Citation : 2023 Latest Caselaw 3967 Kant
Judgement Date : 4 July, 2023
-1-
NC: 2023:KHC-D:6664
CRL.P No. 101295 of 2023
IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH
DATED THIS THE 4TH DAY OF JULY, 2023
BEFORE
THE HON'BLE MR JUSTICE V.SRISHANANDA
CRIMINAL PETITION NO. 101295 OF 2023
BETWEEN:
SRI. LAXMANA S/O. EARAIAH,
AGE: 37 YEARS, OCC: FARMER
R/O: NITTUR VILLAGE SIRUGUPPA,
TQ: DIST: BALLARI -583101.
...PETITIONER
(BY SRI. B.C. JNANAYYA SWAMI, ADVOCATE)
AND:
THE STATE OF KARNATAKA,
REP BY ITS SPP,
HIGH COURT OF KARNATAKA, BENCH,
DHARWAD- 580001.
CHANDRASHEKAR (THROUGH SIRUGUPPA P.S)
LAXMAN ...RESPONDENT
KATTIMANI
(BY SMT. GIRIJA S. HIREMATH, HCGP)
Digitally signed by
CHANDRASHEKAR THIS CRIMINAL PETITION IS FILED U/SEC. 482 OF
LAXMAN KATTIMANI
Date: 2023.07.05 CR.P.C. SEEKING TO QUASH THE ENTIRE PROCEEDINGS IN
11:51:48 -0700 C.C.NO. 89/2021 CIVIL JUDGE AND JMFC COURT SIRUGUPPA
(ARISING OUT OF CRIME NO. 214/2020 RGISTERED
SIRUGUPPA P.S) FOR AN OFFENCE P/U/SEC. 78(3) OF
KARNATAKA POLICE ACT 1963 AND BY ALLOWING THE
CRIMINAL PETITION IN SO FOR AS THIS PETITIONER/
ACCUSED NO.2 IS CONCERNED.
THIS PETITION, COMING ON FOR ADMISSION, THIS DAY,
THE COURT MADE THE FOLLOWING:
-2-
NC: 2023:KHC-D:6664
CRL.P No. 101295 of 2023
ORDER
Heard Shri. B. C. Jnanayyaswami, learned counsel for
the petitioner and Smt. Girija S. Hiremath, learned High
Court Government Pleader for respondent-State.
2. The present petition is filed under Section 482
of Cr.P.C. with the following prayer:
"Wherefore the petitioner/accused No.2 respectfully prays that this Hon'ble Court may be pleased to quash the entire proceedings in C.C. No.89/2021 learned Civil Judge & JMFC Court, Siruguppa (arising out of Crime No.214/2020 registered by Siruguppa P.S.) for an offence punishable U/S.78(3) of Karnataka Police Act, 1963 by allowing the Criminal Petition insofar as this petitioner/Accused No.1 is concerned, in the interest of Justice."
3. Brief facts of the case are as under:
The P.S.I of Siruguppa Police received a credible
information that near B M Sawmill at public place some
unknown people are indulging in playing 'Matka'.
Accordingly, a raid team was formed and raided the said
NC: 2023:KHC-D:6664 CRL.P No. 101295 of 2023
place and found that accused/persons were involved in
playing Matka and accordingly they apprehended them
and seized some articles which were used in playing Matka
and registered a case under Section 78(3) of K.P. Act,
1963 and investigated the matter and filed charge sheet.
4. Petitioners challenged the said action by
contending that admittedly the offence punishable under
Section 78 of K.P. Act is non cognizable offence and Head
of Raid party or police have not complied Section 155(2)
of Cr.P.C. before registration of the case and therefore
very registration of the case and investigation of the same
and filing of the charge sheet is illegal.
5. In view of the authorative judgment in the case
of Vaggeppa Gurulinga Jangaligi Vs. State of Karnataka
reported in ILR 2020 KAR 630 and in the case of Eraiah
and Others Vs. State of Karantaka reported in 1977(1)
KAR.L.J, the action on the part of police cannot be
countenanced in law.
NC: 2023:KHC-D:6664 CRL.P No. 101295 of 2023
6. However, learned High Court Government
Pleader supports the registration of the case and filing of
charge sheet stating that it is only formality.
7. In view of the rival contentions, this Court
perused the material on record meticulously.
8. On such perusal, it is seen that admittedly the
offence alleged against the petitioners are non cognizable
in nature and therefore the Head of the Raid party was
required to follow the procedure as it requires under
Section 155 of Cr.P.C. and had to obtain necessary
permission before proceeding to register the case.
9. Since the Head of Raid party has not done so,
registering the case and filing of charge sheet has
rendered illegal whereby calling for interference by this
Court under Section 482 of Cr.P.C.
10. Hence, the following order is passed:
NC: 2023:KHC-D:6664 CRL.P No. 101295 of 2023
ORDER
Petition is allowed.
The entire proceedings in C.C.No.89/2021
pending on the file of learned Civil Judge and
JMFC, Siruguppa for the offence punishable
under Section 78(3) of K.P. Act, 1963 as against
the petitioner/accused No.2 are hereby quashed.
Ordered accordingly.
Sd/-
JUDGE
SMM
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!