Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri Panchakshari Alias Panchayya S/O ... vs The State Of Karnataka
2024 Latest Caselaw 11477 Kant

Citation : 2024 Latest Caselaw 11477 Kant
Judgement Date : 14 May, 2024

Karnataka High Court

Shri Panchakshari Alias Panchayya S/O ... vs The State Of Karnataka on 14 May, 2024

                                                        -1-
                                                              NC: 2024:KHC-D:6969
                                                             CRL.A No. 100229 of 2024
                                                         C/W CRL.A No. 100232 of 2024



                               IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH
                                     DATED THIS THE 14TH DAY OF MAY, 2024
                                                     BEFORE
                                  THE HON'BLE MR JUSTICE VIJAYKUMAR A.PATIL
                                     CRIMINAL APPEAL NO. 100229 OF 2024
                                                   C/W
                                     CRIMINAL APPEAL NO. 100232 OF 2024

                          IN CRL.A.NO.100229 OF 2024:

                          BETWEEN:

                          SHRI. PANCHAKSHARI @ PANCHAYYA,
                          S/O CHANNABASSAYYA HIREMATH, AGE. 39 YEARS,
                          OCC.: AGRICULTURE, R/AT. REVADIHALA, TARIHAL,
                          TQ. HUBBALLI, DIST. DHARWAD,
                          KARNATAKA-580026.
                                                                      -       APPELLANT
                          (BY SRI. GOURI SHANKAR MOT, ADVOCATE)

                          AND:

                          1.   THE STATE OF KARNATAKA,
                               HUBLI RURAL POLICE STATION, DIST. DHARWAD,
                               R/BY ITS PUBLIC PROSECUTOR,
                               HIGH COURT OF KARNATAKA, DHARWAD BENCH.

           Digitally
           signed by
                          2.   ANASUYA MALLAPPA HARIJAN,
           VINAYAKA B V
           Location:
           HIGH COURT
                               AGE. 28 YEARS, OCC. AGRICULTURE,
VINAYAKA
BV
           OF
           KARNATAKA
           DHARWAD
                               R/AT. REVADIHALA, TQ. HUBBALLI,
           BENCH
           Date:
           2024.05.15          DIST. DHARWAD, KARNATAKA-580026.
           12:03:52
           +0530
                                                                   -    RESPONDENTS
                          (BY SRI. PRAVEENA Y. DEVAEREDDIYAVARA, HCGP FOR R1;
                          R2 IS SERVED)

                                THIS CRIMINAL APPEAL IS FILED U/S 14A(2) OF SC/ST (POA)
                          ACT, 1989, SEEKING TO ENLARGE THE ACCUSED NO.1/ APPELLANT
                          ON ANTICIPATORY BAIL IN EVENT OF HIS ARREST BY HUBLI RURAL
                          POLICE STATION, IN CRIME NO. 0081/2024 REGISTERED FOR THE
                          OFFENCES PUNISHABLE U/S 504, 506, 34 OF IPC, 1860 AND U/S
                          3(1)(r)(s) OF SC AND ST (POA) ACT, 1989, PENDING ON FILE OF 2ND
                          ADDITIONAL DISTRICT & SESSIONS JUDGE, DHARWAD AND
                          SPECIAL COURT FOR TRIAL OF THE OFFENCES UNDER THE
                          P.O.C.S.O. ACT AND S.C. AND S.T. (POA) ACT & ETC.
                              -2-
                                   NC: 2024:KHC-D:6969
                                   CRL.A No. 100229 of 2024
                               C/W CRL.A No. 100232 of 2024



IN CRL.A.NO. 100232 OF 2024:

BETWEEN:

SHRI. MANJAYYA @ MANJUNATH
S/O. SHIVARUDRAYYA HIREMATH,
AGE. 46 YEARS, OCC. AGRICULTURE,
R/AT. #218/1, DYAMAVVA GUDI ONI,
REVADIHALA, TQ. HUBBALLI,
DIST. DHARWAD-580026.
                                              -    APPELLANT
(BY SRI. GOURI SHANKAR MOT, ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA,
     HUBLI RURAL POLICE STATION, DIST. DHARWAD,
     R/BY ITS STATE PUBLIC PROSECUTOR,
     HIGH COURT OF KARNATAKA,
     DHARWD BENCH, AT. DHARWAD.

