Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Karnataka vs Yogesha
2024 Latest Caselaw 10510 Kant

Citation : 2024 Latest Caselaw 10510 Kant
Judgement Date : 18 April, 2024

Karnataka High Court

State Of Karnataka vs Yogesha on 18 April, 2024

                                                 -1-
                                                           NC: 2024:KHC:15382-DB
                                                             CRL.A No.775/2017
                                                         C/W CRL.A No.103/2017
                                                             CRL.A No.105/2017
                                                             CRL.A No.777/2017

                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                            DATED THIS THE 18TH DAY OF APRIL, 2024

                                               PRESENT
                            THE HON'BLE MRS JUSTICE K.S.MUDAGAL
                                                 AND
                   THE HON'BLE MR JUSTICE T.G. SHIVASHANKARE GOWDA
                              CRIMINAL APPEAL NO. 775/2017 (A)
                                                C/W
                               CRIMINAL APPEAL NO.103/2017 (C)
                               CRIMINAL APPEAL NO.105/2017 (C)
                               CRIMINAL APPEAL NO.777/2017 (C)
                   CRL.A.No.775/2017:

                   BETWEEN:

                   STATE OF KARNATAKA
                   BY SHANTHIGRAMA POLICE STATION
                   REPRESENTED BY
                   STATE PUBLIC PROSECUTOR
                   HIGH COURT BUILDING
                   BENGALURU - 560 001.                            ...APPELLANT
Digitally signed   (BY SRI.THEJESH P., HCGP)
by PRABHU
KUMARA
NAIKA              AND:
Location: High
Court of           1.    SRI.YOGESHA
Karnataka
                         SON OF CHELUVARAMAIAH
                         AGE 31 YEARS
                         NO.284/5, NATARAJA BUILDING
                         NEAR ANJANEYASWAMY TEMPLE
                         ANCHE PALYA, BANGALORE
                         PERMANENT PLACE:
                         UJANI, HULIYURU DURGA HOBLI
                         KUNIGAL TALUK
                         TUMKUR DISTRICT - 572 130.
                   2.    HANUMANTHA @ KOTHA
                         SON OF RANGAPPA
                         AGED 23 YEARS
                             -2-
                                          NC: 2024:KHC:15382-DB
                                            CRL.A No.775/2017
                                        C/W CRL.A No.103/2017
                                            CRL.A No.105/2017
                                            CRL.A No.777/2017

     NATARAJA BUILDING
     NEAR ANJANEYASWAMY TEMPLE
     TIPPENAHALLI
     BANGALORE -562 163.
3.   RAVI
     SON OF SUBRAMANYACHARI
     AGED 24 YEARS
     CHOKKASANDRA
     BAIRAVESHWARA NAGARA
     NEAR PREETHI WATER SUPPLY
     DODDA BIDARAKALLU
     NAGASANDRA POST
     BANGALORE - 560 073

4.   NAGESHA
     SON OF CHELUVARAMAIAH
     AGED 29 YEARS
     NO.284/5, NATARAJA BUILDING
     NEAR ANJANEYASWAMY TEMPLE
     ANCHE PALYA
     BANGALORE
     PERMANENT PLACE:
     UJANI, HULIYURU DURGA HOBLI
     KUNIGAL TALUK
     TUMKUR DISTRICT-572 130

5.   VENKATESHA
     SON OF KRISHNAPPA
     AGED 31 YEARS
     NO.283/5, BEHIND
     ANJANEYASWAMY TEMPLE
     ANCHE PALYA, BANGALORE - 560 073

6.   KEMPARAJU
     SON OF GOVINDAPPA
     AGED 27 YEARS
     GOPALAPPA BUILDING
     BEHIND ANJANEYASWAMY TEMPLE
     ANCHE PALYA
     BANGALORE - 560 073                      ...RESPONDENTS


(BY SRI PRATHEEP K C, ADVOCATE FOR R1, R3, R4, R5 & R6;
    APPEAL AGAINST R2 IS ABATED V/C/O DATED 31.07.2023)
                             -3-
                                          NC: 2024:KHC:15382-DB
                                            CRL.A No.775/2017
                                        C/W CRL.A No.103/2017
                                            CRL.A No.105/2017
                                            CRL.A No.777/2017

      THIS CRIMINAL APPEAL IS FILED UNDER SECTION 378(1) AND
(3) OF CR.P.C PRAYING TO SET ASIDE THE JUDGMENT AND ORDER
OF ACQUITTAL DATED 05.01.2017 PASSED BY THE III ADDITIONAL
DISTRICT AND SESSIONS JUDGE, HASSAN IN S.C.NO.220/2012 FOR
THE OFFENCE PUNISHABLE UNDER SECTION 397 IPC.

