Karnataka High Court
Smt. Chandrakala Patil vs State Of Karnataka on 9 July, 2024
Author: M.Nagaprasanna
Bench: M.Nagaprasanna
-1-
NC: 2024:KHC:26146
WP No. 7543 of 2023
C/W WP No. 3033 of 2023
WP No. 7542 of 2023
WP No. 7598 of 2023
WP No. 12330 of 2023
WP No. 15005 of 2023
WP No. 16775 of 2024
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 9TH DAY OF JULY, 2024
BEFORE
THE HON'BLE MR JUSTICE M.NAGAPRASANNA
WRIT PETITION NO. 7543 OF 2023 (GM-RES)
C/W
WRIT PETITION NO. 3033 OF 2023 (GM-RES)
WRIT PETITION NO. 7542 OF 2023 (GM-RES)
WRIT PETITION NO. 7598 OF 2023 (GM-RES)
WRIT PETITION NO. 12330 OF 2023 (GM-RES)
WRIT PETITION NO. 15005 OF 2023 (GM-RES)
WRIT PETITION NO. 16775 OF 2024 (GM-RES)
IN WRIT PETITION NO. 7543 OF 2023
Digitally signed
by NAGAVENI
BETWEEN:
Location: HIGH
COURT OF
KARNATAKA SMT. CHANDRAKALA PATIL
W/O ASHOK PATIL
AGED ABOUT 44 YEARS
OCCUPATION ADVOCATE
RESIDENT OF 101, SSVN
AMBALIPURA RESIDENCY
HARALUR ROAD, BENGALURU - 560 102
(PRESENT ADDRESS)
MUNESHWARA BLOCK
-2-
NC: 2024:KHC:26146
WP No. 7543 of 2023
C/W WP No. 3033 of 2023
WP No. 7542 of 2023
WP No. 7598 of 2023
WP No. 12330 of 2023
WP No. 15005 of 2023
WP No. 16775 of 2024
MAHALAKSHMI LAYOUT
BENGALURU - 560 086
...PETITIONER
(BY SRI. SURESH R., ADVOCATE)
AND:
1. STATE OF KARNATAKA
BY SHO, STATE BY
KADUGODI POLICE STATION
REPRESENTED BY SPP
HIGH COURT OF KARNATAKA
BENGALURU - 560 001.
2. SRI. AMIT GAUR
S/O PREM NARAIN SHARMA
AGED ABOUT 51 YEARS
R/AT FLAT NO.BL-207
LEVEL-2, BLOCK -B, (FIRST FLOOR)
ITTINA ANU APARTMENT COMPLEX
HOPE FARM JUNCTION
WHITEFIELD MAIN ROAD
BENGALURU - 560 066.
...RESPONDENTS
(BY SRI. P.THEJESH, HCGP FOR R1)
THIS WP IS FILED UNDER ARTICLES 226 AND 227 OF
THE CONSTITUTION OF INDIA READ WITH SECTION 482 OF
CR.P.C., PRAYING TO QUASH THE IMPUGNED ORDER DTD
10.01.2023 ON APPLICATION FILED UNDER SECTION 239 OF
CRPC PASSED IN CC NO.3929/2017 PASSED BY THE I ADDL.
CHIEF JUDICIAL MAGISTRATE , BENGALURU RURAL COURT
COPY OF ORDER IS PRODUCED AND MARKED AT ANNX-G.
-3-
NC: 2024:KHC:26146
WP No. 7543 of 2023
C/W WP No. 3033 of 2023
WP No. 7542 of 2023
WP No. 7598 of 2023
WP No. 12330 of 2023
WP No. 15005 of 2023
WP No. 16775 of 2024
IN WRIT PETITION NO. 3033 OF 2023
BETWEEN:
SMT. CHANDRAKALA PATIL
W/O ASHOK PATIL
AGED ABOUT 44 YEARS
OCCUPATION: ADVOCATE
R/AT 101, SSVN
AMBALIPURA RESIDENCY
HARALUR ROAD, BENGALURU - 560 102
(PRESENT ADDRESS)
MUNESHWARA BLOCK
MAHALAKSHMI LAYOUT
BENGALURU - 560 086
...PETITIONER
(BY SRI. SURESH R., ADVOCATE)
AND:
1. STATE OF KARNATAKA
BY SHO, STATE BY
KADUGODI POLICE STATION
REPRESENTED BY SPP
HIGH COURT OF KARNATAKA
BENGALURU - 560 001.
2. SRI. SRIPADA SRINIVAS
S/O S.SOMESWARA RAO
AGED ABOUT 52 YEARS
313, ABBI RAOD, CARTERET
-4-
NC: 2024:KHC:26146
WP No. 7543 of 2023
C/W WP No. 3033 of 2023
WP No. 7542 of 2023
WP No. 7598 of 2023
WP No. 12330 of 2023
WP No. 15005 of 2023
WP No. 16775 of 2024
NJ07008 USA
REP. BY HIS GPA HOLDER
MR. SRIPADA SOMESWARA RAO
AGED ABOUT 80 YEARS
FLAT SF/C3, MADHURI TOWERS
RAMA RAO PET
KAKINADA - 533 004.
...RESPONDENTS
(BY SRI. P.THEJESH, HCGP FOR R1)
THIS WP IS FILED UNDER ARTICLES 226 AND 227 OF
THE CONSTITUTION OF INDIA READ WITH SECTION 482 OF
CR.P.C., PRAYING TO QUASH THE IMPUGNED ORDER DATED
10/01/2023 ON APPLICATION FILED UNDER SECTION 239 OF
CRPC PASSED IN C.C. NO.3931/2017 PASSED BY THE I
ADDITIONAL CHIEF JUDICIAL MAGISTRATE, BENGALURU
RURAL COURT COPY OF ORDER IS PRODUCED AND MARKED AT
ANNEXURE-G.
IN WRIT PETITION NO. 7542 OF 2023
BETWEEN:
SMT. CHANDRAKALA PATIL
W/O ASHOK PATIL
AGED ABOUT 44 YEARS
OCCUPATION: ADVOCATE
RESIDENT AT 101, SSVN,
AMBALIPURA RESIDENCY
HARALUR ROAD, BENGALURU - 560 102
(PRESENT ADDRESS)
MUNESHWARA BLOCK
MAHALAKSHMI LAYOUT
-5-
NC: 2024:KHC:26146
WP No. 7543 of 2023
C/W WP No. 3033 of 2023
WP No. 7542 of 2023
WP No. 7598 of 2023
WP No. 12330 of 2023
WP No. 15005 of 2023
WP No. 16775 of 2024
BENGALURU - 560 086
...PETITIONER
(BY SRI. SURESH R., ADVOCATE)
AND:
1. STATE OF KARNATAKA
BY SHO, STATE BY
KADUGODI POLICE STATION
REPRESENTED BY SPP
HIGH COURT OF KARNATAKA
BENGALURU - 560 001.
2. SMT. SUSHEELAMMA
W/O K.G.THIMMAPPA
AGED ABOUT 70 YEARS
R/AT FLAT NO.BL-512
LEVEL-5 (FOURTH FLOOR,)
BLOCK -B, ITTINA ANU
APARTMENT COMPLEX
HOPE FARM JUNCTION
WHITEFIELD MAIN ROAD
BENGALURU - 560 066.
...RESPONDENTS
(BY SRI. P.THEJESH, HCGP FOR R1)
THIS WP IS FILED UNDER ARTICLES 226 AND 227 OF
THE CONSTITUTION OF INDIA READ WITH SECTION 482 OF
CR.P.C., PRAYING TO QUASH THE IMPUGNED ORDER DTD
10/01/2023 ON APPLICATION FILED UNDER SEC 239 OF CRPC
PASSED IN C.C.NO. 3930/2017 PASSED BY THE I ADDL. CHIEF
JUDICIAL MAGISTRATE, BENGALURU RURAL COURT COPY OF
ORDER IS PRODUCED AND MARKED AT ANNEXURE-G.
