Karnataka High Court
Gifi Gopalakrishnan vs The State Of Karnataka on 26 February, 2026
Author: Shivashankar Amarannavar
Bench: Shivashankar Amarannavar
1
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 26TH DAY OF FEBRUARY, 2026
BEFORE
THE HON'BLE Mr. JUSTICE SHIVASHANKAR AMARANNAVAR
CRIMINAL PETITION No. 1028/2026
C/W.
CRIMINAL PETITION No. 955/2026
CRL. P No.1028/2026:
BETWEEN :
1. BHADRAMMA PRASANNA @
PRASANNA B
W/O PRAJU, AGED ABOUT 62 YEARS
R/A FLAT No.12, 4TH CROSS
BEHIND METRO STATION
NEW BYAPPANHALLI, INDIRANAGAR
BENGALURU - 560 038.
2. GREESHMA PRANEESH @
GREESHMA P
C/O PRANEESH K S
AGED ABOUT 39 YEARS
R/A No.8022, TOWER-8
PRESTIGE LAKE RIDGE
VEERANJANYEYA LAYOUT
SUBRAMANYAPURA
BENGALURU - 560 061.
... PETITIONERS
(BY SRI H S CHANDRAMOULI, SENIOR ADVOCATE
A/W SRI K A CHANDRASHEKARA, ADVOCATE)
2
AND :
1. THE STATE OF KARNATAKA
BY THE POLICE OF
PUTTENAHALLI POLICE STATION
BENGALURU CITY - 560 078.
REPRESENTED BY SPP
HIGH COURT OF KARNATAKA
BENGALURU - 560 001.
... RESPONDENT
(BY SMT. WAHEEDA M M, HCGP FOR R1
SRI SANDESH J CHOUTA, SENIOR, ADVOCATE FOR
A/W SRI ARUN GOVINDRAJ, ADVOCATE FOR R2)
THIS CRIMINAL PETITION IS FILED UNDER SECTION 438
Cr.P.C. (FILED UNDER SECTION 482 BNSS) PRAYING TO GRANT
THEM ANTICIPATORY BAIL IN THE EVENT OF THEIR ARREST IN
CRIME No.337/2025 OF PUTTENAHALLI POLICE STATION,
BENGALURU CITY, NOW PENDING ON THE FILE OF THE
LEARNED IV ADDL. CHIEF JUDICIAL MAGISTRATE BENGALURU
CITY FOR THE OFFENCES PUNISHABLE UNDER SECTIONS
316(4), 61(2) 49 AND 318(4) READ WITH SECTION 3(5) OF BNS
2023.
CRL. P No.955/2026:
BETWEEN :
1. GIFI GOPALAKRISHNAN
S/O GOPALAKRISHNA
AGED ABOUT 41 YEARS
R/A FLAT No.203
M SQUARE MELODY APARTMENT
HALAGEVADERAHALLI
BEHIND R R NAGAR POLICE STATION
BEML 5TH STAGE, R R NAGAR
BENGALURU - 560 098.
3
2. PRANEESH K S
C/O K C SREEDHARAN
AGED ABOUT 41 YEARS
R/A No.8022, TOWER 8
VEERANJANEYA LAYOUT
SUBRAMANYAPURA
BENGALURU - 560 061.
3. IYAPPAN PALANI @ P IYYAPPAN
S/O PALANI
AGED ABOUT 33 YEARS
R/AT No.1355/A, 18TH CROSS
GANESH TEMPLE BACK SIDE
D GROUP, S G KAVAL
BENGALURU - 560 091.
...PETITIONERS
(BY SRI H S CHANDRAMOULI, SENIOR ADVOCATE
A/W SRI K A CHANDRASHEKARA, ADVOCATE)
AND :
1. THE STATE OF KARNATAKA
BY THE POLICE OF
PUTTENAHALLI POLICE STATION
BENGALURU CITY - 560 078.
REPRESENTED BY SPP
HIGH COURT OF KARNATAKA
BENGALURU - 560 001.
2. SRI SIDDHARTH SOOD
DIRECTOR,
WILDCRAFT INDIA LIMITED
FATHER'S NAME NOT KNOWN
TO TE PETITIONERS
AGED ABOUT 49 YEARS
OFFICE AT:15TH CROSS
4
J P NAGAR 4TH PHASE
BENGALURU - 560 076.
