Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Santosh vs The State Of Karnataka
2025 Latest Caselaw 4320 Kant

Citation : 2025 Latest Caselaw 4320 Kant
Judgement Date : 24 February, 2025

Karnataka High Court

Santosh vs The State Of Karnataka on 24 February, 2025

Author: S.R.Krishna Kumar
Bench: S.R.Krishna Kumar
                                               -1-
                                                              NC: 2025:KHC:8195
                                                        CRL.P No. 11200 of 2023
                                                     C/W CRL.P No. 5586 of 2024



                      IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                        DATED THIS THE 24TH DAY OF FEBRUARY, 2025

                                            BEFORE
                        THE HON'BLE MR JUSTICE S.R.KRISHNA KUMAR
                  CRIMINAL PETITION NO. 11200 OF 2023 (482(Cr.PC) / 528(BNSS)-)
                                              C/W
                             CRIMINAL PETITION NO. 5586 OF 2024


                 IN CRL.P No. 11200/2023

                 BETWEEN:
                 SANTOSH
                 S/O B RAJGOPAL NAIDU
                 AGED ABOUT 35 YEARS
                 R/AT NO. 552, 9TH CROSS
                 NEAR MINI FOREST
                 J.P NAGAR III PHASE
                 BENGALURU SOUTH - 560 078
                                                                   ...PETITIONER
                 (BY SRI. SANGAMESH R B.,ADVOCATE)
Digitally signed AND:
by VANAMALA N
Location: HIGH
COURT OF         1. THE STATE OF KARNATAKA
KARNATAKA           BY ITS JAYANAGAR POLICE STATION
                      JAYANAGAR REPTD BY
                      STATE PUBLIC PROSECUTOR
                      HIGH COURT OF KARNATAKA
                      BENGALURU - 560 001

                 2.   SMT LALITHA BAI
                      W/O LATE ADINARAYANA NAIK
                      AGED ABOUT 36 YEARS
                      NO.4, 8TH CROSS 5TH PHASE
                      OM SHAKTHI NAGARA
                             -2-
                                           NC: 2025:KHC:8195
                                     CRL.P No. 11200 of 2023
                                  C/W CRL.P No. 5586 of 2024



     J P NAGARA
     BENGALURU - 560062
                                             ...RESPONDENTS
(BY SRI. VIJAY KUMAR MAJJGE, SPP-11 A/W
     SMT. RASHMI JADHAV, ADDL. SPP FOR R1;
     R2 SERVED BUT UNREPRESENTED)


     THIS CRL.P IS FILED U/S.482 CR.P.C PRAYING TO
QUASH THE FIR IN CR.NO.259/2023 PENDING BEFORE THE
XXXVII ADDL.C.M.M., BENGALURU FOR THE OFFENCE P/U/S
304(A) OF IPC FILED BY THE JAYANAGARA POLICE,
BENGALURU.


IN CRL.P NO. 5586/2024

BETWEEN:

B RAJGOPAL NAIDU
S/O B GARTAPPA NAIDU,
AGED ABOUT 75 YEARS,
R/AT 552, 8th CROSS,
NEAR MINI FOREST
J P NAGAR III PHASE,
BENGALURU 560 078
                                             ...PETITIONER

(BY SRI. SANGAMESH R B.,ADVOCATE)

AND:

1.   STATE OF KARNATAKA
     BY JAYANAGAR POLICE STATION,
     JAYANAGAR
     REP: SPP HIGH COURT OF KARNATAKA
     BANGALORE-560001

2.   SMT. LALITA BAYI
     W/O LATE ADINARAYANA NAIK,
     AGED ABOUT 40 YEARS,
                                  -3-
                                                 NC: 2025:KHC:8195
                                          CRL.P No. 11200 of 2023
                                       C/W CRL.P No. 5586 of 2024



    NO.4, 8tH CROSS,
    V PHASE, OMSHAKTINAGAR, J.P.NAGAR
    BANGALORE CITY
    BENGALURU 560 062
                                               ...RESPONDENTS

(BY SRI VIJAY KUMAR MAJJIGE, SPP-II A/W
    SMT. RASHMI JADHAV, ADDL SPP FOR R1;
    R2 SERVED BUT UNREPRESENTED)


   THIS CRL.P IS FILED U/S 482 CR.PC PRAYING TO
QUASH THE PROCEEDINGS IN C.C.NO.30980/2023
(ARISING OUT OF CR.NO.259/2023, PENDING ON THE FILE
OF XLV ADDL. CMM COURT AT BENGALURU, ALLEGING
OFFENCES U/S 304A, 34 OF IPC, FILED BY THE 1ST
RESPONDENT POLICE.

     THESE PETITIONS, COMING ON FOR ADMISSION, THIS
DAY, ORDER WAS MADE THEREIN AS UNDER:
CORAM: HON'BLE MR JUSTICE S.R.KRISHNA KUMAR
                          ORAL ORDER

In these petitions, the petitioners seek the following reliefs:

"Quash the FIR in Crime No.259/2023, pending before the Hon'ble 37th Addl. CMM Court at Bengaluru, for the offence punishable u/s. 304(A) of IPC, filed by the Jayanagar Police, Bengaluru."

"Quash the proceedings in CC.No.30980/2023 (arising out of Cr.No.259/23, pending on the file of XLV

NC: 2025:KHC:8195

Addl. CMM Court at Bengaluru, alleging offences under Section 304-A, 34 of IPC filed by 1st respondent police,"

2. Heard learned counsel for the petitioners and learned

Additional State Public Prosecutor for respondent No.1 and

perused the material on record. The respondent No.2 having been

served with notice of the petitions, has chosen to remain

unrepresented and has not contested the petition.

3. A perusal of the material on record will indicate that the

petitioner - Santosh in Crl.P.No.11200/2023 is the son of Sri. B.

Rajagopal Naidu, who is the petitioner in the connected petition in

Crl.P.No.5586/2024. Both the petitioners are the joint/co-owners of

the premises in question bearing Municipal No.1/18, 27th Cross, 4th

Block, Jayanagar in relation to which, a water level indicator

installation and tank cleaning contract was entered into between

the petitioner in Crl.P.No.11200/2023 and one Sri. Chandrakumar,

who was the contractor and entrusted with the said work in terms of

agreement dated 12.08.2023, which reads as under:

"WATER LEVEL INDICATOR INSTALLATION & TANK CLEANING CONTRACT

THIS WATER LEVEL INDICATOR INSTALLATION & TANK CLEANING CONTRACT IS MADE AND EXECUTED ON

NC: 2025:KHC:8195

THIS THE 12th DAY OF AUGUST 2023 [12.08.2023] AT BENGALURU BY AND BETWEEN:

SRI.BOLLINENI SANTOSH BABU, Aged 46 years, Son of Sri.B.Rajagopal Naidu, Residing at No.552, 9th Cross, J.P.Nagar 3rd Phase, Bengaluru-560 078

Hereinafter called and referred to as the "FIRST PARTY/OWNER" (which term wherever it appears hereunder and if the context so permits and requires shall always be deemed to mean and include his legal heirs, executors, successors, legal representatives, attorneys and assigns, etc.,) of THE ONE PART;

AND:

SRI.CHANDRAKUMAR, Aged 40 years, Son of Sri. Puttashetty, No.45, Ganapathi Temple Road, Near DSS School, Konankunte, Bengaluru-560 062

Hereinafter called and referred to as the "SECOND PARTY /CONTRACTOR" (which term wherever it appears hereunder and if the context so permits and requires shall always be deemed to mean and include his legal heirs, executors, successors, legal representatives, attorneys and assigns, etc.,) of THE OTHER PART;

WITNESSETH AS FOLLOWS:

WHEREAS the FIRST PARTY herein is the absolute owner of the immovable property bearing Municipal No. 1/18, 11th Cross, 27th Cross 4th Block Jayanagar, Bengaluru-560 011, consisting of a commercial building.

AND WHEREAS the SECOND PARTY who is a water level controller and tank cleaning contractor has approached the FIRST PARTY and has represented to the FIRST PARTY that the SECOND PARTY has the technical know-how in task of water level controlling and overhead tank & sump cleaning and has thereby requested the FIRST PARTY to entrust the

NC: 2025:KHC:8195

SECOND PARTY with the work of installation and cleaning of overhead tanks and sumps including water level controller.

WHEREAS, now this Agreement is being executed for recording and confirming the terms and conditions discussed and deliberated between the FIRST PARTY and the SECOND PARTY herein.