CRL.A.No.103/2017:

BETWEEN:

1.   SRI.YOGESHA
     SON OF CHELUVARAMAIAH
     AGED ABOUT 30 YEARS
     R/O NO.284/5, NATARAJA BUILDING
     NEAR ANJANEYASWAMY TEMPLE
     ANCHE PALYA, BANGALORE - 67
     PERMANENT PLACE:
     UJANI, HULIYURU DURGA HOBLI
     KUNIGAL TALUK
     TUMKUR DISTRICT - 56

2.   SRI.HANUMANTHA @ KOTHA
     SON OF RANGAPPA
     AGED ABOUT 23 YEARS
     R/AT NATARAJA BUILDING
     NEAR ANJANEYASWAMY TEMPLE
     TIPPENAHALLI
     BANGALORE - 56

3.   VENKATESHA
     SON OF KRISHNAPPA
     AGED ABOUT 31 YEARS
     R/AT NO.283/5, BEHIND
     ANJANEYASWAMY TEMPLE
     ANCHE PALYA, BANGALORE - 56              ...APPELLANTS

(BY SRI.PRATHEEP K C., ADVOCATE
    APPEAL AGAINST A2 IS ABATED V/C/O DTD:31.07.2023)
AND:

STATE OF KARNATAKA
BY SHANTHIGRAMA POLICE STATION
REP. BY ITS STATE PUBLIC PROSECUTOR
HIGH COURT OF KARNATAKA
BANGALORE - 01                                 ...RESPONDENT

(BY SRI.THEJESH P. HCGP)
                               -4-
                                          NC: 2024:KHC:15382-DB
                                            CRL.A No.775/2017
                                        C/W CRL.A No.103/2017
                                            CRL.A No.105/2017
                                            CRL.A No.777/2017

      THIS CRIMINAL APPEAL IS FILED UNDER SECTION 374(2) OF
CR.P.C PRAYING TO SET ASIDE THE JUDGMENT DATED 05.01.2017
PASSED BY THE III-ADDITIONAL DISTRICT AND SESSIONS JUDGE,
HASSAN IN S.C.NO.220/2012 CONVICTING THE APPELLANTS/
ACCUSED FOR THE OFFENCE PUNISHABLE UNDER SECTIONS
395,506,347 OF IPC.

CRL.A.No.105/2017:
BETWEEN:

1.   SRI. RAVI
     S/O SUBRAMANYACHARI
     AGED ABOUT 24 YEARS
     R/O CHOKKA SANDRA
     BAIRAVESHWARA NAGARA
     NEAR PREETHI WATER SUPPLY
     DODDA BIDARAKALLU
     NAGASANDRA POST
     BANGALORE - 98
2.   SRI NAGESHA
     S/O CHELUVARAMAIAH
     AGED ABOUT 27 YEARS
     R/AT NO.284/5, NATARAJA BUILDING
     NEAR ANJANEYASWAMY TEMPLE
     ANCHE PALYA
     BANGALORE-67
     PERMANENT PLACE: UJANI
     HULIYURU DURGA HOBLI
     KUNIGAL TALUK

3.   KEMPARAJU
     S/O GOVINDAPPA
     AGED ABOUT 27 YEARS
     R/AT GOPALAPPA BUILDING
     BEHIND ANJANEYASWAMY TEMPLE
     ANCHE PALYA
     BANGALORE - 78                            ...APPELLANTS


(BY SRI.PRATHEEP K C, ADVOCATE)

AND:

STATE OF KARNATAKA
BY SHANTHIGRAMA POLICE STATION
REP. BY ITS STATE PUBLIC PROSECUTOR
                              -5-
                                         NC: 2024:KHC:15382-DB
                                           CRL.A No.775/2017
                                       C/W CRL.A No.103/2017
                                           CRL.A No.105/2017
                                           CRL.A No.777/2017

HIGH COURT OF KARNATAKA
BANGALORE - 01                                ...RESPONDENT

(BY SRI.THEJESH P., HCGP)
      THIS CRIMINAL APPEAL IS FILED UNDER SECTION 374(2) OF
CR.P.C PRAYING TO SET ASIDE THE JUDGMENT DATED 05.01.2017
PASSED BY THE III-ADDITIONAL DISTRICT AND SESSIONS JUDGE,
HASSAN IN S.C.NO.220/2012 CONVICTING THE APPELLANTS/
ACCUSED FOR THE OFFENCE PUNISHABLE UNDER SECTIONS
395,506,347 OF IPC.

CRL.A.No.777/2017:

BETWEEN:

STATE OF KARNATAKA
BY SHANTHIGRAMA POLICE STATION
REPRESENTED BY
STATE PUBLIC PROSECUTOR
HIGH COURT BUILDING
BENGALURU-560 001                                ...APPELLANT

(BY SRI.THEJESH. P., HCGP)

AND:

1.   YOGESHA
     S/O CHELUVARAMAIAH
     AGE 31 YEARS
     NO.284/5, NATARAJA BUILDING
     NEAR ANJANEYASWAMY TEMPLE
     ANCHE PALYA, BANGALORE
     PERMANENT PLACE
     UJANI, HULIYURU DURGA HOBLI
     KUNIGAL TALUK
     TUMKUR DISTRICT-572 130
2.   HANUMANTHA @ KOTHA
     S/O RANGAPPA
     AGED 23 YEARS
     NATARAJA BUILDING
     NEAR ANJANEYASWAMY TEMPLE
     TIPPENAHALLI
     BANGALORE-562 163
3.   RAVI
     S/O SUBRAMANYACHARI
                            -6-
                                        NC: 2024:KHC:15382-DB
                                          CRL.A No.775/2017
                                      C/W CRL.A No.103/2017
                                          CRL.A No.105/2017
                                          CRL.A No.777/2017

     AGED 24 YEARS
     CHOKKASANDRA
     BAIRAVESHWARA NAGARA
     NEAR PREETHI WATER SUPPLY
     DODDA BIDARAKALLU
     NAGASANDRA POST
     BANGALORE-560 073.
4.   NAGESHA
     AGED 29 YEARS
     S/O CHELUVARAMAIAH
     NO.284/5, NATARAJA BUILDING
     NEAR ANJANEYASWAMY TEMPLE
     ANCHE PALYA
     BANGALORE
     PERMANENT PLACE
     UJANI, HULIYURU DURGA HOBLI
     KUNIGAL TALUK
     TUMKUR DISTRICT-572 130

5.   VENKATESHA
     S/O KRISHNAPPA
     AGED 31 YEARS
     NO.283/5, BEHIND ANJANEYASWAMY TEMPLE
     ANCHE PALYA
     BANGALORE-560 073.

6.   KEMPARAJU
     AGED 27 YEARS
     S/O GOVINDAPPA
     GOPALAPPA BUILDING
     BEHIND ANJANEYASWAMY TEMPLE
     ANCHE PALYA, BANGALORE-560 073          ...RESPONDENTS

(BY SRI. PRATHEEP K C, ADVOCATE FOR R1,R3 TO R6;
   APPEAL AGAINST R2 ABATED V/O/DATED 31.07.2023)

      THIS CRIMINAL APPEAL IS FILED UNDER SECTION 377 OF
CR.P.C PRAYING MODIFY THE ORDER OF SENTENCE IMPOSED ON
05.01.2017 PASSED BY THE III ADDITIONAL DISTRICT AND
SESSIONS JUDGE, HASSAN IN S.C.NO.220/2012 AND IMPOSE
APPROPRIATE    AND   ADEQUATE    SENTENCE  AGAINST   THE
RESPONDENTS/ACCUSED FOR THE OFFENCE PUNISHABLE UNDER
SECTION 395 OF IPC.
                                  -7-
                                                      NC: 2024:KHC:15382-DB
                                                       CRL.A No.775/2017
                                                   C/W CRL.A No.103/2017
                                                       CRL.A No.105/2017
                                                       CRL.A No.777/2017

