Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mr Rahul Chandrashekar Bhat vs The State Of Karnataka
2024 Latest Caselaw 25545 Kant

Citation : 2024 Latest Caselaw 25545 Kant
Judgement Date : 28 October, 2024

Karnataka High Court

Mr Rahul Chandrashekar Bhat vs The State Of Karnataka on 28 October, 2024

Author: M.Nagaprasanna

Bench: M.Nagaprasanna

                           1



Reserved on   : 03.09.2024
Pronounced on : 28.10.2024


       IN THE HIGH COURT OF KARNATAKA AT BENGALURU

         DATED THIS THE 28TH DAY OF OCTOBER, 2024

                          BEFORE

         THE HON'BLE MR. JUSTICE M. NAGAPRASANNA

          WRIT PETITION No.4561 OF 2022 (GM - RES)

BETWEEN:

MR. RAHUL CHANDRASHEKAR BHAT
AGED ABOUT 22 YEARS
S/O SHRI CHANDRASHEKAR BHAT
OCCUPATION: BUSINESS
(INDIA AND OVERSEAS)
RESIDING AT NO.70
ANATHA VILLA
5TH B MAIN ROAD
NARAYANAPPA BLOCK
R.T. NAGAR
BENGALURU - 560 032.
                                              ... PETITIONER

(BY SRI VENKATESH P.DALWAI, ADVOCATE)

AND:

1 . THE STATE OF KARNATAKA
    BY CYBER CRIME POLICE STATION
    BENGALURU CITY
    REPRESENTED BY HCGP
    HIGH COURT OF KARNATAKA
                            2




   BENGALURU - 560 001.

2 . MR.NISHANTH
    S/O S.T.SOMASHEKAR
    AGED ABOUT 26 YEARS
    RESIDING AT NO. 94/1A
    9TH CROSS, RMV EXTENSION
    SADASHIVANAGAR
    BENGALURU - 560 080.
                                            ... RESPONDENTS

(BY SRI B.N.JAGADEESHA, ADDL.SPP FOR R-1;
    SRI SANDEEP PATIL, ADVOCATE FOR R-2)


     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA READ WITH SECTION 482 OF
CR.P.C., PRAYING TO QUASH THE CHARGE SHEET IN C.C.NO.3446
ARISING OUT OF CRIME NO.16/2021 ARRAINGING THE PRESENT
PETITIONER AS ACCUSED NO.1 FOR THE OFFENCES PUNISHABLE
U/S 67, 66(C), 67(A) OF IT ACT AND SEC.384 OF IPC PENDING ON
THE FILE OF 1ST ADDITIONAL CMM COURT AT BANGALORE VIDE
ANNEXURE-C.



     THIS WRIT PETITION HAVING BEEN HEARD AND RESERVED
FOR ORDERS ON 03.09.2024, COMING ON FOR PRONOUNCEMENT
THIS DAY, THE COURT MADE THE FOLLOWING:-
                                 3



CORAM:     THE HON'BLE MR JUSTICE M.NAGAPRASANNA

                            CAV ORDER


      The petitioner/accused No.1 is knocking at the doors of this

Court calling in question proceedings in C.C. No. 3446 of 2022

arising out of crime in Crime No.16 of 2021 registered for offences

punishable under Sections 201, 384 and 511 of the IPC and

Sections 66C, 67 and 67A of the Information Technology Act, 2000

('the Act' for short).



      2. Heard Sri Venkatesh P. Dalwai, learned counsel appearing

for the petitioner, Sri B.N. Jagadeesha, learned Additional State

Public Prosecutor for respondent No.1 and Sri Sandeep Patil,

learned counsel appearing for respondent No.2.



      3. Facts, in brief, germane are as follows:


      The 2nd respondent is the complainant by name Nishanth, son

of then Minister for Cooperation Sri. S.T. Somashekar. It is the

allegation that his father's Personal Assistant received some

obscene videos and photographs as if showing that the complainant
                                     4



was in the company of some women and had been sent the same

from some unknown mobile number on 25-12-2021 at about 4.30

p.m. through whatsapp and then later all those unknown persons

are said to have demanded money as ransom, failing which they

would leak the videos. Based upon this, a complaint comes to be

registered and the complaint then becomes a crime in Crime No.16

of   2021   for   the   aforesaid   offences.   The   investigation   was

transferred to the City Crime Branch and the City Crime Branch

('CCB' for short) conducts investigation and files a final report

before the concerned Court.



      4. The petitioner is said to be the accused who has generated

the video and sent to the whatsapp number of the Personal

Assistant of the father of the complainant. The issue got media

attention and the petitioner was made subject to a lookout circular

and was not permitted to travel outside the shores of the nation.

After filing of the final report before the concerned Court, the

petitioner has knocked at the doors of this Court in the subject

petition seeking quashment of entire proceedings on plethora of

grounds.
                                  5




      5.   The   learned   counsel   appearing   for   the   petitioner

Sri Venkatesh P. Dalwai would contend that the CCB is not declared

as a Police Station in terms of Section 2(s) of the Cr.P.C. It is his

further submission that mere declaration in a notification that above

the rank of Inspector will have the same powers as Officer in-

charge of the Police Station would not be sufficient to clothe the

Officers of the CCB to investigate and file a final report. He would

submit that a perusal at the final report would clearly indicate that

the investigation was done by an Officer of the Rank of Inspector

and, therefore, the entire proceedings i.e., the investigation or the

final report is vitiated being contrary to Sections 156 and 173 of the

Cr.P.C. On the facts of the case, the learned counsel would submit

that the complaint alleges that the complainant's father's Personal

Assistant received messages from a particular mobile number

circulating obscene photographs, which would tarnish the image of

the father of the complainant.



      6. The statement of one Shivaleela is recorded. She in her

statement indicates that the sim that was used was a UK sim, and
                                 6



was allegedly given to one Rakesh on 25-12-2021, and Rakesh had

given it to the petitioner.    If that be so, one Bhanu Prakash,

receiving a call or a ransom message at 4.30 p.m. on 25-12-2021

from a UK number would prove the entire episode to be false, as

the statements are completely contradictory. On 27-12-2021

further statement is recorded in which it is the claim of the

complainant that fake video and obscene photographs were

generated showing the complainant with some lady in a semi-nude

condition among others. The learned counsel would contend that

those videos and photographs are not part of the charge sheet.

The seizure of 39 seconds video allegedly downloaded from the

Personal Assistant of the father of the complainant is the news

item. The video does not contain any sexually explicit act, is very

clear from the panchanama.



      7. The learned counsel would further contend that the call

details record (CDR) taken from UK number reflects an outgoing

call on 26-12-2021 at 11.03 p.m. to one Satish Patil of Bijapur. It is

not investigated into. The two statements recorded are of Kum.

Meghana and Kum.Roohika who gave statements that they had
                                7



uploaded those very videos on their Instagram account. It was

neither sexually explicit nor provocative. There is no Forensic

Science Laboratory report or any evidence to indicate that clippings

which were projected in the news channels were edited by the

petitioner. In the entire evidence there is no semi nude or explicit

photographs at all. The photographs that are circulated are

available on the Instagram account of the two women. The learned

counsel would submit that Section 384 of the IPC does not get

attracted in the case at hand, as there is no property or valuable

security delivered to the petitioner. The learned counsel would

further contend that no offence under Section 201 of the IPC or any

offence under the Act are even attracted in the case at hand. He

would seek to place reliance on several judgments to buttress his

submissions.



