Karnataka High Court
Ummar Farooq vs The State Of Karnataka on 7 September, 2022
Author: M.Nagaprasanna
Bench: M.Nagaprasanna
-1-
CRL.P No. 1425 of 2022
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 7TH DAY OF SEPTEMBER, 2022
BEFORE
THE HON'BLE MR JUSTICE M.NAGAPRASANNA
CRIMINAL PETITION NO. 1425 OF 2022
BETWEEN:
UMMAR FAROOQ
S/O. S. MOOSABBA,
AGED ABOUT 37 YEARS
R/AT NO. KAMURUL COTTAGE HOUSE,
KALYANA PADPU, IDYA,
SURATHKAL,
MANGALURU TALUK,
D K DISTRICT - 575 014,
(IN THE CHARGE SHEET HIS NAME IS
SHOWN AS UMMAR FARROQ IDYA)
...PETITIONER
(BY SRI. LETHIF B., ADVOCATE)
AND:
THE STATE OF KARNATAKA
BY MANGALURU NORTH POLICE STATION,
Digitally signed by
PADMAVATHI B K
DK DISTRICT,
Location: HIGH REP. BY THE SPP,
COURT OF
KARNATAKA HIGH COURT BUILDING,
BANGALORE 560001
...RESPONDENT
(BY SMT. K.P.YASHODHA, HCGP)
THIS CRL.P IS FILED U/S.482 CR.P.C PRAYING TO
QUASH THE ENTIRE PROCEEDINGS IN C.C.NO.4024/2016
(CR.NO.82/2010) OF MANGALORE NORTH P.S., FOR THE
-2-
CRL.P No. 1425 of 2022
OFFENCE P/U/S 120B, 115 R/W 34 OF IPC AND SEC.5, 20, 27
OF ARMS ACT ON THE FILE OF THE II JMFC, MANGALORE.
THIS PETITION, COMING ON FOR ADMISSION, THIS DAY,
THE COURT MADE THE FOLLOWING:
ORDER
The petitioner is before this Court calling in question proceedings in C.C.No.4024/2016 arising out of Crime No.82/2010 registered for the offences punishable under Sections 120B and 115 read with Section 34 of IPC and Sections 5, 20 and 27 of the Indian Arms Act, pending before the JMFC-II Court, Mangaluru.
2. Heard Sri Lethif B., learned counsel for the petitioner and Smt. K.P. Yashodha, learned High Court Government Pleader for the respondent.
3. Brief facts that leads the petitioner to this Court in the subject petition, as borne out from the pleadings are as follows:
-3- CRL.P No. 1425 of 2022The petitioner is accused No.5 in Crime No.82/2010 registered for the aforesaid offences. A complaint comes to be registered on 05.05.2010 alleging suspicious behaviour of 10 persons, who were in conspiracy to commit murder of one Jagadish. Based upon the said allegation of conspiracy, the Police registered a crime in the aforesaid crime on 05.05.2010 for the afore-quoted offences. All the accused were tried in S.C.No.202/2016.
The learned Sessions Judge by his order dated 27.10.2021 acquitted accused Nos.1 to 4, 7, 9 and 10, who were tried in S.C.No.202/2016, on the score, that prosecution has miserably failed to drive home the allegations, beyond all the reasonable doubt. At the relevant point in time, 3 of the accused i.e., accused Nos.5, 6 and 8 were not available for trial, as they were allegedly absconding and non-availability for the trial of the accused let to issuance of a split charge against the accused/petitioner herein in C.C. No.4024/2016. It is continuance of the proceedings in -4- CRL.P No. 1425 of 2022 S.C.No.202/2016 arising out of C.C.No.4024/2016 is what drives the petitioner to this Court in this subject petition.
4. Learned counsel appearing for the petitioner would contend that after a full blown trial, accused Nos.1 to 4, 7, 9 and 10 against whom the allegations were in common, as the allegation was either abatement or criminal conspiracy, as obtaining under Section 115 or 120B of IPC have been acquitted. In the light of the acquittal of the aforesaid accused, no fruitful purpose would be achieved by continuing the trial against the petitioner herein, who is accused No.5 and alleged of the same offence. Hence, he would seek quashment of the proceedings.
5. Learned High Court Government Pleader would however seek to refute the submissions and contend that this Court should not show any indulgence to the petitioner, who had escaped trial and it is matter for a trial -5- CRL.P No. 1425 of 2022 for him to come out clean, as other accused had done so and would seek dismissal of the petition.
6. I have given my anxious consideration to the submissions made by the respective counsel and have perused the material on record.
7. The afore-quoted facts are not in dispute.
Suspicion or behaviour of suspicion of 10 persons one of whom was the petitioner, leads to registration of the crime. The suspicion was that the petitioner along with others were conspired to commit murder of one Jagadish.
Though the event did not take place, the conspiracy is what led the Police to register the crime in Crime No. 82/2010 for the offences punishable under Sections 120B and 115 of IPC read with Section 34 of IPC and Section 5, 20 and 27 of the Indian Arms Act.
