Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mr. Edapana Thodika vs State Of Karnataka
2024 Latest Caselaw 26358 Kant

Citation : 2024 Latest Caselaw 26358 Kant
Judgement Date : 6 November, 2024

Karnataka High Court

Mr. Edapana Thodika vs State Of Karnataka on 6 November, 2024

                                          -1-
                                                          NC: 2024:KHC:44759-DB
                                                           CRL.A No.1110/2024
                                                             AND CONNECTED MATTERS




                     IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                       DATED THIS THE 6TH DAY OF NOVEMBER, 2024
                                        PRESENT
                         THE HON'BLE MRS. JUSTICE K.S.MUDAGAL
                                          AND
                      THE HON'BLE MR. JUSTICE VIJAYKUMAR A. PATIL
                        CRIMINAL APPEAL NO.1110/2024 (21(NIA))
                                         C/W
                        CRIMINAL APPEAL NO.1108/2024 (21(NIA))
                        CRIMINAL APPEAL NO.1120/2024 (21(NIA))
                        CRIMINAL APPEAL NO.1121/2024 (21(NIA))
                        CRIMINAL APPEAL NO.1135/2024 (21(NIA))
                        CRIMINAL APPEAL NO.1136/2024 (21(NIA))
                        CRIMINAL APPEAL NO.1152/2024 (21(NIA))
                        CRIMINAL APPEAL NO.1168/2024 (21(NIA))
                        CRIMINAL APPEAL NO.1173/2024 (21(NIA))

                BETWEEN:

                1.   MR. EDAPANA THODIKA
                     SHARAFUDDEEN @ SHARAFU
                     S/O EDAPANA THODIKA
                     ZAINUDDEEN @ ABDUL SATTAR
                     @ ABDUL SALAM @ SALEEM
                     AGED ABOUT 40 YEARS
                     R/AT NOORI MANZIL, KARUVAN KALLU
                     KARIPOOL POST, KONDOTTY P S
Digitally
signed by K S        THIRUANGADI TALUK
RENUKAMBA            MALAPPURAM DISTRICT
Location:            KERALA 673 575
High Court of
Karnataka
                2.   MR. ABDUL JABBAR @ SATTAR @ JABBAR
                     S/O KUNJI BHAVA
                     AGED ABOUT 45 YEARS
                     R/AT THAYATTIL HOUSE
                     KAVANJERE VALAMERUDUR POST
                     MANGALAM VIA B P ANGADI TIRUR
                     MALAPPURAM DISTRICT
                     KERALA 673 575
                             -2-
                                           NC: 2024:KHC:44759-DB
                                             CRL.A No.1110/2024
                                               AND CONNECTED MATTERS




3.   MR. V.P. MAHAMMAD SAKARIYA @ SAKARIYA
     S/O LATE KUNHI MAHAMMAD
     AGED ABOUT 30 YEARS
     R/AT VANIYAM PARAMBATH
     KUTTIYIL HOUSE PARAPPANANGADI VILLAGE
     PUTHAN PEEDIKA (PO)
     TIRUANGADI TALUK
     MALLAPURAM DISTRICT
     KERALA 673 575

4.   MR. BADRUDHEEN N. @ NOOR
     S/O NOOR MAHAMMAD
     AGED ABOUT 35 YEARS
     R/AT ULLATTIL HOUSE, RAZAK MANZIL
     KARUKAPPILLY LINE, ELAMAKKARA PO
     COCHIN 26, KERALA 673 575

5.   MR. FAIZAL
     S/O LATE ABDUL RAHEEM
     AGED ABOUT 34 YEARS
     R/AT URAVACHAL NEW QUARTERS
     THAZHE CHOWA, KANNUR CITY
     KANNUR DISTRICT, KERALA 673 575

6.   MR. UMAR FAROOQ @ UMAR-Ul-FAROOQ
     S/O CHEKUTTI HAZI
     AGED ABOUT 40 YEARS
     R/AT FATHIMA MANZEEL, CHATTIPADI
     PARAPPANANGADI, MALLAPURAM DISTRICT
     KERALA 673 575

7.   MR. IBRAHIM MOLVI @ IBRAHIM MOULAVI
     S/O LATE MOIDU
     AGED ABOUT 55 YEARS
     R/AT PATHUGAN HOUSE
     PADINJARETHARA PO
     VIA POZHUTHANA
     WAYNAD DISTRICT, KERALA 673 575

8.   MR. SAMEER @ MOHAMMAD SAMEER
     S/O LATE RAHAMATULLA
     AGED ABOUT 42 YEARS
     R/AT FAJANEST, MAZAPADAM
     THANA, KANNUR, KERALA 673 575

9.   MR. SARFUDDIN @ SHARFUDDIN
     S/O ABDUL RAHEMAN
                               -3-
                                              NC: 2024:KHC:44759-DB
                                               CRL.A No.1110/2024
                                                 AND CONNECTED MATTERS




    AGED ABOUT 49 YEARS
    R/AT K.K. RAHIMAS HOUSE
    EDAKKADU PANCHAYATHI
    KADALAYI POST, KURUVA
    KANNUR 670 001

10. MR. THAJUDDIN @ THAJUDDIN T.A.
    S/O ABDUL RAZAK
    R/AT KERAKKE THOPPIL HOUSE
    MAKHANAAYIMANNA, MANAMA POST
    PARAVOOR, ERNAKULAM (OWN HOUSE)
    PRESENT ADDRESS:
    KERAKKE THOPIL HOUSE
    VEDIMARA, MANAMA POST
    KUNJIRAMBAAYIL, PARAVOOR
    ERNAKULAM DISTRICT, KERALA 673 575

11. MR. ABDUL KHADAR
    S/O ABDULLA
    AGED ABOUT 57 YEARS
    R/AT NO.78, NIRMALAGIRI
    HEGGALA VILLAGE AND POST
    VEERAJAPETE, KODAGU DSITRICT

12. MR. SAABEER P.B. @ SAABEER P
    BHUHARI @ SABEER
    S/O BHUHARI
    AGED ABOUT 40 YEARS
    R/AT PUTHUKKADU HOUSE
    PAARAPPURAM, KUNNATTANADU TALUK
    PERAMBAVOOR
    ERNAKULAM 682 011                                ...APPELLANTS
                                                       (COMMON)
(BY SRI S. BALAKRISHNAN, ADVOCATE;
   APPEAL AGAINST APPELLANT NO.6 WITHDRAWN IN
   CRL.A.NO.1152/2024 VIDE ORDER DATED 21.09.2024)

AND:

STATE OF KARNATAKA
BY CCB POLICE
REP. BY SPL PP
HIGH COURT BUILDING
BENGALURU 560 001                                 ...RESPONDENT
                                                    (COMMON)
(BY SRI VIJAYAKUMAR MAJAGE, SPP-II)
                               -4-
                                              NC: 2024:KHC:44759-DB
                                                   CRL.A No.1110/2024
                                                     AND CONNECTED MATTERS




      THESE CRIMINAL APPEALS ARE FILED U/S 21(4) OF NIA ACT
PRAYING TO SET ASIDE THE ORDER DATED 12.02.2024 PASSED IN
S.C.NO.1486/2010,      S.C.NO.1484/2010,      S.C.NO.1481/2010,
S.C.NO.1482/2010,      S.C.NO.1483/2010,      S.C.NO.1485/2010,
S.C.N0.1478/2010,    S.C.NO.1479/2010     &    S.C.NO.1480/2010
RESPECTIVELY ON THE FILE OF CCB POLICE PASSED BY THE
HON'BLE XLIX ADDITIONAL CITY CIVIL AND SESSIONS JUDGE
(SPECIAL JUDGE FOR TRIAL OF NIA CASES) CCH-50 AT BANGALORE
AND ENLARGE THE APPELLANTS ON BAIL IN CRIME NO.483/2008
FOR THE OFFENCE PUNISHABLE UNDER SECTION 120B, 121, 121-A,
123, 212, 302, 307, 326, 435, 201 OF IPC, UNDER SECTION 3, 4, 5
AND 6 OF THE EXPLOSIVE SUBSTANCE ACT, 1908 AND UNDER
SECTION 4 OF PREVENTION OF DAMAGE OF PUBLIC PROPERTY 1984
AND UNDER SECTION 3, 10, 11, 13, 16, 17, 18, 19 AND 20 OF
UNLAWFUL ACTIVITIES (PREVENTION) ACT 1967.

     THESE CRIMINAL APPEALS, COMING ON FOR FURTHER
HEARING, THIS DAY, JUDGMENT WAS DELIVERED THEREIN AS
UNDER:

CORAM:     HON'BLE MRS JUSTICE K.S.MUDAGAL
           AND
           HON'BLE MR JUSTICE VIJAYKUMAR A. PATIL

                       ORAL JUDGMENT

(PER: HON'BLE MRS. JUSTICE K.S.MUDAGAL)

Challenging the dismissal of their applications for grant of

bail, accused Nos.4, 5, 8, 9, 10, 16, 17, 24, 27 to 30 in

S.C.No.1478/2010 to 1486/2010 on the file of XLIX Additional

City Civil and Sessions Judge, [Special Court for trial of NIA

Cases], Bengaluru, have preferred the above appeals.

2. The facts of the case are as follows:

On 25.07.2008 in nine (09) places in Bengaluru, series of

bomb blasts took place. In such blasts, one person was killed,

several persons were injured and there was huge loss of

NC: 2024:KHC:44759-DB

AND CONNECTED MATTERS

properties. Regarding those incidents, nine (09) cases were

registered in nine (09) police stations in Benglauru, nine (09)

charge sheets were filed against accused Nos.1 to 31 for the

following offences:

(1) Sections 120B, 121, 121A, 302, 307, 201, 326,

435 of IPC.

(2) Sections 3, 4, 5 & 6 of The Explosive

Substances Act, 1908.

(3) Sections 3, 10, 11, 13, 16, 17, 18, 19 & 20 of

The Unlawful Activities (Prevention), Act, 1967

(for short, 'UAP Act').

(4) Sections 3 & 4 of Prevention of Damage to

Public Property Act, 1984.

3. The appellants filed successive bail petitions in the

above cases before the trial Court. The same were opposed by

the prosecution. The trial Court on hearing the parties by the

impugned common order, has rejected the applications on the

following grounds:

(i) That earlier bail applications of the appellants were

rejected on merits and the present applications have to be

considered only on changed circumstances.

NC: 2024:KHC:44759-DB

AND CONNECTED MATTERS

(ii) The only changed circumstance urged by the

appellants is their long incarceration without trial. Substantial

trial is already conducted and even the arguments were heard,

at that stage the accused themselves have filed some

applications.

(iii) The offence under Section 16 of UAP Act and

Section 302 of IPC are punishable with death or imprisonment

for life. Therefore, the principle that if the accused have

undergone more than 50% of the prescribed sentence they shall

be released on bail does not apply.

4. Sri.S.Balan, learned counsel for the appellants

vehemently contends that the appellants are innocent and some

of the witnesses, who were set up against them, have turned

hostile. He further submits that the appellants have served

under trial detention for about 16 years. Therefore, bail has to

be granted to them. In support of his submissions, he relied on

the following judgments:

i. Sheikh Javed Iqbal vs. State of Uttar Pradesh reported in (2024) 8 SCC 293 ii. Union of India vs. K.A.Najeeb reported in (2021) 3 SCC 713 iii. Javed Gulam Nabi Shaikh vs. State of Maharashtra and another reported in 2024 SCC OnLine SC 1693

NC: 2024:KHC:44759-DB

AND CONNECTED MATTERS

iv. Manish Sisiodia vs. Directorate of Enforcement 2024 SCC OnLine 1920 v. Mohd.Muslim alias Hussain vs. State (NCT of Delhi) 2023 SCC OnLine 352 vi. Gursewak Singh vs. State of Punjab in CRA-D No.454/2021 Disposed of on 09.11.2023 of High Court of Punjab & Harayana vii. Sri.Mohan Nayak N vs. State of Karnataka in Crl.P.No.7963/2023 Disposed of on 07.12.2023.

5. Sri.Vijayakumar Majage, learned SPP-II opposes the

appeals and submits that the earlier applications of the

appellants were rejected on merits by the trial Court. Those

judgments are confirmed by this Court and the apex Court.

Therefore, the trial Court was justified in holding that there is

no scope for consideration of new applications on merits. The

substantial trial is already over and even the arguments of the

prosecution were submitted. It is the appellants and other

accused, who are procrastinating the matter. When the matter

was set up for defence arguments, the accused went on filing

the applications to recall the witnesses to summon the

documents. Therefore, it is not open to them to claim that trial

was delayed and for that reason they are entitled to bail.

Moreover as the offence alleged are punishable with death or

imprisonment for life, the question of appellants serving more

than 50% of the prescribed sentence does not arise and such

NC: 2024:KHC:44759-DB

AND CONNECTED MATTERS

principle is not applicable. The trial Court has exercised the

discretion on assigning sound reasons. The judgments relied on

by the appellants are not applicable. Hence, the appeals are

liable to be rejected.

Analysis

6. Though it is not specifically stated in the appeal

memo or the applications before the trial Court, it is not

disputed that the appellants/accused filed multiple bail

applications before the trial Court unsuccessfully. The materials

placed by the prosecution and the appellants themselves before

this Court show that the earlier rejection orders passed by the

trial Court were confirmed by this Court in the following cases:

 Sl.                 Case No.            Accused        Disposal date
 No.                                       No.







7. The judgment in Crl.A.No.1290/2021 shows that the

accused No.31 challenged the dismissal of his application by the

trial Court and this Court and that was confirmed by the Apex

Court holding that the act of the accused in purchasing

NC: 2024:KHC:44759-DB

AND CONNECTED MATTERS

explosives which were used for commission of crime affects the

interest of the nation at large and terrorize the public.

8. When the accused approached the Court for a

discretionary relief like bail, they should approach the Courts

with clean hands. All the aforesaid facts are suppressed by the

appellants/accused in the appeal memo and the bail

applications filed before the trial Court. As rightly pointed out by

the trial Court since the earlier applications were rejected on

merits, the appellants could file subsequent application to seek

the bail only on the ground of changed circumstances. The only

changed circumstance urged by Sri.Balan, learned counsel for

the appellants is that the appellants/accused are in custody for

about 16 years, the trial is not likely to be concluded in the near

future, therefore, they are entitled to bail. As rightly pointed

out by the trial Court, the offences alleged against the

appellants under Section 16 of UAP Act and Section 302 of IPC

are punishable with death or imprisonment for life. In such

cases, the principle that if the accused have served more than

50% of prescribed period of sentence they shall be released on

bail does not arise or cannot be invoked. Further, the delay in

trial should be attributable to the prosecution. It is submitted

- 10 -

NC: 2024:KHC:44759-DB

AND CONNECTED MATTERS

that in S.C.No.1478/2010, which consists of maximum charge

sheet witnesses, the number of charge sheet witnesses is 308,

out of them 230 witnesses are already examined. It is also not

disputed that the arguments of the prosecution were also

concluded. When the matter was set down for defence

arguments, the accused have filed the following applications on

different dates as follows:

      Sl.      Date                    Application
      No.
       1    09.07.2024   Application under Section 91 read
                         with Section 243 of Cr.P.C. to
                         summon         document        from
                         Somwarpet Police Station.
       2    16.07.2024   Application under Section 311 of
                         Cr.P.C. to recall PW-138 for cross-
                         examination      and    DW-3     for
                         production of GST bill.
       3    30.08.2024   Application under Section 311 of
                         Cr.P.C.   to   recall   DW-3     for
                         production of VAT certificate.


9. Learned SPP-II produced for perusal of this Court

the order dated 05.08.2024 passed by the trial Court on the

application to recall the witness Smt.Jiji, who is examined as

PW-138, PW-117, PW-110, PW-111, PW-113, PW-115, PW-109,

PW-113, PW-117 respectively in S.C.No.1478/2010 to

S.C.No.1486/2010. The reading of the said order shows that the

said witness was examined on 28.11.2014. Notably the reason

assigned for not cross-examining the said witness or not filing

- 11 -

NC: 2024:KHC:44759-DB

AND CONNECTED MATTERS

the necessary application promptly is the oversight of the

defence counsel to do the needful. The said order further shows

the application was allowed on cost of Rs.10,000/-. It is

submitted that even that cost is not deposited sofar. It is

further submitted that now the case is listed on 11.11.2024 and

prosecution is always ready to swiftly complete the trial. The

above facts and circumstances clearly show that the delay, if

any, is not account of any indolence on the part of the

prosecution.

10. Though innumerable judgments are cited by the

learned counsel for the appellants, the principle in all those

cases is one and the same viz., the bar under Section 43D and

5 of UAP Act is not applicable to the constitutional Courts and

ordinarily the Courts would be obligated to enlarge the accused

on bail regardless of statutory restrictions, if there is absence of

possibility of timely conclusion of trial and considering the

period of custody. As already noted, in the present case, trial

was already concluded, even the arguments of prosecution was

over. At the instance of accused, one witness is recalled. It is

for the accused to conduct the cross-examination promptly.

Therefore, those judgments cannot be justifiably applied to the

- 12 -

NC: 2024:KHC:44759-DB

AND CONNECTED MATTERS

facts of the case or they do not advance the case of the

appellants/accused.

11. It is also material to note that in the earlier course

of litigations it is observed that there are reasonable grounds to

believe that the appellants/accused are involved in anti-national

activity. Therefore there are no grounds to show indulgence on

the ground that there is delay in trial.

12. The trial Court on judicious application of the

material on record and supplying the sound reasons has

rejected the applications. The applications and appeals are

apparently vexatious. Therefore, the following:

ORDER

The appeals are dismissed.

Sd/-

(K.S.MUDAGAL) JUDGE

Sd/-

(VIJAYKUMAR A. PATIL) JUDGE

BSR

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter