Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dilleppa vs State Of Karnataka
2024 Latest Caselaw 3482 Kant

Citation : 2024 Latest Caselaw 3482 Kant
Judgement Date : 6 February, 2024

Karnataka High Court

Dilleppa vs State Of Karnataka on 6 February, 2024

Author: S.Vishwajith Shetty

Bench: S.Vishwajith Shetty

                                       -1-
                                              NC: 2024:KHC-D:2643
                                           CRL.RP No. 100274 of 2016
                                       C/W CRL.RP No. 100015 of 2018



              IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH

                    DATED THIS THE 6TH DAY OF FEBRUARY, 2024

                                     BEFORE
                THE HON'BLE MR JUSTICE S.VISHWAJITH SHETTY
               CRIMINAL REVISION PETITION NO. 100274 OF 2016
                                      (397)
                                      C/W
               CRIMINAL REVISION PETITION NO. 100015 OF 2018


             IN CRL.RP NO.100274/2016:

             BETWEEN:

             DILLEPPA
             S/O. VEERAPPA MUDIGOUDAR,
             AGE: 31 YEARS, OCC: FRUITS BUSINESS,
             R/O: RAMAGOONDANHALLI,
             TQ: BYADAGI, DIST: HAVERI.
                                                         ...PETITIONER
             (BY SRI PRASHANT MATHAPATI, AMICUS CURIE)
Digitally
signed by    AND:
SUJATA
SUBHASH      STATE OF KARNATAKA,
PAMMAR
             BY ASI OF HALAGERI P.S.,
Date:        TQ: RANEBENNUR, DIST: HAVERI,
2024.02.14
13:19:59     REPT. BY STATE PUBLIC PROSECUTOR,
+0530        HIGH COURT BUILDING,
             HIGH COURT OF KARNATAKA.
                                                       ...RESPONDENT
             (BY SMT. GIRIJA S. HIREMATH, HCGP)

                  THIS CRIMINAL REVISION PETITION IS FILED UNDER
             SECTION 397 READ WITH 401 OF CR.P.C., SEEKING TO SET
             ASIDE THE JUDGMENT DATED 28.03.2016 PASSED BY II
             ADDITIONAL DISTRICT AND SESSIONS JUDGE, HAVERI
             (SITTING AT RANEBENNUR) IN CRIMINAL APPEAL NO.28/2011
                           -2-
                                NC: 2024:KHC-D:2643
                              CRL.RP No. 100274 of 2016
                          C/W CRL.RP No. 100015 of 2018



AND TO SET ASIDE THE CONSEQUENTIAL JUDGMENT DATED
07.06.2011 PASSED BY THE PRINCIPAL CIVIL JUDGE AND I
ADDITIONAL JMFC, RANEBENNUR IN CRIMINAL CASE
NO.561/2007.

IN CRL.RP NO.100015/2018:

BETWEEN:

KHADAR
S/O. HUSSAINSAB BEPARI,
AGE: 29 YEARS, OCC: SCULPTOR,
R/O: BYADAGI, DIST: HAVERI,
                                           ...PETITIONER
(BY SRI N. P. VIVEKMEHTA, ADVOCATE)

AND:

THE STATE OF KARNATAKA
REPRESENTED BY ADDL. S.P.P.,
HIGH COURT OF KARNATAKA,
DHARWAD BENCH,
HIGH COURT BUILDING,
DHARWAD.
                                          ...RESPONDENT
(BY SMT. GIRIJA S. HIREMATH, HCGP)

     THIS CRIMINAL REVISION PETITION IS FILED UNDER
SECTION 397 AND 401 OF CR.P.C., SEEKING TO SET ASIDE
THE ORDER OF THE II ADDL. DISTRICT AND SESSIONS JUDGE,
HAVERI(SITTING     AT    RANEBENNUR)      DT.28.03.2016
DISMISSING THE CRL.APL.NO.38/11 AND THE JUDGMENT AND
ORDER OF COURT OF THE PRL. CIVIL JUDGE AND I ADDL.
JMFC, RANEBENNUR DTD. 07.06.2011 AND CONVICTED ON
13.06.2011 PASSED IN C.C.NO.561/2007 AND ACQUIT
PETITIONER   (ACCUSED    NO.2)   FOR    THE   OFFENCES
PUNISHABLE UNDER SECTION 457 & 380.