-6-
NC: 2024:KHC:26146
WP No. 7543 of 2023
C/W WP No. 3033 of 2023
WP No. 7542 of 2023
WP No. 7598 of 2023
WP No. 12330 of 2023
WP No. 15005 of 2023
WP No. 16775 of 2024
IN WRIT PETITION NO. 7598 OF 2023
BETWEEN:
SMT. CHANDRAKALA PATIL
W/O ASHOK PATIL
AGED ABOUT 44 YEARS
OCCUPATION: ADVOCATE
RESIDENT AT 101, SSVN,
AMBALIPURA RESIDENCY
HARALUR ROAD, BENGALURU - 560 102
(PRESENT ADDRESS)
MUNESHWARA BLOCK
MAHALAKSHMI LAYOUT
BENGALURU - 560 086
...PETITIONER
(BY SRI. SURESH R., ADVOCATE)
AND:
1. STATE OF KARNATAKA
BY SHO, STATE BY
KADUGODI POLICE STATION
REPRESENTED BY SPP
HIGH COURT OF KARNATAKA
BENGALURU - 560 001.
2. SRI. REJI ABRAHAM
S/O P.O.ABRAHAM
AGED ABOUT 54 YEARS
R/AT FLAT NO.BL-106
BLOCK-B, ITTINA ANU
-7-
NC: 2024:KHC:26146
WP No. 7543 of 2023
C/W WP No. 3033 of 2023
WP No. 7542 of 2023
WP No. 7598 of 2023
WP No. 12330 of 2023
WP No. 15005 of 2023
WP No. 16775 of 2024
APARTMENT COMPLEX
HOPE FARM JUNCTION
WHITEFIELD MAIN ROAD
BENGALURU - 560 066.
...RESPONDENTS
(BY SRI. P.THEJESH, HCGP FOR R1)
THIS WP IS FILED UNDER ARTICLES 226 AND 227 OF
THE CONSTITUTION OF INDIA READ WITH SECTION 482 OF
CR.P.C., PRAYING TO QUASH THE IMPUGNED ORDER DATED
10.01.2023 ON APPLICATION FILED UNDER SECTION 239 OF
CRPC PASSED IN C.C. NO.3933/2017 PASSED BY THE I
ADDITIONAL CHIEF JUDICIAL MAGISTRATE, BENGALURU
RURAL COURT COPY OF ORDER IS PRODUCED AND MARKED AT
ANNEXURE-G.
IN WRIT PETITION NO. 12330 OF 2023
BETWEEN:
SMT. CHANDRAKALA PATIL
W/O ASHOK PATIL
AGED ABOUT 44 YEARS
OCCUPATION: ADVOCATE
RESIDENT AT 101, SSVN
AMBALIPURA RESIDENCY
HARALUR ROAD, BENGALURU - 560 102.
(PRESENT ADDRESS)
MUNESHWARA BLOCK
MAHALAKSHI LAYOUT
BENGALURU - 560 086.
...PETITIONER
(BY SRI. SURESH R., ADVOCATE)
-8-
NC: 2024:KHC:26146
WP No. 7543 of 2023
C/W WP No. 3033 of 2023
WP No. 7542 of 2023
WP No. 7598 of 2023
WP No. 12330 of 2023
WP No. 15005 of 2023
WP No. 16775 of 2024
AND:
1. STATE OF KARNATAKA
BY SHO, STATE BY
KADUGODI POLICE STATON
REPRESENTED BY SPP
HIGH COURT OF KARNATAKA
BENGALURU - 560 001.
2. SRI. MANASH CHAKRABORTY
S/O B.C.CHAKRABORTY
AGED ABOUT 44 YEARS
RESIDING AT FLAT NO. BL-507
LEVEL-5, (FOURTH FLOOR,) BLOCK-B
ITTINA ANU APARTMENT COMPLEX
HOPE FARM JUNCTION
WHITEFIELD MAIN ROAD
BENGALURU - 560 066.
...RESPONDENTS
(BY SRI. P.THEJESH, HCGP FOR R1)
THIS WP IS FILED UNDER ARTICLES 226 AND 227 OF
THE CONSTITUTION OF INDIA READ WITH SECTION 482 OF
CR.P.C., PRAYING TO QUASH THE SPLIT UP CHARGE DTD
31.05.2019 AGAINST PETITIONER ONLY IN CC NO. 3835/2019
ON THE FILE OF I ADDL CHIEF JUDICIAL MAGISTRATE
BENGALURU RURAL COURT COPY OF SPLIT UP CHARGE SHEET
DTD 31.05.2019 IS PRODUCED AND MARKED AT ANNX-G.
-9-
NC: 2024:KHC:26146
WP No. 7543 of 2023
C/W WP No. 3033 of 2023
WP No. 7542 of 2023
WP No. 7598 of 2023
WP No. 12330 of 2023
WP No. 15005 of 2023
WP No. 16775 of 2024
IN WRIT PETITION NO. 15005 OF 2023
BETWEEN:
SMT. CHANDRAKALA PATIL
W/O ASHOK PATIL
AGED ABOUT 44 YEARS
OCCUPATION: ADVOCATE
RESIDENT AT 101, SSNV
AMBALIPURA RESIDENCY
HARALUR ROAD, BENGLAURU - 560 102
(PRESENT ADDRESS)
MUNESHWARA BLOCK
MAHALAKSHMI LAYOUT
BENGALURU - 560 086.
...PETITIONER
(BY SRI. SURESH R., ADVOCATE)
AND:
1. STATE OF KARNATAKA
BY SHO, STATE BY
KADUGODI POLICE STATION
REPRESENTED BY SPP
HIGH COURT OF KARNATAKA
BENGALURU - 560 001.
2. SRI. RAJESH KUMAR BEHERA
S/O PURANDAR BEHERA
AGED ABOUT 45 YEARS
R/AT FLAT NO. BL -310
LEVEL -3, BLOCK B (SECOND FLOOR)
- 10 -
NC: 2024:KHC:26146
WP No. 7543 of 2023
C/W WP No. 3033 of 2023
WP No. 7542 of 2023
WP No. 7598 of 2023
WP No. 12330 of 2023
WP No. 15005 of 2023
WP No. 16775 of 2024
ITTINA ANU APARTMENT COMPLEX
HOPE FARM JUNCTION
WHITEFIELD MAIN ROAD
BENGALURU - 560 066.
...RESPONDENTS
(BY SRI. P.THEJESH, HCGP FOR R1)
THIS WP IS FILED UNDER ARTICLES 226 AND 227 OF
THE CONSTITUTION OF INDIA READ WITH SECTION 482 OF
CR.P.C., PRAYING TO QUASH THE IMPUGNED ORDER DTD
10.1.2023 ON APPLICATION FILED UNDER SEC 239 OF CRPC
PASSED IN C.C.NO.3932/2017 PASSED BY THE I ADDL CHIEF
JUDICIAL MAGISTRATE, BENGALURU RURAL COURT COPY OF
ORDER IS PRODUCED AND MARKED AT ANNX-G.
IN WRIT PETITION NO. 16775 OF 2024
BETWEEN:
SMT. CHANDRAKALA PATIL
W/O ASHOK PATIL
AGED ABOUT 45 YEARS
OCCUPATION: ADVOCATE
R/AT 101, SSVN,
AMBALIPURA RESIDENCY
HARALUR ROAD, BENGALURU - 560 102
(PRESENT ADDRESS)
MUNESHWARA BLOCK
MAHALAKSHMI LAYOUT
BENGALURU - 560 086.
