Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Upendra @ Akil Reddy vs The State Of Karnataka
2025 Latest Caselaw 11664 Kant

Citation : 2025 Latest Caselaw 11664 Kant
Judgement Date : 19 December, 2025

[Cites 8, Cited by 0]

Karnataka High Court

Upendra @ Akil Reddy vs The State Of Karnataka on 19 December, 2025

                                             -1-
                                                         NC: 2025:KHC-K:7911
                                                   CRL.A No. 200351 of 2025
                                               C/W CRL.A No. 200352 of 2025
                                                   CRL.A No. 200353 of 2025
                   HC-KAR




                               IN THE HIGH COURT OF KARNATAKA

                                      KALABURAGI BENCH

                          DATED THIS THE 19TH DAY OF DECEMBER, 2025

                                           BEFORE
                   THE HON'BLE MR. JUSTICE SACHIN SHANKAR MAGADUM

                        CRIMINAL APPEAL NO.200351 OF 2025 (U/S 14 (A))
                                             C/W
                        CRIMINAL APPEAL NO.200352 OF 2025 (U/S 14 (A))
                                             &
                        CRIMINAL APPEAL NO.200353 OF 2025 (U/S 14 (A))

                   IN CRL.A NO. 200351/2025:

                   BETWEEN:

                   SRI. THIMMAREDDY S/O SHANTREDDY,
                   AGED ABOUT 54 YEARS, OCC: AGRI AND
                   BUSINESS, R/O MADDIPET VILLAGE,
                   TQ. AND DIST. RAICHUR-584101.
Digitally signed
by NIJAMUDDIN                                                 ...APPELLANT
JAMKHANDI          (BY SRI SHIVANAND V. PATTANSHETTI, ADVOCATE FOR
Location: HIGH         SRI ARUNKUMAR AMARGUNDAPPA, ADVOCATE)
COURT OF
KARNATAKA
                   AND:

                   1. THE STATE OF KARNATAKA,
                      THROUGH, MARKET YARD POLICE STATION,
                      RAICHUR, TQ & DIST. RAICHUR
                      REP. BY ITS ADDL. S.P.P
                      HIGH COURT OF KARNATAKA,
                      KALABUARAGI BENCH,
                      KALABURAGI-585102.

                   2.    SMT. GOVINDAMMA W/O THIMMAREDDY,
                            -2-
                                      NC: 2025:KHC-K:7911
                                CRL.A No. 200351 of 2025
                            C/W CRL.A No. 200352 of 2025
                                CRL.A No. 200353 of 2025
HC-KAR




     AGED ABOUT 55 YEARS, OCC: HOUSEHOLD,
     R/O NEAR TEJAPPA HOUSE, HARIJANWAD,
     RAICHUR, TQ. AND DIST.RAICHUR-584102.

                                        ...RESPONDENTS
(BY SRI. SRI JAMADAR SHAHABUDDIN, HCGP FOR R1;
    SRI B. I. SARDAR, ADVOCATE FOR R2)
      THIS CRIMINAL APPEAL UNDER SECTION 14 A(2) OF THE
SCHEDULED CASTES AND SCHEDULED TRIBES (PREVENTION
OF ATROCITIES) ACT, 1989 PRAYING TO SET ASIDE THE
IMPUGNED      ORDER    DATED    18.11.2025,    IN   CRL.
MISC.NO.671/2025, (ARISING OUT OF CRIME NO.99/2025)
PASSED BY THE I ADDL. DIST. AND SESSIONS JUDGE,
RAICHUR, BY ALLOWING THIS APPEAL CONSEQUENTLY
ENLARGE THE APPELLANT/ACCUSED NO.1 ON ANTICIPATORY
BAIL IN CRIME NO.99/2025, PENDING ON THE FILE OF I ADDL.
DIST. AND SESSIONS JUDGE, RAICHUR, FOR THE OFFENCES
PUNISHABLE UNDER SECTIONS 189(2), 191(2), 54, 115(2),
352, 351(2) AND 103(1) READ WITH SECTION 190 OF BNSS,
2023 AND SECTIONS 3(1)(R), 3(1)(S), 3(2)(V) OF SC AND ST
(PA) AMENDMENT ACT, 2015, REGISTERED BY THE
RESPONDENT MARKET YARD POLICE STATION, RAICHUR.

