Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shantappa vs The State Of Karnataka
2024 Latest Caselaw 10933 Kant

Citation : 2024 Latest Caselaw 10933 Kant
Judgement Date : 23 April, 2024

Karnataka High Court

Shantappa vs The State Of Karnataka on 23 April, 2024

                                                -1-
                                                      NC: 2024:KHC-K:3198
                                                     CRL.P No. 200198 of 2024
                                                 C/W CRL.P No. 200199 of 2024
                                                     CRL.P No. 200210 of 2024


                               IN THE HIGH COURT OF KARNATAKA,

                                       KALABURAGI BENCH

                             DATED THIS THE 23 RD DAY OF APRIL, 2024

                                            BEFORE
                               THE HON'BLE MR. JUSTICE C M JOSHI


                        CRIMINAL PETITION NO. 200198 OF 2024 (482)
                                              C/W
                        CRIMINAL PETITION NO. 200199 OF 2024 (482)


                        CRIMINAL PETITION NO. 200210 OF 2024 (482)

                      IN CRL.P.NO.200198/2024
                      BETWEEN:
                      SHANTAPPA S/O SHIVAJATAPPA
                      AGE: 53 YEARS, OCC: LABOURER,
                      R/O GOBBUR VILLAGE, TQ. DEVADURGA,
                      DIST. RAICHUR-584111.
Digitally signed by
KHAJAAMEEN L
MALAGHAN                                                         ...PETITIONER
Location: HIGH        (BY SRI SHRIHARSHA R. HARWAL, ADVOCATE)
COURT OF
KARNATAKA             AND:

                      THE STATE OF KARNATAKA
                      REPRESENTED BY,
                      GABBUR POLICE STATION, RAICHUR,
                      THROUGH ITS P. S. I,
                      REPRESENTED BY ADDL. SPP,
                      HIGH COURT OF KARNATAKA,
                      BENCH AT KALABURAGI-585107.

                                                                ...RESPONDENT
                      (BY SRI JAMADAR SHAHABUDDIN, HCGP)
                          -2-
                                NC: 2024:KHC-K:3198
                              CRL.P No. 200198 of 2024
                          C/W CRL.P No. 200199 of 2024
                              CRL.P No. 200210 of 2024


     THIS CRIMINAL PETITION IS FILED UNDER SECTION 482
OF CR.P.C. PRAYING TO ALLOW THIS PETITION AND QUASH
THE PROCEEDINGS IN C.C.NO.606/2023 ON THE FILE OF THE
HON'BLE SENIOR CIVIL JUDGE AND JMFC, ARISING OUT OF
CR.NO.89/2023, FOR OFFENCE PUNISHABLE UNDER SECTION
78 (3) OF THE KARNATAKA POLICE ACT, AGAINST THE
PETITIONER AND TO PASS ANY OTHER APPROPRIATE ORDERS
AS MAY BE DEEMED NECESSARY IN THE FACTS AND
CIRCUMSTANCES OF THE CASE.

IN CRL.P. NO.200199/ 2024.

BETWEEN:

SHANTAPPA S/O SHIVAJATAPPA
AGE: 53 YEARS, OCC: LABOURER,
R/O GOBBUR VILLAGE, TQ. DEVADURGA,
DIST. RAICHUR-584111.

                                           ...PETITIONER
(BY SRI. SHRIHARSHA R HARWAL, ADVOCATE)

AND:

THE STATE OF KARNATAKA
REPRESENTED BY,
RAICHUR RURAL POLICE STATION,
THROUGH ITS P. S. I,
REPRESENTED BY ADDL. SPP,
HIGH COURT OF KARNATAKA,
BENCH AT KALABURAGI-585107.
                                          ...RESPONDENT
(BY SRI JAMADAR SHAHABUDDIN, HCGP)

     THIS CRIMINAL PETITION IS FILED UNDER SECTION 482
OF CR.P.C. PRAYING TO ALLOW THIS PETITION AND QUASH
THE PROCEEDINGS IN C.C.NO.628/2023 ON THE FILE OF THE
HON'BLE III ADDITIONAL SENIOR CIVIL JUDGE AND JMFC,
RAICHUR ARISING OUT OF CR.NO.31/2023 RAICHUR RURAL
POLICE STATION RAICHUR, FOR OFFENCE PUNISHABLE UNDER
SECTION 78 (3) OF THE KARNATAKA POLICE ACT, AGAINST
THE PETITIONER AND ETC.,
                            -3-
                                 NC: 2024:KHC-K:3198
                                CRL.P No. 200198 of 2024
                            C/W CRL.P No. 200199 of 2024
                                CRL.P No. 200210 of 2024


IN CRL.P.NO.200210/ 2024.

BETWEEN:

SHANTAPPA S/O SHIVAJATAPPA HURIKADLI
AGE: 53 YEARS, OCC: LABOURER,
R/O GOBBUR VILLAGE TQ. DEVADURGA,
DIST. RAICHUR-584111.

                                            ...PETITIONER
(BY SRI SHRIHARSHA R. HARWAL, ADVOCATE)

AND:

THE STATE OF KARNATAKA
REPRESENTED BY,
GABBUR POLICE STATION, RAICHUR,
THROUGH ITS P. S. I,
REPRESENTED BY ADDL. SPP,
HIGH COURT OF KARNATAKA,
KALABURAGI BENCH-585102.

                                           ...RESPONDENT
(BY SRI JAMADAR SHAHABUDDIN, HCGP)

       THIS CRIMINAL PETITION IS FILED UNDER SECTION 482
OF CR.P.C. PRAYING TO ALLOW THIS PETITION AND QUASH
THE PROCEEDINGS IN C.C.NO.583/2023 ON THE FILE OF THE
HON'BLE SENIOR CIVIL JUDGE AND JMFC, DEVADURGA,
ARISING OUT OF CR.NO.54/2023 GABBUR P.S. FOR OFFENCE
PUNISHABLE UNDER SECTION 78 (3) OF THE KARNATAKA
POLICE ACT, AGAINST THE PETITIONER AND TO PASS ANY
OTHER APPROPRIATE ORDERS AS MAY DEEMED NECESSARY IN
THE FACTS AND CIRCUMSTANCES OF THE CASE.


       THESE PETITIONS, COMING ON FOR ORDERS, THIS DAY,
THE COURT MADE THE FOLLOWING:
                                        -4-
                                              NC: 2024:KHC-K:3198
                                            CRL.P No. 200198 of 2024
                                        C/W CRL.P No. 200199 of 2024
                                            CRL.P No. 200210 of 2024


                                      ORDER

These petitions are filed under Section 482 of Cr.P.C.

seeking to quash the proceedings arising out of in

C.C.No.606/2023 before the Senior Civil Judge and JMFC,

at Devadurga, in C.C.No.628/2023 before the III

Additional Senior Civil Judge and JMFC, at Raichur and in

C.C.No.583/2023 before the Senior Civil Judge and JMFC,

at Devadurga, which are all initiated for the offence

punishable under Section 78 of the Karnataka Police Act

(for short 'K.P. Act).

02. All these three petitions are taken up for

disposal, since, the common question of law is involved in

these petitions.

03. In all these petitions, the petitioner is

questioning the initiation of the investigation without there

being any sanction as required under Section 155 of the

Cr.P.C., since, the offence alleged under Section 78 of the

K.P. Act, is non-cognizable offence. The factual matrix of

NC: 2024:KHC-K:3198

the case that is relevant for these cases is that the

Investigating Officer after having received a credible

information, obtains approval / informs his higher officer

that he is going to a raid, as he has received the

information that a game of gambling is being played with

betting of money. The Investigating Officer had secured

the panchas, raided the spot, seized the cash which was

found at the spot along with the number slips (Matka) and

then returned to the police station and hands over the

spot mahazar along with the accused who were

apprehended at the spot. On the basis of such report, the

SHO registers a case and thereafter, seeks permission of

the Court under Section 155 of Cr.P.C. and then completes

the investigation and files the charge-sheet.

04. The learned counsel appearing for the petitioner

submits that when Investigating Officer proceeded to the

spot on the basis of credible information, he should have

obtained the permission of the concerned Magistrate under

Section 155 of Cr.P.C. since the offence alleged i.e., under

NC: 2024:KHC-K:3198

Section 78 of K.P. Act is non-cognizance offence and any

investigation made without such permission is a nullity. In

this regard he relies upon the judgment of this Court in

the case of Vaggeppa Gurulinga Jangaligi vs. State of

Karnataka1 in Criminal Petition No.101997/2019.

05. Per contra, the learned High Court Government

Pleader appearing for the respondent - State submits that

the Investigating Officer has obtained the permission of

the learned Magistrate. Therefore, there cannot be any

irregularity or illegality in the investigation. It is submitted

that even though the permission was obtained later, it

cannot be faulted with in view of the urgency involved in

the matter.

06. The provisions of Section 155 of Cr.P.C. and

Section 78 of the K.P. Act, was dealt with in length by this

Court in the case of Vaggeppa (supra). In the said

judgment, this Court has laid down the guidelines by

referring to Karnataka Criminal Rules Practice also. In Para

No.20, this Court has laid down the following guidelines :-

(2020) 1 KCCR 371

NC: 2024:KHC-K:3198

"20. Therefore, under Rule I, the Magistrate shall endorse on the report whether the same has been received by post or muddam. Under Rule 2, Magistrate has to specify in his order the rank and designation of the police officer or the police officer by whom the investigation shall be conducted. Considering the mandatory requirement of Section 155 (1) and (2) of Cr.P.c.

and Rule 1 and 2 of Chapter V of the Karnataka Criminal Rule Practice, this Court proceed to laid down the following guidelines for the benefit of the judicial Magistrate working in the State.

i) The Jurisdictional Magistrates shall stop hereafter making endorsement as 'permitted' on the police requisition itself. Such an endorsement is not an order in the eyes of law and as mandated under Section 155 (2) of Cr.P.C.

ii) When the requisition is submitted by the informant to the Jurisdictional Magistrate, he should make an endorsement on it as to how it was received, either by post or by Muddam and direct the office to place it before him with a separate order sheet. No order should be passed on the requisition itself. The said order sheet should be continued for further proceedings in the case.

