Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mr Dinesh Kumar vs State Of Karnataka By
2024 Latest Caselaw 10047 Kant

Citation : 2024 Latest Caselaw 10047 Kant
Judgement Date : 8 April, 2024

Karnataka High Court

Mr Dinesh Kumar vs State Of Karnataka By on 8 April, 2024

                                                    -1-
                                                                 NC: 2024:KHC:15839
                                                              CRL.A No. 347 of 2024
                                                          C/W CRL.A No. 272 of 2024




                           IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                                 DATED THIS THE 8TH DAY OF APRIL, 2024

                                                  BEFORE
                              THE HON'BLE MR JUSTICE VENKATESH NAIK T
                                    CRIMINAL APPEAL NO.347 OF 2024
                                                    C/W
                                    CRIMINAL APPEAL NO.272 OF 2024

                      IN CRL.A.NO.347/2024

                      BETWEEN:

                           MR. DINESH KUMAR
                           S/O. DAYALAN
                           AGED ABOUT 25 YEARS
                           R/AT NO. 963, RED BUILDING
                           BACK SITE, 7TH CROSS, PIPE LINE
                           KGF TOWN-563 113.
                                                                        ...APPELLANT
                           (BY SRI HASHMATH PASHA, SENIOR COUNSEL A/W
                               SRI MOHAMMED MUBARAK, ADVOCATE)

Digitally signed by   AND:
MOUNESHWARAPPA
NAGARATHNA
Location: HIGH
COURT OF              1.   STATE OF KARNATAKA BY
KARNATAKA
                           CHINTAMANI TOWN POLICE STATION
                           CHINTAMANI-563 125
                           REPRESENTED BY
                           LEARNED STATE PUBLIC PROSECUTOR
                           HIGH COURT OF KARNATAKA-560 001.

                      2.   MR. MURALI
                           S/O. TIPPANNA
                           AGED ABOUT 46 YEARS
                           MUNICIPAL COUNSELLOR
                           R/AT AGRAHARA
                              -2-
                                          NC: 2024:KHC:15839
                                       CRL.A No. 347 of 2024
                                   C/W CRL.A No. 272 of 2024



     CHINTAMANI TOWN
     CHIKKABALLAPURA DISTRICT-563 125.
                                              ...RESPONDENTS
     (BY SRI RAJATH SUBRAMANYAM, H.C.G.P. FOR R-1;
         SRI KALYAN R. FOR R-2)

      THIS CRIMINAL APPEAL IS FILED UNDER SECTION 14(A)(2)
OF SC/ST POA ACT PRAYING TO SET ASIDE THE ORDER DATED
05.02.2024 PASSED IN SPL.S.C.NO.145/2023 WHICH IS PENDING
ON THE FILE OF THE HON'BLE I ADDITIONAL DISTRICT AND
SESSIONS    JUDGE,   CHIKKABALLAPURA   FOR  THE   OFFENCE
PUNISHABLE UNDER SECTION 307 R/W 34 OF IPC AND UNDER
SECTIONS 3(1)(r)(s), 3(2)(v) OF SC/ST (POA) ACT WHICH IS
ARISING OUT OF CR.NO.194/2023 OF CHINTHAMANI TOWN POLICE
STATION, CHINTAMANI AND CONSEQUENTIALLY RELEASE HIM ON
BAIL.

IN CRL.A.NO.272/2024

BETWEEN:

     SRI ARUN
     S/O. SANJAY
     AGED ABOUT 24 YEARS
     R/AT NO.1007, NEAR
     GAGAMANA TEMPLE, 7TH CROSS
     SUBHAS, K.G.F. TOWN
     KOLAR-563 115.
                                                 ...APPELLANT
     (BY SRI NANJUNDA GOWDA M. R., ADVOCATE

AND:

1.   THE STATE OF KARNATAKA
     REPRESENTED BY Dy.S.P. CHINTAMANI
     SUB DIVISION, CHINTAMANI
     CHIKABALLAPURA DISTRICT
     REPRESENTED BY
     STATE PUBLIC PROSECUTOR
     HIGH COURT OF KARNATAKA
     BENGALURU-560 001.
                               -3-
                                           NC: 2024:KHC:15839
                                        CRL.A No. 347 of 2024
                                    C/W CRL.A No. 272 of 2024



2.   RAMESH P.S.I.
     CHINTAMANI TOWN POLICE
     CHINTAMANI.

3.   SRI MURALI
     S/O. THIPPANNA
     AGED ABOUT 46 YEARS
     MUNICIPAL COUNSELLOR
     R/AT AGRAHARA
     CHINTAMANI TOWN
     CHIKKABALLAPURA DISTRICT-563 125.
                                               ...RESPONDENTS
     (BY SRI RAJATH SUBRAMANYAM, H.C.G.P. FOR R-1 AND R-2
         SRI KALYAN FOR R-3)

                            * **

      THIS CRIMINAL APPEAL IS FILED UNDER SECTION 14(A)(2)
OF SC/ST POA ACT PRAYING TO SET ASIDE THE ORDERS PASSED
ON 19.01.2024 IN SPL.S.C.NO.145/2023, ON THE FILE OF THE 1ST
ADDITIONAL     DISTRICT     AND     SESSIONS     JUDGE     AT
CHIKKABALLAPURA AND ALLOW THE APPEAL AND RELEASE THE
APPELLANT ON REGULAR BAIL FOR THE OFFENCES PUNISHABLE
UNDER SECTIONS 3(1)(R), 3(2)(v), 3(2)(va) OF SC/ST (POA) ACT,
1989.