8. The petitioner at the relevant point in time was not available for trial in S.C.No.202/2016. The concerned -6- CRL.P No. 1425 of 2022 Court owing to the fact that the petitioner was not available for trial, split the charge against the petitioner in C.C.No.4024/2016. Pending trial in C.C.No.4024/2016, trial against accused Nos.1 to 4, 7 , 9 and 10 was continued in S.C.No.202/2016 and by an order dated 27.10.2021, the said accused i.e., accused Nos.1 to 4, 7, 9 and 10 were acquitted by the learned Sessions Judge rendering the following reasons:
32. The witness P.W.2-Dithiraj and P.W.5-Sandesh as per the accused, are the interested witnesses. This defence of the accused is coming forth in the cross-
examination of P.W.5-Sandesh. He has stated that he was working with P.W.1-Jagadish Shenava. P.W.2-Dithiraj was also engaged as a body guard to P.W.1-Jagadish Shenava. It has also come in the testimony of P.W.2-Dithiraj that the place at which the alleged raid was effected was a busy place. In such circumstances, not securing any other person as witness to the Spot Mahazar and having regard to the fact that P.W.2 and P.W.5 were the persons working for P.W.1, they being the panch witness to the raid creates suspicion about the case of the prosecution. The alleged conspiracy by accused Nos.1 to 4 and 7 in SC No.202/2016 and accused No.9 and 10 in SC No.19/2017 has also not been established by the prosecution. There is doubt with regard to the raid that was conducted by the P.W.6 on credible information that some persons are coming to eliminate P.W.1-Jagadish Shenava. There is also no corroboration in the testimony of the panch witness i.e., P.W.2 and P.W.5. P.W.2 and P.W.5 are the interested witnesses. The defence of the accused that P.W.6- Venkatesh Prasanna was arrayed as an accused in the private complaint lodged with regard to the murder case of Advocate Naushad Khasim, was a motive for P.W.6 to -7- CRL.P No. 1425 of 2022 create the prosecution story, is more probable. There is a glaring confusion in the Spot Mahazar and Ex.P7-Seizure Mahazar by which, the material objects were seized on the basis of Disclosure Statement of accused No.1. There is absolutely no proof which would link the manner in which the accused had an intention and the preparation made to achieve the said intention. There is no proof linking the commission or attempt by the accused persons to meet the ends of the conspiracy that had been hatched by accused Nos.1to 4 and 7 in SC No.202/2016 and accused Nos.9 and 10 in SC No.19/2017. The prosecution theory that the accused had conspired over phone has also not been proved by the prosecution. Hence, the charges leveled against the above accused persons are not proved. Hence, point Nos.1 to 4 are answered in the negative.
33. Point No.5:-
In view of my findings on the above points, accused Nos.1 to 4, 7 in SC No.202/2016 and accused Nos.9 and 10 in SC No.19/2017 deserve to be acquitted of the charges levelled against them. Hence, this Court proceeds to pass the following;
ORDER Acting under Section 235(1) of Code of Criminal Procedure, the A-1 - Mohammad Iqbal @ Iqbal, A.2- Abdul Althaf, A.3-Naushad, A.4-Iliyas and A.7- Nouman D.K.M in SC No.202/2016 and A.9-Hanasur Bablu @ Farooq pasha and A.10-Hunasuru Abid @ Abid Pasha in SC No.19/2017 are acquitted of the offences punishable under Sections 120B, 37 and 115 read with Section 149 of Indian Penal Code and Section 5, 20 and 27 of Indian Arms Act.
The bail bonds and the surety bonds at A-1 to A-4 and A-7 in SC No.202/2016 and A-9 and A-10 in SC No.19/2017 are hereby stand cancelled.
Since the split up cases against Accused No.5, Accused No.6 and Accused No.8 are pending, there is no order regarding disposal of the material objects.
-8- CRL.P No. 1425 of 2022The bonds and the surety bonds executed by these accused persons in compliance of Section 437(A) of Cr.P.C. shall be in force for a period of six months.
The original judgment shall be kept in the records of main case in SC No.202/2016 and copy thereof shall be kept in the records of SC No.19/2017.
9. The offences against the petitioner and all other accused was criminal conspiracy. If accused Nos.1 to 4, 7, 9 and 10 against whom no allegation of criminal conspiracy could be proved, it can hardly be proved against the petitioner, as it is the very same evidence or statement of very same witnesses that would be considered by the concerned Court as on date trying the offence.
10. Therefore, in the considered view of this Court permitting further trial if permitted to be conducted against the petitioner/accused no.5, notwithstanding the fact that the offences were the same, evidence is the same, it would be an exercise in futility, with no utility, and be waste of judicial time.
-9- CRL.P No. 1425 of 202211. 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
- 10 -CRL.P No. 1425 of 2022
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 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."
- 11 -
CRL.P No. 1425 of 202214. 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.
15. It is in this background, trial Court on appreciation of entire evidence had acquitted all the
- 12 -
CRL.P No. 1425 of 2022accused 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 and inseparable in nature and no independent decision can be taken against the
- 13 -
CRL.P No. 1425 of 2022present 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.
- 14 -
CRL.P No. 1425 of 2022Hence, 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.
12. The facts obtaining in the case at hand; the order of the learned Sessions Judge acquitting other accused on the same set of facts on the ground that there was no evidence to link the incident with the accused; the said order of acquittal having become final; the order passed by the Co-ordinate Bench (supra), a trajectory of all the aforesaid would lead to an unmistakable conclusion
- 15 -
CRL.P No. 1425 of 2022that 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.
13. For the afore-said reasons, the following:
ORDER
(i) Criminal Petition is allowed.
(ii) The proceedings in C.C.No.4024/2016 (Crime No.82/2010) on the file of the II J.M.F.C., Mangalore, stand quashed.
(iv) The observations made in the course of this order would not influence or bind any trial against any other accused.
Sd/-
JUDGE KA