      THESE PETITIONS, COMING ON FOR FINAL HEARING,
THIS DAY, THE COURT MADE THE FOLLOWING:
                              -3-
                                     NC: 2024:KHC-D:2643
                                 CRL.RP No. 100274 of 2016
                             C/W CRL.RP No. 100015 of 2018



                          ORDER

1. These two criminal revision petitions are filed

by accused Nos.1 and 2, challenging the judgment and

order of conviction and sentence passed by the Court of

the Principal Civil Judge and I Addl.JMFC, Ranebennur in

C.C.No.561/2007 dated 07.06.2011 and the judgment and

order dated 28.03.2016 passed in Crl.Appeal No.38/2011

and Crl.Appeal No.28/2011 by the Court of the II

Addl.District and Sessions Judge, Haveri sitting at

Ranebennur.

2. Heard the learned counsel for the parties.

3. It is the case of the prosecution that on

05.07.2007 at about 2:30 a.m., accused broke open the

shutter of Halaswamy Temple and committed theft of

coins worth Rs.3616/- and currency notes worth Rs.1208/-

. During the course of investigation in the case, petitioners

were arrested. Investigation in the case was completed

and charge sheet was filed against them for the offences

punishable under Sections 380 and 457 of IPC. Since

NC: 2024:KHC-D:2643

petitioners pleaded not guilty and claimed to be tried

before the trial Court, prosecution in support of its case

had examined 5 witnesses as PW1 to PW5 and got marked

7 documents as Exs.P1 to P7. Six material objects were

marked as MOs.1 to 6. On behalf of the defence, no oral or

documentary evidence was placed before the Court.

4. The Trial Court thereafter heard the arguments

addressed on both sides and convicted the petitioners for

the offences punishable under Sections 457 and 380 of IPC

and sentenced them to undergo simple imprisonment for a

period of 1 year each for the offence punishable under

Section 457 of IPC and for the offence punishable under

Section 380 of IPC. It was ordered that the sentence

would run concurrently. The said judgment and order of

conviction and sentence passed by the trial Court was

confirmed in Crl.Appeal No.38/2011 and Crl.Appeal

No.28/2011 by the Court of the II Add.District and

Sessions Judge, Haveri sitting at Ranebennur vide its

NC: 2024:KHC-D:2643

judgment and order dated 28.03.2016. It is under these

circumstances, the petitioners are before this Court.

5. Learned amicus curiae appearing on behalf of

petitioner No.1 in Crl.RP.No.100274/2016 and the learned

counsel for the petitioner appearing on behalf of petitioner

in Crl.RP.No.100015/2018 submit that the recovery of the

stolen articles has not been proved in the present case.

Except the recovery, there is nothing to connect the

petitioners to the crime. Therefore, the trial Court as well

as the Appellate Court were not justified in convicting the

petitioners and prays to allow the petitions.

6. Per contra, learned High Court Government

Pleader has argued in support of the impugned judgment

and order. She submits that PW4, who is the pancha to

Ex.P4 recovery mahazar has supported the case of the

prosecution. Therefore the recovery is proved.

Accordingly, she prays to dismiss the revision petitions.

NC: 2024:KHC-D:2643

7. The prosecution in order to substantiate its case

against the petitioners and to prove its charges against

them beyond reasonable doubt had examined 5 witnesses

as PW1 to PW5. PW1 Veerappa Murigeppa Pujar, who is

the complainant in the present case was serving as a

Pujari of Halaswamy temple at the relevant point of time.

He has deposed that on 05.07.2007 when he came to the

temple at about 6.00 a.m., he saw that the lock of the

shutter of the temple was broke open and the temple

board was also broken and he noticed that the money

which was in the hundi was stolen. He also has spoken

about he lodging the complaint as Ex.P1. He also has

stated that on 07.07.2007, he had gone to the police

station to identify the money that was stolen. During the

course of cross-examination, this witness has stated that it

cannot be said that how much amount exactly was

available inside the hundi. He also stated that he does not

have any knowledge about the articles seized and the

money which was identified by him.

NC: 2024:KHC-D:2643

8. PW2 is a panch to the spot mahazar and he has

identified MOs.1 to 5. PW3 who is the panch witness to the

seizure mahazar has turned hostile to the case of the

prosecution. PW5 is another pancha to Ex.P4 seizure

mahazar and he also has turned hostile to the prosecution

case.

9. PW4 is another pancha to seizure mahazar

Ex.P4. Though this witness has supported the case of the

prosecution, during his cross examination, he has stated

that he is not in a position to describe the location and

boundary of the house of the accused. He also stated that

he does not know the neighbourers of house of the

accused. He has deposed that police had gone inside the

house of the accused and brought the stolen article from

the house. It is the specific case of the prosecution that

stolen article were kept in the cattle shed near the house

of the accused and alleged seizure was from the cattle

shed near the house of the accused No.1. None of the

neighbourers are examined in this case. Considering the

NC: 2024:KHC-D:2643

statement made by PW4 during the course of his cross

examination, a serious doubt arises whether the seizure

was made as stated in Ex.P4. In addition to the same,

PW4 undisputedly was the President of Halaswamy Temple

Committee and therefore he is a interested witness. He

cannot be considered as an independent witness. PW5 is

the investigating officer who has received the complaint

and registered FIR. This witness has spoken about the

investigation conducted by him and about arresting the

accused, on 07.07.2007 who allegedly were moving in a

suspicious manner near the temple. During the course of

cross examination, he has admitted that accused No.1 is a

fruit merchant and accused No.2 is a carpenter.

10. For the purpose of connecting the petitioners to

the alleged crime, the prosecution has solely relied on the

alleged recovery of stolen articles from them. PW3 and 4

therefore would be the material witness for the purpose of

proving recovery in accordance with law. PW3 has turned

hostile to the case of the prosecution and he has virtually

NC: 2024:KHC-D:2643

denied that he had signed the seizure mahazar Ex.P4.

Even the evidence of PW4 cannot be completely believed

in view of the statement made by him during the course of

his cross-examination. In addition to the same he is also

an interested witness. Therefore it would be difficult to

solely rely on the evidence of PW4 and convict the

petitioners for the alleged offence. Under these

circumstances, I am of the view that the Courts below

were not justified in convicting the petitioners for the

alleged offences. The impugned judgment and order of

conviction and sentence passed by the Courts below

therefore cannot be sustained. Accordingly, the following:

ORDER

Criminal revision petitions are allowed.

The impugned judgment and order of conviction

and sentence passed by the Court of the Principal Civil

Judge and I Addl.JMFC, Ranebennur in

C.C.No.561/2007 dated 07.06.2011 and the judgment

and order dated 28.03.2016 passed in Crl.Appeal

- 10 -

NC: 2024:KHC-D:2643

No.38/2011 and Crl.Appeal No.28/2011 by the Court

of the II Add.District and Sessions Judge, Haveri

sitting at Ranebennur are set aside and the petitioners

are acquitted of the offences alleged against them.

Fine amount deposited by them, if any, shall be

refunded and their bail bonds stands cancelled.

The services of learned amicus curiae is placed on

record and his legal fees is fixed at Rs.7500/-.

Sd/-

JUDGE

KGK

 
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