      THESE APPEALS COMING ON FOR FURTHER HEARING, THIS
DAY, K.S.MUDAGAL J., DELIVERED THE FOLLOWING:

                             JUDGMENT

The above appeals are filed by accused Nos.1,2 and 4 to 7

in S.C.No.220/2012 on the file of the III-Additional District and

Sessions Judge, Hassan challenging their conviction and

sentence and by the State questioning the adequacy of

sentence and acquittal of the accused for the offence punishable

under Section 397 IPC in the same case.

2. The particulars of the appeal and corresponding

parties are as follows:

      Crl.A. No.     Appeal by                 Prayer
                                       Seeking conviction for
      775/2017          State
                                         Section 397 IPC.
                   Accused Nos.1,2
      103/2017                             Seeking acquittal
                        and 6
                   Accused Nos.4,5
      105/2017                             Seeking acquittal
                        and 7
                                       Questioning adequacy
      777/2017          State
                                           of sentence.


      3.    Accused     Nos.1, 2      and 4       to 7 were tried        in

S.C.No.220/2012 by the Trial Court for the charges for the

offences punishable under Sections 395, 397, 347 IPC on the

basis of the charge sheet filed by Circle Inspector of Police,

Hassan Rural Police circle in Crime No.155/2011 of

Shanthigrama police station. Accused No.3 in the said case was

NC: 2024:KHC:15382-DB

found to be juvenile and he was sent for enquiry to the Juvenile

Justice Board under the provisions of Juvenile Justice (Care and

Protection of Children) Act, 2015. Crime No.155/2011 was

registered initially against unknown persons on the basis of the

complaint of PW.2-J.J Anilkumar.

4. The case of the prosecution in brief is as follows:

(i) That on 18.09.2011 at 10:00 p.m. when PW.2 was

waiting in Sakaleshpura bus-stand to go to Bengaluru, he found

Tempo Traveller bearing registration No.KA-02-AD-6696 in

bus-stand. Accused representing that they will give him drop to

Hassan to enable him to go to Bengaluru, got him boarded in

the said Tempo Traveller at 10:45 p.m. When the vehicle was

proceeding on N.H-48, accused Nos.3 and 4 threatened him to

the point knife, accused Nos.2 and 6 gripped the hands and legs

of PW.2, accused Nos.5 and 7 gouged the mouth of PW.2 with a

towel and tied his hand and legs with jute thread. Accused No.2

robbed one watch and one gold finger ring from PW.2. Accused

No.5 robbed cash of Rs.13,000/- and mobile handset of PW.2.

Accused No.4 robbed PW.2 of his gold neck chain. Accused No.7

robbed PW.2 of his mobile phone. When vehicle was proceeding

NC: 2024:KHC:15382-DB

near Tendalli cross at 11:00 p.m., accused pushed him out of

the vehicle and sped away.

(ii) PW.2 got himself untied thread and towel and

reached the road, from there, he approached Hassan Rural

police. Hassan Rural police intern took him to Shanthigrama

Police Station. In Shanthigrama Police Station PW.2 filed

complaint as per Ex.P2 before PW.13-PSI of Shanthigrama

Police Station. On the basis of the complaint, he registered FIR

as per Ex.P22 against unknown persons and he handed over the

further investigation to PW.12-CPI of Hassan Rural Circle.

(iii) PW.12 deputed PWs.8 to 11 and 13 to 15 to nab

accused. On tracking IMEI number of mobile handset of the

victim they apprehended accused No.5 in Anchepalya. On the

basis of the information furnished to him, they apprehended

accused No.2 to 4, 6 and 7. Since accused No.3/the child in

conflict with law he was sent to Juvenile Justice Board and the

other accused were arrested. On the basis of the voluntary

statements of the accused at their instance robbed, phone,

watch, gold chain were recovered and knife used in the

commission of offence were recovered under mahazar Exs.P9 to

11. PW.12 on completing the investigation filed charge sheet.

- 10 -

NC: 2024:KHC:15382-DB

5. The Trial Court on hearing the parties, framed

charges against accused Nos.1,2 and 4 to 7 for the offences

punishable under Sections 395, 397, 347 IPC. As the accused

denied the charge, trial was conducted.

