Citation : 2021 Latest Caselaw 3131 Kant
Judgement Date : 10 August, 2021
-1-
IN THE HIGH COURT OF KARNATAKA
DHARWAD BENCH
DATED THIS THE 10TH DAY OF AUGUST, 2021
BEFORE
THE HON'BLE MR. JUSTICE RAJENDRA BADAMIKAR
CRIMINAL APPEAL NO.100174 OF 2021
C/W
CRIMINAL APPEAL NO.100173 OF 2021
IN CRIMINAL APPEAL NO.100174 OF 2021
BETWEEN
SRI. SANJAY ALIAS SANJAYKUMAR
S/O. AMARESHAPPA,
AGE. 23 YEARS, OCC. BUSINESS,
R/O. 31ST WARD, ANEGUDNI ROAD,
GANGAVATHI, TQ. KOPPAL.
...APPELLANT
(BY SRI. NEELENDRA.D.GUNDE, ADVOCATE)
AND
1. STATE OF KARNATAKA
BY GANGAVATHI TOWN POLICE STATION
REPRESENTED BY
THE STATE PUBLIC PROSECUTOR
HIGH COURT BUILDING,
DHARWAD-580001
2. PUSHPANJALI GUNNAL
W/O.HANUMANTAPPA GUNNAL,
AGE. 45 YEARS, OCC. HOUSEWIFE,
R/O. SAROJ NAGAR,
GANGAVATHI, DIST. KOPPAL
...RESPONDENTS
(BY SRI. RAMESH B CHIGARI, HCGP FOR R1;
SRI. B SHARANABASAVA, ADV. FOR R2)
THIS CRIMINAL APPEAL IS FILED U/S 14A(2) OF SC/ST (PA) ACT, SEEKING TO SET ASIDE THE ORDER PASSED BY THE PRL. DISTRICT AND SESSIONS JUDGE, KOPPAL IN FIR (SC/ST) NO.290/2021 BY ITS ORDER DATED 14/07/2021 IN THE COMPLAINT REGISTERED IN CRIME NO.108/2021 OF GANGAVATHI TOWN P.S. FOR THE OFFENCES PUNISHABLE U/S 143, 147, 148, 323, 324, 307, 354, 447, 504, 506 R/W 149 OF IPC AND SEC.3(1)(r)(s)(w), 3(2)(5)(A) OF SC/ST ACT AND GRANT BAIL.
IN CRIMINAL APPEAL NO.100173 OF 2021 BETWEEN SHRI. HARSHIT S/O. SHIVAMURTHY BHOVI AGE. 25 YEARS, OCC. WORKING IN MOBILE SHOP, R/O. HAMALAR COLONY, GANGAVATHI TQ. GANGAVATHI, DIST. KOPPAL-583227 ...APPELLANT
(BY SRI. SANTOSH B MALAGOUDAR, ADVOCATE)
AND
1. THE STATE OF KARNATAKA THROUGH PSI, GANGAVATHI POLICE STATION, REPRESENTED BY ITS ADDL. STATE PUBLIC PROSECUTOR SPP OFFICE, HIGH COURT OF KARNATAKA, DHARWAD-580011
2. PUSHPANJALI W/O. HANUMANTAPPA GUNNAL AGE. 45 YEARS, OCC. HOUSE WIFE, R/O.SAROJ NAGAR, GANGAVATHI TQ. GANGAVATHI, DIST. KOPPAL-583227 RESPONDENTS
(BY SRI. RAMESH B CHIGARI, HCGP FOR R1;
SRI. B SHARANABASAVA, ADV. FOR R2)
THIS CRIMINAL APPEAL IS FILED U/S 14A(2) OF SC/ST (PA) ACT SEEKING TO SET ASIDE THE ORDER DATED 14/07/2021 PASSED BY THE COURT OF THE PRL. DISTRICT
AND SESSIONS JUDGE, AT KOPPAL IN FIR (SC/ST) NO.290/2021 AND CONSEQUENTLY ALLOW THE PRESENT CRIMINAL APPEAL BY ENLARGING THE APPELLANT/ACCUSED NO.8 ON REGULAR BAIL ON SUCH TERMS AND CONDITIONS AS DEEMED FIT IN GANGAVATHI TOWN P.S. CRIME NO.108/2021 FOR THE OFFENCES PUNISHABLE UNDER SECTIONS 143, 147, 148, 323, 324, 354, 307, 447, 504, 506 R/W SEC.149 OF IPC AND SECS.3(1)(r), 3(1)(s), 3(2)(w) AND 3(2)(va) OF THE SC/ST (PA) BILL, 2015.
THESE APPEALS COMING ON FOR ORDERS THIS DAY, THE COURT DELIVERED THE FOLLOWING:
COMMON JUDGMENT
These appeals are filed under Section 14(A)(2) of the
Scheduled Castes and Scheduled Tribes (Prevention of
Atrocities) Act, 1989, challenging the order passed by the
Principal District and Sessions Judge, Koppal whereby the
learned Sessions Judge has rejected the bail petitions filed
by the appellants herein.
