offences. The police after -3- NC: 2026:KHC:5474 CRL.P No. 469 of 2026 HC-KAR investigation file a charge sheet in C.C.No.3051/2009 for the aforesaid offences. At the relevant point in time, the petitioner was not available for trial and the other accused who were available for trial, who are accused Nos.2 and 7 were tried and have been acquitted of the offences in C.C.No.3051/2009, by the judgment dated 25.01.2019, on the score that the prosecution has miserably failed to prove the guilt beyond all reasonable doubt.

4. The judgment of the concerned Court acquitting accused Nos.2 and 7 reads as follows:

".... .... ....

22. On marshalling entire evidence and on meticulous perusal of the documentary proof, it is pertinent to note that PW-1 is a complainant and his evidence is not corroborated with other eye witnesses. According to PW.1 500 people are gathered on the spot. Per contra, in the cross-examination he has stated that 300 people are gathered on the spot. With regard to the number of people is concerned, the evidence of PW.1 is not accurate. Further, it is to be noted that as per the version of PW.1, 500 members are entered into the temple and he had not seen who had committed which offence. Even PW.1 is not sure as to whether Accused persons have involved in the alleged offence or not. Such being the case identification of the Accused persons are under dispute. Therefore, the evidence of PW.1 is not enough to prove the guilt of the Accused persons.

23. PW.2, PW.8, PW.9, PW.10 are the eye witnesses to the incident. But, their testimony is not helpful to the prosecution to prove the guilt of the Accused persons.

-4-

NC: 2026:KHC:5474 CRL.P No. 469 of 2026 HC-KAR These witnesses in their evidence they have clearly stated that they have not identified the Accused persons on the spot at the time of alleged occurrence of incident. Therefore, the prosecution is unable to prove the presence of the Accused persons through these witnesses. The prosecution has treated them as hostile and subjected to cross examination. During the cross- examination the learned APP has put a suggestions that the Accused persons were present on the spot at the time of alleged incident, same has been denied by these witnesses. Therefore, the evidence of PW.2, PW.8, PW.9, PW.10 is not helpful to the prosecution to prove the guilt of the Accused persons.

24. Further, it is pertinent to note that as per the evidence of prosecution witnesses the Accused persons entered into the temple and damaged the vehicles and properties belongs to the temple and idols. In order to prove the same, no iota of evidence has been placed before this court. According to the prosecution the Accused persons have caused loss of Rs.7,50,000/-. In order to prove the same, no material documents are placed before this court. The Ex.P1 itself is silent about the causing of the loss. Therefore, the prosecution has failed to prove the causing of damages through the material documents.

25. Further, it is pertinent to note that in order to prove the guilt of the Accused persons investigating officer did not examined any local inhabitants as an eye witness to the incident. As per the evidence of PW.11 as on the date of incident he has deputed the police to the spot. If really police personals were present on the spot they would come to the rescue and in order to prove their presence no police persons have been examined. This itself creates the doubt about the case of the prosecution.. Admittedly, all the witnesses are the members of the temple committee and they are the interested witnesses and their evidence is not corroborated. Non-examination of the local inhabitants and police persons is a fatal to the prosecution case and it creates the doubt in the mind of this court.

26. Further, it is pertinent to note that as per the prosecution story 500 persons are entered into the temple -5- NC: 2026:KHC:5474 CRL.P No. 469 of 2026 HC-KAR and hurled stones towards the temple and vehicles. In order to prove the identification of the Accused persons, the I.O. did not conducted the identification parade of the Accused persons in the presence of witnesses. Even the witnesses have not identified the Accused persons after the incident. This itself shows that the I.O. without conducting the identification parade he has falsely implicated the Accused persons. Further, with regard to the causing of damages to the public properties are concerned, no public are come forward to lodge the complaint. If really Accused have caused damages to the public property, immediately after the incident public will come forward to lodge the complaint. This itself creates the doubt in the mind of this court about the case projected by the prosecution.

27. It is undoubtedly correct that if intention or knowledge is one of the ingredients of any offence, it has got to be proved like other ingredients for convicting a person. But it is also equally true that those ingredients being state of mind may not be proved by direct evidence and may have to be inferred from the attending circumstances of a given case. The sequence of events indicate that the Accused have committed the alleged offence. Even if its is presumed that they have no such intention attributed with such knowledge as the alleged act was committed by them in the presence of gathering comprising the elite of the society as the names and designations of the people given in the FIR indicate. Where the evidence of the complainant is cogent and consistent that the Accused have committed the alleged offences are said to be proved as per the Section 3 of Indian Evidence Act. In the instant case the evidence of supportive prosecution witnesses evidence are not cogent and sufficient to hold the guilt of the Accused persons. The ultimate test for ascertaining whether the alleged offence is committed are not is proved, if the prosecution is successful to establish the allegation to some extent as the law did not expect true and strict proof. When the above test is applied to the present case, keeping in view of the total situation it cannot be held that the alleged act was committed by Accused persons.