NC: 2024:KHC-K:3198

iii) When the requisition is submitted to the Jurisdictional Magistrate, he has to first examine whether the SHO of the police station has referred the iformant to him with such requisition.

iv) The Jurisdictional Magistrate should examine the contents of the requisition with his / her judicious mind and record finding as to whether it is a fit case to be investigated, if the Magistrate finds that it is not a fit case to investigate, he / she shall reject the prayer made in the requisition. Only after his / her subjective satisfaction that there is a ground to permit the police officer to take up the investigation, he / she shall record a finding to that effect permitting the police officer to investigate the non-cognizable offence.

v) In case the Magistrate passes the orders permitting the investigation, he / she shall specify the rank and designation of the Police Officer who has to investigate the case, who shall be other than information or the complainant."

NC: 2024:KHC-K:3198

07. A perusal of the records in the cases on hand

would show that the Investigating Officer has proceeded

for the raid, without obtaining the required permission to

investigate the matter under Section 155 of Cr.P.C. It is

relevant to know that the provisions of K.P. Act do not

provide to proceed for the investigation as provided under

Section 54 of the Excise Act. There is no such enabling

provision which permits the Investigating Officer to either

make a record of the statement and inform the higher

officer and then proceed for the investigation. Therefore,

registration of the non-cognizable case and then obtaining

the permission of the Court to investigate the matter is a

sine-quo-non for initiation of any proceedings. Evidently,

in all the cases herein, the Investigating Officer had

obtained the permission of the Court to investigate as

required under Section 155 of Cr.P.C. He obtained the

permission subsequent to the raid and the investigation

officer had arrested accused and the material used for

gambling. Therefore, it is evident that the raid as well as

- 10 -

NC: 2024:KHC-K:3198

the arrest of the accused at the spot were without the

sanction as required under Section 155 of Cr.P.C. No

doubt the judgment of this Court in the case of Vaggeppa

(supra), deals with the manner in which the Magistrate

has to act while granting the permission under Section 155

of Cr.P.C., it also deals with the manner in which the

Investigating Officer should initiate the action. It is

pertinent to note that in the case of Mukkatira Anitha

Machaiah vs. State of Karnataka and another in

Crl.P.No.5934/2009 dated 20.08.2013, which was referred

to by this Court in the case of Vaggeppa (supra), this

Court had laid down as below:-

"5. Section 155 of Cr.P.C. deals with the procedure to be adopted in respect of an information received by the officer in charge of a police station relating to commission of a non- cognizable offence. According to sub-section (1) of Section 155 of Cr.P.C. when an officer in charge of the Police Station receives an information as to the commission of a non- cognizable offence, he shall enter or cause to be

- 11 -

NC: 2024:KHC-K:3198

entered the substance of the information in the prescribed book and refer the information to the Magistrate. According to sub-section (2) of Section 155 of Cr.P.C. no police officer shall investigate a non-cognizable case without a order of a Magistrate having power to try such case or commit the case for trial. Thus, reading of sub-section (1) of Section 166 of Cr.P.C. makes it clear that the duty of the SHO, who receives information as to the commission of a non-cognizable offence is only to enter or cause to be entered the substance of the information in the prescribed book and refer the information to the Magistrate. It is for the informant to approach the jurisdictional Magistrate and seek a direction to the police for investigation. If the Magistrate on being approached by the informant, directs investigation, the Police Officer concerned would get jurisdiction to investigate the matter."

08. Thus, it is evident that the very initiation of the

proceedings by the Investigating Officer is without any

authority and validity under the provisions of law. As a

result, this Court has no hesitation to hold that the

- 12 -

NC: 2024:KHC-K:3198

proceedings which were initiated without a valid

permission by the learned Magistrate are not sustainable

in law. Consequently, the petitions deserve to be allowed.

Accordingly, the following;

ORDER

I. The petitions are allowed.

II. The proceedings arising out of 1) in C.C.No.606/2023

before the Senior Civil Judge and JMFC, at

Devadurga, 2) in C.C.No.628/2023 before the III

Additional Senior Civil Judge and JMFC, at Raichur

and 3) in C.C.No.583/2023 before the Senior Civil

Judge and JMFC, at Devadurga, which are all initiated

for the offence punishable under Section 78 of the

Karnataka Police Act, are hereby quashed.

Sd/-

JUDGE

KJJ

CT:PK

 
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