...PETITIONER
(BY SRI. SURESH R., ADVOCATE)
- 11 -
NC: 2024:KHC:26146
WP No. 7543 of 2023
C/W WP No. 3033 of 2023
WP No. 7542 of 2023
WP No. 7598 of 2023
WP No. 12330 of 2023
WP No. 15005 of 2023
WP No. 16775 of 2024
AND:
1. STATE OF KARNATAKA
BY SHO, STATE BY
KADUGODI POLICE STATION
REPRESENTED BY SPP
HIGH COURT OF KARNATAKA
BENGALURU - 560 001.
2. SRI. KAMARAJU CHANDRASEKAR
S/O VENKATA SUBRAHMANYAM
KAMARAJAU,
AGED ABOUT 48 YEARS
R/AT FLAT NO.BL-611
LEVEL-6, (FIFTH FLOOR) BLOCK-B
ITTINA ANU APARTMENT COMPLEX
HOPE FARM JUNCTION
WHITEFIELD MAIN ROAD
BENGALURU - 560 066.
...RESPONDENTS
(BY SRI. P.THEJESH, HCGP FOR R1)
THIS WP IS FILED UNDER ARTICLES 226 AND 227 OF
THE CONSTITUTION OF INDIA READ WITH SECTION 482 OF
CR.P.C., PRAYING TO A. QUASH THE IMPUGNED ORDER DATED
10.01.2023 ON APPLICATION FILED UNDER SECTION 239 OF
CRPC PASSED IN C.C.NO.3934/2017 PASSED BY THE I
ADDITIONAL CHIEF JUDICIAL MAGISTRATE, BENGALURU
RURAL COURT COPY OF ORDER IS PRODUCED AND MARKED AT
ANNEXURE H.
THESE PETITIONS, COMING ON FOR PRELIMINARY
HEARING, THIS DAY, THE COURT MADE THE FOLLOWING:
- 12 -
NC: 2024:KHC:26146
WP No. 7543 of 2023
C/W WP No. 3033 of 2023
WP No. 7542 of 2023
WP No. 7598 of 2023
WP No. 12330 of 2023
WP No. 15005 of 2023
WP No. 16775 of 2024
ORDER
The petitioner - accused No.5, a practicing advocate is before this Court calling in question orders passed in C.C.Nos.3929/2017, 3931/2017, 3930/2017, 3933/2017, 3932/2017 and 3934/2017 all dated 10.01.2023, by the I Additional Chief Judicial Magistrate, Bengaluru Rural Court on the applications filed under Section 239 of the Cr.P.C., in all the petitions except W.P.No.12330/2023 and the proceedings in C.C.Nos.3929/2017, 3931/2017, 3930/2017, 3933/2017, 3932/2017, 3934/2017 and C.C.No.3835/2019 in all the petitions. The aforesaid proceedings are initiated for the offences under Sections 406, 418, 420, 120B r/w. 34 of the IPC.
2. Heard Sri Suresh R., learned counsel for petitioner and Sri P. Thejesh, learned High Court Government Pleader for respondent No.1, in all the petitions.
3. Brief facts, germane, are as follows:
- 13 -
NC: 2024:KHC:26146 WP No. 7543 of 2023 C/W WP No. 3033 of 2023 WP No. 7542 of 2023 WP No. 7598 of 2023 WP No. 12330 of 2023 WP No. 15005 of 2023 WP No. 16775 of 2024 The petitioner gets embroiled in different crimes registered by different complainants. It is also the contention of the learned counsel for petitioner that the petitioner -
accused No.5 has appeared in two cases and not appeared in four other cases. The concerned Court tries against accused No.4, who was available for trial and splits the charge sheet qua accused Nos.2, 3 and 5 as accused No.1 was by then, no more. In the light of the petitioner not being available for trial at that juncture the concerned Court as observed hereinabove, splits the charge sheet against the petitioner. The concerned Court qua accused No.4, in all these cases acquits the said accused off the offences so alleged, on the score that the complainant turned hostile in C.C.No.3884/2013. On the similar set of facts and reasons rendered by the concerned Court for acquitting accused No.4, the petitioner is before this Court in the subject petitions.