28. It is trite to note that in order to prove the drawing of mahazar and seizure of M.O.1 to 6 the prosecution has -6- NC: 2026:KHC:5474 CRL.P No. 469 of 2026 HC-KAR relied the evidence of PW.3, PW.4, PW.8. According to PW.3 after 3 days of the incident police had been to the spot and drew the mahazar and seized the M.O.1 to M.O.6 in his presence. Per contra, PW.4 has deposed that on the next day of the incident police had been to the spot and drew the mahazar and seized M.O.1 to M.O.6. On the other hand PW.8 has deposed that at the time of drawing the mahazar police have not seized the material objects in his presence. With regard to the drawing of the mahazar and seizure of material objects are concerned, the evidence of PW.3, 4, 8 is not corroborated. Further, with regard to the drawing of mahazar and seizure of material objects are concerned, the evidence of I.O. is not corroborated with the mahazar witnesses. Therefore, the drawing of mahazar and seizure of material objects itself creates the doubt in the mind of this court. The prosecution has utterly failed to prove the Ex.P2 and seizure of M.O.1 to M.O.6 through its witnesses.

29. According to the prosecution the incident was occurred on 06.10.2006. But, the complaint was lodged on 10.10.2006. There is an inordinate delay in lodging the complaint. According to the prosecution witnesses after the incident police had been to the spot. But they have not lodged the complaint. With regard to the delay is concerned, the reason assigned by the complainant is not satisfied. The delay in lodging the complaint itself is a fatal to the prosecution case.

30. Thus, the evidence made available by the prosecution falls short of legal evidence to establish the accusations or charges leveled against the Accused persons. Thus, under the above circumstances, this court is of the firm opinion that the prosecution has failed to bring home the guilt of Accused persons beyond all shadow of doubt. Hence, this court is of the firm opinion that this is a fit case wherein benefit of doubt can be given to the Accused persons. Hence, I answer the above points in the Negative."

5. The petitioner since was not available for trial at the relevant point in time, a split charge sheet has been drawn -7- NC: 2026:KHC:5474 CRL.P No. 469 of 2026 HC-KAR against him in C.C.No.2633/2014 and the trial is now sought to be continued. Later, it transpires that, again a split charge sheet is registered against the petitioner in C.C.No.764/2023, which was transferred to the concerned Court and renumbered it as C.C.No.619/2025, which proceedings are now challenged in the subject petition. The petitioner has escaped trial.

Generally, indulgence should not be shown to those who would escape trial. But, today the precious judicial time cannot be permitted to be wasted on impending acquittal that is going to happen in the case at hand, as the petitioner was one of those accused persons in the alleged offences, in favour of whom judgment of acquittal is passed. There cannot be a different order in the case at hand against the petitioner.

6. In that light, to save precious judicial time, I deem it appropriate to obliterate the proceedings. The view of mine, in this regard, is fortified by the judgment of this Court dated 02.09.2022 passed in Crl.P.No.7720/2022, which reads as follows:

"4. The learned Sessions Judge, by his order dated 01.12.2021, acquits accused Nos.1 to 11, 14, 16 to 18 and 21 in S.C.No.103/2018. At the relevant point in time, when the trial was on, the petitioner was not -8- NC: 2026:KHC:5474 CRL.P No. 469 of 2026 HC-KAR available for trial, as he was allegedly absconding and a split charge sheet was issued against the petitioner in S.C.No.87/2019 in terms of an order of the learned Sessions Judge dated 10.06.2019. The continuation of proceedings in S.C.No.87/2019 is what drives the petitioner to this Court in the subject petition.
5. Learned counsel, Sri. Lethif B., appearing for the petitioner would contend that the allegations are the ones punishable under Sections 143, 147, 148, 448, 323, 324, 427, 395, 149 of the IPC. The said allegation is necessarily to be common against all the accused and it is infact common against all the accused. The acquittal order passed by the concerned Court is on the basis of the complainant himself turning hostile. In the teeth of the fact that the complainant himself turned hostile, the Court holds that the prosecution has failed to prove the guilt beyond all reasonable doubt and therefore, the petitioner is entitled to be the same order as is passed by the concerned Court acquitting the aforesaid accused.
6. Learned HCGP would however refute the submission to contend that the petitioner would escape trial, should necessarily face trial and considered for acquittal by the concerned Court and this Court should not interfere at this juncture, as a person, who has escaped trial should not be shown any indulgence under section 482 of Cr.P.C .
7. I have given my anxious consideration to the respective submissions made by the learned counsel and have perused the material on record.
8. The afore-narrated facts are not in dispute. The allegation against the petitioner are the ones punishable under Sections 143, 147, 148, 448, 323, 324, 427, 395, 149 of the IPC. The allegation was against 22 accused and the offences alleged were common, the allegations are also common. The concerned Court, by its order dated 01.12.2021, acquits accused Nos.1, to 11, 14, 16 to 18 and 21 by rendering the following reason:
REASONS
9. Poin"t No.1 to 5: The P.W.1 has stated that on 15.09.2013 at about 8.30 p.m. when P.W.4 was insider the Bar, somebody -9- NC: 2026:KHC:5474 CRL.P No. 469 of 2026 HC-KAR picked up quarrel with him and those persons damaged the Bar and hence, he sustained injuries. He has also stated that, the P.W.2 also sustained injuries in the incident and both of them taken treatment in the Wenlock hospital.