     8. Per contra, the learned counsel Sri Sandeep Patil appearing

for the complainant would seek to refute the submissions of the

learned counsel for the petitioner in contending that the petitioner

was responsible for dropping of the videos into the whatsapp

number of the Personal Assistant of the father of the complainant
                                   8



and had also sent a message with regard to extortion of money.

The police after investigation have filed a charge sheet. Therefore,

he would contend that it is a matter of trial. He would further

submit that the complainant and the person who was seen in the

video, a lady are now engaged and are going to get married and

want to live a peaceful life.     He would leave the decision to the

Court.



        9. The learned Additional State Public Prosecutor would refute

the submissions of the learned counsel for the petitioner in

contending that the State Government has issued a notification

declaring the CCB to be a Police Station. The Notification may have

come about after the investigation, but nonetheless the notification

is now in place.     On merit of the matter, the learned Additional

State    Public   Prosecutor   would   submit   that   the   Police   after

investigation have filed the charge sheet. Since the charge sheet is

now filed, it is for the petitioner to come out clean in a full-blown

trial. Therefore, the petition requires to be dismissed permitting the

trial to conclude.
                                                9



     10. I have given my anxious consideration to the submissions

made by the respective learned counsel and have perused the

material on record.



     11. The afore-narrated facts, the link in the chain of events

are a matter of record. The basis in the link appears to be wanting.

Since the entire issue is triggered from the registration of the

complaint, I deem it appropriate to notice the complaint. The

complaint reads as follows:

           "ಇಂದ:

             ೕ.    ಾಂತ          ಎ . . ೋಮ ೇಖ ,
           ವಯಸು 26 ವಷ
            ಾಸ ನಂ 94/1ಎ, 9!ೇ "ಾ           ,
           ಆ .ಎಂ.$ ಎ% &ೆನ           , ಸ'ಾ ವನಗರ, *ೆಂಗಳ,ರು - 560 080
           zÀÆgÀªÁt ¸ÀASÉå 080-23613444


           ರವ-.ೆ:

           /0ೕ           ಇ   1ೆಕ3
            ೈಬ     "ೆ6ಂ /0ೕ        7ಾ8ೆ
           9.ಎ.ಆ . ದ:ಣ ಆಡು.ೋ=
           *ೆಂಗಳ,ರು ನಗರ.



           ªÀiÁ£ÀågÉÃ,
                                          10



                 $ಷಯ:      ?ಾ@ೋ        ಅಪ-Cತ     ದುಷDE ಗಳF       ಸಂಚು   ರೂH9    £ÀPÀ°
                          $=IೕಗಳನುJ ¸Àȶֹ         ಾKಾLಕ MಾಲOಾಣದ0P ಹ-          ಡುವR'ಾS
                          ಹಣ"ಾDS *ೇ="ೆ ಇಟು3 *ೆದ-ಸುUVರುವವರ WೕXೆ "ಾನೂನು -ೕU PÀæಮ
                          "ೈ.ೊಳYಲು "ೋ-.

                                                   ******

          WೕಲDಂಡ $ಷಯ"ೆD ಸಂಬಂZ9ದಂOೆ !ಾನು WೕXೆ U[9ದ $\ಾಸದ0P ನಮ]
ಕುಟುಂಬ'ೊಂ^.ೆ     ಾಸ ಾSರುOೆVೕ!ೆ.     ನಮ]        ತಂ'ೆಯವ@ಾದ      ೕ     ಎ . . ೋಮ ೇಖ ,
ಯಶವಂತಪRರ $`ಾನಸaಾ bೇತ ದ            ಾಸಕರು cಾಗೂ .ೌರ ಾ eತ ಕ!ಾ ಟಕ @ಾಜg ಸ"ಾ ರದ
ಸಹ"ಾರ hಾOೆ ಸCವ@ಾSರುOಾV@ೆ. !ಾನು ಸಹ @ಾಜiೕಯ ಾS                 .Mೆ.H ಪj^ಂದ ಗುರುU9"ೊಂಡು
ಪj ಸಂಘಟ!ೆಯ0P "ೆಲಸವನುJ KಾಡುOಾV ಬಂ^ರುOೆVೕ!ೆ.

          ನನJ ಮತುV ನಮ] ತಂ'ೆಯವರ @ಾಜiೕಯದ ಏ[.ೆಯನುJ ಸmಸ'ೆ, ನಮ] cೆಸ-.ೆ ಚುgU
ತರಲು cಾಗೂ @ಾಜiೕಯ ಾS ನಮ]ನುJ ಮುSಸ*ೇ"ೆಂಬ ದುರು'ೆnೕಶ^ಂದ "ೆಲವR ದುಷDE ಗಳF
ಸಂಚು     ರೂH9,   ನಮ]ನುJ    !ೇರ ಾS       ದೃp3   Kಾ="ೊಂಡು    !ಾನು,    ?ಾ@ೋ   ಮm\ೆಯ
MೊOೆಯ0PರುವಂOೆ ಆ Pೕಲ ಾದ ನಕ0 $=Iೕ ದೃ ಾgವ[ಗಳನುJ ಮತುV /ೕ&ೋಗಳನುJ ಸೃp3
Kಾ= ಅಪ-Cತ ವgiV q*ೈr ನಂ:447895648639 ¤AzÀ ¢£ÁAPÀ: 25/12/2021 gÀAzÀÄ ¸ÀAeÉ 4-
30 WÀAmÉAiÀÄ ¸ÀªÀÄAiÀÄzÀ°è ¸ÀzÀj $=Iೕ ದೃ ಾgವ[ಗಳನುJ ºÁUÀÆ /ೕ&ೋಗಳನುJ ನನJ
ತಂ'ೆಯವರ ಪಸ ನr ೆ"ೆ ಟ-?ಾದ              ೕ    ಾಸ.ೌಡ ಮತುV ಅಪVಸcಾಯಕ@ಾದ          ೕ.aಾನುಪ "ಾs
ರವರ q*ೈr/ೕ         ನಂಬ ಗಳ         ಾg&ಾgt.ೆ ಪ'ೇ ಪ'ೇ Wೕ ೆu ಗಳನುJ ಕಳFm9, OಾವR
"ೇ[ದಷು3 ಹಣವನುJ "ೊಡ*ೇ"ೆಂದು ಹಣ"ಾDS *ೇ="ೆ ಇಟು3 *ೆದ-9 ಹಣವನುJ           ೕಡ^ದn0P ಈ ಆ Pೕಲ
$=Iೕದ ದೃ ಾgವ[ಗಳF ಮತುV /ೕ&ೋಗಳನುJ                 ಾKಾLಕ Mಾಲದ0P ಮತುV Kಾದgಮಗ[.ೆ
ಹ-ದು ಡುವR'ಾS ಮತುV ನನJ cಾಗೂ ನಮ] ತಂ'ೆಯವರ @ಾಜiೕಯ ಭ$ಷgವನುJ ಮುSಸುವR'ಾS,
 ಾKಾLಕ MಾಲOಾಣದ0P, Kಾಧgಮಗ[.ೆ ಹ-                  ಡುವR'ಾS *ೆದ-"ೆ cಾiರುOಾ@ೆ. ಸದ- ಸಂCನ
mಂ'ೆ ತುಂ*ಾ ಪ aಾವ ಾ0?ಾSರುವಂತಹ ಪದgಗಳF aಾS?ಾSರುವ ಾಧgvÉ ಇರುOೆV.

          ಆದn-ಂದ ನನJ cಾಗೂ ನಮ] ತಂ'ೆಯವರ @ಾಜiೕಯದ *ೆಳವz.ೆಯನುJ ಸmಸ'ೆ
ಇರುವಂತಹ "ೆಲವR ದುಷDE ಗಳF, ನಮ.ೆ Oೊಂದ@ೆ             ೕಡ*ೇ"ೆಂಬ ದುರು'ೆnೕಶ^ಂದ ಈ -ೕU ಸಂಚು
ರೂH9, !ಾನು ?ಾ@ೋ ಮm\ೆಯ MೊOೆಯ0PರುವಂOೆ ನಕ0 $=Iೕ ಮತುV /ೕ&ೋಗಳನುJ ಸೃp3
Kಾ= ಹಣ"ಾDS ಒOಾV|9, $=IೕವನುJ                     ಾKಾLಕ MಾಲOಾಣದ0P ಹ-ದು           ಡುವR'ಾS
*ೆದ-"ೆಯನುJ cಾiದುn, ಸದ- ಆ ಾEಗಳ $ರುದn "ಾನೂನು -ೕOಾg ಕ ಮ "ೈ.ೊಳY*ೇ"ೆಂದು
"ೋರುOೆVೕ!ೆ.
                                       11



                                                                     ತಮ] $ ಾe¹
                                                                            ¸À»/-
                                                                        (    ಾಂತ)"



The complaint then becomes a crime in Crime No.16 of 2021. The

Police conduct investigation and file a final report. Column No.7 of

the final report reads as follows:

              ""ಾಲಂ ನಂ 4 ರ0P ನಮೂದು Kಾ=ರುವ ಆ@ೋHಯು ^!ಾಂಕ 25-12-2021 ರಂದು ಸಂMೆ
      07-18 ಗಂ&ೆ ಸಮಯದ0P     ಾ€ ಆ• +447895648639 £ÀA§j¤AzÀ       ಾ:-2 ರವರ     ಾ€ ಆt
      q*ೈr ನಂಬ     8722445511 ಾ:-1, ಾ:-15 ಮತುV ಾ:-16 ರವರ ‚ೕ&ೊ cಾಗೂ $=Iೕ
      MೊOೆಯ0Pರುವ ಒಂದು $=IೕವನುJ ಕಳFm9 "ಇದು "ೇವಲ &ೆ6ಲ     ಅƒೆ3ೕ !ಾ\ೆ ಸಂ„ೆ ೆ...ಷr ಎXಾP
      ಇXೆ"ಾ† % Eೕ=?ಾ cಾಗೂ ೋ ಯr Eೕ=?ಾಗಳ0P ‡r ೆ% $=Iೕ ೈರr ಅಗ0'ೆ"
      ಎಂದು W ೆu ಕಳFm9ರುOಾV!ೆ. ಾ:-2 ರವರು - EAVèö£À°è Who's this, call JAzÀÄ W ೆu
      Kಾ=ದುn, ನಂತರ ಸದ-      ಾ€ ಆ• q*ೈr     ಂದ?ಾವR'ೇ ಉತVರ ಬಂ^ರುವR^ಲP. ಅ'ೇ ^ನ
      @ಾU 9-30 ಗಂ&ೆ.ೆ ಾ€ ಆt +447895648639 ನಂಬ        ಂದ ಾ:-2 ಮತುV ಾ:-3 ರವರುಗ[.ೆ
       ಾ€ ಆ• W ೆuಗಳF ಪ'ೇ ಪ'ೇ ಕಳFm9ದುn cಾಗೂ ಹಣ"ಾDS *ೇ="ೆ ಇಟು3 ಇXೆ"ಾ† %
      Eೕ=?ಾ cಾಗೂ ೋ ಯr Eೕ=?ಾಗಳ0P ೆ% $=IೕವನುJ cಾಕುವR'ಾS *ೆದ-"ೆ W ೆu
      ಗಳನುJ ಕಳFm9ರುOಾV!ೆ.

               ಾ:-2 ರವರು @ಾU 9-47 ಗಂ&ೆ.ೆ ಾ€ ಆ• q*ೈr +447895648639 ನಂಬ UÉ
      ಅªÀರ   ಾ€ ಆt q*ೈr ನಂಬ       8722445511   ಂದ "ಾr Kಾ=ದುn ಆ@ೋHಯು "ಾrನುJ
      -Mೆ%3 Kಾ=ರುOಾV!ೆ.

             ^!ಾಂಕ 26-12-2021 gÀAzÀÄ ¸ÀAeÉ 6-02 ¤«ÄµÀ¢AzÀ ©.n«AiÀÄ ¸ÀÄ¢Ý ªÁ»¤AiÀİè
      ಪ ಾರ ಾದ ಬ.ೆ‰ /ೕ&ೋ ಮತುV $=Iೕ iPt ಮತುV 3 "ೋ         ಹಣ "ೊಡ*ೇ"ೆಂದು W ೇu
      Kಾ=ದುn ಾ:-2 ರವರು !ೋ=ದ "ೆಲ ೇ ೆ"ೆಂŠಗಳ0P +447895648639 ನಂಬ       ಂದ ಕಳFm9ದn
      /ೕ&ೋ ಮತುV $=Iೕ iPt ಅನುJ ಆ@ೋHಯು =0ೕ€ ‹ಾ        ಎವ-ªÀ    Kಾ=ರುOಾV!ೆ. ನಂತರ
       ಾ:-2 ರವರು ತಮ] q*ೈr ನಂಬ      8722445511 ಂದ ಸಂMೆ 6-14 ಗಂ&ೆ cಾಗೂ 6-18 ಗಂ&ೆ.ೆ
      +447895648639 ನಂಬgï.ೆ ಾ€ ಆt "ಾr Kಾ=ದುn ಾ:-2 ರವರ "ಾr ಅನುJ ಆ@ೋHಯು
      -Mೆ%3 Kಾ=ರುOಾV!ೆ.
                                        12



               £ÀAvÀgÀ +447895648639 £ÀA§gï ¤AzÀ ಪ'ೇ ಪ'ೇ ಬಂದಂತಹ ಾ€ ಆt W ೆuಗಳನುJ
      ಾ:-2 ಮತುV     ಾ:-3 ರವರು ತಮ] q*ೈr /ೕ ನ0P ¹ÌçÃ£ï       ಾ€ |Kಾ="ೊಂಡು ತಮ]
     q*ೈrನ0P ಇಟು3"ೊಂ=ದುn, ನಂತರ ಆ ¹ÌçÃ£ï     ಾ€ ಗಳನುJ 1ೆ   „ೆ6Œ.ೆ ವ.ಾ m9       ಾ:-1
     ರವ-.ೆ "ೊ 3ದುn ಾ:-1 ರವರು ^!ಾಂಕ 27-12-2021 ರಂದು ಮುಂ^ನ ತ hೆ.ಾS ಸದ- 1ೆ        „ೈŒ
     ಅನುJ   ಾ:-4 ಮತುV    ಾ:-5 ರವರ ಸಮjಮ cಾಜರು ಪ=9ದನುJ |ಅKಾನತುV ಪ=9 ಮುಂ^ನ
     ತ hೆ.ಾS ಎ•.ಎ .ಎr ತ•ರವ-.ೆ ಕಳFm9ರುತV'ೆ.

               ^!ಾಂಕ 28-12-2021 ರಂದು     ಾ:-14 ರವರನುJ +447895648639 ನಂಬ ನ ಬ.ೆ‰
     $Žಾರ8ೆ KಾಡXಾS +447895648639 ನಂಬ        ಅನುJ ಾ:-13 ರವರು ಬಳಸುUVರುವR'ಾS U[9ದುn
      ಾ:-13 ರವರು ಯು."ೆ ಯ0P ಾgಸಂಗ KಾಡುUVದುn, ಾ:-13 ರವರನುJ /ೕ      ಮುhಾಂತರ $Žಾರ8ೆ
     KಾಡXಾS       ಾ:-6 ರವರು ಯು."ೆ 9• *ೇ"ೆಂದು "ೇ[ದ Wೕ@ೆ.ೆ         ಾ:- 13 ರವರು
     +447895648639 q*ೈr £ÀA§gÀ C£ÀÄß ^!ಾಂಕ 25-12-2021 ರಂದು Oೆ.ೆದು"ೊಂಡು        ಾ:-6
     ರವ-.ೆ +447895648639 q*ೈr ನಂ§gïನುJ cಾಗೂ ಾ€ ಆ• ಆi3 ೇಷ         ಓ HಯನುJ ಾ€
     ಆ• ಮುhಾಂತರ ಾ:-6 ರವ-.ೆ ೕ=ರುವR'ಾS U[9ರುOಾV@ೆ.

               ^!ಾಂಕ 29-12-2021 ರಂದು ಾ:-6 ರವರನುJ $Žಾರ8ೆ.ೆ ಕ@ೆತಂದು $Žಾರ8ೆ KಾಡXಾS
      ಾ:-13 ರವ-ಂದ ಪ„ೆದು"ೊಂ=ದn +447895648639 q*ೈr ನಂಬ            ಮತುV     ಾ€ ಆ•
     ಆi3 ೇಷ     ಓ HಯನುJ   ಾ€ ಆ• ಮುhಾಂತರ ಆ@ೋH?ಾದ @ಾಹುr ಚಂದ ೇಖ                ¨sÀ€
     ಈತ .ೆ      ೕ=ರುವR'ಾS cೇ["ೆಯನುJ   ೕ=ದುn cಾಗೂ ಆ@ೋHಯು ^!ಾಂಕ 27-12-2021 ರಂದು
      ಾJt Žಾ€ "ಾr Kಾ= ನನJ cೆಸರನುJ ?ಾ-ಗೂ ºÉüÀ¨ÉÃqÁ ¨ÉÃgÉ ?ಾ@ೋ cೇಸರನುJ cೇಳF
     ಎಂಬ ಸಂaಾಷ8ೆಯನುJ ಾ:-6 ರವರು @ೇ"ಾqïð ªÀiÁrzÀÝ£ÀÄß 65 © ಇಂ=ಯ           ಎ$„ೆ    ಆPïÖ
     ಮೂಲಕ ಾ:-9 ಮತುV ಾ:-10 ರವರ ಸಮ%ಷಮ ಅKಾನತುV ಪ=9"ೊಂಡು ನಂತರ ^!ಾಂಕ 10-
     02-2022 ರಂದು ಆ@ೋHಯ Kಾದ- ಧ' ಯನುJ ಾ:-11 ಮತುV ಾ:-12 ರವರ ಸಮjಮ Kಾದ-
     ಧ' ಯನುJ ಪ„ೆದು"ೊಂಡು ಎ•.ಎ .ಎr ಮ= ಾಳ ರವ-.ೆ ಾ:-6 ರವರು           ೕ=ರುವ 1ೆ      „ೆ6Œ
     ಅನುJ ಆ@ೋHಯ Kಾದ- ಧ' ಯನುJ ಧ'        cೋ0"ೆ.ಾS ಕಳFm9ರುOೆV. ನಂತರ ^!ಾಂಕ 14-01-
     2022 ರಂದು ಾ:-6 ರವರು Kಾನg !ಾg?ಾZೕಶರ ಮುಂ'ೆ 164 9ಆ H9 -Oಾg ತಮ] ಸe ಇŽಾ'
     cೇ["ೆಯನುJ ೕ=ರುOಾV@ೆ......"



The petitioner is caught in the web of crime.               After the petitioner

being brought into the web of crime, a panchanama is drawn
                                            13



seizing the mobile phone and other materials.                            The panchanama

assumes significance for a decision in the lis. It reads as follows:

               "   ೇದ!ೆ,

              99     ಮm\ಾ ಸಂರj8ಾದಳದ0P /0ೕ              ಇ   1ೆಕ3     ಆS ಕತ ವg     ವ mಸುUVರುವ
      ಹಜ@ೇs ಎ iXೆPೕ'ಾ      ಆದ !ಾನು ಬರದು"ೊಟ3 -/ೕ€ K!ೆಂದ@ೆ,

                                                                            ^!ಾಂಕ 29-12-2021
              ಈ ಮೂಲಕ ತಮ]0P            ೇ^9"ೊಳFYವR'ೇ!ೆಂದ@ೆ ^!ಾಂಕ 27-12-2021 gÀAzÀÄ »jAiÀÄ
      ಅZ"ಾರಗಳF Kೌ"ಕ ಆ'ೇಶದ Wೕ@ೆ.ೆ           ೈಬ    "ೆ6ಂ /0ೕ       7ಾ8ೆ q.ಸಂhೆg 16/2021 ಕಲಂ
      66(9), 67, 67(ಎ) ಐ     ಆ%3, ಮತುV 384 ಐH9 ಪ ಕರಣದ0P ಪ-z Kಾ ರವರನುJ $Žಾರ8ೆ Kಾ=
      KಾmU ಸಂಗ m9 ಸದ- "ೇ9ನ ಆ@ೋH ಮತುV ಗುKಾ                  ಅ ಾEಗಳನುJ ಪOೆVKಾ= cಾಜರು
      ಪ=ಸುವಂOೆ ನನJನುJ cಾಗೂ 9ಬ--ಂ^ಯವ@ಾದ H9 12145 ಪರಶು@ಾ• *ಾ¹äà ಮತುV H9 13048
      ಸEೕ    Eಜ ನJವ         ರವರನುJ !ೇಮಕ Kಾ=ದುn ಅದರಂOೆ !ಾವRಗಳF ^!ಾಂಕ 28-03-2021 ರಂದು
       MಾಪRರ"ೆD cೋS ಪ-8ೆ Kಾ ರವರನುJ aೇ Kಾ= $Žಾರ8ೆ Kಾ=ದುn ಪ-z Kಾ ರವರ q*ೈr
      ನಂಬ    9901628263 .ೆ ಕ@ೆ ಬಂ^ದn ನಂಬ          00447895648639 ಬ.ೆ‰ $Žಾರ8ೆ Kಾ='ಾಗ ಈ
      ನಂಬ    ಬ.ೆ‰ ನನ.ೆ .ೊUVXಾP ಆದ@ೆ ಇದು ಯು!ೆ&ೈŠ iಂ˜ ಡ• 'ೇಶದ ನಂಬ              ಆSರುOೆV. ಆದ@ೆ
      ನಮ] ಅ%ಕ       ವ0Xಾ ರವರು $'ಾgaಾgಸ"ಾDS ಯು!ೆ&ೈŠ iಂ˜ ಡ• ನಂಬ                       'ೇಶದ0P
      ಉಪIೕSಸುUVದn q*ೈr ನಂಬ               00447717278928 ಆSರುOೆV ಎಂದು U[9ದಳF. ನಂತರ
       ವ0ೕXಾ ರವ-.ೆ ದೂರ ಾz ಮುhಾಂತರ ಕ@ೆ Kಾ= ನಂಬ                     00447895648639 ಬ.ೆ‰ $Žಾರ8ೆ
      Kಾ='ಾಗ ಈ ನಂಬ           ನಮ]    MಾಪRರ ಊ-ನ *ಾrಯ ೆJೕmತ!ಾದ @ಾ"ೇs ಎಂಬವ .ೆ ಆ
      Xೈ   ಮುhಾಂತರ ನಂಬ            00447895648639 ಮತುV ಓ HಯನುJ @ಾ"ೇಶ .ೆ           ಾ€ ಆ•
      ಮುhಾಂತರ      ೕ='ಾnS U[9ದರು. ನಂತರ @ಾ"ೇs ಬ.ೆ‰ $Žಾರ8ೆ Kಾ='ಾಗ                ವ0Xಾ ರವರು
      @ಾ"ೇs /ೕ      ನಂಬ      7575999777 ಅನುJ     ೕ=ದುn @ಾ"ೇs ಬ.ೆ‰ $Žಾರ8ೆ Kಾ='ಾಗ ಆತನ
      ಕುಟುಂಬದ ಸWೕತ ಮcಾ@ಾಷ†ದ *ಾಂ*ೆ cೋSರುವR'ಾS $ಷಯ U[ದು ಬಂ^ರುOೆV. ನಂತರ
      @ಾ"ೇs ಬ.ೆ‰ KಾmU ಸಂಗ m9'ಾಗ @ಾ"ೇs *ಾಂ*ೆ |ಂದ ಮcಾ@ಾಷ†ದ ಪ-!ಾ.ೆ ಬಂದು
       ಾಸ ಾSರುವR'ಾS U[ದು ಬಂ^ರುತV'ೆ.

              ^!ಾಂಕ 29-12-2021 ರಂದು !ಾವRಗಳF ಮcಾ@ಾಷ†ದ ಪ-!ಾ.ೆ cೋS ಅ0P @ಾ"ೇs ©£ï
      C¤¯ï PÀĪÀiÁgï CtÚ¥Àà£ÀªÀgï, ªÀAiÀĸÀÄì 24 ªÀµÀð, ªÁ¸À £ÀA.91/1, ®Qëöäà ¤ªÁ¸ï, gÀd¥ÀÆvï
      UÀ°è, EAr gÀ¸ÉÛ, ©eÁ¥ÀÄgÀ gÀªÀgÀ£ÀÄß ¸ÀA¥ÀQð¹ £ÀAvÀgÀ £ÀA§gï 00447895648639 ಬ.ೆ‰
      $Žಾರ8ೆ KಾಡXಾS ಸದ- ನಂಬರನುJ !ಾನು               ವ0Xಾ ಕ„ೆ|ಂದ ನಂಬ           ಮತುV ಓ HಯನುJ
                                            14



     ಪ„ೆದು"ೊಂಡು ನನ.ೆ ಯು."ೆ ಯ0P ಪ-ಚಯ ಾSದುn @ಾಹುr ಚಂದ ೇಖ              ಭ€ ಎಂಬುವನು ನನ.ೆ
       ಸ!ೆ   Kಾಡಲು ಯು."ೆ ನಂಬ        *ೇ"ೆಂದು "ೇ[ದn ಆದ "ಾರಣ !ಾನು ವ0Xಾ ಕ„ೆ|ಂದ ನಂಬ
     ನಂಬ      00447895648639 ಮತುV ಓ H ನಂಬ             899-876 ಅನುJ ಪ„ೆದು"ೊಂಡು ನನ.ೆ
     "ೊ 3ರುOಾV@ೆ.

               ವ0Xಾ ಕ„ೆ|ಂದ ಪ„ೆದು"ೊಂಡ ನಂಬ          00117895648639 ಮತುV ಓ 9 ನಂಬ         899-
     876 ಅನುJ @ಾಹುr ಭ€ q*ೈr ನಂಬ             9449016666 .ೆ    ಾ€ ಆ• ಮುhಾಂತರ ಕಳFm9
     "ೊ 3ರುOೆVೕ!ೆ. ಅ'ಾದ ನಂತರ ಆ ನಂಬ        Oೆ.ೆದು"ೊಂಡು @ಾಹುr ಭ€ ಏನು Kಾ=ದ ಎಂದು ನನ.ೆ
     U[^ರುವR^ಲP. ಇದಲP'ೆ @ಾಹುr ಭ€ ಬ[ ಆತನ ಉಪIೕSಸುUVದn q*ೈr ನಂಬ ಗಳF
     9341399999, 9342777777, 93415555555 ಆSರುOೆV. @ಾಹುr ಭ€ $\ಾ¸Àದ ಬ.ೆ‰ $Žಾರ
     Kಾ='ಾಗ @ಾಹುr ಭ€ *ೆಂಗಳ,-ನ ಆ . ನಗರದ. ನಂ 70, !ಾ@ಾಯಣಪ... *ಾP%, 5!ೇ                     Wೖ
     ರ ೆV, ಆ .       ನಗರ,    *ೆಂಗಳ,ರು-560032 ರ0P     ಾಸ ಾSರುOಾV@ೆ. ಸದg         @ಾಹುr   ಭ€
     ಎ0PರುOಾV!ೆಂದು ನನ.ೆ U[^ರುವRದಲP ಎಂದು U[9ದನು.

              @ಾ"ೇಶನನುJ ಸದ- "ೇ9ನ $Žಾರ8ೆ.ಾS ^!ಾಂಕ 29-12-2021 ರಂದು ಪ-!ಾ^ಂದ
     ಇಂ=.ೋ ಏ       Xೈ    $Kಾನದ0P ಮ`ಾgಹJ 2-20 ಗಂ&ೆ.ೆ @ಾ"ೇs ಮತುV ಅವರ ತಂ'ೆ        ೕಅ r
     ಕುKಾ     ಅ8ೆšಪನವ      ರವರ MೊOೆಯ0P *ೆಂಗಳ,-ನ ಸಂMೆ ಸುKಾರು 4-00 ಗಂ&ೆ.ೆ ಬಂ^ದುn ನಂತರ
     ಸಂMೆ 5-30 ಗಂ&ೆ.ೆ ೈಬ       "ೆ6ಂ /0ೕ    7ಾ8ೆಯ 7ಾ8ಾZ"ಾ-ಯವರ ಮುಂ'ೆ @ಾ"ೇs ರವರನುJ
     ಮುಂ^ನ $Žಾರ8ೆ.ಾS cಾಜರು ಪ=9 ವರ^ ೕ=ರುOೆVೕ!ೆ.

                                                                       ¸À»/-
                                                             [ಹಜ@ೇs ಎ iXೆPೕ'ಾ , H.ಐ]"



The panchanama indicates that the number has emanated from UK

and the call was on 25-12-2021. It further indicates that the sim

had already been transferred by one Shivaleela, to one Rakesh and

from Rakesh to the petitioner. If this has happened, it is

ununderstandable as to how the complainant sees the messages or

calls of the Personal Assistant of his father as the sim was still in
                                   15



the possession of Rakesh, as at 6.30 p.m. it is alleged to have been

handed over to the petitioner. But, the photographs and the ransom

call, according to the charge sheet or the complaint, comes about at

4.30 p.m.   If one Rakesh or Shivaleela had the sim even at 6.30

p.m. how could the complainant see the photographs or the ransom

message at 4.30 p.m. on the same day from UK number, allegedly

in   possession   of   the   petitioner   is   again   ununderstandable.

Therefore, the story of the complainant would tumble down like a

pack of cards, not because of suspicion, but because of glaring

improbability.



      12. The allegation is, fake and obscene videos seen. The

mobile is seized; 39 seconds video is allegedly downloaded from the

mobile of the Personal Assistant. This is the news item. This was

spread and aired on electronic media. The video admittedly did not

contain any sexual explicit act or content. The two women who are

allegedly in the company of the complainant, also give their

statements, that those are the videos and photographs that they

have uploaded on their Instagram account. The extracts from the

phone, as per the extraction report is clearly indicative of the fact
                                  16



that they are found in the Instagram account.        No FSL report is

sought even with regard to the alleged obscene videos. There is no

evidence that the petitioner has indulged in editing and sharing the

videos, as the sim itself is allegedly given to the petitioner at 6.30

p.m. and the call or the videos are circulated at 4.30 p.m.

Therefore, the very theory of the prosecution appears to be faulty.



      13. I deem it appropriate to notice the other offences. The

allegation is demand of ransom, as obtaining under Section 384 of

the IPC which deals with extortion and reads as follows:-


             "384. Punishment for extortion.--Whoever commits
      extortion shall be punished with imprisonment of either
      description for a term which may extend to three years, or with
      fine, or with both."


Section 384 finds its ingredients in Section 383 of the IPC. It reads

as follows:


            "383. Extortion.--Whoever intentionally puts any
      person in fear of any injury to that person, or to any
      other, and thereby dishonestly induces the person so put
      in fear to deliver to any person any property or valuable
      security or anything signed or sealed which may be
      converted into a valuable security, commits "extortion"."

                                               (Emphasis supplied)
                                      17



Section 383 mandates that the accused should intentionally put any

person in fear of any injury to that person and thereby dishonestly

induces the victim to deliver any property or valuable security on

the fear put by the accused. There should be delivery of property.

Mere accusation of extortion will not suffice.               Interpretation of

Section 383 of the IPC need not detain this Court for long or delve

deep into the matter. The Apex Court in the case of ISAAC

ISANGA MUSUMBA v. STATE OF MAHARASHTRA1, has held as

follows:

               "3. We have read the FIR which has been annexed to the
        writ petition as Annexure P-7 and we find therefrom that the
        complainants have alleged that the accused persons have shown
        copies of international warrants issued against the complainants
        by the Ugandan Court and letters written by Uganda Ministry of
        Justice and Constitutional Affairs and the accused have
        threatened to extort 20 million dollars (equivalent to Rs 110
        crores). In the complaint, there is no mention whatsoever
        that pursuant to the demands made by the accused, any
        amount was delivered to the accused by the
        complainants. If that be so, we fail to see as to how an
        offence of extortion as defined in Section 383 IPC is made
        out. Section 383 IPC states that:

                     "383. Extortion.--Whoever intentionally puts any
              person in fear of any injury to that person, or to any other,
              and thereby dishonestly induces the person so put in fear to
              deliver to any person any property or valuable security or
              anything signed or sealed which may be converted into a
              valuable security, commits 'extortion'."



1
    (2014) 15 SCC 357
                                 18



      Hence, unless property is delivered to the accused person
      pursuant to the threat, no offence of extortion is made
      out and an FIR for the offence under Section 384 could
      not have been registered by the police.
            ...                ...                 ...
             7. For the aforesaid reasons, we quash the impugned FIR
      and we further direct that if the passport of any of the
      petitioners has been impounded on account of the impugned FIR
      which we have quashed, the same shall be released forthwith."


                                              (Emphasis supplied)


The Apex Court holds that unless the property is delivered to the

accused person, pursuant to the threat, no offence of extortion is

made out and an FIR for offence under Section 384 of the IPC could

not have been registered, by the Police thereon. If the finding of

the Apex Court, is paraphrased to the facts, obtaining in the case at

hand, it would become unmistakably clear that the offence of

Section 384 of the IPC is loosely laid against the petitioner. Threat,

undoubtedly is alleged, but there is no delivery of any property

pursuant to the threat, and if there is no ransom paid, or any

property delivered, the theory of extortion stumbles, as it lacks the

ingredients of Section 383 and thus no offence under Section 384

can be made out.
                                      19



        14. The other offence is the one punishable under Section 201

of the IPC. Section 201 of the IPC deals with destruction of

evidence. Section 201, in the case at hand, is not even attracted as

there is no evidence of extortion even established, in the case at

hand. While dealing with Section 201 of the IPC the Apex Court in

the case of DINESH KUMAR KALIDAS PATEL v. STATE OF

GUJARAT2 has held as follows:

                                     "....    ....      ....

               5. Several contentions have been raised on merits. That
        apart, the appellant has also raised a question of law as to
        whether the conviction under Section 201 IPC could have been
        maintained while acquitting him of the main offence under
        Section 498-A IPC. The learned counsel have placed reliance on
        the decisions of this Court in Palvinder Kaur v. State of
        Punjab [Palvinder Kaur v. State of Punjab, (1952) 2 SCC 177:
        AIR 1952 SC 354 : 1953 Cri LJ 154] , Kalawati and Ranjit
        Singh v. State of H.P. [Kalawati and Ranjit Singh v. State of
        H.P., (1953) 1 SCC 86 : AIR 1953 SC 131 : 1953 Cri LJ 668] ,
        and Suleman RehimanMulani v. State of Maharashtra [Suleman
        RehimanMulani v. State of Maharashtra, AIR 1968 SC 829 :
        1968 Cri LJ 1013] .

              6. In Palvinder Kaur [Palvinder Kaur v. State of Punjab,
        (1952) 2 SCC 177: AIR 1952 SC 354: 1953 Cri LJ 154] , this
        Court held as follows: (AIR p. 356, para 14)

                     "14. In order to establish the charge under Section
              201 of the Penal Code, 1860, it is essential to prove that an
              offence has been committed--mere suspicion that it has
              been committed is not sufficient--that the accused knew or
              had reason to believe that such offence had been committed
              and with the requisite knowledge and with the intent to

2
    (2018) 3 SCC 313
                             20



      screen the offender from legal punishment causes the
      evidence thereof to disappear or gives false information
      respecting such offences knowing or having reason to
      believe the same to be false."

The conviction in this case was ultimately set aside on the
aforementioned legal position and the facts.

       7. The Constitution Bench decision in Kalawati [Kalawati
and Ranjit Singh v. State of H.P., (1953) 1 SCC 86 : AIR 1953
SC 131 : 1953 Cri LJ 668] may not be of much assistance in this
case since the facts are completely different. The co-accused
was convicted under Section 302 IPC for the main offence, and
in the peculiar facts and circumstances of that case, this Court
deemed it fit to convict Kalawati only under Section 201 IPC.

      8. Relying on Palvinder Kaur [Palvinder Kaur v. State of
Punjab, (1952) 2 SCC 177 : AIR 1952 SC 354 : 1953 Cri LJ
154],     this     Court    in Suleman      Rehiman [Suleman
RehimanMulani v. State of Maharashtra, AIR 1968 SC 829 :
1968 Cri LJ 1013] , made the following observation: (Suleman
Rehiman       case [Suleman     RehimanMulani v. State      of
Maharashtra, AIR 1968 SC 829 : 1968 Cri LJ 1013] , AIR p. 830,
para 6)

              "6. The conviction of Appellant 2 under Section 201
      IPC depends on the sustainability of the conviction of
      Appellant 1 under Section 304-A IPC. If Appellant 1 was
      rightly convicted under that provision, the conviction of
      Appellant 2 under Section 201 IPC on the facts found cannot
      be challenged. But on the other hand, if the conviction of
      Appellant 1 under Section 304-A IPC cannot be sustained,
      then, the second appellant's conviction under Section 201
      IPC will have to be set aside, because to establish the
      charge under Section 201, the prosecution must first prove
      that an offence had been committed not merely a suspicion
      that it might have been committed--and that the accused
      knowing or having reason to believe that such an offence
      had been committed, and with the intent to screen the
      offender from legal punishment, had caused the evidence
      thereof to disappear. The proof of the commission of an
      offence is an essential requisite for bringing home the
      offence under Section 201 IPC -- see the decision of this
      Court in Palvinder Kaur v. State of Punjab [Palvinder
                               21



      Kaur v. State of Punjab, (1952) 2 SCC 177: AIR 1952 SC
      354: 1953 Cri LJ 154] ."

It is necessary to note that the reason for acquittal under
Section 201 in the above case was that there was no
evidence to show that the rash and negligent act of
Appellant 1 caused the death of the deceased. Hence, the
court acquitted Appellant 2 under Section 201. The
observation at para 6 has to be viewed and analysed in
that background.

       9. In Ram Saran Mahto v. State of Bihar [Ram Saran
Mahto v. State of Bihar, (1999) 9 SCC 486 : 2000 SCC (Cri)
254] , this Court discussed Kalawati [Kalawati and Ranjit
Singh v. State of H.P., (1953) 1 SCC 86 : AIR 1953 SC 131 :
1953 Cri LJ 668] and Palvinder Kaur [Palvinder Kaur v. State of
Punjab, (1952) 2 SCC 177 : AIR 1952 SC 354 : 1953 Cri LJ 154]
. It has been held at paras 13 to 15 that conviction under the
main offence is not necessary to convict the offender under
Section 201 IPC. To quote: (Ram Saran Mahto case [Ram Saran
Mahto v. State of Bihar, (1999) 9 SCC 486 : 2000 SCC (Cri)
254] , SCC pp. 490-91)

              "13. It is not necessary that the offender himself
      should have been found guilty of the main offence for the
      purpose of convicting him of offence under Section 201. Nor
      is it absolutely necessary that somebody else should have
      been found guilty of the main offence. Nonetheless, it is
      imperative that the prosecution should have established two
      premises. The first is that an offence has been committed
      and the second is that the accused knew about it or he had
      reasons to believe the commission of that offence. Then and
      then alone can the prosecution succeed, provided the
      remaining postulates of the offence are also established.

              14. The above position has been well stated by a
      three-Judge Bench of this Court way back in 1952,
      in Palvinder Kaur v. State of Punjab [Palvinder Kaur v. State
      of Punjab, (1952) 2 SCC 177 : AIR 1952 SC 354 : 1953 Cri
      LJ 154] : (AIR p. 356, para 14)

                     '14. In order to establish the charge under
             Section 201 of the Penal Code, it is essential to prove
             that an offence has been committed--mere suspicion
             that it has been committed is not sufficient--that the
                                   22



                 accused knew or had reason to believe that such offence
                 had been committed and with the requisite knowledge
                 and with the intent to screen the offender from legal
                 punishment causes the evidence thereof to disappear or
                 gives false information respecting such offences knowing
                 or having reason to believe the same to be false.'

                  15. It is well to remind that the Bench gave a note of
          caution that the court should safeguard itself against the
          danger of basing its conclusion on suspicions however
          strong they may be. In Kalawati and Ranjit Singh v. State of
          H.P. [Kalawati and Ranjit Singh v. State of H.P., (1953) 1
          SCC 86 : AIR 1953 SC 131 : 1953 Cri LJ 668] a Constitution
          Bench of this Court has, no doubt, convicted an accused
          under Section 201 IPC even though he was acquitted of the
          offence under Section 302. But the said course was adopted
          by this Court after entering the finding that another accused
          had committed the murder and the appellant destroyed the
          evidence of it with full knowledge thereof. In a later decision
          in Nathu v. State of U.P. [Nathu v. State of U.P., (1979) 3
          SCC 574 : 1979 SCC (Cri) 733] this Court has repeated the
          caution in the following words: (SCC p. 575, para 1)

                         '1. Before a conviction under Section 201 can be
                 recorded, it must be shown to the satisfaction of the
                 court that the accused knew or had reason to believe
                 that an offence had been committed and having got this
                 knowledge, tried to screen the offender by disposing off
                 the dead body.'

                                                     (emphasis supplied)

      10. In V.L. Tresa v. State of Kerala [V.L. Tresa v. State of
Kerala, (2001) 3 SCC 549: 2001 SCC (Cri) 573] , this Court has
discussed the essential ingredients of the offence under Section
201 IPC at para 12: (SCC p. 555)

          "12. Having regard to the language used, the following
   ingredients emerge:

   (I)           committal of an offence;

   (II)          person charged with the offence under Section 201
                 must have the knowledge or reason to believe that
                 the main offence has been committed;

   (III)         person charged with the offence under Section 201
                 IPC should have caused disappearance of evidence
                              23



             or should have given false information regarding the
             main offence; and

   (IV)      the act should have been done with the intention of
             screening the offender from legal punishment."

       11.    In     Sukhram      v. State    of   Maharashtra
[Sukhram v. State of Maharashtra, (2007) 7 SCC 502 : (2007) 3
SCC (Cri) 426] , this Court discussed Kalawati [Kalawati and
Ranjit Singh v. State of H.P., (1953) 1 SCC 86 : AIR 1953 SC
131 : 1953 Cri LJ 668] , Palvinder Kaur [Palvinder Kaur v. State
of Punjab, (1952) 2 SCC 177 : AIR 1952 SC 354 : 1953 Cri LJ
154] , Suleman Rehiman [Suleman RehimanMulani v. State of
Maharashtra, AIR 1968 SC 829 : 1968 Cri LJ 1013] and V.L.
Tresa [V.L. Tresa v. State of Kerala, (2001) 3 SCC 549 : 2001
SCC (Cri) 573] among others. The essential ingredients for
conviction under Section 201 IPC have been discussed at para
18: (Sukhram case [Sukhram v. State of Maharashtra, (2007) 7
SCC 502: (2007) 3 SCC (Cri) 426] , SCC pp. 510-11)

              "18. The first paragraph of the section contains the
      postulates for constituting the offence while the remaining
      three paragraphs prescribe three different tiers of
      punishments depending upon the degree of offence in each
      situation. To bring home an offence under Section 201 IPC,
      the ingredients to be established are: (i) committal of an
      offence; (ii) person charged with the offence under Section
      201 must have the knowledge or reason to believe that an
      offence has been committed; (iii) person charged with the
      said offence should have caused disappearance of evidence;
      and (iv) the act should have been done with the intention of
      screening the offender from legal punishment or with that
      intention he should have given information respecting the
      offence, which he knew or believed to be false. It is plain
      that the intent to screen the offender committing an offence
      must be the primary and sole aim of the accused. It hardly
      needs any emphasis that in order to bring home an offence
      under Section 201 IPC, a mere suspicion is not sufficient.
      There must be on record cogent evidence to prove that the
      accused knew or had information sufficient to lead him to
      believe that the offence had been committed and that the
      accused has caused the evidence to disappear in order to
      screen the offender, known or unknown."
                               24



       12. In Vijaya v. State of Maharashtra [Vijaya v. State of
Maharashtra, (2003) 8 SCC 296 : 2003 SCC (Cri) 1998] ,
though this Court held that the decision in V.L. Tresa [V.L.
Tresa v. State of Kerala, (2001) 3 SCC 549 : 2001 SCC (Cri)
573] was of no assistance to the State in the particular facts, it
reiterated that: (Vijaya case [Vijaya v. State of Maharashtra,
(2003) 8 SCC 296 : 2003 SCC (Cri) 1998] , SCC p. 299, para
10)

             "10. ... There is no quarrel with the legal principle
      that notwithstanding acquittal with reference to the
      offence under Section 302 IPC, conviction under Section
      201 is permissible, in a given case."

       13. The     decisions     in Vijaya [Vijaya v. State  of
Maharashtra, (2003) 8 SCC 296 : 2003 SCC (Cri) 1998]
and V.L. Tresa [V.L. Tresa v. State of Kerala, (2001) 3 SCC 549
:   2001 SCC       (Cri)  573]    were    noticed in State of
Karnataka v. Madesha [State of Karnataka v. Madesha, (2007) 7
SCC 35 : (2007) 3 SCC (Cri) 292] . While the appeal of the
State was dismissed, this Court in unmistakeable terms held
that: (Madesha case [State of Karnataka v. Madesha, (2007) 7
SCC 35: (2007) 3 SCC (Cri) 292] , SCC p. 39, para 9)

             "9. It is to be noted that there can be no dispute that
      Section 201 would have application even if the main offence
      is not established in view of what has been stated in V.L.
      Tresa [V.L. Tresa v. State of Kerala, (2001) 3 SCC 549 :
      2001 SCC (Cri) 573] and Vijaya [Vijaya v. State of
      Maharashtra, (2003) 8 SCC 296 : 2003 SCC (Cri) 1998]
      cases. ..."

      14. Thus, the law is well settled that a charge under
Section 201 IPC can be independently laid and conviction
maintained also, in case the prosecution is able to
establish that an offence had been committed, the person
charged with the offence had the knowledge or the
reason to believe that the offence had been committed,
the said person has caused disappearance of evidence
and such act of disappearance has been done with the
intention   of   screening   the offender       from   legal
punishment. Mere suspicion is not sufficient, it must be
proved that the accused knew or had a reason to believe
that the offence has been committed and yet he caused
                                 25



     the evidence to disappear so as to screen the offender.
     The offender may be either himself or any other person."

                                               (Emphasis supplied)


The Apex Court holds that if the offence is not complete, invoking

Section 201 of any incomplete offence becomes an abuse of the

process of law. Person charged with under Section 201 of the IPC

must have the knowledge of the offence being committed;

committed would mean completed and then would destroy the

evidence. Section 384, in the case at hand, is not even complete. It

is only alleged.   Therefore, there can be no offence even under

Section 201 of the IPC.



     15. Section 511 of the IPC which is also laid deals with

attempt to commit an offence.        For the reasons so rendered qua

Sections 384 and 201, allegation invoking Section 511 of the IPC

also would slump. The other offences that remain are the offences

under the Act. Section 66C of the Act reads as follows:


            "66-C. Punishment for identity theft.--Whoever,
     fraudulently or dishonestly make use of the electronic signature,
     password or any other unique identification feature of any other
     person, shall be punished with imprisonment of either
     description for a term which may extend to three years and
                                26



     shall also be liable to fine which may extend to rupees one
     lakh."


Section 66C mandates that whoever dishonestly makes use

electronic signature, pass word or any other unique identification is

said to be committing the said offence. There is no allegation of

that kind in the case at hand.      Section 67 of the Act, punishes

whoever publishes or transmits or causes to be published or

transmitted in the electronic form, any material which is lascivious

or is prurient would become an offence.        The said offence also

cannot be laid, on the score that the alleged videos or photographs

admittedly do not contain any such material.      The statements of

those women themselves, are that they have uploaded the videos

and photographs on their Instagram account. Thus, there is no

offence made out under Sections 66 and 67 of the Act. Section 67A

of the Act is also laid again loosely, as it deals with publishing or

transmitting any sexually explicit material.   In the subject crime,

there is no material of the kind that has been transmitted.

Therefore, none of the offences that are laid against the petitioner

have any foundation. The documents produced by the petitioner or

the evidence are unimpeachable and are of that sterling quality that
                                       27



would entail quashment of the entire proceedings against the

petitioner, failing which it would become an abuse of the process of

law and result in patent injustice.



        16. For the aforesaid reasons, the following:


                                 ORDER

(i) Writ Petition is allowed.

(ii) Charge Sheet in Crime No.16 of 2021 filed in C.C.No.3446 of 2022 and pending before the 1st Additional Chief Metropolitan Magistrate, Bangalore stands quashed.

Pending applications if any, also stand disposed, as a

consequence.

Sd/-

(M. NAGAPRASANNA) JUDGE

bkp CT:MJ

 
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 Newsletter