4. The order passed by the concerned Court in C.C.No.3884/2013 would assume significance and covers the
- 14 -
NC: 2024:KHC:26146 WP No. 7543 of 2023 C/W WP No. 3033 of 2023 WP No. 7542 of 2023 WP No. 7598 of 2023 WP No. 12330 of 2023 WP No. 15005 of 2023 WP No. 16775 of 2024 issue in all the subject petitions. Therefore, the same is quoted for reference:
"10. Point No.1: In the present case in order to prove the alleged offence against the accused, the prosecution in all examined PW1 to PW4 and got marked the documents Ex.P1 to P6. On perusal of the entire evidence placed on record, PW1, who is the material witness with regard to the alleged offence against the accused, in spite of his examination turned hostile and in spite of cross-examination by the learned Sr.APP., nothing has been elicited from the mouth of this PW1. The non-support of this PW1 create a doubt with regard to the alleged offence against the accused.
11. The prosecution has examined PWs.2 to 4. PW2, who is the Manager of the Karur Vysya Bank, on perusal of the evidence of PW2, initially he turned hostile and during cross-examination he has admitted to the suggestions put by the learned Sr.APP., and this PW2 during his cross-examination has stated, there is no any due from the accused to his bank and apart from this, this PW2 does not have any personal knowledge about the alleged offence against the accused and also not produced any material documents. PWs.3 and 4, who are the Police Officials, they have stated with regard to the register of the case and conduct of mahazar and also recording of the statement of prosecution witnesses. In the present case in spite of sufficient opportunities given to the prosecution, the prosecution not examined CWs.1, 2, 4, 6 to 8, who are the complainant and material witnesses to the case of the prosecution. The non-examination of these material witnesses is fatal to the case of the prosecution. By considering all these I am of the opinion, without corroborate evidence by the other material witnesses, the evidence of PWs.2 to 4 does not helpful for the prosecution case. By considering all these facts, I am of
- 15 -
NC: 2024:KHC:26146 WP No. 7543 of 2023 C/W WP No. 3033 of 2023 WP No. 7542 of 2023 WP No. 7598 of 2023 WP No. 12330 of 2023 WP No. 15005 of 2023 WP No. 16775 of 2024 the opinion, the prosecution has utterly failed to prove the alleged offence against the accused No.4 beyond all reasonable doubt. Accordingly, I answer point No.1 in the negative.
12. Point No.2: In view of the discussions made above, I proceed to pass the following:
ORDER Acting U/Sec.248(1) of Cr.P.C., the accused No.4 is hereby acquitted for the offences punishable U/Sec.406, 420, 120(B) r/w 34 of IPC.
Accused No.4 is set at liberty.
Acting U/s.437(A) of Cr.P.C., it is ordered that the bail bond executed by the accused No.4 shall be in force for another six (6) months.
Office is hereby directed to keep this original record along with the split up case registered against accused No.2, 3 and 5.
Accused No.1 reported to be dead, hence case against accused No.1 is abated."
A perusal at the orders dated 10.01.2023, passed by the concerned Court in all the connected cases would depict that the concerned Court has only followed the order passed in C.C.No.3884/2013 and acquitted accused No.4 in all the cases.
In that light, the complainant turning hostile and the reasons rendered by the concerned Court for acquittal on such hostility,
- 16 -
NC: 2024:KHC:26146 WP No. 7543 of 2023 C/W WP No. 3033 of 2023 WP No. 7542 of 2023 WP No. 7598 of 2023 WP No. 12330 of 2023 WP No. 15005 of 2023 WP No. 16775 of 2024 would be applicable to the present petitioner - accused No.5, who at the relevant point in time was not available for trial.
5. Learned High Court Government Pleader refuting the submissions of the learned counsel for petitioner would contend that the petitioner in all these petitions should face trial and come out clean as accused No.4. The submission is taken note only to be rejected. Permitting further proceedings to continue against the petitioner - accused No.5 would be waste of judicial time as the complainant in C.C.No.3884/2013 has turned hostile in the proceedings against accused and therefore, it can hardly be expected that the very complainant would tender evidence in favour of the prosecution. Therefore, if trial is permitted in the case at hand to continue, would result an exercise in futile and waste of judicial time. In that light, I deem it appropriate to obliterate the proceedings against the petitioner - accused No.5 impugned in all the petitions.
- 17 -
NC: 2024:KHC:26146 WP No. 7543 of 2023 C/W WP No. 3033 of 2023 WP No. 7542 of 2023 WP No. 7598 of 2023 WP No. 12330 of 2023 WP No. 15005 of 2023 WP No. 16775 of 2024 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 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.
- 18 -
NC: 2024:KHC:26146 WP No. 7543 of 2023 C/W WP No. 3033 of 2023 WP No. 7542 of 2023 WP No. 7598 of 2023 WP No. 12330 of 2023 WP No. 15005 of 2023 WP No. 16775 of 2024
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 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,
- 19 -
NC: 2024:KHC:26146 WP No. 7543 of 2023 C/W WP No. 3033 of 2023 WP No. 7542 of 2023 WP No. 7598 of 2023 WP No. 12330 of 2023 WP No. 15005 of 2023 WP No. 16775 of 2024 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 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
- 20 -
NC: 2024:KHC:26146 WP No. 7543 of 2023 C/W WP No. 3033 of 2023 WP No. 7542 of 2023 WP No. 7598 of 2023 WP No. 12330 of 2023 WP No. 15005 of 2023 WP No. 16775 of 2024 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 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
- 21 -
NC: 2024:KHC:26146 WP No. 7543 of 2023 C/W WP No. 3033 of 2023 WP No. 7542 of 2023 WP No. 7598 of 2023 WP No. 12330 of 2023 WP No. 15005 of 2023 WP No. 16775 of 2024 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 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."
- 22 -
NC: 2024:KHC:26146 WP No. 7543 of 2023 C/W WP No. 3033 of 2023 WP No. 7542 of 2023 WP No. 7598 of 2023 WP No. 12330 of 2023 WP No. 15005 of 2023 WP No. 16775 of 2024
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 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.
- 23 -
NC: 2024:KHC:26146 WP No. 7543 of 2023 C/W WP No. 3033 of 2023 WP No. 7542 of 2023 WP No. 7598 of 2023 WP No. 12330 of 2023 WP No. 15005 of 2023 WP No. 16775 of 2024
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.
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
- 24 -
NC: 2024:KHC:26146 WP No. 7543 of 2023 C/W WP No. 3033 of 2023 WP No. 7542 of 2023 WP No. 7598 of 2023 WP No. 12330 of 2023 WP No. 15005 of 2023 WP No. 16775 of 2024 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 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.
- 25 -
NC: 2024:KHC:26146 WP No. 7543 of 2023 C/W WP No. 3033 of 2023 WP No. 7542 of 2023 WP No. 7598 of 2023 WP No. 12330 of 2023 WP No. 15005 of 2023 WP No. 16775 of 2024 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."
In the light of the fact that the complainant in C.C.No.3884/2013 has turned hostile and the petitioner -
accused No.5, who is similarly placed as accused No.4, who is acquitted off the offences, the petitioner is also entitled to succeed in the subject petitions for the very same reasons rendered by the concerned Court (supra).
- 26 -
NC: 2024:KHC:26146 WP No. 7543 of 2023 C/W WP No. 3033 of 2023 WP No. 7542 of 2023 WP No. 7598 of 2023 WP No. 12330 of 2023 WP No. 15005 of 2023 WP No. 16775 of 2024
7. For the aforesaid reasons, the following:
ORDER
(i) The Criminal Petitions are allowed.
(ii) The orders dated 10.01.2023 impugned in the respective petitions and the proceedings in C.C.Nos.3929/2017, 3931/2017, 3930/2017, 3933/2017, 3932/2017, 3934/2017 and C.C.No.3835/2019, pending before the I Additional Chief Judicial Magistrate, Bengaluru Rural Court, stand quashed.
Sd/-
JUDGE NVJ List No.: 1 Sl No.: 38 CT:SS