The P.W.2, P.W.4 and Babanna sustained injuries and therefore, he filed the first information before the Police. He has deposed that the police came to the Bar and drawn the panchanama in Ex.P.2. The P.W.2 has deposed that when he was in the Bar of P.W.1 many people assembled and one of them thrown stone towards him and therefore, himself and P.W.4 sustained injuries and took treatment in the hospital.

10. P.W.3 has deposed that on 15.09.2013 at about 8.30 p.m. the P.W.4 was inside the Bar, about 25 persons came to the Bar and there was quarrel between P.W.4 and those 25 persons. He has deposed that such 25 persons damaged the Bar and he took treatment in Wenlock hospital for the injuries sustained in the incident. The P.W.1 to 3 have not stated the name of any of the accused of this case and even not identified the accused. The prosecution treated these witnesses hostile and cross examined. The P.W.1 to 3 have totally denied the allegation that the accused of this case have quarrelled with P.W.4, assaulted P.W.7 to 7, damaged the Bar and committed dacoity of Rs.2,000/- from the Bar.

11. The P.W.4 to 7 have totally denied the incident itself. The P.W.8 and P.W.9 have deposed that they have not witnesses the incident. The P.W.4 to 9 have been cross examined by the prosecution and even in the cross-examination the P.W.4 to 9 denied the allegation made by the prosecution. Therefore, there is no evidence against the accused that they have formed unlawful assembly, committed criminal trespass in the Bar of P.W.1, voluntarily caused hurt to P.W.1 to 7 and committed dacoity of Rs.2,000/- from the Bar of

- 10 -

NC: 2026:KHC:5474 CRL.P No. 469 of 2026 HC-KAR P.W.1. Hence, the accused cannot be convicted for the offences alleged against them because of insufficient evidence. Accordingly, I answer these points in the Negative and proceed to pass the following:

ORDER Acting under Section 232 of Code of Criminal Procedure the accused No.1 to 11, 14, 16 to 18 and 21 are acquitted for the offences punishable under Section 143, 147, 148, 448, 323, 324, 395, 427 r/w 149 of Indian Penal Code.

Their bal bond stands cancelled.

Office is directed to retain the material objects as they are required in split up cases."

9. The reason for acquitting the other accused as afore-quoted is the fact that the complainant himself had turned hostile and other witnesses had not supported the charge sheet. If the complainant had turned hostile and it resulting in acquittal of the aforesaid accused, it cannot but be said that the same would be applicable to the petitioner as well, notwithstanding the fact that he was not available for trial. It is not the case of sending the petitioner for trial for the very same offences and result being the same as is ordered on 01.12.2021 in S.C.No.103/2018. It would be an exercise in futility to permit further trial, which would be of no utility and be a waste of judicial time.

10. 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
- 11 -
NC: 2026:KHC:5474 CRL.P No. 469 of 2026 HC-KAR 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 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
- 12 -
NC: 2026:KHC:5474 CRL.P No. 469 of 2026 HC-KAR 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 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 Court. In fact, they have not even identified the statements made by them before

- 13 -

NC: 2026:KHC:5474 CRL.P No. 469 of 2026 HC-KAR 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, 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.

- 14 -

NC: 2026:KHC:5474 CRL.P No. 469 of 2026 HC-KAR

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 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

- 15 -

NC: 2026:KHC:5474 CRL.P No. 469 of 2026 HC-KAR 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.

In 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 considering a case where the co-accused who had escaped trial had not surrendered or was not arrested by the police.

In the light of there being no evidence against any of the accused and the split up charge against the petitioner being tried now before the learned Sessions Judge would become an exercise in futility. In the teeth of there being no evidence or a specific charge against this petitioner, that was not charged against others, I deem it appropriate to obliterate the proceedings against the petitioner."

- 16 -

NC: 2026:KHC:5474 CRL.P No. 469 of 2026 HC-KAR In the light of the afore-quoted order of this Court, allegations against the petitioner and other accused, who are acquitted of the offences being similar, the petitioner is entitled to succeed in the subject petition for the very same reasons rendered by this Court.

7. For the aforesaid reasons, the following:

ORDER
(i) The Criminal Petition is allowed.
(ii) The proceedings in C.C.No.619/2025 (original C.C.No.3051/2009), pending before the Court of JMFC VII Court, D.K., Mangaluru, qua the petitioner, stand quashed.

Sd/-

(M.NAGAPRASANNA) JUDGE NVJ List No.: 1 Sl No.: 30 CT:SS