... RESPONDENTS
(BY SMT. WAHEEDA M M, HCGP FOR R1
SRI SANDESH J CHOUTA, SENIOR, ADVOCATE FOR
A/W SRI ARUN GOVINDRAJ, ADVOCATE FOR R2)
THIS CRIMINAL PETITION IS FILED UNDER SECTION 438
Cr.P.C. (FILED UNDER SECTION 482 BNSS) PRAYING TO GRANT
THEM ANTICIPATORY BAIL IN THE EVENT OF THEIR ARREST IN
CRIME No.337/2025 OF PUTTENAHALLI POLICE STATION,
BENGALURU CITY, NOW PENDING ON THE FILE OF THE
LEARNED IV ADDL. CHIEF JUDICIAL MAGISTRATE BENGALURU
CITY FOR THE OFFENCES PUNISHABLE UNDER SECTIONS
316(4), 61(2) 49 AND 318(4) READ WITH SECTION 3(5) OF BNS
2023.
THESE CRIMINAL PETITIONS HAVING BEEN HEARD AND
RESERVED FOR ORDERS ON 18.02.2026, THIS DAY,
SHIVASHANKAR AMARANNAVAR J, DELIVERED THE
FOLLOWING;
CORAM: HON'BLE MR. JUSTICE SHIVASHANKAR AMARANNAVAR
CAV ORDER
1. Crl.P. No. 955/2026 is filed by accused Nos. 1 to
3 and Crl.P. No. 1028/2026 is filed by accused Nos. 4 and
5. Both the petitions are filed under Section 482 of BNSS
praying to grant anticipatory bail in crime No. 337/2025 of
Puttenahalli Police Station registered for offences
5
punishable under Sections 316(4), 61(2), 49, 318(4) read
with Section 3(5) of BNS.
2. Heard learned Senior counsel for petitioners in
both petitions and learned Senior counsel for respondent
No. 2 and learned HCGP for respondent No. 1 - State.
3. Learned Senior counsel for petitioners would
contend that the offence alleged has taken place in between
01.03.2020 to 26.12.2025. Accused No.1 has resigned from
his job by his e-mail dated 03.11.2025. Accused No. 1 has
not alleged any such misappropriation and receiving
kickback prior to he resigning from the job. There is no
resolution passed by the Company for filing complaint
against the accused persons. There is no entrustment to
attract criminal misappropriation, cheating and breach of
trust. The alleged act may, at the most, be considered as
misconduct. The Company has kept mum for five years. In
the letter of suspension of accused No. 1 dated 10.12.2025
there is no specific allegation of receiving any kickback from
6
the vendors. Preliminary investigation has been conducted
behind the back of accused persons and the accused
persons are not called upon to give explanation for alleged
mis-deeds. Accused No. 1 has purchased a flat in Shobha
Clovelly Apartment and for that he has availed loan of
Rs.1,52,00,000/- from the State Bank of India. The Bank
accounts of the accused persons have been freezed. The
offence alleged is not punishable either with death or
imprisonment for life and the maximum sentence that can
be imposed is imprisonment which may extend to seven
years. Accused Nos. 6 and 7 who are vendors have been
granted bail by the Judicial Magistrate First Class.
Petitioners - accused Nos. 1 to 5 are ready to cooperate
with the Investigating Officer in the investigation and abide
by any conditions to be imposed by this Court. Accused
Nos. 4 and 5 are women and they are not concerned with
the alleged act of misappropriation, receiving kickback etc.
Since accused Nos. 4 and 5 are women and as they are not
7
employees of the complainant - Company they are not
required for custodial interrogation. On these grounds
learned Senior counsel has prayed to allow the petitions.
4. Learned HCGP for respondent No. 1 - State, per
contra, would contend that accused No. 1 was working as
head of Manufacturing and Supply Chain, accused No. 2
was working as Senior Manager - Production and accused
No. 3 was incharge of procurement of yarn, chemicals and
production operations. Accused No. 4 is the mother-in-law
of accused No. 2 and accused No. 5 is the wife of accused
No. 2. Complaint has been filed after getting preliminary
investigation report. The Company has received e-mail
dated 11.10.2025 sent by one Santosh - the vendor who
has stated the acts of accused Nos. 1 to 3 of receiving
kickback and threatening the vendors not to entrust with
the orders if they do not cooperate for giving kickback. Said
amounts have been credited to the bank accounts of
accused Nos. 4 and 5. In the bank accounts of accused Nos.
8
4 and 5 huge amounts have been credited by different
vendors and that itself indicate the involvement of accused
Nos. 1 to 3 in getting back the kickback amount from the
vendors. Notice has been issued to the accused persons and
they have not appeared before the Investigating Officer for
investigation. The alleged offence is an economic offence
and therefore, petitioners are required for custodial
interrogation. On these grounds she prayed for rejection of
the petitions.
5. Learned Senior counsel appearing for respondent
No. 2 would contend that in the FIR there is an allegation
that accused persons have received kickback of more than
Rs.16.00 crores. Investigation is going on. As the offence is
continuing even after commencement of BNS the provisions
of BNS are attracted and not the provisions of IPC. One
Santosh has sent an e-mail to the complainant - Company
dated 11.10.2025 and it contains the manner in which the
accused took kickback. The preliminary investigation report
9
indicates that there is transfer of huge money to the bank
accounts of accused Nos. 4 and 5. Accused No. 4 is the
mother-in-law and accused No. 5 is wife of accused No. 2.
There is a forensic audit report dated 23.12.2025 and it
clearly indicates the misappropriation and receiving
kickback from the vendors. Accused No. 1 who was aware
of this aspect, in order to escape from criminal liability, has
tendered his resignation and it has not been accepted.
Accused No. 1 has been kept under suspension. Accused
Nos. 1 to 3 have been served with show cause notice
through e-mail and they have not sent any reply to the said
show cause notice. Statement of bank account of accused
No. 2 clearly indicates that he has received money from the
vendors. The preliminary investigation report indicate that
Rs.16.46 crores loss has been caused to the complainant -
Company. The Board has passed a resolution dated
18.12.2025 directing the complainant Sood Siddharth to file
the complaint. P.W.4 is a partner in RK Ventures and she is
10
the mother-in-law of the accused No. 2. Said RK Ventures
sold the products of Wildcraft - the complainant company.
Said RK Ventures took the job work from the complainant -
Company, namely Wildcraft. The allegations made in the
complaint are not of civil nature and they involve cheating,
dishonest intention which was going on for the last 3 years
and more. Accused No. 1 has acquired an apartment in his
name and in the name of his wife. To the said builder there
is transfer of Rs.5,00,000/- from the account of accused
No. 4 on 04.11.2022 which is forthcoming from the
statement of account of Shobha Apartment. Accused Nos. 6
and 7, whose names are not in the FIR, who are stated to
be the vendors, have been granted bail. Said accused Nos.
6 and 7 have been interrogated in Police custody for 8 days.
The allegation against them is helping the other accused in
getting kickback amount. Learned Senior counsel placed
reliance on the following judgments:
11
a) P. Chidrambaram Vs. Directorate of Enforcement,
2019 (2) SCC 24
b) State Rep. by CBI Vs. Anil Sharma, 1997 (7) SCC 187
c) Parthiban Ramakrishnan and another Vs. The State,
rep. by The Inspector of Police, Chennai CCB-I,
Crl.O.P. No. 18967/2025 dated 11.09.2025
6. In reply, learned Senior Counsel for petitioners
would contend that in the e-mail sent by the accused No. 1
tendering his resignation it is stated that there was a
discussion in May and accordingly he is tendering
resignation. The alleged misappropriation of Rs.16.00
crores is not verified. Accused No. 2 has sent a reply to the
show cause notice on 18.12.2025. The account of accused
Nos. 4 and 5 have been freezed.
7. Having heard learned counsel, the Court has
perused the FIR, complaint, statement of objections filed by
respondent No. 2 and other materials placed on record.
12
8. The averments of the complaint indicate that
accused No. 1 has served the respondent No. 2 Company
as head of Manufacturing and Supply Chain and was vested
with cheque signing authority and complete control over
vendor appointment, rate negotiations, issuance of work
order and approval of invoices. He, by virtue of his position,
exercised dominion over company funds and owed the
highest fiduciary duties. He has utilised the proceeds of
crime for acquisition of immovable property including a
residential apartment.
9. Accused No. 2 was working as a Senior Manager
- Production and he has managed job work vendors, fabric
factory operations and procurement of consumables. The
bank account of accused No. 2 indicates receipt of
substantial sums during the period when vendors billed the
company at inflated rates. He also exercised coercive
control over vendors by threatening discontinuation of job
13
work in case of non-payment of illegal gratification, i.e.,
kickback.
10. Accused No. 3 was involved in procurement of
yarn, chemicals and production operations and he
knowingly participated in procurement fraud at inflated
prices. He has received illegal commission from suppliers
primarily in cash and transferred portions of these amounts
to the accounts of accused Nos. 4 and 5. His role is integral
to the execution of conspiracy, particularly in material
procurement fraud.
11. Accused No. 4 is the mother-in-law of accused
No. 2, and knowingly she allowed her bank accounts to be
used for receipt, layering and onward transfer of proceeds
of crime. Substantial sums running into crores of rupees
were routed through her account. The funds transferred
through her account were used for acquisition of assets by
other accused persons including accused No. 1.
14
12. Accused No. 5 is wife of accused No. 2. Her
accounts were systematically used to park and transfer
illicit funds in close proximity to payments released by the
Company to vendors without any independent business
dealings, justifying such receipts.
13. A plain reading of the complaint clearly discloses
specific and distinct overt acts attributable to each of the
accused persons, which at this stage indicate prima facie
ingredients of offences alleged in the FIR. As per averments
of the complaint and preliminary investigation report, there
is misappropriation and receiving kickback to the extent of
Rs.16.00 crores.
14. Learned Senior counsel for respondent No. 2
contended that at the stage of FIR it was Rs.16.00 crores
and now investigation indicates it is more than Rs.16.00
crores. Accused Nos. 1 to 3, being employees of
complainant - Company, are alleged to have misused their
position and committed breach of trust and received
15
kickbacks. The bank account statements of accused Nos. 4
and 5 indicate several transfer of amount by the vendors
out of the amount received by them from respondent No. 2
- Company. Said aspect indicate that they have paid
kickbacks in conspiracy with accused Nos. 1 to 3 to the
bank accounts of accused Nos. 4 and 5.
15. Considering the said aspects, accused Nos. 1 to
3 who are employees and who have misused their position
are required for custodial interrogation to ascertain the
actual involvement of the exact amount of misappropriation
and receipt of kickbacks in cash etc. Considering the gravity
of offence and the amount involved, accused Nos. 1 to 3
are not entitled for discretionary relief of anticipatory bail.
16. Accused No. 4 is mother-in-law of accused No. 2
and accused No. 5 is the wife of accused No. 2. A plain
reading of the complaint indicate that their bank accounts
have been used by accused Nos. 1 to 3 to get transfer of
kickback from the vendors. Accused Nos. 4 and 5 are not
16
employees of the complainant - Company. The only
allegation is that their accounts have been used for
receiving the kickback from the vendors. Considering the
fact that accused Nos. 4 and 5 are women and they are not
employees and only their bank accounts have been used for
receiving the kickback amount, their custodial interrogation
is not required. Considering the said fact, accused Nos. 4
and 5 are entitled for grant of anticipatory bail with
conditions.
In the result, the following
ORDER
Crl.P. No. 1028/2026 filed by accused Nos. 4 and 5 is allowed and Crl.P. No. 955/2026 filed by accused Nos. 1 to 3 is rejected.
Accused Nos. 4 and 5 are ordered to be released on bail in the event of their arrest in Crime No. 337/2025 of Puttenahalli Police Station registered for offences 17 punishable under Sections 316(4), 61(2), 49, 318(4) read with Section 3(5) of BNS subject to following conditions:
I. Accused Nos. 4 and 5 shall voluntarily appear before the Investigating Officer within 10 days from this day and execute bail bond for a sum of Rs.1,00,000/- each, with one surety for the likesum to the satisfaction of Investigating Officer. II. Accused Nos. 4 and 5 shall appear before the Investigating Officer whenever called for and cooperate for investigation.
III. Accused Nos. 4 and 5 shall not directly or indirectly make any inducement, threat or promise to any person acquainted with the facts of the case, so as to dissuade him from disclosing such facts to the Court or to Police Officer or tamper with evidence. IV. Accused Nos. 4 and 5 shall appear before the Investigating Officer on every Sunday between 10.00 18 a.m. and 05.00 p.m. for a period of 1 month or till filing of final report whichever is earlier.
Sd/-
(SHIVASHANKAR AMARANNAVAR) JUDGE LRS Ct.sm