Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Abhilash @ Abhi vs State Of Karnataka
2024 Latest Caselaw 11776 Kant

Citation : 2024 Latest Caselaw 11776 Kant
Judgement Date : 29 May, 2024

Karnataka High Court

Abhilash @ Abhi vs State Of Karnataka on 29 May, 2024

Author: M.Nagaprasanna

Bench: M.Nagaprasanna

                                             -1-
                                                           NC: 2024:KHC:18010
                                                      CRL.P No. 741 of 2023




                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                            DATED THIS THE 29TH DAY OF MAY, 2024

                                           BEFORE
                          THE HON'BLE MR JUSTICE M.NAGAPRASANNA
                             CRIMINAL PETITION NO. 741 OF 2023
                   BETWEEN:

                   ABHILASH @ ABHI,
                   S/O KRISHNAMURTHY,
                   AGED ABOUT 28 YEARS,
                   NO.6, 7, 1ST FLOOR,
                   MUNIREDDY LAYOUT,
                   HONGASANDRA,
                   GARVEBHAVIPALYA,
                   BANGALORE - 560 068.
                                                                ...PETITIONER
                   (BY SRI. LOHITH KUMAR N.S., ADVOCATE)

                   AND:

                   1.    STATE OF KARNATAKA,
Digitally signed         REPRESENTED BY
by NAGAVENI
Location: HIGH           RAJAGOPALANAGARA POLICE STATION,
COURT OF
KARNATAKA                REPRESENTED STATE PUBLIC PROSECUTOR,
                         HIGH COURT BUILDING,
                         BANGALORE - 560 001.

                   2.    B.P.GIRISH, P.S.I.,
                         RAJAGOPALANAGARA POLICE STATION,
                         BANGALORE - 560 058.
                                                              ...RESPONDENTS
                   (BY SRI.HARISH GANAPATHI, HCGP)
                               -2-
                                            NC: 2024:KHC:18010
                                        CRL.P No. 741 of 2023




     THIS CRL.P. IS FILED U/S.482 OF CR.P.C., PRAYING TO
QUASH THE ENTIRE PROCEEDINGS IN S.C.NO.1561/2021
(CR.NO.432/2014,      RAJAGOPALNAGARA       POLICE        STATION,
BENGALURU) PENDING ON THE FILE OF LXIII ADDITIONAL
CITY CIVIL AND SESSIONS JUDGE, BENGALURU FOR THE
ALLEGED OFFENCE P/U/S 399 AND 402 OF IPC.

     THIS PETITION, COMING ON FOR ADMISSION, THIS DAY,

THE COURT MADE THE FOLLOWING:

                            ORDER

The petitioner is before this Court calling in question the

proceedings in S.C.No.1561/2021 registered for offences

punishable under Sections 399 and 402 of the IPC.

2. Heard Sri. Lohith Kumar N.S., learned counsel

appearing for the petitioner, Sri. Harish Ganapathi, learned

HCGP appearing for the respondents and have perused the

material on record.

3. Five accused get embroiled in a crime for offences

punishable under Sections 399 and 402 of the IPC. The said

crime comes to be registered on 19.08.2014. The police after

investigation file a charge sheet for the aforesaid offences and

the learned Magistrate takes cognizance of the offences also

NC: 2024:KHC:18010

and commits the matter to the Court of Sessions. The Court of

Sessions in S.C.No.17/2015 by its order acquits three accused

1, 3 and 4. Split charge was laid against two accused on

account of them being absent during the conduct of trial. A

separate split charge sheet was issued against accused No.5,

which also ends in his acquittal, by an order of the concerned

court dated 15.12.2021, who remains in the array of accused

is the petitioner, who is accused No.4 on account of him being

absent during trial, a split charge sheet is again laid in

S.C.No.1561/2021. Continuance of proceedings in

S.C.No.1561/2021 is what has driven the petitioner to this

court in the subject petition.

4. Learned counsel appearing for the petitioner sing

the same swan song as every other accused sings that no

notice was served upon him throughout the trial. Be that as it

may.

5. Permitting the petitioner to undergo trial at this

stage the only be waste of judicial time, as the offence is one of

dacoity under Sections 399 and 402 of the IPC and if all of

them have together indulged in such offence and four accused

NC: 2024:KHC:18010

have been acquitted, the reason so rendered for such acquittal

would become squarely applicable to the petitioner as well.

Therefore, I deem it appropriate to close the proceedings

against this petitioner as well, notwithstanding the fact he has

escaped trial.

6. The view of mine, in this regard, is fortified by

the judgment rendered by a Co-ordinate Bench of this

Court in Crl.P.4796/2017, wherein the Co-ordinate Bench

considering identical set of facts has held as follows:

"12. Having heard the learned Advocates appearing for parties and on perusal of records it would disclose that petitioner/accused was never traced and non-bailable warrant issued against him was never executed. Hon'ble Apex Court in the case of CENTRAL BUREAU OF INVESTIGATION vs AKHILESH SINGH reported in AIR 2005 SCC 268 has held quashing of charge and order discharging co- accused can be passed, if the proceedings initiated against co-accused is on similar allegations and if said judgment had reached finality. It is also held that discharge of a co- accused by the High Court by holding that no purpose would be served in further proceeding with the case, is just and proper. In another ruling in MOHAMMED ILIAS vs. STATE OF

NC: 2024:KHC:18010

KARNATAKA reported in (2001) 3 Kant LJ 551 this Court has held as under:

"The petitioner is the accused in the case and he is shown to be the absconding. Therefore, the case against the petitioner was split up and charge-sheet was laid against other available accused Nos.1 and 3 for committing an offence punishable under Sections 498A and 307 IPC r/w 34 Indian Penal Code, 1860. After the trial, the Sessions Judge acquitted the accused Nos.1 to 3. The petitioner was arrested and proceedings were revived against him in the split charge sheet.... In the instant case also, the full pledged trial was held against accused Nos.1 to 3, in respect of the same offence. In the second round of trial against the petitioner, the evidence to be produced cannot be different from the one that was produced by the prosecution in the earlier case. Therefore, in that view of the matter, the proceeding is quashed."

13. Yet, in another ruling THE STATE OF KARNATAKA vs. K.C.NARASEGOWDA reported in ILR 2005 Kar. 1822 this Court has held to the following effect:

"As the case before the Sessions Judge is not a pending case, he cannot keep the file any longer pending nor he can close the case as he has to await appearance of the

NC: 2024:KHC:18010

accused or the production by the State, for passing orders regarding undergoing sentence. As such, considering these peculiar facts and circumstances, it is deemed proper to exercise the inherent jurisdiction under Section 482 of Cr.P.C. instead of jurisdiction under Section 385 of Cr.P.C. in the interest of justice. As the entire material evidence of the prosecutions is one and the same, as against all the accused including the non-appealing accused No.1, who is said to be absconding, there is no second opinion that he is also entitled for the same benefit of doubt as he is extended for his co-accused. Accused acquitted by giving benefit of doubt."

14. In this background, when the facts on hand are examined, it would clearly indicate that not only complainant but also other witnesses including the inmates of ambulance in which they were travelling on the date of incident, had turned hostile in the proceedings which was continued against co-accused. Though, P.W.1 - complainant had admitted that he has lodged a compliant as per Ex.P-1 and had also admitted that he has given a statement identifying the accused before the Investigation Officer, he did not identify the accused persons present before Court. In fact, statements given by him as per Exs.P-2 to P-4 when confronted, he denied the same and had also denied the suggestion put by the public prosecutor that he had furnished the statements as per Exs.P-2 to P-4 as false. P.W.2 to P.W.8 had not identified the accused persons

NC: 2024:KHC:18010

present before the jurisdictional Sessions Court. In fact, they have not even identified the statements made by them before the Investigating Officer and nothing worthwhile has been elicited in their cross-examination to disbelieve their evidence. Thus, taking into consideration said evidence available on record Sessions Court had arrived at a conclusion that evidence of the witnesses examined by prosecution would not come to their assistance. In fact, witnesses to the seizure panchnama - Ex.P-40, who were examined as P.W.16 and P.W.17, have also turned hostile and they have stated that police had called them a year back to the police station and when they went to the police station, they had not seen any accused persons in police station. However, they admit police having taken their signatures on the papers and contents of it were not known to them.

15. It is in this background, trial Court on appreciation of entire evidence had acquitted all the accused persons by holding that prosecution had failed to prove the offence alleging accused persons beyond reasonable doubt attracting the ingredients of provisions of the offence alleged against them. In fact, Sessions Court has observed that there was certain communal disturbance in Dakshina Kannada district and other places at Bantwal Taluk and to please on community of people, the Investigating Officer might have falsely implicated the accused persons in a false case or to avoid the blame to be received from the public or other community people and such possibilities cannot be ruled out. In this background, when prayer of

NC: 2024:KHC:18010

petitioner sought for in the present petition is examined, it can be noticed that contents of supplementary charge sheet filed against the petitioner is similar, identical and in fact, it is replica of charge made against accused Nos.1 to 23 and 25 to 33, who15 were tried in S.C.No.12/2007, 94/2007 and 26/2008 and had been acquitted.

16. In that view of the matter, this Court is of the firm view that judgment rendered by trial Court insofar as it relates to accused Nos.1 to 23 and 25 to 33 is similar and identical to the charge made against the present petitioner. This Court does not find any independent or separate material having been placed by the prosecution against present petitioner to put him on trial once again and directing the petitioner-accused to undergo the order of trial, which ultimately would fetch same result as that of accused Nos.1 to 23 and 25 to 33. When allegation made against accused Nos.1 to 23 and 25 to 33 is compared with the allegation made against present petitioner, it has to be necessarily held that they are identical, similar and inseparable in nature and no independent decision can be taken against the present petitioner. Therefore, no purpose would be served even if the present petitioner is ordered to be tried by the trial Court.

17. In view of the afore stated facts and the law laid down, as discussed hereinabove, it would emerge that there would be no harm or injustice that would be caused to prosecution if benefit of acquittal order is passed in favour of accused - petitioner, since accused Nos.1 to 23

NC: 2024:KHC:18010

and 25 to 33 against whom similar allegation had been made is already acquitted. Though, it is contended by Sri. Rachaiah, learned HCGP appearing for the State that petitioner should not be extended said benefit, since he is an absconder, by relying upon judgment of Coordinate Bench this Court is not inclined to accept said contention for single reason that said judgment had been rendered based on the judgment of Apex Court in the case of DEEPAK RAJAK vs. STATE OF WEST BENGAL reported in (2007) 15 SCC 305 where under Apex Court after noticing the facts obtained in the said case, had held that benefit of acquittal, should be extended to the appellant, since co-accused had been acquitted and held that a departure can be made in cases where accused has not surrendered "after conviction" in addition to not filing an appeal against the conviction. As such, noticing earlier position of law laid down it was held by the Apex Court that in case of acquittal of a accused for same offence on same set of facts and on similar accusations, if considered, it would entile for acquittal of co- accused also.

18. In that view of the matter, present proceedings initiated against petitioner is liable to be quashed.

Hence, I proceed to pass the following:

ORDER

(i) Criminal petition is hereby allowed.

(ii) Proceedings in C.C.No.1170/2007 pending on the file of Addl. Civil Judge & JMFC, Bantwal, in Cr.No.130/2006 registered by Bantwal

- 10 -

NC: 2024:KHC:18010

Rural Police Station, is hereby quashed insofar petitioner is concerned.

In view of criminal petition having been disposed of on merits, I.A.No.1/2017 for stay does not survive for consideration and same stands rejected."

The Co-ordinate Bench was considering a case where

the co-accused who had escaped trial had not surrendered

or was not arrested by the police.

7. In the light of there being no evidence against

any of the accused and the split up charge against the

petitioner being tried now before the learned Sessions

Judge would become an exercise in futility. In the teeth of

there being no evidence or a specific charge against this

petitioner, that was not charged against others, I deem it

appropriate to obliterate the proceedings against the

petitioner.

8. For the aforesaid reasons, I pass the following:

ORDER

i. Criminal Petition is allowed.

- 11 -

NC: 2024:KHC:18010

ii. Proceedings in S.C.No.1561/2021 pending before the LXIII Additional City Civil and Sessions Judge, Bengaluru, stand quashed qua the petitioner.

Sd/-

JUDGE

SJK

 
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