Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nagraj S/O Niranjanayya vs The State Of Karnataka And Anr
2023 Latest Caselaw 10786 Kant

Citation : 2023 Latest Caselaw 10786 Kant
Judgement Date : 18 December, 2023

Karnataka High Court

Nagraj S/O Niranjanayya vs The State Of Karnataka And Anr on 18 December, 2023

Author: K Natarajan

Bench: K Natarajan

                                           -1-
                                                 NC: 2023:KHC-K:9289
                                                CRL.P No. 200301 of 2023
                                            C/W CRL.P No. 200321 of 2023



                           IN THE HIGH COURT OF KARNATAKA,

                                  KALABURAGI BENCH

                      DATED THIS THE 18TH DAY OF DECEMBER, 2023

                                        BEFORE
                         THE HON'BLE MR. JUSTICE K NATARAJAN
                         CRIMINAL PETITION NO. 200301 OF 2023
                                          C/W
                         CRIMINAL PETITION NO. 200321 OF 2023


                 IN CRL.P NO.200301/2023

                      SHARANABASAVA
                      S/O HANMANTRAYA,
                      AGED ABOUT 24 YEARS,
                      OCCUPATION: AGRICULTURE/OWNER OF TIPPER,
                      R/O VILLAGE KARNAL, POST: HEMNOOR,
                      TALUK: SHORAPUR, DISTRICT: YADGIRI.
                                                          ...PETITIONER
                 (BY SRI. R.V.NADAGOUDA, ADVOCATE)

                 AND:
Digitally
signed by
KHAJAAMEEN
L MALAGHAN       1.   THE STATE OF KARNATAKA
Location: High
Court Of              REPRESENTED BY ADDL. SPP,
Karnataka
                      KALABURAGI BENCH - 585 107.
                      (THROUGH YADGIRI TOWN POLICE STATION
                      DISTRICT: YADGIRI).

                 2.   M/S. SRI. RAM TRANSPORT FINANCE CO.LTD
                      ITS AUTHORIZED SIGNATORY AND CONSTITUTED.
                      ATTORNEY MR. MARIBASAVA,
                      S/O SIDDAPPA,
                      AGED ABOUT 40 YEARS,
                      OCCUPATION: CREDIT EXECUTIVE,
                      R/O 1ST FLOOR, SHAHARA COMPLEX,
                      OPP: TMC MAIN ROAD, YADGIRI,
                           -2-
                                  NC: 2023:KHC-K:9289
                               CRL.P No. 200301 of 2023
                           C/W CRL.P No. 200321 of 2023



     SHORAPUR, TALUK: SHORAPUR,
     DISTRICT: YADGIRI.
                                           ...RESPONDENTS
(BY SMT. ANITA M. REDDY, HCGP FOR R-1;
    SRI. D.P. AMBEKAR, ADVOCATE FOR R-2)

     THIS CRL.P IS FILED U/S.482 OF CR.P.C PRAYING TO
QUASH/SET ASIDE THE IMPUGNED ORDERS DATED:
24.07.2019 PASSED BY SENIOR CIVIL JUDGE AND CJM COURT
AT YADGIRI IN YADGIRI TOWN PS CRIME NO. 32/2019 AND TO
SET ASIDE THE IMPUGNED ORDER DATED: 22.02.2023
PASSED BY SESSIONS JUDGE AT YADGIRI IN CRL. REV. P.
NO.25/2019 AND FURTHER BE PLEASED TO RELEASE THE
BHARATH BENZ TIPPER LORRY NO. KA-33/A-8741 IN FAVOUR
OF THE PETITIONER, IN THE INTEREST OF JUSTICE AND
EQUITY.


IN CRL.P NO.200321/2023

     NAGRAJ
     S/O NIRANJANAYYA,
     AGED ABOUT 21 YEARS,
     OCCUPATION: AGRICULTURE/OWNER OF TIPPER,
     R/O VILLAGE IBRAHIMPUR,
     TALUK: SHORAPUR, DISTRICT: YADGIRI.
                                         ...PETITIONER
(BY SRI. R.V.NADAGOUDA, ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA
     REPRESENTED BY ADDL. SPP,
     KALABURAGI BENCH - 585 107.
     (THROUGH YADGIRI TOWN POLICE STATION,
     DISTRICT: YADGIRI).