2.   ANASUYA MALLAPPA HARIJAN,
     AGE. 28 YEARS, OCC. AGRICULTURE,
     R/AT. REVADIHALA, TQ. HUBBALLI,
     DIST. DHARWAD-580026.
                                         -    RESPONDENTS
(BY SRI. PRAVEENA Y. DEVAEREDDIYAVARA, HCGP FOR R1;
R2 IS SERVED)

      THIS CRIMINAL APPEAL IS FILED U/S 14A(2) OF SC AND ST
(POA) ACT, 1989., SEEKING TO ENLARGE THE ACCUSED
NO.2/APPELLANT ON REGULAR BAIL FOR THE OFFENCES
PUNISHABLE U/S 504, 506 R/W SECTION 34 OF IPC AND U/S
3(1)(r)(s) OF SC AND ST (POA) ACT, 1989 PENDING ON THE FILE OF
2ND ADDITIONAL DISTRICT AND SESSIONS JUDGE, DHARWAD AND
SPECIAL COURT FOR TRIAL OF THE OFFENCES UNDER THE
P.O.C.S.O. ACT AND S.C. AND S.T. (POA) ACT IN HUBLI RURAL
POLICE STATION CRIME NO.0081/2024 BY IMPOSING CONDITIONS,
IN THE ENDS OF JUSTICE & ETC.

      THESE CRIMINAL APPEALS, COMING ON FOR ORDERS, THIS
DAY, THE COURT DELIVERED THE FOLLOWING:
                                      -3-
                                            NC: 2024:KHC-D:6969
                                          CRL.A No. 100229 of 2024
                                      C/W CRL.A No. 100232 of 2024



                               JUDGMENT

Criminal Appeal No. 100229/2024 is filed by the

appellant/ accused no.1 seeking to enlarge him on anticipatory

bail in the event of his arrest by the Hubballi Rural Police

Station in Crime No. 0081/2024 for the offences punishable

under Section 504, 506, 34 of IPC and under Section 3(1)(r)(s)

of the Scheduled Castes and Scheduled Tribes (Prevention of

Atrocities) Act, 1989 (for short 'SC/ST Act') pending on the file

of learned 2nd Additional District & Sessions Judge, Dharwad &

Special Court for trial of the offences punishable under the

P.O.C.S.O. Act and S.C. & S.T. (POA) Act.

2. Criminal Appeal No. 100232/2024 is filed by the

appellant/ accused no.2 seeking to enlarge him on regular bail

in the aforesaid crime.

3. It is the case of the prosecution that one Smt. Anasuya

Harijan had filed a complaint stating that on 17.03.2024 in the

public place at Revadihal village, the appellants/accused

belonging to upper caste knowing fully well that complainant

and the aggrieved persons are belonging to deprived class,

abused them in filthy language taking their caste name. It is

NC: 2024:KHC-D:6969

further case of the prosecution that a panchayat was convened

on 19.03.2024 to resolve the issue between the villagers.

However, the accused have justified their illegal acts resulted in

filing of the complaint which was registered by the jurisdictional

police in Crime No. 0081/2024. The jurisdictional police have

arrested accused no.2 on 18.04.2024 and continued

investigation. Accused no.1 is before this Court seeking for

grant of anticipatory bail whereas the accused no.2 is seeking

for regular bail.

4. Heard Sri Gourishankar Mot, learned counsel for accused

and learned HCGP for respondent no.1-State. Though notice is

served on the complainant in both the appeals, she remained

absent.

5. Learned counsel for the appellants/ accused submits that

the complainant Smt. Anasuya Harijan is a stranger to the

incident and she is not the victim of the incident. Her

complaint is based on the hear-say information furnished

through some villagers about use of filthy language by the

accused persons. It is further submitted that the complaint is

filed belatedly after 14 days from the date of alleged incident.

NC: 2024:KHC-D:6969

It is also submitted that dispute is purely a civil dispute as the

accused have raised certain issues relating to allotment of sites

in their village to the deprived persons and to settle private

score, a false case has been filed against accused persons.

Hence, he seeks to allow both the appeals by enlarging accused

no.1 on anticipatory bail and accused no.2 on regular bail.

6. Learned counsel for the appellants/ accused places

reliance on the judgment of this Court in Criminal Appeal No.

319/2022 disposed off on 04.04.2022 wherein under

similar circumstances, this Court had granted anticipatory bail

to the accused.

7. Per contra, learned HCGP opposed the appeals and

submits that Section 18 of the Scheduled Castes and Scheduled

Tribes (Prevention of Atrocities) Act, 1989 mandates that no

anticipatory bail shall be granted when the offences are alleged

under the provisions of the SC/ST Act. He submits that

investigation is still under progress. Hence, granting of

anticipatory bail or regular bail would hamper investigation.

Hence, he seeks to dismiss both the appeals.

NC: 2024:KHC-D:6969

8. I have heard the arguments of learned counsel for the

parties and meticulously perused the material available on

record.

9. On going through complaint averments it reveals that one

Smt.Anasuya Mallappa Harijan filed a complaint on 01.04.2024

alleging that accused persons knowing fully well that victims

belonged to deprived class, have abused them in filthy

language by taking their caste name. The complaint averments

also indicate that dispute is relating to allotment of sites.

Admittedly, the complainant Smt.Anasuya Harijan was not

present during the incident which has taken place on 17.03.204

as well as on 22.03.2024. Her complaint is based on the

information furnished by someone. Hence, this Court is of the

prima facie view that the averments made in the complaint are

required to be established/ proved during the course of trial.

The complaint averments also indicate that complaint is filed at

the instance of alleged victims and it is pertaining to allotment

of sites. The material available on record does not prima facie

indicate the commission of offences under the provisions of

'SC/ST Act'. Hence the bar under Section 18 and 18A of the

SC/ST Act has no application.

NC: 2024:KHC-D:6969

10. It would be useful to refer the decision of the Hon'ble

Supreme Court in the case of Rahna Jalal Vs. State of Kerala

and another 1 wherein it has been laid down as under:

"21. The Scheduled Castes and Scheduled Tribes (Prevention of Atrocities) Act 1989 also contains similar provisions, which exclude the application of Section 438 of CrPC. Sections 18 and 18-A provide as follows:

"18. Section 438 of the Code not to apply to persons committing an offence under the Act.-- Nothing in Section 438 of the Code shall apply in relation to any case involving the arrest of any person on an accusation of having committed an offence under this Act. 18-A. No enquiry or approval required.--(1) For the purposes of this Act--

(a) preliminary enquiry shall not be required for registration of a first information report against any person; or

(b) the investigating officer shall not require approval for the arrest, if necessary, of any person, against whom an accusation of having committed an offence under this Act has been made, and no procedure other than that provided under this Act or the Code shall apply. (2) The provisions of Section 438 of the Code shall not apply to a case under this Act, notwithstanding any judgment or order or direction of any Court."

22. Section 18 explicitly excludes the application of Section 438 of the CrPC in relation to any case involving the arrest of

(2021) 1 SCC 733

NC: 2024:KHC-D:6969

any person on an accusation of having committed an offence under the Act. Sub-section (2) of Section 18-A specifically excludes the application of the provisions of Section 438 of the CrPC, notwithstanding any judgment, order or direction of a court.

23. The provisions of Section 18 and 18A have been interpreted by a three Judge Bench of this Court Crl.A./2020 in Prathvi Raj Chauhan v. Union of India and Others (2020) 4 SCC 727 ("Chauhan"). Justice Arun Mishra speaking for himself and Justice Vineet Saran, while construing these provisions, observed that:

"11. Concerning the applicability of provisions of Section 438 CrPC, it shall not apply to the cases under the 1989 Act. However, if the complaint does not make out a prima facie case for applicability of the provisions of the 1989 Act, the bar created by Sections 18 and 18-A(i) shall not apply. We have clarified this aspect while deciding the review petitions."

24. The same view has been taken in the concurring judgment of Justice S Ravindra Bhat, in the following observations:

"32. As far as the provision of Section 18-A and anticipatory bail is concerned, the judgment of Mishra, J. has stated that in cases where no prima facie materials exist warranting arrest in a complaint, the court has the inherent power to direct a pre-arrest bail."

25. Thus, even in the context of legislation, such as the Scheduled Castes and Scheduled Tribes (Prevention of Atrocities) Act 1989, where a bar is interposed by the provisions of Section 18 and Sub-section (2) of Section 18- A on the application of Section 438 of the CrPC, this Court has

NC: 2024:KHC-D:6969

held that the bar will not apply where the complaint does not make out "a prima facie case" for the applicability of the provisions of the Act. A statutory exclusion of the right to access remedies for bail is construed strictly, for a purpose. Excluding access to bail as a remedy, impinges upon human liberty. Hence, the decision in Chauhan (supra) held that the exclusion will not be attracted where the complaint does not prima facie indicate a case attracting the applicability of the provisions of the Scheduled Castes and Scheduled Tribes (Prevention of Atrocities) Act 1989."

11. Keeping in mind the enunciation of law laid down by the

Hon'ble Supreme Court referred supra and considering the

averments of the complaint and also the fact that there is

inordinate delay of 14 days in lodging the complaint, I am of

the considered view that the material available on record

including the complaint does not make out prima facie case

against the accused for having committed the offences under

the provisions of SC/ST Act.

12. Insofar as contention of the learned HCGP that

investigation is under progress and the grant of anticipatory

bail or regular bail to the accused would hamper investigation,

would be taken care of by imposing stringent conditions on the

accused.

- 10 -

NC: 2024:KHC-D:6969

13. Considering the material available on record, I am of the

considered view that the accused have made out grounds for

allowing the appeals. Hence, I pass the following

ORDER

Crl. A. No. 100229/2024 filed by appellant/ accused no.1 is

allowed. Respondent-Police or any other Police in the State of

Karnataka is directed to enlarge the appellant/accused no.1 on

bail in the event of his arrest in Hubballi Rural Police Station in

Crime No. 0081/2024 registered for the offences punishable

under Section 504, 506, 34 of IPC and under Section 3(1)(r)(s)

of SC/ST Act pending on the file of learned 2nd Additional

District & Sessions Judge, Dharwad & Special Court for trial of

the offences punishable under the P.O.C.S.O. Act and S.C. &

S.T. (POA) Act subject to the following conditions.

(1) Appellant/accused no.1 shall appear before the

investigating officer within 20 days from the date of

receipt of a certified copy of this order and shall

execute his personal bond in a sum of Rs.1,00,000/-

with two sureties for the likesum to the satisfaction of

the investigating officer;

- 11 -

NC: 2024:KHC-D:6969

(2) Appellant/accused no.1 shall appear before the

investigating officer for interrogation/ investigation as

and when called upon, without fail;

(3) Appellant/accused no.1 shall regularly appear before

the trial court without fail unless exemption is granted

by the trial Court for valid reasons;

(4) Appellant/accused no.1 shall not directly or indirectly

threaten or tamper the prosecution evidence /

witnesses;

(5) Appellant/accused no.1 shall not involve in any similar

matters in future;

(6) Appellant/accused no.1 shall mark his attendance

before the jurisdictional police on third Saturday of

every month between 9 am and 5 pm and mark his

attendance for a period of three months or till filing of

charge sheet, whichever is earlier.

Crl. A. No. 100232/2024 is allowed. Appellant/ accused

no.2 is ordered to be enlarged on bail in Hubballi Rural Police

Station in Crime No. 0081/2024 registered for the offences

punishable under Section 504, 506, 34 of IPC and under

Section 3(1)(r)(s) of SC/ST Act pending on the file of learned

- 12 -

NC: 2024:KHC-D:6969

2nd Additional District & Sessions Judge, Dharwad & Special

Court for trial of the offences punishable under the P.O.C.S.O.

Act and S.C. & S.T. (POA) Act, subject to the following

conditions.

(1) Appellant/accused no.2 is ordered to be enlarged

on bail on his executing personal bond in a sum of

Rs.1,00,000/- with two sureties for the likesum to

the satisfaction of the trial court;

(2) Appellant/accused no.2 shall appear before the

investigating officer for interrogation/ investigation

as and when called upon, without fail;

(3) Appellant/accused no.2 shall appear before the trial

court regular without fail unless exemption is

granted by the trial Court for valid reasons;

(4) Appellant/accused no.2 shall not directly or

indirectly threaten or tamper the prosecution

evidence / witnesses;

(5) Appellant/accused no.2 shall not involve in any

similar matters in future;

(6) Appellant/accused no.2 shall mark his attendance

before the jurisdictional police on third Saturday of

- 13 -

NC: 2024:KHC-D:6969

every month between 9 am and 5 pm and mark his

attendance for a period of three months or till filing

of charge sheet, whichever is earlier.

Sd/-

JUDGE BVV CT:BCK

 
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