6. In support of the case of the prosecution, PWs.1 to

15 were examined. Exs.P1 to 23 and MOs.1 to 8 were marked.

Accused Nos.1,2 and 4 to 7 after their examination under

Section 313 Cr.P.C did not lead defence evidence.

7. The Trial Court on hearing the parties by the

impugned judgment and order, convicted the aforesaid accused

for the charges punishable under Sections 395, 347, 506 IPC.

Further the trial Court sentenced the said accused for various

terms of imprisonment and fine as follows:

          Sl.    Convicted       Sentence        Fine
          No.   for Offences                   amount in
                    U/s                          Rs.
          1     395 IPC        RI of 2 years    5,000/-
          2     347 IPC        RI of 1 year     1,000/-
          3     506 IPC        RI of 1 year     1,000/-


8. In the above appeals the State has challenged

acquittal of the accused for the offence punishable under

Section 397 IPC and adequacy of sentence awarded. The

aforesaid accused have questioned the judgment and order of

their conviction and sentence.

- 11 -

NC: 2024:KHC:15382-DB

9. The Trial Court held that charges against accused

were proved by the evidence of PW.2 the victim and the same

was corroborated by the evidence of other witnesses. The Trial

Court further held that though there were some discrepancies

in the evidence, they were not material and witnesses to the

seizure of incriminating articles i.e., MOs.3 to 8 turning hostile

did not dent the evidence of PW.2 or identification of the

accused by him.

Submissions of Sri Pratheep. K.C, learned Counsel for accused Nos.1, 2 and 4 to 7:

10. PW.2 initially did not implicate accused No.7.

According to him only, soon after boarding the vehicle he fell

asleep, he woke up only when was assaulted. Soon thereafter,

PW.2 was blindfolded. He claims that police showed accused

Nos.1,2 and 4 to 7 in the police station saying that they were

culprits. PW.2 identifying the accused was highly doubtful.

Though the accused were allegedly tracked on the basis of IMEI

number of phone MO.7, the same did not match with the

description of cell-phone in the complaint or in the deposition of

PW.2. The evidence of PWs.8 to 11, 14 and 15 about they

apprehending accused was highly doubtful. The accused were

strangers to PW.2. Absolutely no identification particular were

- 12 -

NC: 2024:KHC:15382-DB

given either in the complaint or during the investigation.

Therefore, identity of accused or their involvement in the case

was wholly unfounded. PWs.3 and 6 the alleged panchas to

seizure under Exs.P9 to 11 did not support those proceedings.

11. The Trial Court committed grave error in

appreciating the evidence for convicting the accused. The

judgment and order of conviction and sentence is contrary to

the settled legal propositions. No test identification parade was

conducted. Therefore, the impugned judgment and order of

conviction and sentence is liable to be set aside and the State

appeal has to be dismissed. In support of his submission, he

relies on the following judgments:

      i.     Amrik Singh Vs. State of Punjab1

      ii.    Ramesh Vs. State of Karnataka2

      iii.   Jafar Vs. State of Kerala3


Submissions of Sri Tejesh.P, learned HCGP:

12. PW.2 the injured eyewitness categorically identified

accused Nos.1,2 and 4 to 7. He had traveled with them for

more than 45 minutes. Therefore, he had sufficient opportunity

to identify them. There was recovery of robbed articles at the

(2022) 9 SCC 402

(2009) 15 SCC 35

2024 SCC Online SC 310

- 13 -

NC: 2024:KHC:15382-DB

instance of the accused. That circumstance was not explained

by accused. The defect in the investigation, if any, was not

material and that did not impeach the evidence of PW.2. The

trial Court on judicious appreciation of the evidence has

convicted and sentenced the accused. The Trial Court failed to

address itself to the charge for the offence punishable under

Section 397 IPC. Having regard to the weapons deployed and

acts of the accused, the Trial Court was not justified in

acquitting the accused for the offence punishable under Section

397 IPC merely on the ground that no grievous hurt was

caused. Therefore, impugned judgment and order of conviction

needs to be maintained. However, sentence imposed is

inadequate and contrary to the spirit of Section 397 IPC.

Therefore, the order of sentence needs to be modified imposing

higher period of sentence.

13. On considering the submissions of both side and

examining the materials on record, the questions that arise for

the determination of the Court are:

" (i) Whether the impugned judgment and order of conviction for the offence punishable under Sections 395, 347 and 506 of IPC is sustainable?

- 14 -

NC: 2024:KHC:15382-DB

(ii) Whether the trial Court was justified in acquitting the accused for the charge under Sections 397 of IPC?

(iii) Whether the impugned order of sentence is inadequate?"

Analysis

14. According to the prosecution, the accused made the

victim PW-2 to board the Tempo Traveller vehicle in the guise of

giving him drop and during the course of journey, he was

assaulted with MOs-3 and 4 the knives causing him the injuries

and robbed him of MOs-5 to 8 the gold chain, gold ring, mobile

handset, watch, cash of Rs.13,000/- and another mobile phone

and ultimately pushed him out of the vehicle and sped away.

During the course of the robbery, he attempted to commit him

grievous hurt.

15. The case of the prosecution was based on:

(i) the evidence of PW-2 the victim;

(ii) the evidence of PW-1 the Doctor who treated PW-2 soon after the incident;

(iii) the evidence of PW-4 the registered owner of Tempo Traveller bearing No.KA-02/AD-6696;

(iv) the seizure of MOs-3 to 8 under the mahazar Exs.P9, P10 and P11 from accused Nos.2, 4 and 5 in the presence of PWs-3 and 5;

- 15 -

NC: 2024:KHC:15382-DB

(v) the circumstance of seizure of MOs-1 and 2 under the mahazar Exs.P3 and P4 and pancha witnesses PWs-5 and 6;

(vi) the evidence of PW-7 the owner of the vehicle which was hired by the Police for nabbing the accused;

(vii) the evidence of PWs-8 to 11, 14 and 15 who allegedly apprehended the accused;

(viii) the evidence of PW-13 the PSI who registered the FIR and PW-12 the Investigating Officer.

16. The evidence of PW-2 and PW-1 coupled with wound

certificate Ex.P1, complaint Ex.P2 and FIR Ex.P23 show that

PW-2 was taken to Primary Health Centre, Shanthigrama on

19.09.2011 at 12:45 pm with the history of assault on

18.09.2011 between 10:30 and 11:30 pm. Ex.P1 and evidence

of PW-1 further show that PW-2 was accompanied to the

hospital by the Police Constable Sri. Kantharaj. As per the

evidence of PW-1 and Ex.P1, PW-2 had suffered the following

injuries:

(i) Blunt injury to left eye with contusion and tenderness around eye.

(ii) Multiple scratch marks over anterior neck running from left side of front of neck and upward and backward towards right side of neck.

- 16 -

NC: 2024:KHC:15382-DB

17. According to PW-2, when the incident took place, it

was 09:30 p.m., he went to Hassan Rural Police Station by

11:00 p.m. and then he was taken to Shanthigrama Police

Station. But, no Police of Hassan Police Station was examined

to show that the victim had gone to Hassan Rural Police Station

first and then he was taken to Shanthigrama Police Station. As

per Ex.P23 the FIR, the complaint was allegedly filed at 03:00

am on 19.09.2011, but the FIR was delivered to the Court at

09:15 am. To explain the delay in delivering the FIR, no

evidence was adduced. As per the complaint, the assailants

were only 3 persons. However, subsequently in all, 7 persons

were implicated in the case. If the complaint was filed at 03:00

am, why there was delay of around 10 hours in taking PW-1 for

medical examination was also not explained.

