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 9, Cited by 0]

Karnataka High Court

Nihal Ahamad S/O Jafarsab Mannur vs State Of Karnataka on 26 September, 2025

Author: S.Vishwajith Shetty

Bench: S.Vishwajith Shetty

                                                  -1-
                                                                 NC: 2025:KHC-D:13474
                                                          CRL.A No. 100507 of 2025


                      HC-KAR



                           IN THE HIGH COURT OF KARNATAKA, AT DHARWAD
                               DATED THIS THE 26TH DAY OF SEPTEMBER, 2025
                                                 BEFORE
                               THE HON'BLE MR. JUSTICE S.VISHWAJITH SHETTY
                                   CRIMINAL APPEAL NO. 100507 OF 2025
                                      (U/S 14 A(2) OF SC AND ST ACT)

                     BETWEEN:
                     NIHAL AHAMAD S/O JAFARSAB MANNUR,
                     AGE. 26 YEARS, OCC. COOLIE,
                     R/O. NAGENDRANAMATTI, HAVERI,
                     TQ. AND DIST. HAVERI-581 110.
                                                                           ... APPELLANT
                     (BY SRI. VIDYASHANKAR G. DALWAI, ADVOCATE)

                     AND:
                     1. STATE OF KARNATAKA,
                        REPRESENTED BY ITS STATE PUBLIC PROSECUTOR,
                        HIGH COURT BUILDING, DHARWAD, THROUGH HAVERI
                        TOWN POLICE STATION, HAVERI-581 110.

                     2.   SHRI RAKESH S/O RANGAPPA HERAKAL,
                          AGE. 32 YEARS, OCC. PRIVATE WORK,
                          R/O. AMBEDKAR CIRCLE, HAVERI-581 110.
                                                                        ... RESPONDENTS
                     (BY SMT. KIRTILATA R. PATIL, HCGP FOR R1;
         Digitally
                         R2-SERVED AND UNREPRESENTED)
         signed by
         RAKESH S
RAKESH HARIHAR
S       Location:
        HIGH
HARIHAR COURT OF
         KARNATAKA
                           THIS CRIMINAL APPEAL IS FILED UNDER SECTION 14A(2) OF
         DHARWAD
         BENCH
                     SC/ST (POA ACT) 1989, PRAYING TO SET ASIDE THE ORDER OF
                     REJECTION OF THE BAIL APPLICATION IN CRIME NO.113/2025
                     HAVERI TOWN P.S. DATED 21.08.2025 BY I ADDL. DISTRICT AND
                     SESSIONS     JUDGE     AND    SPECIAL   JUDGE,  HAVERI,   THE
                     APPELLANT/ACCUSED NO.7 HAVE PREFERRED THIS CRIMINAL APPEAL
                     SEEKING REGULAR BAIL IN CRIME NO.113/2025 OF HAVERI TOWN
                     P.S. FOR THE OFFENCES PUNISHABLE UNDER SECTIONS 189(2),
                     191(2), 108, 132, 352, 351(3) R/W SECTION 190 OF BNS 2023 AND
                     SECTION 3(1)(R) AND 3(2)(VA) OF SC/ST (PREVENTION OF
                     ATROCITIES) ACT.

                           THIS APPEAL COMING ON FOR ORDERS, THIS DAY, JUDGMENT
                     IS DELIVERED THEREIN AS UNDER:
                                -2-
                                          NC: 2025:KHC-D:13474
                                     CRL.A No. 100507 of 2025


HC-KAR



                        ORAL JUDGMENT

(PER: THE HON'BLE MR. JUSTICE S.VISHWAJITH SHETTY)

1. Accused No.7 in Crime No.113/2025 registered by Haveri Town Police Station, Haveri, for the offences punishable under Sections 189(2), 191(2), 132, 351(3), 352 and 190 of IPC and Sections 3(1)(r) and 3(2)(va) of SC/ST (POA) Act, is before this Court in this appeal filed under Section 14(A)(2) of the SC/ST (POA) Act, seeking regular bail.

