Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Prakash @ M. Prakash S.O. ... vs The State Of Karnataka
2025 Latest Caselaw 2263 Kant

Citation : 2025 Latest Caselaw 2263 Kant
Judgement Date : 5 August, 2025

Karnataka High Court

Sri Prakash @ M. Prakash S.O. ... vs The State Of Karnataka on 5 August, 2025

Author: S.Vishwajith Shetty
Bench: S.Vishwajith Shetty
                                                    -1-
                                                               NC: 2025:KHC-D:9741
                                                         CRL.A No. 100441 of 2025
                                                     C/W CRL.A No. 100373 of 2025

                       HC-KAR



                           IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH
                                DATED THIS THE 5TH DAY OF AUGUST, 2025
                                                BEFORE
                             THE HON'BLE MR JUSTICE S.VISHWAJITH SHETTY
                                 CRIMINAL APPEAL NO. 100441 OF 2025
                                                 C/W
                                 CRIMINAL APPEAL NO. 100373 OF 2025
                                    (U/S 14 A(2) OF SC AND ST ACT)

                      IN CRL.A. NO.100441 OF 2025:
                      BETWEEN:

                      SURESH @ BANADA SURESHA
                      S/O. NARASIMMAPPA,
                      AGED ABOUT 32 YEARS,
                      OCC: AGRICULTURE,
                      R/O: ARASIKERE VILLAGE,
                      HARAPANAHALLI TALUK,
                      DIST: VIJAYANAGARA-583 131.
                                                                      ... APPELLANT
                      (BY SRI. SRINIVAS NAIK, ADVOCATE)

                      AND:

                      1.   SMT. GOURAMMA W/O. LATE RAVIKUMARA,
                           AGED ABOUT 28 YEARS, OCC: LABOUR,
RAKESH
S                          R/O: JARAKATTE VILLAGE,
HARIHAR                    TQ: AND DIST: DAVANAGERE,
Digitally signed by        PRESENTLY R/O: LOKURU VILLAGE,
RAKESH S HARIHAR
Location:
HIGHCOURT OF
                           DIST: BELAGAVI-590 001.
KARNATAKA
DHARWAD BENCH
DHARWAD
                      2.   STATE OF KARNATAKA,
                           R/BY STATE PUBLIC PROSECUTOR,
                           HIGH COURT OF KARNATAKA,
                           DHARWAD BENCH,
                           THROUGH ARASIKERE POLICE STATION,
                           HARAPANALLI CIRCLE,
                           DIST: VIJAYANAGARA-580 011.
                                                                  ... RESPONDENTS
                      (BY SRI. PRASHANT S. KADADEVAR, ADVOCATE FOR R1;
                          SMT. KIRTILATA R. PATIL, HCGP FOR R2)
                                -2-
                                          NC: 2025:KHC-D:9741
                                    CRL.A No. 100441 of 2025
                                C/W CRL.A No. 100373 of 2025

 HC-KAR



      THIS CRIMINAL APPEAL IS FILED UNDER SECTION 14 (A) (2)
OF SC AND ST ACT, PRAYING TO SET ASIDE THE ORDER DATED
26.05.2025 PASSED BY THE ADDL. DISTRICT AND SESSIONS
JUDGE, FTSC-1, BALLARI, IN SPECIAL CASE NO.659/2025 (CRIME
NO.37/2025 OF ARASIKERE POLICE STATION) FOR THE OFFENCES
PUNISHABLE UNDER SECTIONS 115(2), 351(2), 352, 70(1), 75(2)
R/W 3(5) OF BNS 2023, AND UNDER SECTIONS 3(1)(R)(W)(I),
3(2)(VA), 3(2)(V), REJECTING THE BAIL APPLICATION FILED BY THE
APPELLANT UNDER 483 OF BNSS AND CONSEQUENTLY, ALLOW THE
APPEAL AND ENLARGE THE APPELLANT ON REGULAR BAIL IN SPL.
CASE NO.659/2025 CRIME NO.37/2025 OF ARASIKERE POLICE
STATION, ON THE FILE OF ADDL. DISTRICT AND SESSIONS JUDGE,
FTSC-1, BALLARI, FOR THE OFFENCES UNDER SECTIONS 3(5),
75(2), 70(1), 352, 351(2), 115(2) OF BNS 2023 AND UNDER
SECTIONS 3(1)(R) (W)(I), 3(2)(VA) 3(2)(V) OF THE SC AND ST
(PREVENTION OF ATROCITIES) AMENDMENT ACT, 2015.

IN CRL.A. NO.100373 OF 2025:
BETWEEN:

SRI. PRAKASH @ M. PRAKASH
S/O BASAVARAJAPPA,
AGE: 25 YEARS, OCC: AGRICULTURIST,
R/O: ALABURU VILLAGE,
TQ: KOTTUR, DIST: VIJAYNAGARA,
PIN CODE-583 220.
                                                 ... APPELLANT
(BY SRI. BASAVANA GOUD T., ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA,
     BY ARASIKERE POLICE,
     ARASIKERE VILLAGE,
     TQ: HARAPANALLI,
     DIST: VIJAYANAGARA,
     PIN CODE-583 131.

2.   SMT. GOURAMMA W/O. LATE RAVIKUMAR,
     AGE: 28 YEARS, OCC: HOUSE WIFE,
     JARAKATTE VILLAGE,
     TQ: AND DIST: DAVANAGERE.
                                            ... RESPONDENTS
(BY SMT. KIRTILATA R. PATIL, HCGP FOR R1;
    SRI. PRASHANT S. KADADEVAR, ADVOCATE FOR R2)
                             -3-
                                          NC: 2025:KHC-D:9741
                                    CRL.A No. 100441 of 2025
                                C/W CRL.A No. 100373 of 2025

HC-KAR




      THIS CRIMINAL APPEAL IS FILED UNDER SECTION 14(A)(2)
OF SC AND ST ACT, PRAYING TO GRANT A REGULAR BAIL TO THE
APPELLANT/ACCUSED NO.1 IN SPL. CASE NO.659/2025, (CRIME
NO.37/2025), PENDING ON THE FILE OF THE I ADDL. DISTRICT
AND SESSIONS JUDGE CUM FTSC-1, AT BALLARI, REGISTERED BY
RESPONDENT NO.1 ARASIKERE POLICE, FOR THE OFFENCES
PUNISHABLE UNDER SECTIONS 3(5), 75(2), 70(1), 352, 351(2),
115(2) OF BHARATIYA NYAYA SANHITA (BNS) 2023, R/W SECTIONS
3(1)(R),(W)(I), 3(2)(VA), 3(2)(V) OF SC/ST (PREVENTION OF
ATROCITIES)ACT, 1989, WHICH WOULD MEET THE ENDS OF
JUSTICE.

     THESE APPEALS ARE COMING ON FOR ORDERS THIS DAY,
JUDGMENT IS DELIVERED THEREIN AS UNDER:

                     ORAL JUDGMENT

(PER: THE HON'BLE MR JUSTICE S.VISHWAJITH SHETTY)

1. Accused Nos.1 and 3 in Spl.Case No.659/2025

pending before the Court of Additional District and

Sessions Judge, FTSC-I, Ballari, arising out of Crime

No.37/2025 registered by Arasikere Police Station,

Vijayanagara for the offences punishable under Sections

70(1), 75(2), 115(2), 351(2), 352 read with Section 3(5)

of the Bharatiya Nyaya Sanhita, 2023 (BNS 2023) and

Sections 3(1)(w)(i), 3(2)(va), 3(1)(r) and 3(2)(v) of the

Scheduled Castes and Scheduled Tribes (Prevention of

Atrocities) Amendment Act, 2015 are before this Court in

these two appeals filed under Section 14A(2) of the

NC: 2025:KHC-D:9741

HC-KAR

Scheduled Castes and Scheduled Tribes (Prevention of

Atrocities) Amendment Act, 2015 seeking regular bail.

2. Heard learned counsel for the parties.

3. FIR in Crime No.37/2025 was registered by

Arasikere Police Station, Vijayanagar initially for the

offences punishable under Sections 115(2), 351(2), 352,

75(2) read with Section 3(5) of BNS 2023 against the

driver, conductor of the private bus and another person.

During the course of investigation, accused Nos.1 and 3

were arrested on 02.04.2025 and subsequently remanded

to judicial custody. After completing investigation, charge

sheet has been filed against accused for the aforesaid

offences. Bail application filed by appellants before the

trial Court in Spl.Case No.659/2025 was rejected.

Therefore, they are before this Court in these two appeals.

4. Learned counsel who is appearing on behalf of

the appellants having reiterated the grounds urged in the

appeal memorandum submits that absolutely no

NC: 2025:KHC-D:9741

HC-KAR

allegations are made in the first information which would

attract the offence punishable under Section 70 of the BNS

2023. Even the medical records of the victim lady do not

support the allegation now found in the charge sheet. The

appellants who have no other criminal antecedents are in

custody for the last more than 3 months. Investigation in

the case is already completed. Accordingly, prays to allow

the appeals.

5. Per contra, learned HCGP and the learned

counsel appearing for respondent No.2 have strongly

opposed the prayer in the appeals and submit that though

in the first information, there is no allegation of any kind

of sexual assault made on the victim lady, in her further

statement she has made such allegation which would

attract offence under Section 70 of the BNS 2023.

Appellants have committed heinous offence and in the

event they are enlarged on bail, they may tamper with the

prosecution witness. Accordingly, they pray to dismiss the

appeals.

NC: 2025:KHC-D:9741

HC-KAR

6. In respect of the alleged incident that had taken

place on 31.03.2025, the first information was submitted

by the victim lady, aged about 28 years, on 01.04.2025.

In the typed first information, which was filed by the

victim lady on 01.04.2025, she has stated that her

husband has died about 4 years earlier and on

31.03.2025, after visiting the temple, along with her

children, she was returning to her village in a bus and

there were about 8 to 10 passengers in the said bus. After

the aforesaid passengers got down from the bus, driver,

conductor and another person who was present in the bus

allegedly misbehaved with her and when she resisted their

act, they criminally intimidated her. At that time, her

children started shouting and hearing the same, public

came to the spot. Thereafter aforesaid 3 persons ran away

from the bus. She has stated that in the said incident, she

had not suffered any injury and therefore, her medical

examination is not necessary. It is under these

circumstances, based on the first information submitted by

NC: 2025:KHC-D:9741

HC-KAR

the victim lady, FIR was initially registered against 3

persons, only for the offences under Sections 115(2),

351(2), 352, 75(2) read with Section 3(5) of the BNS

2023.

7. During the course of investigation, further

statement of the victim lady was recorded on 02.04.2025

in which she has stated that after the passengers had got

down from the bus in which she was traveling the driver,

conductor and another person who were present in the

bus, allegedly had pulled the clothes which she was

wearing and when they were committing forcible sexual

intercourse with her, some of the villagers came to the

spot and at that time, said persons escaped from the spot.

Victim lady was medically examined on 02.04.2025.

However, the doctor who has medically examined the

victim lady has opined that the victim lady had not

suffered any kind of injury on any part of her body. The

doctor also stated that no injuries were found even in

private parts of the victim lady. The doctor has further

NC: 2025:KHC-D:9741

HC-KAR

opined that there are no signs of recent sexual

intercourse.

8. Before the doctor, the victim lady has stated

that all the aforesaid 3 persons had committed forcible

sexual intercourse with her one after another, but the

doctor who had medically examined the victim, has opined

that there are no signs suggestive of recent sexual

intercourse. It is also necessary to take into consideration

that in the typed first information, which was submitted by

the victim lady on 01.04.2025, she has not made any

allegation against the accused about committing forcible

sexual intercourse with her. In the typed first information,

it is categorically stated that she had not sustained any

injury and therefore her medical examination is not

required. Investigation of the case is completed and

charge sheet has been filed. Appellants who have no

criminal antecedents are in custody for the last more than

3 months.

NC: 2025:KHC-D:9741

HC-KAR

9. There is no such averment in the first

information that the alleged act was committed by the

accused knowing well that the victim lady belong to

Scheduled Caste or Scheduled Tribe category.

Undisputedly, the accused and the victim lady were

strangers to each other. Even in her further statement no

such averment is made which would prima facie attract

offences punishable under the Scheduled Castes and

Scheduled Tribes (Prevention of Atrocities) Amendment

Act, 2015. Under the circumstances, I am of the opinion

that the prayer made by the accused Nos.1 and 3 for grant

of regular bail need to be answered in the affirmative.

Accordingly, the following:

ORDER

i. Criminal Appeals are allowed.

ii. The order dated 21.05.2025 and the order

dated 26.05.2025 insofar as it relates to

rejection of the bail application filed by the

accused Nos.1 and 3 in Spl.Case

- 10 -

NC: 2025:KHC-D:9741

HC-KAR

No.659/2025 pending before the Court of

Additional District and Sessions Judge, FTSC-

I, Ballari, arising out of Crime No.37/2025

registered by Arasikere Police Station,

Vijayanagara for the offences punishable

under Sections 70(1), 75(2), 115(2), 351(2),

352 read with Section 3(5) of the Bharatiya

Nyaya Sanhita, 2023 and Sections

3(1)(w)(i), 3(2)(va), 3(1)(r) and 3(2)(v) of

the Scheduled Castes and Scheduled Tribes

(Prevention of Atrocities) Amendment Act,

2015, is set aside and the accused Nos.1 and

3 are directed to be enlarged on bail, subject

to the following conditions:

a. The appellants shall execute personal

bond for a sum of Rs.1,00,000/- each

with 2 sureties for the likesum to the

satisfaction of the jurisdictional Court;

- 11 -

NC: 2025:KHC-D:9741

HC-KAR

b. The appellants shall appear regularly on

all the dates of hearing before the Trial

Court unless the Trial Court exempts

their appearance for valid reasons;

c. The appellants shall not directly or

indirectly threaten or tamper with the

prosecution witnesses;

d. The appellants shall not involve in similar

offences in future.

e. The appellants shall not leave the

jurisdiction of the Trial Court without

permission of the said Court until the

case registered against them is disposed

off.

Sd/-

(S.VISHWAJITH SHETTY) JUDGE

KGK 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