18. In complaint, PW-2 has clearly stated that

assailants/culprits were strangers to him. He has not given any

identification particulars like age or physical features of the

assailants. The evidence of PW-2 shows that at the time of the

offence, he was blind-folded by using towel MO-2. PW-2 in his

chief examination itself states that soon after he boarding the

Tempo Traveller, he fell asleep and he woke up only when

somebody hit him. He says that when he opened his eyes, he

- 17 -

NC: 2024:KHC:15382-DB

found 5 to 6 persons who had screened their mouths with

clothes. In the chief examination, he states that he saw the

accused in the light which was inside the vehicle. However, in

the cross-examination, he states that on 17.02.2012, Police

phoned him saying that they have arrested the persons who

kidnapped him and called him for identification, accordingly he

went to the Police Station and there were 6 persons, he

identified them. In the cross-examination by counsel for

accused Nos.1, 5 and 7, though he denied the suggestion that

while the Tempo Traveller was moving, the lights were off, he

states that there was a dim light. He was not able to identify

the driver of the vehicle. He says he did not notice the other

persons who boarded the vehicle along with him. After the

vehicle passing 2-3 kilometers, on he boarding the same, he fell

asleep and he woke up only when he was hit by the assailants.

He says he could not identify who assaulted him, but one

among six had assaulted him. Therefore, it cannot be said that

he had sufficient time and opportunity to see the assailants and

to identify them. His evidence clearly shows that he identified

the accused in the Police Station at the instance of the Police.

19. The Hon'ble Supreme Court in the judgments in

Amrik Singh, Ramesh and Jafar's cases referred to supra,

- 18 -

NC: 2024:KHC:15382-DB

referring to its several earlier precedents, held that the

evidence of identification of the accused person merely at the

trial for the first time is from its very nature inherently of a

weak character, the purpose of a prior test identification, is to

test and strengthen the trustworthiness of that evidence and

rule of prudence requires corroboration to the sworn testimony

of the witness who identifies the accused who were strangers to

him earlier. Therefore, test identification proceedings are

required. It was further held that the test identification parades

belong to the stage of investigation and much evidentiary value

cannot be attached to the identification of the accused in Court

where identifying witness is a total stranger who had just a

fleeting glimpse of the person identified or who had no

particular reason to remember the person concerned. It was

further held that only one identification cannot eliminate the

possibility of pointing out being purely through chance,

therefore the same is insufficient to establish the charge. In the

present case also, the accused were not known to PW-2 earlier.

He had only a fleeting glimpse of his assailants. He had not

even given any identification particulars like age, physical

features or clothes of the accused. He claims to have identified

the accused on Police telling him that they have arrested the

- 19 -

NC: 2024:KHC:15382-DB

culprits. Therefore, the said identification was at the behest of

the Police. That does not satisfy the test laid down by the

Hon'ble Supreme Court in the above referred judgments.

20. Even the theory of Police apprehending accused

Nos.2, 4 to 7 was not free from doubts. According to PWs-14

and 15, PW-12 deputed them to apprehend the accused. PWs-

8 to 11 were the Police in the said team. According to

prosecution, first they tracked accused No.5 on the basis of the

IMEI number of MO-7 the robbed mobile phone. According to

them, the other mobile phones robbed were destroyed by the

accused, MO-7 was seized under the mahazar Ex.P9 in the

presence of PWs-3 and 6. The mobile phone seized under Ex.P9

is Nokia 2700 bearing IMEI No.35360/04/675083/1. In Ex.P2

the complaint, the mobile phone model or IMEI number were

not stated. PW-2 in his deposition states that the robbed

mobiles were Nokia set 4233 and 3210. Description of the said

mobile numbers do not match with the description of MO-7

which was allegedly seized at Ex.P9. Though they were treated

as hostile, even in the cross-examination, nothing was elicited

to show that they were deposing falsely.