2. Heard the learned counsel for the parties.

3. FIR in Crime No.113/2025 was registered by Haveri Town Police Station, Haveri, for the aforesaid offences against Akashata and others based on the first information dated 23.06.2025 received from respondent No.2, who is the son of deceased Rangappa Herakal. During the course of investigation, appellant herein was arrested on 15.07.2025 and subsequently, remanded to judicial custody. His bail application filed before the Trial Court in Crime No.113/2025 was rejected on 21.08.2025. It is under these circumstances, he is before this Court. -3-

NC: 2025:KHC-D:13474 CRL.A No. 100507 of 2025 HC-KAR

4. Learned counsel for the appellant submits that accused Nos.1, 2 and 4 have been granted regular bail by this Court in Criminal Appeal No.100467/2025 and accused Nos.3 and 5 have been granted anticipatory bail by this Court in Criminal Appeal No.100468/2025. Though initially FIR was registered in the present case invoking offence punishable under Section 108 of BNS 2023, in the charge sheet which is now filed, the said offence has been dropped and it is under these circumstances, the aforesaid accused have been granted regular bail and anticipatory bail by this Court.

5. Per contra, learned HCGP has opposed the prayer made in the appeal.

6. Perusal of the material on record would reveal that first information in the present case was filed on 23.06.2025 by respondent No.2, who is the son of deceased Rangappa Herakal. He has stated that on 05.06.2025 when deceased, who was working as a Powra Karmika had gone to remove the banners and flex boards as per the orders passed by the Commissioner of CMC, Haveri, accused No.1 allegedly had abused him referring to his caste and also obstructed him from discharging his duties. -4-

NC: 2025:KHC-D:13474 CRL.A No. 100507 of 2025 HC-KAR The other accused also had abused him and criminally intimidated him. In the background of the aforesaid incident that had taken place on 05.06.2025, Rangappa Herakal had consumed insecticide on 19.06.2025 and thereafter, he was immediately shifted to a Hospital. However, he died in the Hospital on 23.06.2025. It is under these circumstances, FIR was registered against the accused invoking the offence punishable under Section 108 of BNS, 2023. After completing investigation, charge sheet has been filed only for the aforesaid offences and offence punishable under Section 108 of BNS, 2023, has been dropped. Considering the nature of allegations found in the charge sheet against accused, accused Nos.1, 2 and 4 have been granted regular bail and accused Nos.3 and 5 have been granted anticipatory bail by this Court in Crl.A.No.100467/2025 and Crl.A.No.100468/2025 respectively. Under the circumstances, I am of the opinion that the appellant herein, who is arrayed as accused No.7 in the charge sheet, is also entitled for the relief of regular bail. Accordingly, the following order:-

7. The Criminal Appeal is allowed. The order dated 21.08.2025 passed by the I Addl. District and Sessions Judge -5- NC: 2025:KHC-D:13474 CRL.A No. 100507 of 2025 HC-KAR and Special Judge, Haveri, in Crime No.113/2025, is hereby set- aside and the appellant is directed to be enlarged on bail in Crime No.113/2025 registered by Haveri Town Police Station, Haveri, for the offences punishable under Sections 189(2), 191(2), 132, 351(3), 352 and 190 of IPC and Sections 3(1)(r) and 3(2)(va) of SC/ST (POA) Act, subject to the following conditions:

a) Appellant shall execute personal bond for a sum of Rs.1,00,000/- with two sureties for the like sum, to the satisfaction of the jurisdictional Court;
b) The appellant shall appear regularly on all the dates of hearing before the Trial Court unless the Trial Court exempts his appearance for valid reasons;
c) The appellant shall not directly or indirectly threaten or tamper with the prosecution witnesses;
d) The appellant shall not involve in similar offences in future;
e) The appellant shall not leave the jurisdiction of the Trial Court without permission of the said -6- NC: 2025:KHC-D:13474 CRL.A No. 100507 of 2025 HC-KAR Court until the case registered against him is disposed off.

Sd/-

(S.VISHWAJITH SHETTY) JUDGE DN CT:BCK LIST NO.: 1 SL NO.: 11