2. The brief facts leading to the case are that on
22.06.2021 at 8.45 p.m., in the night, the complainant
lodged a complaint alleging that on that day, at 2.00 p.m.
in the afternoon, she and her husband had been to her plot
situated in Sarojnagar, Gangavathi and they were
removing stones in their plot by using JCB and at 5.00
p.m., the accused along with appellant-Sanjay came there
and abused them in filthy language with reference to their
caste and appellant-Sanjay threatened the complainant by
showing a knife. It is alleged that at that time, a labour
Mestri snatched away the knife held by appellant-Sanjay,
but the appellant-Sanjay assaulted the husband of the
complainant by hands and kicked him and he also
assaulted him by iron rod. He was also attempting to
throttle his neck and when the complainant and one
Mahantesh tried to interfere, the other accused assaulted
the complainant by hands, and when accused-
Somashekhar was throttling the neck of the complainant,
appellant-Sanjay dragged the complainant by pulling her
heirs and also assaulted her. It is also alleged that
appellant-Sanjay has also threatened the complainant and
her family members by showing a knife and in this regard,
in the night, the complainant has filed a complaint. On the
basis of the complaint, the investigation officer has
registered the FIR in Crime No.108/2021 and appellant-
Sanjay, in Criminal Appeal No.100174/2021, was arrested
on 24.06.2021 while appellant-Harshit, in Criminal Appeal
No.100173/2021, was arrested on 29.06.2021. They
moved bail petition before the learned Sessions Judge and
their bail petition came to be rejected. Hence, they have
filed these appeals.
3. Heard the arguments advanced by the learned
counsel appearing for both the appellants and learned
HCGP for respondent No.1-State and learned counsel for
respondent No.2. Perused the records.
4. The learned counsel for appellants would
contend that there is no specific overt act alleged against
these appellants and only omnibus allegations have been
made. It is contended that the appellants are in custody
since 24.06.2021 and 29.06.2021, respectively, and the
wound certificate also discloses that the complainant and
her husband have sustained only simple injuries. It is also
contended that they also undertake to abide by all the
terms and conditions to be imposed by this Court. It is
further asserted that the appellant-Harshit, in Criminal
Appeal No.100173/2021, is no way concerned to the
alleged incident and no overt act is alleged against him
and his name does not find place either in FIR or in
complaint and he was simply arrested without there being
any specific allegations against him. Hence, for these and
amongst other grounds, it is prayed for admitting the
appellants on bail by setting aside the impugned order of
the learned Sessions Judge by allowing these appeals.
5. Per contra, learned HCGP as well as the
learned counsel for respondent No.2 objected the appeals
contending that the appellants have assaulted the
complainant and her husband by abusing them with
reference to their caste and there was an attempt on the
life of the complainant and her husband as the husband of
the complainant was assaulted by an iron rod by appellant-
Sanjay. Further they would contend that the matter is still
at the stage of investigation and in case, the appellants are
enlarged on bail, there is every possibility of tampering
with prosecution witnesses and jumping on bail. Hence,
they would seek for dismissal of the appeals.
6. Having heard the arguments advanced by both
the parties and perusing the records, it is evident that the
appellant in Criminal Appeal No.100174/2021 is accused
No.6 and appellant in Criminal Appeal No.100173/2021 is
accused No.8. On perusal of the allegations made in the
complaint, it is evident that absolutely no allegations are
forthcoming against the appellant-Harshit and his name
also does not find place in the complaint or FIR. Even in
Remand Yaadi, no specific allegations have been made
against him as to why he has been incorporated as an
accused. Though it is asserted by the leaned counsel for
respondent No.2 that on the basis of further statement of
the complainant he has been incorporated, but no specific
role is attributed to appellant-Harshit. In what way he is
involved in the alleged offence, is not forthcoming and only
omnibus allegations have been made against him. Hence, I
do not find any impediment in allowing the appeal filed by
appellant-Harshit.
7. As regards, appellant-Sanjay, the allegations
were that he was possessing knife and he has shown it to
the complainant and threatened her. But the allegations
further disclose that a labour Mestri has snatched away the
knife from him. The other allegations are that he assaulted
the husband of the complainant by an iron rod, but
complaint allegations are silent as to on which part of the
body the assault was made. The other allegations against
him is that he pulled the complainant and assaulted her by
hands and while leaving the place he also shown knife to
the complainant and her husband. But earlier allegation
disclose that the knife was snatched away by labour Mestri
and subsequently allegation is regarding he showing knife.
When he again secured the knife is also not forthcoming.
Further, the records disclose that the recovery is also
concluded and nothing is required to be recovered from
the custody of this appellant-Sanjay. He was arrested on
24.06.2021 and was remanded to judicial custody, which
discloses that his presence is no more required by the
investigation agency. The records also disclose that there
appears to be some dispute regarding the plot and the
parties are required to settle it before the Civil Court. The
records further disclose that the complainant and her
husband suffered only simple injuries and no fatal injuries
are caused. Looking to the facts and circumstances of the
case, I do not find any impediment in admitting the
appellant-Sanjay also on bail by allowing the appeal filed
by him. The other apprehensions raised by the learned
HCGP and the learned counsel for respondent No.2 can be
meted out by imposing certain conditions on the
appellants. Accordingly, I proceed to pass the following:
ORDER
The appeals are allowed and the impugned order dated 14.07.2021 passed by the Principal District and Sessions Judge, Koppal in FIR (SC/ST)No.290/2021 is hereby set aside and the appellants are hereby directed to be enlarged on bail on their
executing personal bonds for a sum of Rs.1,00,000/- each with one surety for the likesum, subject to the following conditions:
i. They shall co-operate in the investigation.
ii. They shall mark their attendance before the S.H.O. on every Sunday between 9.00 a.m. to 5.00 p.m. until final report is submitted.
iii. They shall not tamper with the prosecution witnesses either directly or indirectly.
iv. They shall be regular in attending the trial proceedings, unless they are exempted by the court specifically.
v. They shall furnish proof of their correct address and shall intimate the Trial Court regarding change in address, if any.
Violation of the above conditions would result in cancellation of the bail automatically.
Sd/-
JUDGE yan
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!