21. PW-3 in the chief examination states that Police

took his signature on Exs.P9 to P13 in the Police Station saying

- 20 -

NC: 2024:KHC:15382-DB

that they have caught some thieves, as there is no space in the

Police Station, they have to send them to jail. He said no

mahazar was conducted. In the evidence of PW-6, it was not

even elicited that he has subscribed his signature to Ex.P9 or

anything was seized in his presence. According to PW-12 the

Investigating Officer, MOs-6 and 8 the watch and finger ring

were seized under mahazar at Ex.P10 from accused No.2 in the

presence of PWs-3 and 6. The gold chain MO-5, knives MOs-3

and 4 were seized at the instance of accused No.4 under

mahazar Ex.P11 and mobile phone MO-7 was seized under

mahazar Ex.P9 in the presence of PWs-3 and 6. But they did not

support those proceedings. Accused Nos.2 and 4 to 7 were

allegedly arrested on 15.02.2012, but why there was such a

delay in the alleged seizure of MOs-3 to 8 was not explained.

When the seizure of MO-7 fails and when the description of MO-

7 does not match with the complainant's version, the Police

tracing the accused based on the IMEI number of MO-7 the

robbed mobile itself falls to the ground. Consequently, the

other recoveries also fail.

22. The evidence of PWs-14 and 15 was also not

consistent regarding the theory of apprehension of the accused.

According to PWs-8 to 11, 14 and 15 and the Investigating

- 21 -

NC: 2024:KHC:15382-DB

Officer, the Police hired Tata Sumo of PW-7 to nab the accused

and they came to Bengaluru and nabbed accused No.2 and 4 to

7 on 15.02.2012. PW-7 only says that Police had hired his

vehicle to nab the accused. The said evidence is of no help to

the prosecution to connect the accused to the crime. PW-14

says that they went to Bengaluru and stayed in the Police Guest

House near Garuda Mall, whereas PW-15 says that they went

and stayed in a private lodge and all of them stayed in the

same lodge by booking 2 rooms. PW-14 could not even identify

the accused apprehended by them. The evidence of PWs-8 to

11 were also of no use for identification of the accused or to

support the apprehension on the basis of IMEI number of MO-7,

etc.

23. The trial Court without noticing such inherent and

material inconsistencies in the prosecution evidence which go to

the root of the matter convicted the accused on the ground that

PW-2 the injured witness in a fleeting glimpse, saw the

assailant. The Investigating Officer ought to have conducted

the test identification parade for identifying the accused through

PW-2. Therefore, this matter is fully covered by the judgments

of the Hon'ble Supreme Court in Amrik Singh, Ramesh and

Jafar's cases referred to supra. It may be true that PW-2 was

- 22 -

NC: 2024:KHC:15382-DB

robbed and injured, but that sympathy itself cannot take the

place of proof. The liberty of the accused is as important as the

cause of the victim and both to be balanced. If a person is

deprived of his liberty without required proof of his involvement

in the crime, the same defeats ends of justice. That's why it is

said that prosecution has to prove the charges beyond all

reasonable doubts.

24. In the present case, the identity of the accused, the

circumstance of recovery of the incriminating materials were

not proved by legally acceptable evidence. Therefore, the

impugned judgment and order suffers the test of legal

sustainability and the same is liable to be set aside.

Consequently, the State appeals also fail. Hence, the following:

ORDER

i) Crl.A.No.775/2017 and Crl.A.No.777/2017 are hereby dismissed.

ii) Crl.A.No.103/2017 and Crl.A.No.105/2017 are hereby allowed.

iii) The impugned judgment and order of conviction and sentence passed by the III Additional District and Sessions Judge, Hassan in S.C.No.220/2012 against accused Nos.1, 2 and 4 to 7 is hereby set aside.

- 23 -

NC: 2024:KHC:15382-DB

iv) The accused are acquitted of the charges for the offences punishable under Sections 395, 506 and 347 of IPC.

v) Accused No.6 shall be set at liberty forthwith, if his detention is not required in any other case.

vi) Bail bonds of accused Nos.1 and 4 to 7 shall stand discharged.

vii) The fine amount deposited, if any, by accused Nos.1 and 4 to 7 shall be refunded to them and the fine amount deposited by accused No.2, if any, shall be refunded to his legal representatives.

viii) The order of the Trial Court with regard to disposal of the properties is maintained.

ix) Communicate copy of this order to the Trial Court and the concerned prison forthwith.

Sd/-

JUDGE

Sd/-

JUDGE

PKN,PA,KSR

 
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