IN CRL.A NO. 200352/2025

BETWEEN:
1.   SRI. SADDAM HUSSAIN @ SADDAM,
     S/O AHAMAD BEG,
     AGED ABOUT 34 YEARS, OCC: MECHANIC,
     R/O H. NO.12-6-377/560,
     NGO COLONY, NEAR POTNAL ROAD,
     TQ. AND DIST. RAICHUR-584101.
2.   SRI. VENKAT KRISHNA @ KRISHNA,
     S/O PERAM VENKATESHWARA REDDY,
     AGED ABOUT 35 YEARS, OCC: AGRICULTURE,
     R/O MACHIKALAPADU, TQ. PRAKASHAM,
     (ANDHRA PRADESH STATE).
                                       ...APPELLANTS

(BY SRI SHIVANAND V. PATTANSHETTI, ADVOCATE FOR
   SRI ARUNKUMAR AMARGUNDAPPA, ADVOCATE)
                            -3-
                                      NC: 2025:KHC-K:7911
                                CRL.A No. 200351 of 2025
                            C/W CRL.A No. 200352 of 2025
                                CRL.A No. 200353 of 2025
HC-KAR




AND:

1.   THE STATE OF KARNATAKA,
     THROUGH, MARKET YARD POLICE STATION,
     RAICHUR, TQ. AND DIST. RAICHUR
     REP. BY IS ADDL S.P.P.
     HIGH COURT OF KARNATAKA,
     KALABURAGI BENCH, KALABURAGI-585102.

2.   SMT. GOVINDAMMA W/O THIMMAREDDY,
     AGED ABOUT 55 YEARS, OCC: HOUSEHOLD,
     R/O NEAR TEJAPPA HOUSE, HARIJANWAD,
     RAICHUR, TQ. AND DIST. RAICHUR-584102.
                                      ...RESPONDENTS

(BY SRI JAMADAR SHAHABUDDIN, HCGP FOR R1;
    SRI B. I. SARDAR, ADVOCATE FOR R2)

    THIS CRIMINAL APPEAL IS FILED UNDER SECTION 14-
A OF SC/ST (PA) ACT, PRAYING TO SET- ASIDE THE
IMPUGNED     ORDER    DATED   18.11.2025,  IN   CRL.
MISC.NO.673/2025, (ARISING OUT OF CRIME NO.99/2025)
PASSED BY THE I ADDL. DIST. AND SESSIONS JUDGE,
RAICHUR, BY ALLOWING THIS APPEAL. CONSEQUENTLY
ENLARGE THE APPELLANTS/ACCUSED NO.4 AND 6 ON
ANTICIPATORY BAIL IN CRIME NO.99/2025, PENDING ON
THE FILE OF I ADDL. DIST. AND SESSIONS JUDGE,
RAICHUR, FOR THE OFFENCES PUNISHABLE UNDER
SECTION 189(2), 191(2), 54, 115(2), 352, 351(2) AND
103(1) R/W SEC. 190 OF BNS, 2023 AND SECS.3(1)(R),
3(1)S), 3(2) (V) OF SC AND ST (PA) AMENDMENT ACT,
2015, REGISTERED BY THE RESPONDENT-MARKET YARD
POLICE STATION, RAICHUR,

IN CRL.A NO. 200353/2025:

BETWEEN:

1.   SRI. UPENDRA @ AKIL REDDY
     S/O RAJAPPA
     AGED ABOUT 28 YEARS,
                            -4-
                                        NC: 2025:KHC-K:7911
                                CRL.A No. 200351 of 2025
                            C/W CRL.A No. 200352 of 2025
                                CRL.A No. 200353 of 2025
HC-KAR




     OCC: AGRICULTURE
     R/O H.NO.78, GURAJAPURA VILLAGE,
     TQ. AND DIST. RAICHUR-584101.