      THESE CRIMINAL APPEALS ARE COMING ON FOR ADMISSION,
THIS DAY, THE COURT DELIVERED THE FOLLOWING:


                         JUDGMENT

Learned Senior Counsel Sri. Hashmath Pasha, for the

appellant in Crl.A.No.347/2024 has filed a memo with copy

of the order dated 07.03.2024 passed by the Co-ordinate

Bench of this Court in W.P.No.6150/2024, wherein this

Court stayed the order dated 18.12.2023 passed by the

trial court in Spl.S.C.No.145/2023 insofar as offences

NC: 2024:KHC:15839

punishable under Sections 3(1) (r), 3(2) (v), 3(2) (va) of

the Scheduled Caste and the Scheduled Tribe(Prevention

of Atrocities) Act, 1989, till next date of hearing. Memo is

placed on record.

2. Crl.A.No.347/2024 is filed by appellant/accused

No.2 under Section 14A(2) of the Scheduled Castes and

Scheduled Tribes (Prevention of Atrocities) Act, 1989 [for

short, 'SC/ST (POA) Act'] praying to set aside the order

dated 05.02.2024 passed in Spl.S.C.No.145/2023 by the I

Additional District and Sessions Judge, Chikkaballapura,

for the offences punishable under Section 307 read with

Section 34 of the Indian Penal Code, 1860, (for short,

'IPC') and under Sections 3(1)(r), 3(1)(s) and 3(2)(v) of

the SC/ST (POA) Act which is arising out of Crime

No.194/2023 of Chintamani Town Police Station,

Chintamani and Crl.A.No.272/2024 is filed by

appellant/accused No.3 under Section 14A(2) of 'SC/ST

(POA) Act' praying to set aside the order dated 19.01.2024

passed in Spl.S.C.No.145/2023 by the I Additional District

NC: 2024:KHC:15839

and Sessions Judge, Chikkaballapura, for the offences

punishable under Sections 120B, 114, 324, 326, 307, 201

read with Section 34 of the Indian Penal Code, 1860, (for

short, 'IPC') and under Sections 3(1)(r), 3(2)(v), 3(2) (va)

of the SC/ST (POA) Act, whereby the applications filed by

the appellants/accused Nos.2 and 3 seeking bail have

been rejected.

3. Heard Sri Hasmath Pasha, learned Senior Counsel

along with Sri. Mohammed Mubarak, learned counsel for

the appellant in Crl.A.No.347/2024 and Sri. Nanjunda

Gowda M.R., learned counsel for the appellant in

Crl.A.272/2024, Sri. Rajath Subramanyam, learned High

Court Government Pleader for respondent No.1 and

Sri Kalyan R., learned counsel for respondent No.2-

complainant in Crl.A.No.347/2024 and for respondent

No.3-complainant in Crl.A.No.272/2024 and perused the

material available on record.

4. The brief facts of the prosecution case are that,

on 14.10.2023 at 00:30 a.m., the Sub-Inspector of Police-

NC: 2024:KHC:15839

II of Chintamani Town Police Station, Chintamani, lodged a

complaint alleging that on 13.10.2023 at 6:15 p.m., while

he along with CHC-177 were on patrolling duty, they

received a call from an unknown person, wherein he

informed that near Veerabhadreshwara Bakery, Gajanana

Circle, M.G. Road, Chintamani, the victim Murali, Municipal

Councillor of Chintamani City, has been assaulted by some

unknown persons with weapons on his head, hands and

caused bleeding injuries and he was shifted to the

Government hospital, Chintamani, for treatment. Hence,

he and CHC-177 came to the hospital and saw the injured

Murali, a member of City Municipality, who was brought by

Thirumalappa. Thus, he enquired Thirumalappa and came

to know that about three to four persons attempted to

commit the murder of Murali. Hence, he lodged a suo

moto complaint, which led to registration of F.I.R. and

investigation.

5. During the course of investigation, the Sub-

Inspector of Police recorded the statement of the victim on

NC: 2024:KHC:15839

15.10.2023, wherein, the victim disclosed the names of

the accused persons. Hence, the Investigating Officer

arrested accused Nos.1 to 4 and in turn, they were

remanded to judicial custody. The appellants/accused

Nos.2 and 3 filed applications seeking bail before the trial

Court and the same were rejected on 05.02.2024 and

19.01.2024. Hence, the appellants are before this Court.

6. Learned Senior Counsel appearing for the

appellant/accused No.2 and learned counsel for appearing

for the appellant/accused No.3 have contended that as per

the case of the prosecution, the victim was assaulted by

accused Nos.1 to 3 and accused No.4 abetted the

commission of offence. Now, the investigation is

completed and the Investigating Officer has filed the

charge-sheet to the Court. The learned counsels further

contended that C.W.Nos.4, 5 and 8 appears to be planted

eye witnesses. The Investigating Officer has not conducted

Test identification parade as required under Section 9 of

the Indian Evidence Act. The alleged offences are not

NC: 2024:KHC:15839

punishable with death or imprisonment for life. It is

submitted that the injured-victim has already been

discharged from the hospital. The appellants hail from

respectable families and they have permanent abodes in

the locality. They are ready to abide by the conditions to

be imposed by this Court. Hence, prayed to allow the

appeals.

7. Per contra, learned HCGP appearing for

respondent-State contended that the appellants are

involved in heinous offences punishable under Section 307

IPC and they have participated in the crime and assaulted

the victim with chopper and knife on the vital organs i.e.,

on head, hands, shoulder and knee of the victim. Accused

No.2 is involved in a criminal case and accused No.3 is

involved in two criminal cases. He further submitted that

as per the CDR report, the actual participation of accused

Nos.1 to 3 is clearly visible which is on the instigation of

accused No.4. If the appellants/accused are enlarged on

bail, there is likelihood of tampering the prosecution case

NC: 2024:KHC:15839

and hampering the trial. Hence, he prayed to reject the

bail application filed by the appellants/accused Nos.2 and

3.

8. Learned counsel appearing for respondent

complainant submitted that there is sufficient material to

show the involvement of the appellants in the case. There

are various criminal cases pending against the appellants

and accused Nos.1 to 3 have attacked on CW-2 Murali.

Hence, there is sufficient material against the appellants to

attract section 307 IPC.

9. Considering the rival contentions urged by learned

counsel for the parties, the following point arises for

consideration of this Court:-

are entitled for regular bail under section 439

Cr.P.C.?

10. From the perusal of the material available on

record, it appears that on account of previous enmity

between accused No.4 and the victim, on 13.10.2023 at

- 10 -

NC: 2024:KHC:15839

about 6.15 p.m., near Veerabhadreshwara Bakery,

accused Nos.1 to 3 alleged to have assaulted CW-2 victim

on his head, hands, knee and shoulder with knife and

chopper and thereby attempted to commit his murder.

From the perusal of the statement of CWs.4, 5 and 8, it

appears that on 25.10.2023, the Investigating Officer

recorded their statements, but the Investigating Officer

has not conducted the Test Identification Parade to

identify accused Nos.1 to 3 by the alleged eye witnesses

and injured person. More importantly, CW-2 injured has

been discharged from the hospital. Even the Investigating

Officer has not conducted Test identification parade

though accused Nos.1 to 3 were very much available in

the prison.

11. At this stage, the Court cannot conduct mini trial

and only prima-facie case has to be seen. Since the

investigation is completed and Investigating Officer has

filed the charge sheet and the victim is discharged from

the hospital, hence, accused Nos.2 and 3 are entitled for

- 11 -

NC: 2024:KHC:15839

bail, considering the nature of offences and circumstances

in which the offences is committed, likelihood of fleeing

away from justice, of repeating same offences by the

appellants, of tampering with the witnesses, character,

antecedents of the appellants are concerned. Further, the

law is well settled that while disposing off a bail petition,

the Court need not hold mini trial. Keeping all these

aspects, this Court has gone through the entire material

placed on record and it appears that, prima-facie, there

are no reasonable and sufficient grounds to believe, at this

stage, that the appellants are guilty of the offences

alleged. Hence, the Court proceeds to pass the following:-

ORDER

Criminal appeals are allowed.

The appellants/accused Nos.2 and 3 are ordered to

be released on bail in Crime No.194/2023 registered for

the offence punishable under Section 307 read with

Section 34 of the Indian Penal Code, 1860, pending on the

- 12 -

NC: 2024:KHC:15839

file of the I Additional District and Sessions Judge,

Chikkaballapura, subject to the following conditions:

i. The appellants/accused Nos.2 and 3 shall execute a personal bond in a sum of Rs.2,00,000/- (Rupees two lakh only) each with two sureties for the likesum to the satisfaction of the trial Court;

ii. The appellants/accused Nos.2 and 3 shall not tamper with the prosecution witnesses directly or indirectly;

iii. The appellants shall not commit similar offences;

iv. The appellants shall appear before the trial Court on all dates of hearing without fail, and

v. The appellants shall not leave the jurisdiction of the trial Court without its prior permission.

Sd/-

JUDGE

MN

 
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