Citation : 2022 Latest Caselaw 11110 Kant
Judgement Date : 26 July, 2022
1
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 26TH DAY OF JULY, 2022
BEFORE
THE HON'BLE MR. JUSTICE M. NAGAPRASANNA
WRIT PETITION No.10023 OF 2022 (GM-RES)
C/W
WRIT PETITION No.10029 OF 2022 (GM-RES)
IN WRIT PETITION No.10023 OF 2022
BETWEEN:
IMRAN SIDDIQUI
S/O HIMAYUN AHMED SIDDIQUI
AGED ABOUT 48 YEARS
R/AT NO.2278, 6TH CROSS
BASAVESHWARA ROAD
K.R.MOHAM, MYSURU - 570 004.
... PETITIONER
(BY SRI A.S.PONNANNA, SR.ADVOCATE A/W
SRI PRAVEEN KAMATH M.R., ADVOCATE)
AND:
1. STATE OF KARNATAKA
BY DAVANAGERE RURAL POLICE STATION,
DAVANAGERE
REP. BY THE SPP OFFICE,
HIGH COURT OF KARNATAKA
BENGALURU - 560 001.
2
2. SRI ASHOKA S.,
S/O SHEKHARAPPA
OCCUPATION: CONTRACTOR,
RESIDING AT 4TH MAIN , 6TH CROSS,
DAVANAGERE TOWN,
DAVANAGERE,
KARNATAKA - 577 001.
... RESPONDENTS
(BY SRI V.S.HEGDE, SPP - II A/W
SMT.K.P.YASHODHA, HCGP FOR R1;
R2 - SERVED)
THIS WRIT PETITION 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 FIR NO.05.05.2022
IN CRIME NO.0068/2022 AND COMPLAINT DTD.05.5.2022 FOR THE
OFFENCES PUNISHABLE UNDER SECTIONS 384, 504, 506 READ
WITH 34 OF INDIAN PENAL CODE 1860 REGISTERED BY THE R-1
HARIHARA RURAL POLICE STATION PENDING ON THE FILE OF THE
PRL CIVIL JUDGE (JR. DN) AND JMFC HARIHARRA DAVANAGERE
DIST A COPY OF WHICH IS HEREIN PRODUCED AT ANENXURE-A
AND B.
IN WRIT PETITION No.10029 OF 2022
BETWEEN:
1. IMRAN SIDDIQUI
S/O HIMAYUN AHMED SIDDIQUI
AGED ABOUT 48 YEARS
RESIDING AT NO.2278
6TH CROSS
BASAVESHWARA ROAD,
K R MOHAM
MYSURU - 570 004.
3
2. B.ASHOK KUMAR
S/O R.BHOGESH
AGED ABOUT 40 YEARS
RESIDING AT JOGIMATTI ROAD
5TH CROSS, CHITRADURGA - 577 501.
... PETITIONERS
(BY SRI A.S.PONNANNA, SR.ADVOCATE A/W
SRI PRAVEEN KAMATH M.R., ADVOCATE)
AND:
1. STATE OF KARNATAKA
BY DAVANAGERE RURAL POLICE STATION
DAVANAGERE
REP. BY THE SPP OFFICE
HIGH COURT OF KARNATAKA
BENGALURU - 560 001.
2. SRI MUBARK
S/O ABDUL WAJID
OCCUATION: BUSINESSMAN
RESIDING AT 1ST CROSS,
VINAYAKA BADAVANE
DAVANAGERE
KARNATAKA - 577 001.
... RESPONDENTS
(BY SRI V.S.HEGDE, SPP-II A/W
SMT.K.P.YASHODHA, HCGP FOR R1;
SRI RUDRAPPA P., ADVOCATE FOR R2)
THIS WRIT PETITION 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 FIR DTD 01.05.2022
IN CRIME NO.0143 OF 2022 AND COMPLAINT DTD 01.05.2022 FOR
THE OFFENCE PUNISHABLE US 420, 384, 34 OF INDIAN PENAL
CODE, 1860 REGISTERED BY THE R1 DAVANAGERE RURAL POLICE
STATION, PENDING ON THE FILE OF THE PRL. CIVIL JUDGE
4
(SR.DN) AND CJM, DAVANAGERE DIST, DAVANAGERE, A COPY OF
WHICH IS HEREIN PRODUCED AS ANNEXURE-A AND B AND ETC.,
THESE WRIT PETITIONS HAVING BEEN HEARD AND
RESERVED FOR ORDERS ON 20.07.2022, COMING ON FOR
PRONOUNCEMENT THIS DAY, THE COURT MADE THE FOLLOWING:-
ORDER
The sole petitioner in W.P.No.11023 of 2022 and 1st
petitioner in W.P.No.11029 of 2022 would be hereinafter
referred to as the petitioner and petitioner No.2 in
W.P.No.11029 of 2022 would be referred as such in this order.
2. The petitioner in W.P.No.10023 of 2022 calls in
question registration of crime in Crime No.68 of 2022
registered for offences punishable under Sections 384, 504,
506 and 34 of the IPC and the petitioners in W.P.No.10029 of
2022 call in question FIR in Crime No.143 of 2022 registered
for offences punishable under Sections 384, 420 and 34 of the
IPC.
3. Heard Sri A.S.Ponnanna, learned senior counsel
appearing for the petitioners in both the petitions, Sri
V.S.Hegde, Special Public Prosecutor-II for respondent No.1
and Sri P.Rudrappa, learned counsel for respondent
No.2/complainant in Writ Petition No.10029 of 2022. The
complainant/respondent No.2 in W.P.No.10023 of 2022
though served is unrepresented.
4. Brief facts that lead to the filing of the present
petitions, as borne out from the pleadings, are as follows:-
A complaint is registered by the 2nd respondent against
the petitioners on 01-05-2022 alleging that the petitioners in
Writ Petition No.10029 of 2022 have threatened the
complainant and have extracted money and are demanding
Rs.2/- lakhs again. Based upon this, the petitioners were
arrested and taken to custody. After the petitioners obtained
bail another complaint is registered on 05-05-2022 with the
same allegation by a different complainant. In the said
complaint the allegation was only against the petitioner. This
forms part of Writ Petition No.10023 of 2022. Registration of
these FIRs is called in question by the petitioners in these
petitions.
5. The learned senior counsel representing the
petitioners would vehemently contend that a bare perusal at
the complaints would clearly indicate that they are planted
ones against the petitioners as the allegations in the
complaints are that the petitioners had threatened and sought
to extract money about 8 months back before registration of
complaints. If it were to be extraction of money, it ought to
have been reported immediately and delay in filing the
complaints is fatal to the investigation even.
6. On the other hand, the Special Public Prosecutor-II
representing the State would vehemently refute the
submissions to contend that once a cognizable offence is
reported with whatever delay, it would be a matter of
investigation and the petitioners cannot call registration of
FIRs in question on their very registration, as investigation has
not progressed any further. The police may investigate and
even file a 'B' report if there is no truth in the allegation and,
therefore, would seek dismissal of the petitions. He would
submit that his submissions be taken as objections to the
petitions themselves.
7. The learned counsel Sri P.Rudrappa representing the
2nd respondent in Writ Petition No.10029 of 2022 would again
refute the submissions of the learned senior counsel to
contend that there is explanation in the complaints for delay of
9 months in registering the complaints, which was due to fear
generated by the petitioners. He would also submit that the
complainant is not available for filing of statement of
objections and has only given instructions. Therefore, his
arguments be taken as objections to the petition.
8. I have given my anxious consideration to the
submissions made by the respective learned counsel and
perused the material on record.
9. First of the complaint that comes about against the
petitioners is impugned in Writ Petition No.10029 of 2022
which becomes crime in Crime No.143 of 2022 for offences
punishable under Sections 384, 420 and 34 of the IPC. Since
the entire issue springs from the complaint, the same is
quoted hereunder for the purpose of quick reference:
"¢£ÁAPÀ:01-05-2022
UÉ ¥Éưøï E£ïì¥ÉPÀÖgï zÁªÀtUÉgÉ UÁæªÀiÁAvÀgÀ ¥Éưøï oÁuÉ zÁªÀtUÉgÉ.
EAzÀ ªÀÄĨÁgÀPï vÀAzÉ C§ÄݯïªÁfzï 30 ªÀµÀð, ªÁå¥ÁgÀ «£ÁAiÀÄPÀ £ÀUÀgÀ 1 £Éà PÁæ¸ï, zÁªÀtUÉgÉ 9742157999.
¸Áé«Ä,
«µÀAiÀÄ: PÉÆ¯É ¨ÉzÀjPÉ ºÁQ £À¤ßAzÀ 4 ®PÀë ºÀt QvÀÄÛPÉÆAqÀÄ FUÀ ªÀÄvÉÛ 2 ®PÀë ºÀt ¤ÃqÀĪÀAvÉ ¨ÉzÀjPÉ MqÀÄØwÛgÀĪÀ EªÀiÁæ£ï ¹¢ÝÃPï «gÀÄzÀÝ PÁ£ÀÆ£ÀÄ PÀæªÀÄ vÉUÉzÀÄPÉÆ¼ÀÄîªÀ §UÉÎ zÀÆgÀÄ.
*****
F ªÉÄîÌAqÀ «µÀAiÀÄPÉÌ ¸ÀA§A¢¹zÀAvÉ ªÀÄĨÁgÀPï vÀAzÉ C§ÄÝ¯ï ªÁfzï, 30 ªÀµÀð, ªÁå¥ÁgÀ, «£ÁAiÀÄPÀ £ÀUÀgÀ, 1£Éà PÁæ¸ï, zÁªÀtUÉgÉ ªÁ¹AiÀiÁzÀ £Á£ÀÄ vÀªÄÀ ä°è PÉÆÃgÀĪÀÅzÉãÉAzÀgÉ £Á£ÀÄ zÁªÀtUÉgÉAiÀÄ°è ªÀÄgÀ½£À ªÁå¥ÁgÀªÀ£ÀÄß ªÀiÁrPÉÆAqÀÄ fêÀ£À ªÀiÁrPÉÆArgÀÄvÉÛãÉ. £Á£ÀÄ ºÀjºÀgÀ ªÀÄvÀÄÛ ºÁªÉÃj f¯ÉèAiÀÄ°è ªÀÄgÀ½£À ¥Á¸ï (¥ÀgÀªÁ£ÀV) ¥ÀqÉzÀÄPÉÆAqÀÄ ªÀÄgÀ½£À ªÁå¥ÁgÀªÀ£ÀÄß ªÀiÁrPÉÆArgÀÄvÉÛãÉ. £Á£ÀÄ FUÁUÀ¯Éà ¸ÀĪÀiÁgÀÄ 5 ªÀµÀðUÀ½AzÀ ªÀÄgÀ½£À ªÁå¥ÁgÀ ªÀiÁqÀÄvÁÛ §A¢gÀÄvÉÛÃ£É FUÉÎ ¸ÀĪÀiÁgÀÄ 7-8 wAUÀ¼À »AzÉ £Á£ÀÄ ºÀ¼É ¨Áw ¨ÉÊ¥Á¸ï ¸À«ÄÃ¥À ªÀÄgÀ½£À ¯ÁjAiÀÄ£ÀÄß vÉUÉzÀÄPÉÆAqÀÄ ºÉÆÃUÀÄwÛgÀĪÁUÉÎ AiÀiÁgÀÄ E§âgÀÄ ªÀåQÛUÀ¼ÀÄ §AzÀÄ ¯ÁjAiÀÄ£ÀÄß CqÀØ ºÁQ £Á£ÀÄ dİáÃPÀgï JA§ÄªÀªÀ£ÀÄ £ÀªÀÄä ¨Á¸ï PÁj£À°èzÁÝgÉ CªÀgÀ §½ §AzÀÄ ªÀiÁvÀ£ÁqÀÄ JAzÀÄ ºÉýzÀ£ÀÄ DUÀ £Á£ÀÄ CªÀ£À §½ £À£ÀßzÉãÀÄ ªÀiÁvÀÄ JAzÀÄ ºÉýzÀÝPÉÌ dİáPÀgï JA§ÄªÀªÀ£ÀÄ CªÀgÀ£ÀÄß AiÀiÁgÉAzÀÄ w½¢¢ÝÃAiÀiÁ ²ªÀªÉÆUÀÎ ªÀÄvÀÄÛ ªÉÄʸÀÆj£À qÁ£ï EªÀiÁæ£ï ¹¢ÞÃPï JAzÀÄ ºÉýzÀ£ÀÄ £Á£ÀÄ ºÉzÀj ¯Áj¬ÄAzÀ PɼÀUÀqÉ §AzÀÄ CªÀgÀÄ PÀĽwzÀÝ PÁj£À §½ ºÉÆÃV CªÀgÀ£ÀÄß ªÀiÁvÀ£Ár¹zÉ£ÀÄ DUÀ PÁj£À PɼÀUÀqÉ E½zÀÄ §AzÀ ªÀåQÛ £Á£ÀÄ AiÀiÁgÀÄ UÉÆvÁÛ EªÀiÁæ£ï ¹¢ÝÃPï £À£ÀUÉ J¯Áè C¢üPÁjUÀ¼ÄÀ UÉÆwÛzÁÝgÉ ¤Ã£ÀÄ £À£Àß C£ÀĪÀÄw E®èzÉà ªÀÄgÀ¼À£ÀÄß ºÉÃUÉ ¸ÁUÁtÂPÉ ªÀiÁqÀÄwÛgÀÄªÉ JAzÀÄ ºÉý £À£ÀUÉ 4 ®PÀë ºÀtªÀ£ÀÄß ¤ÃrzÀgÉ ªÀiÁvÀæ £Á£ÀÄ ¤£ÀUÉ ªÀÄgÀ¼À£ÀÄß ¸ÁUÁtÂPÉ ªÀiÁqÀ®Ä ©qÀÄvÉÛÃ£É JAzÀÄ ºÉý £À£ÀUÉ ¨ÉzÀjPÉ ºÁQgÀÄvÁÛ£É. £Á£ÀÄ CªÀ¤UÉ ºÉzÀj PÉÆAqÀÄ CtÚ £Á£ÀÄ ¸ÀAeÉ §AzÀÄ ¤ªÀÄä£ÀÄß ºÀ¼É ¨Áw ¨ÉÊ¥Á¸ï ©æqïÓ ªÉÄÃ¯É §AzÀÄ ¨sÉÃn DUÀÄvÉÛÃ£É JAzÀÄ ºÉý CªÀ£À eÉÆvÉUÉ EzÀÝ dİáÃPÀgï £ÀA§gï ¥ÀqÉzÀÄ £Á£ÀÄ C°èAzÀ ¯ÁjAiÀÄ£ÀÄß vÉUÉzÀÄPÉÆAqÀÄ zÁªÀtUÉgÉUÉ §AzÀÄ C£ï¯ÉÆÃqï ªÀiÁrgÀÄvÉÛãÉ.
CzÉà ¢£À ¸ÀAeÉ £Á£ÀÄ dİáÃPÀgï £ÀA§gïUÉ PÀgÉ ªÀiÁr ¸Àgï £Á£ÀÄ J°èUÉ §gÀ° JAzÀÄ PÉýzÁUÀ ºÀ¼É ¨Áw ¨ÉÊ¥Á¸ï ©æqïÓ ºÀwÛgÀ ¨Á JAzÀÄ ºÉýzÀ£ÀÄ £Á£ÀÄ ¨ÉÊPï£À°è 2 ®PÀë ºÀtªÀ£ÀÄß ElÄÖPÉÆAqÀÄ CªÀgÀÄ EzÀÝ ¸ÀܼÀPÉÌ ºÉÆÃzÉ£ÄÀ DUÀ dİáÃPÀgï ªÀÄvÀÄÛ EªÀiÁæ£ï ¹¢ÝÃPï JA§ÄªÀªÀgÀÄ E§âgÀÄ vÁªÀÅ vÀA¢zÀÝ ¨ÉAeï PÁj¤AzÀ E½zÀÄ PɼÀUÀqÉUÉ ¤AwzÀÝgÀÄ £Á£ÀÄ EªÀiÁæ£ï ¹¢ÝÃPï §½ §AiÀiÁå £Á£ÀÄ ¸ÀtÚzÁV ªÀÄgÀ½£À ªÁå¥ÁgÀ ªÀiÁqÀÄwÛgÀĪÀªÀ£ÀÄ £À£Àß ªÉÄÃ¯É AiÀiÁPÉ F jÃw zËdð£Àå ªÀiÁqÀÄwÛâÝj JAzÀÄ PÉýzÀÝPÉÌ EªÀiÁæ£ï ¹¢ÝÃPï £À£ÀUÉ ¨Á¬ÄUÉ §AzÀAvÉ CªÁZÀå ±À§ÝUÀ½AzÀ ¨ÉÊzÁr ¤Ã£ÀÄ CzÀÄ ºÉÃUÉ £À£ÀUÉ UÉÆwÛ®èzÉà §Ä¹£É¸ï ªÀiÁqÀÄwÛÃAiÀiÁ ªÀiÁqÀÄ ¤£ÀߣÀÄß ¸ÀĪÀÄä£É ©qÀĪÀÅ¢®è £ÀªÀÄä ºÀÄqÀÄUÀjUÉ ºÉý ¤£Àß PÉÊPÁ®Ä ªÀÄÄj¸ÀÄvÉÛÃ£É JAzÀÄ ºÉýzÀ£ÀÄ DUÀ £Á£ÀÄ CªÀ¤UÉ ºÉzÀj §AiÀiÁå FUÀ £À£Àß §½ PÉêÀ® 2 ®PÀì ºÀt«zÉ JA¢zÀÝPÉÌ CzÀ£ÀÄß £À£Àß PÉʬÄAzÀ QvÀÄÛPÉÆAqÀÄ G½zÀ 2 ®PÀë ºÀtªÀ£ÀÄß £Á¼É ¨É½îUÎÉ vÀAzÀÄPÉÆqÀÄ E®èªÁzÀ°è ¤£Àß ¯Áj ¨ÉAQ ºÀZÀÄÑvÉÛÃ£É JAzÀÄ ºÉý ºÉÆÃzÀ£ÀÄ £Á£ÀÄ ªÀiÁgÀ£Éà ¢£À ¨É½îUÉÎ dİáÃPÀgï UÉ ¥sÉÆÃ£ï ªÀiÁrPÉÆAqÀÄ CzÉà ¸ÀܼÀPÉÌ ºÉÆÃV ªÀÄvÉÛ 2 ®PÀë ºÀtªÀ£ÄÀ ß vÉUÉzÀÄPÉÆAqÀÄ ºÉÆÃV EªÀiÁæ£ï ¹¢ÝÃQUÉ ¤ÃrgÀÄvÉÛãÉ. DUÀ EªÀiÁæ£ï ¹¢ÝÃPï ¤Ã£ÀÄ £À£ÀUÉ ¥Àæw wAUÀ¼ÀÄ 2 ®PÀë ºÀtªÀ£ÀÄß ¤ÃqÀÄ E®èªÁzÀ°è ¤£ÀߣÀÄß fêÀ ¸À»vÀ ©qÀĪÀÅ¢®è JAzÀÄ ºÉý ¨ÉzÀjPÉ ºÁQ ºÉÆÃVgÀÄvÁÛ£É. £À£ÀUÉ fêÀ ¨ÉzÀjPÉ ºÁQ £À¤ßAzÀ 4 ®PÀë ºÀtªÀ£ÀÄß QwÛPÉÆAqÀÄ E£ÀÆß ®PÀë-®PÀë ºÀtPÉÌ ¨ÉÃrPÉ EnÖgÀĪÀ EªÀiÁæ£ï ¹¢ÝÃPï ªÀÄvÀÄÛ dİáÃPÀgï «gÀÄzÀÝ PÁ£ÀÆ£ÀÄ PÀæªÀÄ PÉÊUÉÆAqÀÄ £À£ÀUÉ £ÁåAiÀÄ PÉÆr¸À¨ÉÃPÁV vÀªÀÄä°è PÉÆÃgÀÄvÉÛãÉ. £Á£ÀÄ EªÀiÁæ£ï ¹¢ÝÃPïUÉ JzÀjPÉÆAqÀÄ vÀqÀªÁV §AzÀÄ zÀÆgÀ£ÀÄß ¤ÃrgÀÄvÉÛãÉ."
(Emphasis added)
The allegation in the complaint is that the complainant one
Mubarak who claims to be the owner/driver of a lorry and is in
the business of transportation of sand alleges that about 7 to
8 months before 01-05-2022 the petitioners had stopped his
vehicle and had demanded money for further movement of the
vehicle. The petitioners are described as underworld dons.
Vague dates are given in this regard. On the basis of the said
complaint, the aforesaid crime is registered for the offences
noted supra. Based upon this, the police conduct a search in
the house of the petitioner and drew up a panchanama. No
amount is recovered. After conduct of panchanama on 02-05-
2022 and arrest of the petitioner, a second complaint is
registered by a different complainant which is impugned in the
companion writ petition. The 2nd complaint is verbatim similar
to the first complaint supra. The 2nd complaint is registered on
05-05-2022 and reads as follows:
"¢£ÁAPÀ:05/05/2022
EªÀjUÉ
¥ÉÆ°Ã¸ï ¸À¨ï E£ïì¥ÉPÀÖgï UÁæªÀiÁAvÀgÀ oÁuÉ ºÀjºÀgÀ.
EAzÀ, C±ÉÆÃPÀ .J¸ï vÀAzÉ ±ÉÃRgÀ¥Àà, 40 ªÀµÀð, ªÀÄgÀ¼ÀÄ ¸À¨ï PÀAmÁæPÀÖgï PÉ®¸À, «£ÉÆÃ§£ÀUÀgÀ 4£Éà ªÉÄãï, 6£Éà PÁæ¸ï, zÁªÀtUÉgÉ.
ªÉÆ.£ÀA: 9980199906.
¸Áé«Ä,
«µÀAiÀÄ; ¨ÉzÀjPÉ ºÁQ £À¤ßAzÀ 8 ®PÀë ºÀt ¥ÀqÉzÀÄ E£ÀÆß ºÀt ¤ÃqÀªÀAvÉ ¨ÉzÀjPÉ MqÀÄØwÛgÀĪÀ EªÀiÁæ£ï ¹¢ÝPï ªÀÄvÀÄÛ ¸ÀºÀZÀgÀgÀ «gÀÄzÀÞ PÁ£ÀÆ£ÀÄ PÀæªÀÄ vÉUÉzÀÄPÉÆ¼ÀÄîªÀ §UÉÎ zÀÆgÀÄ.
****
F ªÉÄîÌAqÀ «µÀAiÀÄPÉÌ ¸ÀA§A¢ü¹zÀAvÉ C±ÉÆÃPÀ .J¸ï vÀAzÉ ±ÉÃRgÀ¥Àà , 40 ªÀµÀð, ªÀÄgÀ¼ÀÄ ¸À¨ï PÀAmÁæPÀÖgï PÉ®¸À, «£ÉÆÃ§£ÀUÀgÀ, 4£Éà ªÉÄãï, 6£Éà PÁæ¸ï, zÁªÀtUÉgÉ DzÀ £Á£ÀÄ PÉÆÃgÀĪÀÅzÉãÉAzÀgÉ £Á£ÀÄ zÁªÀtUÉgÉAiÀÄ°è ªÀÄgÀ½£À ªÁå¥ÁgÀ ªÀiÁrPÉÆAqÀÄ fêÀ£À ªÀiÁrPÉÆArgÀÄvÉÛãÉ. £Á£ÀÄ ºÁªÉÃj f¯ÉèAiÀÄ LgÀtÂAiÀİè EªÀiÁªÀiï ¸Á¨ï ¨ÁUÀ®PÉÆÃmÉ gÀªÀgÀÄ °Ãeï ¥Á¬ÄAmï ¥ÀqÉ¢zÀÄÝ, £Á£ÀÄ °Ãeï ¥Á¬ÄAmï £À°è ªÀiÁå£ÉÃeï ªÉÄAmï PÉ®¸À ªÀiÁrPÉÆArgÀÄvÉÛãÉ. £Á£ÀÄ FUÁUÀ¯Éà ¸ÀĪÀÄgÀÄ 04 ªÀµÀðUÀ½AzÀ ªÀÄgÀ½£À ªÁå¥ÁgÀªÀ£ÄÀ ß ªÀiÁrPÉÆAqÀÄ §A¢gÀÄvÉÛãÉ. ¢£ÁAPÀ:13/09/2021 gÀAzÀÄ ²ªÀªÉÆUÀÎ ºÀjºÀgÀ gÀ¸ÉÛAiÀİègÄÀ ªÀ ±ÁAw¸ÁUÀgÀ qÁ¨ÁzÀ°è HlPÉÌ PÀĽwgÀĪÁUÀ AiÀiÁgÉÆÃ M§â ªÀåQÛ fÃ¥ï PÁA¥Á¸ï PÁj£À°è §AzÀÄ £À£ÀߣÀÄß PÀgÉzÀÄ £Á£ÀÄ dİáPÀgï, £ÀªÀÄä ¨Á¸ï PÁj£À°èzÁÝgÉ CªÀgÀ §½ §AzÀÄ ªÀiÁvÀ£ÁqÀÄ JAzÀÄ ºÉýzÀ£ÀÄ. DUÀ £Á£ÀÄ CªÀ£À §½ £À£ÀßzÉãÀÄ ªÀiÁvÀÄ CAvÁ ºÉýzÀÝPÌÉ dİáPÀgï JA§ÄªÀªÀ£ÀÄ CªÀgÀ£ÀÄß AiÀiÁgÉAzÀÄ w½¢¢ÝÃAiÀiÁ ²ªÀªÉÆUÀÎ ªÀÄvÀÄÛ ªÉÄʸÀÆj£À qÁ£ï EªÀiÁæ£ï ¹¢ÝPï JAzÀÄ ºÉýzÀ£ÀÄ. £Á£ÀÄ ºÉzÀj CªÀgÀÄ PÀĽwzÀÝ fÃ¥ï PÁA¥Á¸ï PÁgï £À §½ ºÉÆÃV ªÀiÁvÀ£Ár¹zÉ£ÀÄ. DUÀ PÁj¤AzÀ E½zÀÄ §AzÀ ªÀåQÛ £Á£ÀÄ AiÀiÁgÀÄ UÉÆvÁÛ, EªÀiÁæ£ï ¹¢ÝPï, £À£ÀUÉ J¯Áè C¢üPÁjUÀ¼ÀÄ UÉÆwÛzÁÝgÉ, ¤Ã£ÀÄ £À£Àß C£ÀĪÀÄw E®èzÉà ªÀÄgÀ½£À °Ãeï £ÀqɸÀÄwÛgÀÄªÉ JAzÀÄ ºÉý £À£ÀUÉ 10 ®PÀë ºÀtªÀ£ÀÄß ¤ÃrzÀgÉ ªÀiÁvÀæ £Á£ÀÄ ¤£ÀUÉ ªÀÄgÀ¼À£ÀÄß ¸ÁUÁtÂPÉ ªÀiÁqÀ®Ä ©qÀÄvÉÛãÉAzÀÄ ºÉý ¨ÉzÀjPÉ ºÁQgÀÄvÁÛ£É. £Á£ÀÄ CªÀ¤UÉ ºÉzÀjPÉÆAqÀÄ CuÁÚ £Á£ÀÄ ¸ÀAeÉ §AzÀÄ ¤ªÀÄä£ÀÄß EzÉà ¸ÀܼÀPÉÌ §AzÀÄ ¨sÉÃnAiÀÄUÀÄvÉÛãÉAzÀÄ ºÉý £Á£ÀÄ C°èAzÀ PÁgï vÉUÉzÀÄPÉÆAqÀÄ ºÉÆÃVgÀÄvÉÛãÉ. CzÉà ¢£À ¸ÀAeÉ £Á£ÀÄ ºÀjºÀgÀ ²ªÀªÆ É UÀÎ gÀ¸ÉÛAiÀÄ ±ÁAw¸ÁUÀgÀ qÁ¨ÁzÀ ºÀwÛgÀ ¨ÉÊPï£À°è 04 ®PÀë ºÀtªÀ£ÀÄß ElÄÖPÉÆAqÀÄ ºÉÆÃzÉ£ÀÄ. CUÀ dÄ®áPÀgï ªÀÄvÀÄÛ EªÀiÁæ£ï ¹¢ÝPï JA§ÄªÀªÀ£ÀÄ vÁªÀÅ vÀA¢zÀÝ PÁgï¤AzÀ E½zÀÄ PɼÀUÉ ¤AwzÀÝgÀÄ. £Á£ÀÄ EªÀiÁæ£ï ¹¢ÝPï §½ ¨sÀAiÀiÁå £Á£ÀÄ ¸ÀtÚzÁV ªÀÄgÀ½£À ªÁå¥ÁgÀ ªÀiÁqÀÄwÛgÀĪÀªÀ£ÀÄ, £À£Àß ªÉÄÃ¯É KPÉ F jÃw zËdð£Àå ªÀiÁqÀÄwÛÃj JAzÀÄ PÉýzÀÝPÉÌ EªÀiÁæ£ï ¹¢ÝPï £À£ÀUÉ ¨Á¬ÄUÉ §AzÀAvÉ CªÁZÀå ±À§ÝUÀ½AzÀ ¨ÉÊzÁr ¤Ã£ÀÄ CzÉÔÃUÉ £À£ÀUÉ UÉÆwÛ®èzÉà §Ä¹£É¸ï ªÀiÁqÀÄwÛÃAiÀÄ ªÀiÁqÀÄ, ¤£ÀߣÀÄß ¸ÀĪÀÄä£Éà ©qÀĪÀÅ¢®è, £ÀªÀÄä ºÀÄqÀÄUÀjUÉ ºÉý ¤£Àß PÉÊPÁ®Ä ªÀÄÄj¸ÀÄvÉÛãÉAzÀÄ ºÉýzÀ£ÀÄ. DUÀ £Á£ÀÄ CªÀ¤UÉ ºÉzÀj ¨sÀAiÀiÁå £À£Àß §½ PÉêÀ® 04
®PÀë ºÀt vÀA¢zÉÝÃ£É JAzÀÄ ºÉý CªÀgÀ PÉÊUÉ PÉÆmÉÖ£ÀÄ. DUÀ EªÀiÁæ£ï ¹¢ÝPï G½zÀ 06 ®PÀë ºÀtªÀ£ÀÄß £Á¼É ¨É½UÉÎ vÀAzÀÄ PÉÆqÀÄ E®è¢zÀÝgÉ ¤£Àß PÁjUÉ ¨ÉAQ ºÀZÀÄÑvÉÛãÉAzÀÄ ºÉýzÀ£ÄÀ . £Á£ÀÄ EzÁzÀ £ÀAvÀgÀ ¸ÀjAiÀiÁV 01 wAUÀ¼À £ÀAvÀgÀ CAzÀgÉ ¢£ÁAPÀ:14/10/2021 gÀAzÀÄ ²ªÀªÉÆUÀÎ ºÀjºÀgÀ gÀ¸ÉÛ ±ÁAw¸ÁUÀgÀ qÁ¨ÁzÀ ºÀwÛgÀ EgÀĪÁUÀ dİàÃPÀgï ºÁUÀÆ ¹¢ÝPï £À£ßÀ PÁjUÉ CqÀØ §AzÀÄ G½zÀ 06 ®PÀë ºÀtªÉ°è CAvÁ PÉýzÀgÀÄ. £Á£ÀÄ CªÀjUÉ ºÉzÀj £À£ßÀ PÁgÀ£ÀÄß C°èAiÉÄà ©lÄÖ ¨ÉÃgÉ ªÁºÀ£ÀzÀ°è ºÉÆÃV 04 ®PÀë ºÀtªÀ£ÀÄß ºÉÆA¢¹PÉÆAqÀÄ §AzÀÄ EªÀiÁæ£ï ¹¢ÝPï gÀªÀgÀ PÉÊUÉ ¤ÃrgÀÄvÉÛãÉ. DUÀ EªÀiÁæ£ï ¹¢ÝPï ¤Ã£ÀÄ £À£ÀUÉ G½zÀ 02 ®PÀë ºÀtªÀ£ÀÄß DzÀµÀÄÖ ¨ÉÃUÀ vÀAzÀÄ PÉÆqÀÄ E®èªÁzÀ°è ¤£ÀߣÀÄß fêÀ¸À»vÀ ©qÀĪÀÅ¢®è JAzÀÄ ¨ÉzÀjPÉ ºÁQ ºÉÆÃVgÀÄvÁÛgÉ. £À£ÀUÉ fêÀ ¨ÉzÀjPÉ ºÁQ £À¤ßAzÀ 08 ®PÀë ºÀt ¥ÀqÉzÀÄ E£ÀÆß ®PÀë ®PÀë ºÀtPÉÌ ¨ÉÃrPÉ EnÖgÀĪÀ EªÀiÁæ£ï ¹¢ÝPï ªÀÄvÀÄÛ dÄ®áPÀgï «gÀÄzÀÞ PÁ£ÀÆ£ÀÄ PÀæªÄÀ PÉÊUÉÆAqÀÄ £À£ÀUÉ £ÁåAiÀÄ PÉÆr¸À¨ÉÃPÁV vÀªÀÄä°è PÉÆÃgÀÄvÉÛãÉ. £Á£ÀÄ EªÀiÁæ£ï ¹¢ÝPïUÉ ºÉzÀjPÉÆAqÀÄ F ¢ªÀ¸À vÀqÀªÁV §AzÀÄ zÀÆgÀ£ÀÄß ¤ÃrgÀÄvÉÛãÉ."
(Emphasis added)
The complainant in the 2nd complaint also narrates that on
13.09.2021 the petitioner had blocked the way and demanded
Rs.10,00,000/-. This becomes a crime in Crime No.68 of 2022.
The complainant in the said case though is served through the
jurisdictional police remains unrepresented and the recovery
that happens in the entire case is about 128 notes of Rs.500/-
denomination and 3 notes of Rs.2,000/- denomination but not
from the petitioner. This is recovered from accused No.3 in
Crime No.143 of 2022. There is no recovery of any amount
from the petitioner.
10. What merits consideration is the contention of the
learned senior counsel that the complainants are ghost
complainants as the allegation in the complaints is that
extortion has taken place about 9 months before registration
of the complaints. There is no explanation except saying that
due to fear there is delay in registration of complaints. If
extraction had taken place on 13-09-2021, complaint could
not have been registered on 05-05-5022. Similar goes with
the earlier complaint and if complaints are read in
juxtaposition they are verbatim similar. In fact, a few
paragraphs are copied and pasted between the complaints
registered on 01-05-2022 and 05-05-2022. Therefore, the
very registration of crime or the happening of the incident
becomes doubtful, as delay in registering the complaints gives
rise to embellishment to a particular complaint as is held by
the Apex Court in the case of MANOJ KUMAR SHARMA AND
OTHERS v. STATE OF CHHATTISGARH AND ANOTHER1 ,
wherein the Apex Court considering the delay in registration of
FIR has held as follows:
"30. Delay in lodging the FIR often results in embellishment, which is a creature of an afterthought. On account of delay, the FIR not only gets bereft of the advantage of spontaneity, danger also creeps in of the introduction of a coloured version or exaggerated story. In our opinion, such extraordinary delay in lodging the FIR raises grave doubt about the truthfulness of allegations made by Respondent 2 herein against the appellants, which are, in any case, general in nature. We have no doubt that by making such reckless and vague allegations, Respondent 2 herein has tried to rope the appellants in criminal proceedings. We are of the confirmed opinion that continuation of the criminal proceedings against the appellants pursuant to this FIR is an abuse of the process of law. Therefore, in the interest of justice, the FIR deserves to be quashed. In this context, it is apt to quote the following decision of this Court in Jai Prakash Singh v. State of Bihar [Jai Prakash Singh v. State of Bihar, (2012) 4 SCC 379 : (2012) 2 SCC (Cri) 468] wherein it was held as under : (SCC p. 383, para 12)
"12. The FIR in a criminal case is a vital and valuable piece of evidence though may not be substantive piece of evidence. The object of insisting upon prompt lodging of the FIR in respect of the commission of an offence is to obtain early information regarding the circumstances in which the crime was committed, the names of the actual culprits and the part played by them as well as the names of the eyewitnesses present at the scene of occurrence. If there is a delay in lodging the FIR, it loses the advantage of spontaneity, danger creeps in of the introduction of coloured version, exaggerated account or concocted story as a result of large
(2016) 9 SCC 1
number of consultations/deliberations. Undoubtedly, the promptness in lodging the FIR is an assurance regarding truth of the informant's version. A promptly lodged FIR reflects the first-hand account of what has actually happened, and who was responsible for the offence in question."
31. Whether an offence has been disclosed or not, must necessarily depend on the facts and circumstances of each case. If on consideration of the relevant materials, the court is satisfied that an offence is disclosed, it will normally not interfere with the investigation into the offence and will generally allow the investigation into the offence to be completed in order to collect materials for proving the offence.
32. In the above backdrop, it is also imperative to discuss the scope of inherent power of the High Court under Section 482 of the Code. The appellants before us filed a petition under Section 482 of the Code for quashing of the FIR on the ground that the FIR was filed after a delay of 5 (five) years and is barred by territorial jurisdiction. The High Court, on the other hand, after taking note of the fact that the investigation is in the final stage in the matter and a charge-sheet is ready to be filed before the Judicial Magistrate First Class, ordered for its continuance without taking into consideration that it is barred by law. The court at Durg did not take notice of the fact that there is a legal bar engrafted in the matter for its continuance and the proceedings have been maliciously instituted after a delay of five years with an ulterior motive for wreaking vengeance on the appellants."