2.   M/S. SRI. RAM FINANCE CO.LTD
     ITS AUTHORIZED SIGNATORY AND CONSTITUTED.
     ATTORNEY MR. MARIBASAVA,
     S/O SIDDAPPA,
                               -3-
                                    NC: 2023:KHC-K:9289
                                   CRL.P No. 200301 of 2023
                               C/W CRL.P No. 200321 of 2023



    AGED ABOUT 40 YEARS,
    OCCUPATION: CREDIT EXECUTIVE,
    R/O 1ST FLOOR, SHAHARA COMPLEX,
    OPP: TMC MAIN ROAD, SHORAPUR,
    TALUK: SHORAPUR,
    DISTRICT: YADGIRI.
                                              ...RESPONDENTS
(BY SMT. ANITA M. REDDY, HCGP FOR R-1;
    SRI. D.P. AMBEKAR, ADVOCATE FOR R-2)

     THIS CRL.P IS FILED U/S.482 OF CR.P.C PRAYING TO
QUASH/SET ASIDE THE IMPUGNED ORDERS DATED:
24.07.2019 PASSED BY SENIOR CIVIL JUDGE AND CJM COURT
AT YADGIRI IN YADGIRI TOWN PS CRIME NO.32/2019 AND TO
SET ASIDE THE IMPUGNED ORDER DATED: 22.02.2023
PASSED BY SESSIONS JUDGE AT YADGIRI IN CRL. REV. P.
NO.25/2019 AND FURTHER BE PLEASED TO RELEASE THE
BHARATH BENZ TIPPER LORRY NO. KA-33/A-8741 IN FAVOUR
OF THE PETITIONER, IN THE INTEREST OF JUSTICE AND
EQUITY.

    THESE   PETITIONS,   COMING   ON   FOR   FURTHER
ARGUMENTS, THIS DAY, THE COURT MADE THE FOLLOWING:
                           ORDER

The Crl.P.No.200301/2023 is filed by the petitioner said

to be RC owner of the vehicle Bharath Benz Tipper Lorry

bearing No.KA-33/A-8741 which was seized by the police in

Crime No.32/2019 registered by Yadgiri town police station for

the offence punishable under Sections 406, 409, 467, 468, 420

of IPC.

2. The Crl.P.No.200321/2023 is filed by the petitioner

said to be RC owner of the vehicle Bharath Benz Tipper Lorry

NC: 2023:KHC-K:9289

bearing No.KA-33/A-8742 which was seized by the police in

Crime No.33/2019 registered by Yadgiri town police station for

the offence punishable under Sections 406, 409, 467, 468, 420

of IPC.

3. Heard the arguments of learned counsel for the

petitioners, learned HCGP for the State and learned counsel for

respondent No.2.

4. The case of the petitioner is that the petitioner

purchased the vehicle stated above from the accused No.1 for

valuable consideration on 06.3.2019. The RC was transferred

in his name and he was in possession of the vehicle.

Subsequently, the police seized the vehicle in Crime

No.32/2019 on the complaint filed by the respondent No.2,

where it was alleged, the vehicle was purchased by the original

purchaser by borrowing loan from the Sri. Ram Finance Co. Ltd

company for Rs.28 lakhs. The vehicle was hypothecated,

subsequently the said Iranna Aski present owner sold the

vehicle to the petitioner. However, prior to that one more

Sharanagouda had purchased the vehicle and now the

petitioner was RC owner of the vehicle, which was seized. He

NC: 2023:KHC-K:9289

has filed the applications for releasing the vehicle , which came

to be rejected by the Trial Court and revision also filed which

was dismissed by the Session Judge. Hence he is before this

court.

5. Learned counsel for the petitioner has contended the

petitioner is a bonafide purchaser, purchased the vehicle for

valuable consideration and he is enjoying the movable

property. There is no endorsement in the RC of this vendor

regarding hypothecation. Therefore, he has purchased the

vehicle from the vendor Sharanagouda. The respondent

already issued no objection to sell the property to the RTO.

Therefore, the RTO issued the no objection certificate by

transferring the vehicle. Therefore, the petitioner is entitled for

interim custody of the vehicle till conclusion of the trial. Hence

prayed for allowing this petition.

6. Per contra, learned counsel for respondent no.2

seriously objected the petition and contended that the vehicle

was previously borrowed by one Iranna Aski and he has

obtained permission from the Finance Company for selling to

one Sharanagouda. Accordingly, the respondent No.2 issued

NC: 2023:KHC-K:9289

no objection for selling the same in October 2018.

Subsequently, Sharanagouda also paid one installment under

the new hypothecation agreement, entered into between

Sharanagouda and Sri. Ram Finance Co. Ltd company.

Thereafter without the knowledge and consent of the financier

the Sharangouda sold the vehicle to the Sharanabasava the

present petitioner. A criminal complaint was filed against all

the vendors of the petitioner and the petitioner, including a

staff of the Sri. Ram Finance Co. Ltd., Therefore, when the

vehicle is hypothecated with the Sri. Ram Finance Co. Ltd.,

they are entitled to obtain the interim custody under the

hypothecation deed and they are entitled to recover the

possession of the property. Such being the case, he has

supported the order passed by the both the courts below. In

support of his argument he has relied upon the judgment of the

Single Judge, Principal Bench, Bengaluru in Crl.P.No.2406/2008

dated 31.08.2009.