2.  SRI. B. TARUNA @ TARUNA S/O B RAVI,
    AGED ABOUT 22 YEARS, OCC: STUDENT
    R/O H.NO.9-17-24, MADDIPET RAICHUR,
    TQ. AND DIST. RAICHUR-584101.
                                        ...APPELLANTS
(BY SRI SHIVAND V. PATTANSHETTI, ADVOCATE FOR
    SRI ARUNKUMAR AMARGUNDAPPA, ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA
     THROUGH, MARKET YARD POLICE STATION,
     RAICHUR, TQ. AND DIST. RAICHUR
     REP. BY ITS ADDL. S.P.P.
     HIGH COURT OF KARNATAKA KALABURAGI
     BENCH, KALABURAGI-585102.

2.   SMT. GOVINDAMMA W/O THIMMAREDDY
     AGED ABOUT 55 YEARS,
     OCC: HOUSEHOLD
     R/O NEAR TEJAPPA HOUSE, HARIJANWAD
     RAICHUR, TQ. AND DIST. RAICHUR-584102.
                                      ...RESPONDENTS

(BY SRI JAMADAR SHAHABUDDIN, HCGP FOR R1;
    SRI B. I. SARDAR, ADVOCATE FOR R2)

    THIS CRIMINAL APPEAL IS FILED UNDER SECTION 14-
A OF SC/ST (PA) ACT, PRAYING TO SET ASIDE THE
IMPUGNED ORDER DATED 18.11.2025 IN CRL MISC
NO.680/2025 (ARISING OUT OF CRIME      NO.99/2025 )
PASSED BY THE I ADDL. DIST AND SESSIONS JUDGE
RAICHUR BY ALLOWING THIS APPEAL CONSEQUENTLY
ENLARGE THE APPELLANTS/ ACCUSED NO.3 AND 5 ON
ANTICIPATORY BAIL IN CRIME NO.99/2025 PENDING ON
THE FILE OF I ADDL DISTRICT AND SESSIONS JUDGE
RAICHUR FOR THE OFFENCE PUNISHABLE U/SEC 189(2),
                             -5-
                                       NC: 2025:KHC-K:7911
                                 CRL.A No. 200351 of 2025
                             C/W CRL.A No. 200352 of 2025
                                 CRL.A No. 200353 of 2025
HC-KAR




191(2), 54, 115(2), 352, 351(2) AND 103(1) R/W SEC 190
OF BNS, 2023 AND SEC 3(1)(R), 3(1)(S), 3(2)(V) OF SC
AND ST (PA) AMENDMENT ACT, 2015 REGISTERED BY THE
RESPONDENT MARKET YARD POLICE STATION, RAICHUR.


     THESE APPEALS HAVING BEEN HEARD AND RESERVED
FOR   JUDGMENT    ON  18.12.2025 COMING  ON   FOR
'PRONOUNCEMENT OF JUDGMENT' THIS DAY, THE COURT
DELIVERED THE FOLLOWING:

CORAM:    HON'BLE MR. JUSTICE SACHIN SHANKAR MAGADUM


                     CAV JUDGMENT

These three appeals are filed by accused Nos.1, 3, 4,

5 and 6 under Section 14-A(2) of Scheduled Castes and

Scheduled Tribes (Prevention of Atrocities) Act, 1989 (for

short 'SC/ST (POA) Act') seeking anticipatory bail in Crime

No.99/2025 for the offences punishable under Sections

189(2), 191(2), 54, 115(2), 352, 351(2), 103(1) read with

Section 190 of Bharatiya Nyaya Sanhita, 2023 and under

Sections 3(1)(r), 3(1)(s) and 3(2)(v) of SC/ST (POA) Act.

2. The facts are as under:

NC: 2025:KHC-K:7911

HC-KAR

The deceased Dashwanth, who is the son of

respondent No.2 was brought to the police station on

27.09.2025 by the members of the public on the allegation

that he had attempted to commit theft of iron window

bars. On the same day at about 07.30 p.m., the mother

of the deceased was informed by the police and was asked

to take her son home after counseling. While at the police

station, her son suddenly collapsed due to an epileptic

seizure. He was immediately shifted to Raichur Institute

of Medical Sciences, Raichur (RIMS), where he was

admitted. Unfortunately, on 28.09.2025 at about 12.30

p.m. he succumbed. On 28.09.2025, respondent

No.2/complainant made a statement stating that her son

was suffering from epilepsy since childhood, that he had

collapsed due seizure and that she had no grievance or

allegation against any person in respect of the same.

Based on this statement, the police registered UDR

No.9/2025.

NC: 2025:KHC-K:7911

HC-KAR

3. However, on 06.10.2025, respondent No.2

lodged a second complaint alleging that on 27.09.2025 at

about 02.30 p.m. the deceased was assaulted by accused

persons including present appellants near the compound of

accused No.1's residence and that caste based abuse and

threats were herald. Thereafter, he was taken to the

police station. Based on this written complaint, crime was

registered in Crime No.99/2025.

4. Learned counsel appearing for the appellants

reiterating the grounds urged in all the three appeals

submits that earlier version given by the complainant on

28.09.2025 clearly absolves all persons of lame and

attributes. The death is solely due to epilepsy. He submits

complainant herself admits that deceased was brought to

the police station for attempted theft and not pursuant to

any assault. The Medical Records placed on record

disclose a long standing history of epilepsy, alcoholism and

also drug abuse. Therefore, he submits that second

complaint is an afterthought lodged after registration of

NC: 2025:KHC-K:7911

HC-KAR

UDR No.9/2025 and is inconsistent with medical and

contemporaneous records. Therefore, he contends that

allegations under the provisions of SC/ST (POA) Act are

vague, omnibus and unsupported by prima facie materials.

Therefore, statutory bar under Section 18 of the SC/ST

(POA) Act would not apply.

5. Per contra, learned counsel appearing for

respondent No.2/complainant has filed objection and has

produced documents demonstrating that all the accused

persons have got antecedents. While countering the

appellants' contention that the second complaint was

belatedly lodged, he would submit from his additional

documents that complaint was infact lodged on

02.08.2025, however, the police officials have entertained

the said complaint and crime is registered on 06.10.2025.

He would therefore contend that respondent No.2 who

belongs to depressed class and her son for no reason was

abused and severely assaulted, which has resulted into

death and therefore, it is not a fit case to grant

NC: 2025:KHC-K:7911

HC-KAR

anticipatory bail, as there is a clear bar under Sections 18

and 18A of SC/ST (POA) Act.

6. Learned High Court Government Pleader

appearing for respondent No.1 has seriously opposed

grant of anticipatory bail.

7. This Court has carefully perused the complaint,

UDR records, medical documents and other materials

placed on record. It is undisputed that first statement

dated 28.09.2025 given immediately after the death of the

deceased records the complainant had not attributed the

cause of death due to assault made by these

appellants/accused persons. The statement refers to

deceased suffering from epilepsy.

8. The medical records assume critical significance

at this stage. While the deceased was still present in the

police station, he suffered convulsions and, with the

assistance of the police officials, was immediately shifted

to the hospital. The contemporaneous medical records

- 10 -

NC: 2025:KHC-K:7911

HC-KAR

disclose a history of epilepsy, alcohol dependence, and

drug abuse (ganja). The records further indicate that such

substance abuse was in existence for nearly four months

prior to the incident.

9. In the backdrop of the aforesaid medical

evidence, this Court has adverted to the second complaint

dated 06.10.2025, wherein allegations of unlawful

assembly, assault, and caste-based abuse are made. At

this juncture, the said complaint appears to be materially

inconsistent with the earliest version as well as the

medical evidence on record.

10. Another crucial document that merits

consideration is the final medical opinion issued by the

Raichur Institute of Medical Sciences, Raichur. Upon

examination of the autopsy findings, RFSL report,

histopathology report, hospital case sheet, and the brief

facts of the case, the medical authority has opined that

the cause of death is consistent with Status Epilepticus

- 11 -

NC: 2025:KHC-K:7911

HC-KAR

(seizures). In light of this medical evidence, now placed

before the Court by the learned High Court Government

Pleader, the question that arises for consideration is

whether, notwithstanding the invocation of offences under

the SC/ST (Prevention of Atrocities) Act, the statutory bar

contained under Sections 18 and 18A of the said Act would

operate in the present factual matrix.

11. The Hon'ble Supreme Court in Prathvi Raj

Chauhan v. Union of India and Others, reported in

(2020) 4 SCC 727, has held that where no prima facie

case is made out, the bar under Sections 18 and 18A of

the SC/ST (POA) Act would not apply, and the Court is not

denuded of its power to grant anticipatory bail.

12. In the present case, the material on record,

particularly the medical evidence, indicates that the

deceased was brought to the police station at the instance

of members of the public, who had alleged that he was

found committing theft of iron bars. It is also relevant to

- 12 -

NC: 2025:KHC-K:7911

HC-KAR

note that the statement of the mother recorded on

27.09.2025 discloses that the deceased had insisted on

being paid a sum of Rs.10/- on the morning of the

incident. When these circumstances are examined in

conjunction with the medical records indicating epilepsy

and substance abuse, this Court is of the considered view

that the petitioners have made out a case for grant of

discretionary relief under Section 438 of Cr.P.C. The

belated and improved allegations contained in the second

complaint would necessarily require adjudication at a full-

fledged trial.

13. For the foregoing reasons, this Court proceeds

to pass the following:

ORDER

All the three appeals are allowed.

The order dated 18.11.2025, passed by the Court of

I Additional District and Sessions Judge, Raichur in

- 13 -

NC: 2025:KHC-K:7911

HC-KAR

Crl.Misc.No.671/2025, Crl.Misc.No.673/2025 and

Crl.Misc.No.680/2025 are set-aside.

The respondent-Police are directed to release the

appellants/accused Nos.1, 3, 4, 5 and 6 on bail in the

event of their arrest in connection with Crime No.99/2025

for the offences punishable under Sections 189(2), 191(2),

54, 115(2), 352, 351(2), 103(1) read with Section 190 of

Bharatiya Nyaya Sanhita, 2023 and under Sections

3(1)(r), 3(1)(s) and 3(2)(v) of SC/ST (POA) Act, subject to

the following conditions:

i) The appellants shall appear before the

Investigating Officer within fifteen (15) days

from the date of receipt of a certified copy of this

judgment and shall execute a personal bond for

a sum of Rs.1,00,000/- (Rupees One Lakh only)

each with one surety for the like sum to the

satisfaction of the Investigating Officer.

- 14 -

NC: 2025:KHC-K:7911

HC-KAR

ii) The appellants shall cooperate with the

investigation and shall appear before the

Investigating Officer as and when required.

iii) The appellants shall not, in any manner,

tamper with the prosecution witnesses or

evidence, either directly or indirectly.

iv) The appellants shall not leave the jurisdiction

of the Trial Court without prior permission.

Sd/-

(SACHIN SHANKAR MAGADUM) JUDGE

SRT List No.: 3 Sl No.: 1 Ct:si

 
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