The other judgments relied on by the learned SPP-II and the
learned counsel representing the 2nd respondent, were all
considering delay and explanation thereto. In the case of
SHANTABEN BHURABHAI BHURIYA v. ANAND
ATHABHAI CHAUDHARI AND OTHERS - Criminal Appeal
No.967 of 2021 decided on 26th October, 2021, the Apex
Court has held that it was the specific case of the victim that
an attempt was made in getting the FIR registered on the very
next day of the incident. That was not registered and a private
complaint was filed four days thereafter. In those
circumstances, the Apex Court held that delay was not fatal as
the complainant had demonstrated that a sincere effort was
made to register a complaint on 7-09-2013 which was refused
to be registered and as such a private complaint was
registered on 13-09-2013. Therefore, the delay therein was
explained and it was only 4 days delay from the date of the
incident.
11. Insofar as the judgment relied on by the learned
counsel representing the 2nd respondent/complainant in the
case of RAVINDER KUMAR AND ANOTHER v. STATE OF
PUNJAB - 2001 Crl.L.J. 4242 the same would become
distinguishable on the facts in the case before the Apex Court.
In the said case the Apex Court was considering whether the
FIR was registered after a delay of two days and whether
those two days would be fatal to the case of the victim or the
prosecution later. The Apex Court in the said judgment also
holds that complaint should be registered without any loss of
time and was declared that it was not to be fatal on the
ground that it was only two days and the delay of two days in
lodging the FIR cannot become a ground to quash the
proceedings at the stage of investigation.
12. As observed hereinabove, in the case at hand, the
delay is not two days or four days. The delay is 9 months. In
the complaint registered on 1-05-2022 the period indicated is
about 7 to 8 months ago and in the verbatim similar complaint
registered which is second in line, the date of the incident is
13-09-2021 and the complaints admittedly are registered after
about 9 months i.e., on 01-05-2022 and 05-05-2022. It is
here the judgment of the Apex Court in the case of MANOJ
KUMAR SHARMA (supra) would be applicable, as the
complaints so registered after 9 months are full of
embellishments that too vague embellishment. In the teeth of
the aforesaid complaints if further investigation or proceedings
are permitted to continue, it would degenerate into
harassment and result in abuse of the process of law.
13. The Apex Court in the case of STATE OF HARYANA
v. BHAJAN LAL2 has laid down postulates of interference and
the same is followed to this day by the Apex Court in plethora
of judgments. The Apex Court at paragraph 102 holds as
follows:
"102. In the backdrop of the interpretation of the various relevant provisions of the Code under Chapter XIV and of the principles of law enunciated by this Court in a series of decisions relating to the exercise of the extraordinary power under Article 226 or the inherent powers under Section 482 of the Code which we have extracted and reproduced above, we give the following categories of cases by way of illustration wherein such power could be exercised either to prevent abuse of the process of any court or
1992 Supp (1) SCC 335
otherwise to secure the ends of justice, though it may not be possible to lay down any precise, clearly defined and sufficiently channelised and inflexible guidelines or rigid formulae and to give an exhaustive list of myriad kinds of cases wherein such power should be exercised.
(1) Where the allegations made in the first information report or the complaint, even if they are taken at their face value and accepted in their entirety do not prima facie constitute any offence or make out a case against the accused.
(2) Where the allegations in the first information report and other materials, if any, accompanying the FIR do not disclose a cognizable offence, justifying an investigation by police officers under Section 156(1) of the Code except under an order of a Magistrate within the purview of Section 155(2) of the Code.
(3) Where the uncontroverted allegations made in the FIR or complaint and the evidence collected in support of the same do not disclose the commission of any offence and make out a case against the accused.
(4) Where, the allegations in the FIR do not constitute a cognizable offence but constitute only a non-cognizable offence, no investigation is permitted by a police officer without an order of a Magistrate as contemplated under Section 155(2) of the Code.
(5) Where the allegations made in the FIR or complaint are so absurd and inherently improbable on the basis of which no prudent person can ever reach a just conclusion that there is sufficient ground for proceeding against the accused.
(6) Where there is an express legal bar engrafted in any of the provisions of the Code or the concerned Act (under
which a criminal proceeding is instituted) to the institution and continuance of the proceedings and/or where there is a specific provision in the Code or the concerned Act, providing efficacious redress for the grievance of the aggrieved party.
(7) Where a criminal proceeding is manifestly attended with mala fide and/or where the proceeding is maliciously instituted with an ulterior motive for wreaking vengeance on the accused and with a view to spite him due to private and personal grudge."
(Emphasis supplied)
Postulates 1 and 5 would become applicable to the case at
hand, as at the perusal of the complaints it would demonstrate
two factors i.e., improbability and mala fide intention.
Therefore, as observed by the Apex Court, in such cases,
further proceedings should not be permitted to continue.
14. For the aforesaid reasons, I pass the following:
ORDER
(i) Writ Petitions are allowed.
(ii) Registration of crimes in Crime No.68 of 2022 before the Harihara Rural Police and in Crime
No.143 of 2022 before Davanagere Rural Police Station are quashed.
In the light of the aforesaid order and for the reasons
indicated therein, as a consequence of quashment of the
registration of crime against the petitioners, I.A.No.2/2022
wherein the direction that was sought to withdraw the lookout
notice against the petitioners would stand allowed and the
respondents shall withdraw the lookout notice issued against
the petitioners within a period of three weeks from the date of
receipt of the copy of this order.
In view of disposal of the main petitions, I.A.No.1/2022
does not survive for consideration. Accordingly, stands
disposed.
Sd/-
JUDGE bkp CT:MJ
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!