7. Having heard the arguments, perused the records,

which reveal, on perusal of the same, the vendor's vendor of

the petitioner one Iranna Aski, borrowed the loan from the

respondent No.2 for Rs.28,00,000/- for purchasing the Bharath

NC: 2023:KHC-K:9289

Benz Tipper Lorry bearing No.KA-33-A-8741. Subsequently, he

has obtained the permission from the respondent No.2 for

selling the vehicle to one Sharanegouda. Accordingly, under

form No.35, the respondent No.2 issued no objection dated

15.10.2018 for alienating this vehicle to one Sharanegouda.

Based upon the no objection, the vehicle was transferred to one

Sharanegouda who is the vendor of this petitioner. The vehicle

was transferred in the name of the petitioner on 06.03.2019.

But the case of the respondent is Sharanegouda also entered

into hypothecation agreement with the Finance company and

he has also paid one installment, but subsequently without the

knowledge of the respondent No.2 he has sold the vehicle to

the petitioner. The hypothecation agreement also was part of

the charge sheet. A copy was produced to this court for

verifying the same, there was a fresh hypothecation agreement

between one Sharenegowda the vendor of this petitioner and

the Sri. Ram Finance Co. Ltd dated 01.09.2018 and one

Virupakshappa was surety in this agreement and loan.

Subsequently, when the vehicle was transferred in the name of

Sharanegouda there is no reference in the RC of the

Sharanegouda. Based upon the RC of the Sharanegouda, the

NC: 2023:KHC-K:9289

petitioner purchased the vehicle. Therefore, the complaint

came to be filed by the respondent No.2 against Sharanegouda

the vendor of the petitioner and Sharanabasavappa. The

matter is investigated charge sheet came to be filed, where the

vendor of the petitioner by suppressing the fact of

hypothecation, sold the vehicle to the petitioner. Ofcourse

there is no reference in the RC book, but the fact remains the

hypothecation agreement is existing between the vendor of the

petitioner and respondent No.2 In a similar situation the

coordinate bench of this court in Crl.P.No.2406/2008 dated

31.08.2009 has held, at para No.6 as below,

" It reveals that the vehicle was already hypothecated to the complainant and accused No.1 without disclosing the same has sold the same to the accused No.3. admittedly accused No.1 was the borrower and the vehicle was under hypothecation in such circumstances, it was not free from hypothecation. No doubt, the registration certificate, did not reveal such thing but it is matter of record. Both the courts have taken into consideration and accordingly have rejected the application. I find no grounds to interfere with the impugned order"

NC: 2023:KHC-K:9289

8. On perusal of the order, in Crl.P.No.200301/2023, it

is case belonging to the same Sri. Ram Finance Co. Ltd, where

borrower sold the vehicle behind the back of the finance

company, without the consent of the financier. Ofcourse the

first purchaser Iranna Aski had obtained the permission for

alienating the vehicle. Based upon the fresh hypothecation

agreement between the Sharanegouda, the vendor of the

petitioner and the financier the no objection was issued. As per

the contention, Sharanegouda the vendor of the present

petitioner paid one installment, subsequently the vehicle was

sold to the petitioner. Therefore, as per the hypothecation

agreement, the respondent financier is entitled to recover the

possession of the vehicle and sell it for recovery of the loan

amount. If at all the petitioner is bonafide purchaser from his

vendor Sharanegouda, he can take the defence in the criminal

case and if at all he feels his vendor cheated him, he can file

the complaint against the accused No.1 for receiving the

money, cheating him by suppressing the hypothecation

agreement and selling the vehicle. Such being the case, I am

of the view, there is no error committed by both the court

below in rejecting the application.

- 10 -

NC: 2023:KHC-K:9289

9. On perusal of the records, in Crl.P.No.200321/2023

there was a hypothecation agreement held between the original

owner Iranna Aski. Subsequently on the request, the

respondent No.2 issued no objection for selling the vehicle in

favour of Virupakshappa. the said Virupakshappa became the

RC owner and subsequently the present petitioner Nagaraj, RC

owner purchased the vehicle for valuable consideration.

However, there is no reference in the RC of the Virupakshappa

regarding hypothecation. Though the Virupakshappa and

earlier vendor, the original owner Iranna Aski obtained the

permission or consent from the respondent No.2., but this

Virupakshappa without obtaining consent has sold the vehicle

to the present petitioner-Nagaraj by suppressing the fact the

vehicle was under hypothecation. Even though he had entered

into agreement of hypothecation with the respondent No.2, on

31.08.2018 by suppressing the material fact, sold it to the

present petitioner. The matter was investigated by the police

in Crime No.33/2019 and filed the charge sheet . If at all the

petitioner is a bonafide purchaser, without the knowledge he

has purchased the vehicle from the Virupakshappa, he can take

the plea in the trial for the acquittal and if he feels the vendor

- 11 -

NC: 2023:KHC-K:9289

Virupakshappa cheated him, he is at liberty to file complaint

against him, for cheating and also recovery of the amount for

which he has paid for borrowing the vehicle. Such being the

case, I am of the view, the petition is also devoid of merits,

there is no error committed by both the courts below and hence

requires to be dismissed.

Accordingly, both these petitions are dismissed.

Sd/-

JUDGE

AKV

CT:SK

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter