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

Manjunath @ Kathle Manja vs The State Of Karnataka
2025 Latest Caselaw 11645 Kant

Citation : 2025 Latest Caselaw 11645 Kant
Judgement Date : 19 December, 2025

[Cites 10, Cited by 0]

Karnataka High Court

Manjunath @ Kathle Manja vs The State Of Karnataka on 19 December, 2025

                                                    -1-
                                                            CRL.A No. 623 of 2012
                                                    C/W CRL.A No. 644 of 2012 and
                                                       AND CRL.A No. 899 of 2012



                            IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                               DATED THIS THE 19TH DAY OF DECEMBER, 2025

                                                 BEFORE
                               THE HON'BLE MR. JUSTICE VENKATESH NAIK T
                                    CRIMINAL APPEAL NO.623 OF 2012

                                            CONNECTED WITH

                                    CRIMINAL APPEAL NO.644 OF 2012

                                                    AND

                                    CRIMINAL APPEAL NO.899 OF 2012

                       IN CRL.A NO.623/2012

                       BETWEEN:

                       1.   SHAMIULLA
                            S/O. KHADIR SAB
                            AGED ABOUT 28 YEARS
                            OCC:MASON
                            RESIDING AT SEEGEBAGE
                            BHADRAVATHI
                            SHIMOGA DISTRICT.

                       2.   MARUTHI
Digitally signed by         S/O. THIMMEGOWDA
MOUNESHWARAPPA
NAGARATHNA                  AGED ABOUT 25 YEARS
Location: High Court
of Karnataka                OCC:AGRICULTURIST
                            RESIDING AT ASHWATH NAGAR
                            BHADRAVATHI
                            SHIMOGA DISTRICT.
                                                                 ...APPELLANTS

                            (BY SRI P.B. UMESH, ADVOCATE FOR
                                SRI R.B. DESHPANDE, ADVOCATE)


                       AND:

                            THE STATE OF KARNATAKA
                            BY HASSAN RURAL POLICE STATION
                             -2-
                                     CRL.A No. 623 of 2012
                             C/W CRL.A No. 644 of 2012 and
                                AND CRL.A No. 899 of 2012



                                         ...RESPONDENT

    (BY SRI DIVAKAR MADDUR, H.C.G.P.)

                         ***

     THIS CRIMINAL APPEAL IS FILED UNDER SECTION 374(2)
OF THE CR.P.C PRAYING TO SET ASIDE THE CONVICTION AND
SENTENCE DATED 30-4-2012 PASSED BY THE ADDITIONAL
SESSIONS JUDGE AND SPECIAL JUDGE, HASSAN IN SPECIAL
CASE NO.27 OF 2011-CONVICTING THE APPELLANTS/ACCUSED
NOS.4 AND 5 FOR THE OFFENCE PUNISHABLE UNDER SECTION
136 OF INDIAN ELECTRICITY ACT, 2003 AND SECTION 379 OF
IPC AND ETC.

IN CRL.A NO.644/2012

BETWEEN:

    MANJUNATH @ KATHLE MANJA
    S/O. SHANKARAPPA
    AGED ABOUT 28 YEARS
    CARPENTER, HOSAMANE
    BHADRAVATHI
    SHIMOGA DISTRICT.

                                           ...APPELLANT

    (BY SRI B.S. PRASAD, ADVOCATE)

AND:

    THE STATE OF KARNATAKA
    BY HASSAN RURAL POLICE STATION
                                         ...RESPONDENT

    (BY SRI DIVAKAR MADDUR, H.C.G.P.)

                         ***

    THIS CRIMINAL APPEAL IS FILED UNDER SECTION 374(2)
OF THE CR.P.C PRAYING TO SET-ASIDE THE CONVICTION AND
SENTENCE DATED 30-4-2012 PASSED BY THE ADDITIONAL
SESSIONS JUDGE AND SPECIAL JUDGE, HASSAN IN SPECIAL
CASE NO.27 OF 2011 - CONVICTING THE APPELLANT/ACCUSED
                              -3-
                                      CRL.A No. 623 of 2012
                              C/W CRL.A No. 644 of 2012 and
                                 AND CRL.A No. 899 of 2012



FOR THE OFFENCE PUNISHABLE UNDER SECTION 136 OF
INDIAN ELECTRICITY ACT, 2003 AND SECTION 379 OF IPC AND
ETC.

IN CRL.A NO.899/2012

BETWEEN:

1.   SANTHOSHA
     S/O. CHANNAPPA
     AGED ABOUT 26 YEARS
     AUTO DRIVER
     HOSAMANE
     BHADRAVATHI.

2.   ALTAF AHAMAD
     S/O. ABDUL KAREEM
     AGED ABOUT 35 YEARS
     MASON WORK
     HANUMANTHANAGARA
     BHADRAVATHI.
                                           ...APPELLANTS

     (BY SRI B.S. PRASAD, ADVOCATE)

AND:

     THE STATE OF KARNATAKA
     BY HASSAN RURAL POLICE STATION
                                          ...RESPONDENT

     (BY SRI DIVAKAR MADDUR, H.C.G.P.)

                           ***

    THIS CRIMINAL APPEAL IS FILED UNDER SECTION 374(2)
OF THE CR.P.C PRAYING TO SET ASIDE THE JUDGMENT OF
CONVICTION AND SENTENCE DATED 30-4-2012 PASSED BY THE
ADDITIONAL SESSIONS JUDGE AND SPECIAL JUDGE, HASSAN
IN SPECIAL CASE NO.27 OF 2011 - CONVICTING THE
APPELLANTS/ ACCUSED NOS.2 AND 3 FOR OFFENCES
PUNISHABLE UNDER SECTION 136 OF INDIAN ELECTRICITY
ACT, 2003 AND SEC.379 OF IPC AND ETC.
                                 -4-
                                        CRL.A No. 623 of 2012
                                C/W CRL.A No. 644 of 2012 and
                                   AND CRL.A No. 899 of 2012



     THESE   CRIMINAL   APPEALS       HAVING   BEEN    HEARD     AND
RESERVED ON 5-12-2025, COMING ON FOR PRONOUNCEMENT, THIS
DAY, THE COURT PRONOUNCED THE FOLLOWING:

CORAM:     HON'BLE MR. JUSTICE VENKATESH NAIK T


                        CAV JUDGMENT

Criminal Appeal No.623 of 2012 is filed by the

appellants/accused Nos.4 and 5, Criminal Appeal No.644

of 2012 is filed by the appellant/accused No.1 and

Criminal Appeal No.899 of 2012 is filed by the

appellants/accused Nos.2 and 3 praying to set-aside the

judgment of conviction and order on sentence dated

30.04.2012 passed by learned Additional Sessions Judge,

Hassan, in Special Case No.27 of 2011, whereby they were

held guilty for the offences under Section 136 of the

Indian Electricity Act, 2003, and Section 379 of Indian

Penal Code, 1860 (for short 'IPC') and were sentenced to

undergo Simple imprisonment for two years each for the

aforesaid offences.

2. Brief facts of the prosecution case are that on

18.08.2010 at about 12.00 midnight, there was

C/W CRL.A No. 644 of 2012 and

interruption in supply of electricity at Beluru 66 K.V. Line.

Hence, the complainant along with his staff went to

inspect the line and found that, within the limits of

Kuppalli and Janivera limits, some miscreants had cut and

stolen the copper wires, which was drawn between Tower

658 to 663 weighing 213kgs 780grams and the total value

of the wires was Rs.41,478/-. Hence, on 21-8-2010 at

10:30 a.m., he lodged a complaint. Based on the

complaint, the case has been registered, the matter was

investigated and the Investigating Officer laid the charge-

sheet against the accused.

3. After receipt of the charge-sheet, the trial Court

complied with Section 207 of the Code of Criminal

Procedure, 1973 (for short, 'Cr.P.C') by supplying

prosecution papers and framed charges against the

accused for the aforesaid offences. The accused pleaded

not guilty and claimed to be tried. Thus, the prosecution

in order to prove its case, examined in all ten witnesses as

PW1 to PW10, got marked eleven documents as per

C/W CRL.A No. 644 of 2012 and

Exs.P1 to P11 and thirty one material objects as per MOs.1

to 31. Assessing the entire evidence, the trial Court

arrived at a conclusion that, the accused committed the

offences charged against them and thus, convicted them

for the offences punishable under Section 136 of Electricity

Act and under Section 379 of IPC. Being aggrieved by the

same, the accused have preferred the appeals.

4. Heard the learned counsel for the appellants and

the learned High Court Government Pleader for the

respondent-State.

5. Sri P.B. Umesh and Sri B.S. Prasad, learned

counsel for the appellants, have contended that the

conviction and sentence passed by the trial Court is

contrary to law, evidence and probabilities of the case.

The prosecution is guilty of material suppression of

evidence and has not come forward with true origin of the

incident. There is delay in filing the complaint and the

delay has been conveniently used by the prosecution to

foist a false case against the accused. The trial Court has

C/W CRL.A No. 644 of 2012 and

mainly relied on the evidence of PWs.1 to 3 and 8 to 10,

which is full of material omissions, contradictions, and

suffers from infirmities. The trial Court also relied upon the

evidence of PW1, Investigating Officer, and voluntary

statement of accused No.1. In fact, such voluntary

statement appears to be implanted for the purpose of this

case. The evidence of PW3 about the alleged recovery of

the material objects along with Tata Sumo vehicle is

doubtful, as no mahazar was drawn at that time, which

goes to the very root of the case. Further, the

Investigating Officer has not followed due procedures

while seizing the articles and therefore, the recovery itself

is doubtful. The trial Court should have given the benefit of

doubt and acquitted the accused. The trial Court ought to

have extended the benefit available under Sections 3 and

4 of the Probation of Offenders Act, 1958, to the accused.

On all these grounds, they prayed to allow the appeals.

6. Per contra, Sri Divakar Maddur, learned High Court

Government Pleader for the respondent-State, submits

C/W CRL.A No. 644 of 2012 and

that the trial Court convicted the accused based on the

material evidence available before it. The recovery of

material objects at the instance of the accused is proved

by examining the independent witnesses to seizure

mahazar. Except PW 4 to 7, all other witnesses have

supported the case of the prosecution and hence, no

interference is called for by this Court. Thus, he prayed

for dismissal of the appeals.

7. In view of the submissions made by the learned

counsel for both parties, the point that arises for the

Court's consideration is:-

"Whether the judgment and order of conviction and sentence passed by the trial Court requires interference at the hands of this Court?"

8. Firstly, to connect the accused to the theft of

copper wires, the prosecution must establish specific

legal elements of the offence and provide concrete

evidence linking the individual to the crime. The primary

burden of proof is on the prosecution to prove the guilt

C/W CRL.A No. 644 of 2012 and

beyond reasonable doubt. Secondly, the prosecution must

prove that the accused had willful and dishonest intention in

committing theft of electric wires. The act of committing theft

of electric wires for personal gain is often considered prima-

facie evidence of this intention. Thirdly, the prosecution

must prove the physical act of the accused that he performed

the physical act of cutting, removing, taking away,

transferring, possessing the electric lines or materials without

the owner's consent. Fourthly, the act must have been done

without the authorisation or consent of the licensee or owner

of the property. Fifthly, the property in question must be

identified as the specific electric lines or materials that were

stolen. Sixthly, if the accused cannot provide a reasonable or

legal explanation for possessing the materials, his conduct

can fortify the allegations of theft.

9. In the light of the above propositions, it is just and

necessary to analyse the evidence of the prosecution

witnesses.

- 10 -

C/W CRL.A No. 644 of 2012 and

10. PW1-Raghu, The Inspector of Police, Beluru

Circle, has stated that on 24-9-2010, when he was on

patrolling duty, he received credible information and thus, he

along with his staff went to Hagare Reserve Forest and

noticed the accused, who were in Tata Sumo vehicle, bearing

Registration No.KA-02 B-9024, and also noticed 14 bundles

of electric copper wires. Thus, he enquired the accused and

they informed that they committed theft of electric copper

wire and sold the same to Afthaf Ahmed Scrap shop of

Chennagiri Town. Thus, he brought those accused to Hagare

police station, recorded the voluntary statement of accused

No.1, secured PWs.5 to 7, went to the shop of Afthaf Ahmed

shop at Chennagiri at the instance of accused No.1 and

showed PW.7 M.D. Fasiulla to whom, he sold the electric

copper wire, in turn, PW.7 informed that he acknowledged

the receipt of copper wire, however, he told that those

electric wire were sent to Bengaluru, melted and converted

as 30 copper ingots. Hence, the IO seized 30 copper ingots

and drew Ex.P1-seizure mahazar. He further stated that on

10.11.2010, he sent PWs 5 to 7 before Senior Civil Judge and

- 11 -

C/W CRL.A No. 644 of 2012 and

JMFC, Hassan for recording their statements under Section

164 Cr.P.C. In the cross examination, nothing has been

elicited to discredit the testimony of PW.1.

11. The evidence of PW.2 reveals that during the

years 2007 and 2010, he was working as Junior Engineer,

KPTCL, Hassan and Kuppalli and Janivara village comes

within his jurisdiction. On 18-8-2010 at 12:00 midnight,

there was interruption in supply of electricity at Kuppalli and

Janivara village and he found that the accused committed

theft of electric copper wires from electric tower Nos.658 to

663. Hence, he informed his higher authorities and lodged

the complaint vide Ex-P2.

12. PW.3 Govindaraju is the witness for seizure

mahazar as per Ex.P3, who has stated that the Police

conducted seizure mahazar in his presence, seized the Tata

Sumo vehicle and 14 bundles of copper wires under Ex.P3.

At that time, the accused were present in the Police Station.

He has categorically denied the suggestion put to him that no

such theft had taken place and no mahazars were drawn in

- 12 -

C/W CRL.A No. 644 of 2012 and

his presence. Thus, it clearly establishes that there is nothing

elicited in his cross-examination to disbelieve that there was

theft of electric copper wires on the night of 18-8-2010.

13. PW-4 Rangappa, a witness to spot mahazar

Ex-P4 turned hostile to the case of the prosecution.

14. PWs.5 and 6, the witnesses to seizure mahazar

Ex-P1 have turned hostile to the case of the prosecution.

15. PW.7 the receiver of stolen property had also

turned hostile to the case of the prosecution.

16. PW.8 the Head Constable of Hassan Rural Police

station has stated that he received seized articles from PW.1

and retained in the police station in his custody.

17. PW.9 the PSI, received the complaint and

registered the case.

18. PW.10 Senior Civil Judge, Hassan, recorded the

statements of PWs.5 to 7 as per Exs-P9 to 11.

- 13 -

C/W CRL.A No. 644 of 2012 and

19. In the instant cases, the first informant (PW2)

the Junior Engineer, KPTCL has clearly stated that near

Kuppalli Janivara village, there was theft of electric copper

wires in between Electric Tower Nos.658 to 663.

20. In so far as, recovery is concerned, PWs.5 to 7,

who are independent witnesses, have not stated anything

about the seizure of copper ingots in their presence under

Ex-P1. PW9-Sub-Inspector of Police, Hassan Rural Police

Station, PW1-Circle Inspector of Police, Belur and PW8-Head

Constable of Hassan Rural Police Station have clearly stated

about seizure of 14 bundles of copper wires under Ex.P1.

Thus, the official witnesses have supported the case of the

prosecution. The testimonies of PWs.1, 2, 3, 8 and 9 clearly

reveal that the stolen electric copper wires were recovered by

the Investigating Officer at the instance of the accused,

which is the best piece of evidence to connect them to the

crime. Hence, the prosecution has been able to establish the

guilt of the accused beyond all reasonable doubt.

- 14 -

C/W CRL.A No. 644 of 2012 and

21. The trial Court, after appreciating the oral and

documentary evidence and after assigning proper reasons,

has convicted the accused for the charged offences. Hence,

there is no illegality committed by the trial Court.

22. Learned counsel for the appellants alternatively

contended that the trial Court convicted the accused for a

period of two years each for the alleged offences and the

sentences were ordered to run concurrently. The accused

were arrested on 25-9-2010 and were in custody throughout

trial and were released on bail by this Court on

13-9-2012. Hence, they submit that as the accused have

served substantial sentence of one year, eleven months and

eighteen days, there is no point in keeping the accused in

custody for another twelve days. Hence, they prayed for set-

off under Section 428 of Cr.P.C. for the period already

undergone by the accused.

23. Per contra, the learned High Court Government

Pleader submitted that since the accused are still to serve

twelve more days of sentence, no leniency should be shown

- 15 -

C/W CRL.A No. 644 of 2012 and

against them. Thus, he sought for rejection of the prayer of

the learned counsel for the appellants.

24. In view of the submission of the learned counsel

for both parties, it is just and necessary to analyse Section

428 of Cr.P.C., which reads as under:

"428. Period of detention undergone by the accused to be set off against the sentence of imprisonment.-- Where an accused person has, on conviction, been sentenced to imprisonment for a term, not being imprisonment in default of payment of fine, the period of detention, if any, undergone by him during the investigation, enquiry or trial of the same case and before the date of such conviction, shall be set off against the term of imprisonment imposed on him on such conviction, and the liability of such person to undergo imprisonment on such conviction shall be restricted to the remainder, if any, of the term of imprisonment imposed on him."

(emphasis supplied)

25. The Hon'ble Supreme Court in the case of

Mr. Vinay Prakash Singh v. Sameer Gehlaut and others

- 16 -

C/W CRL.A No. 644 of 2012 and

reported in 2022 LiveLaw (SC) 974, at paragraph No.12,

held as follows:

"12. As far as Section 428 of Cr.P.C. is concerned, an indispensable requirement to invoke Section 428 of Cr.P.C. is that there must be a conviction. The conviction must be followed by a sentence of imprisonment. It must be for a term and it should not be imprisonment in default of payment of fine. If these requirements exist, then the occasion opens up for applying the beneficial provisions of Section 428 of Cr.P.C. However, for it to be invoked the existence of detention undergone by the convict during investigation, enquiry or trial in the 'same case' is indispensable. If these requirements are satisfied, the convict would be entitled to the set off for the period of detention which he has undergone."

Therefore, from the above, it is clear that the benefit

of set-off under Section 428 of Cr.P.C. can only be applied

if the detention is undergone in the same case in which the

conviction was imposed, not in other cases, emphasizing

- 17 -

C/W CRL.A No. 644 of 2012 and

this is a key and indispensable requirement for the

beneficial provision to apply.

26. In the above cases, the appellants have been

convicted and sentenced to undergo imprisonment of two

years each for the offences punishable under Section 136

of Electricity Act and under Section 379 of IPC and now,

they have sought for set-off under Section 428 of Cr.P.C.

in respect of the sentence already undergone by them and

they are not seeking set-off in respect of imprisonment in

default of payment of fine. Thus, the accused have fulfilled

the requirements as referred in the decision cited supra.

27. The trial Court has sentenced the accused for a

period of two years each for the offences punishable under

Section 136 of Electricity Act and under Section 379 of

IPC. As per the judgment of the trial Court, it reveals that

the accused were arrested on 25-9-2010 and were in

custody throughout trial, and they were released on bail by

this Court on 13-9-2012. Hence, they have served the

sentence of one year, eleven months and eighteen days,

- 18 -

C/W CRL.A No. 644 of 2012 and

which is nearly two years. The offence is committed in the

year 2010 and thus, no purpose would be served in

keeping the accused in custody for another twelve days

and hence, the benefit of set-off as contemplated under

Section 428 of Cr.P.C. is given to the accused. Therefore,

in the facts and circumstances of the case, the appeals

filed by the accused deserve to be partly allowed. Hence,

the following:

ORDER

i. Criminal appeals are partly allowed.

ii. The judgment of conviction dated 30-4-2012 in

Special Case No.27 of 2011 passed by the Additional

Sessions Judge, at Hassan, against the

appellants/accused Nos.1 to 5 for the offences

punishable under Section 136 of the Electricity Act,

2003, and under Section 379 of the Indian Penal

Code, 1860, is hereby confirmed.

- 19 -

C/W CRL.A No. 644 of 2012 and

iii. The sentence imposed against the appellants is

hereby modified and they are given set-off for the

period of detention already undergone by them, i.e.

for a period of one year, eleven months and eighteen

days, as per Section 428 of the Code of Criminal

Procedure, 1973.

iv. The appellants are set at liberty, if they are not

required in any other case.

v. The bail bonds, if any, of the appellants shall stand

cancelled.

The Registry is directed to return the trial Court

records with a copy of this judgment, forthwith.

Sd/-

(VENKATESH NAIK T) JUDGE

MN/-

 
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