NOW THIS AGREEMENT WITNESSETH AS FOLLOWS:

1. The SECOND PARTY shall be entitled to undertake the task of installation and cleaning of overhead tanks and sumps including water level controller at the building of the FIRST PARTY situated at Municipal No. 1/18, 11th Cross, 27th Cross 4th Block Jayanagar, Bengaluru-560 011.

2. The SECOND PARTY undertakes to complete the aforesaid work in the aforementioned property within 20 days from the date of execution of this Agreement.

3. The SECOND PARTY shall ensure all the necessary safety and security measures in respect of carrying out the aforesaid work.

4. The FIRST PARTY/OWNER shall pay a sum of Rs.16,000/-(Rupees Sixteen Thousand Only) to the SECOND PARTY/CONTRACT after the due completion of the work assigned under this Agreement.

5. In case of any accidents or mishaps to any worker or labourer or any third parties in the work site during the entire period of work, the same shall be the whole and sole responsibility of the SECOND PARTY and the FIRST PARTY shall not have any liability in that regard in any manner whatsoever.

6. The SECOND PARTY shall ensure that no nuisance is caused to the neighbouring properties at the time of carrying out the work in the property.

IN WITNESS WHEREOF, the FIRST PARTY and the SECOND PARTY herein have set and subscribed their respective signatures to this AGREEMENT on the date, month and year aforementioned in presence of the following witnesses.

[SRI.BOLLINENI SANTHOSH BABU] FIRST PARTY

NC: 2025:KHC:8195

[SRI.CHANDRAKUMAR] SECOND PARTY"

As per the terms and conditions of the agreement, it was the sole

responsibility of the aforesaid contractor to ensure that all the

necessary safety and security measures in respect of carrying out

the contract work of installation of a water level indicator and

cleaning of tank/sump in the aforesaid premises, are taken by the

contractor.

4. On 22.08.2023, one of the workers working under the

aforesaid contractor, died due to electric shock while carrying out

the sump work and his wife Smt. Lalitha Bayi filed a police

complaint, which was registered as an FIR in Crime No. 259/2023

against the petitioner in Crl.P.No.11200/2023 as well as the

contractor for the alleged offence punishable under Section 304A

of IPC. Subsequently, after investigation, the respondent No.1-

police authorities filed a charge sheet only in relation to the

petitioners and not the aforesaid contractor, whose name was

dropped from the charge sheet but cited as a witnesss - CW.10 in

the charge sheet. Aggrieved by the impugned proceedings initiated

NC: 2025:KHC:8195

against them, the petitioners are before this Court by way of the

present petitions.

5. In addition to reiterating the various contentions urged

in the petitions and referring to the material on record, the learned

counsel for the petitioners invited my attention to Clause No.3 of

the aforesaid agreement in order to point out that the aforesaid

contractor had unequivocally undertaken to take complete and take

sole responsibility of all safety measures to be carried out at the

time of cleaning work and as such, the petitioners, who are the

owners, do not have any responsibility or liability in this regard and

the impugned proceedings against them for offence punishable

under Section 304A of IPC deserve to be quashed.

6. It is also submitted that in the absence of a nexus or a

proximate cause between the petitioners and the happening of the

incident pursuant to the cleaning work, which was entrusted to the

aforesaid contractor and the demise of his worker having no

connection or nexus whatsoever with the petitioners, who are

merely the owners of the building, it cannot be said that the

petitioners are guilty of the offence punishable under Section 304A

of IPC and the impugned proceedings deserve to be quashed. In

NC: 2025:KHC:8195

support of his submissions, he places reliance upon following two

judgments.

i. Mr. Udayakumar and others Vs. State of Karnataka and another in Crl.P.No.2489/2016 decided on 24.07.2019.

ii. K.P.Gopalkrishna Vs. Mustafa Yusuf and Another

- AIROnline 2021 Kar 1246.

7. Per contra, learned Additional State Public Prosecutor

for respondent No.1 submits that it was the responsibility of the

petitioner/owner of the building to ensure that all safety measures

are taken and as such, there is no merit in the petitions and the

same are liable to be dismissed

8. Before adverting to the rival submissions, it would be

necessary to extract the relevant portion of the aforesaid

agreement entered into between the petitioner in

Crl.P.No.11200/2023 and contractor, in particular Clause No.3,

which reads as under:

"3. The SECOND PARTY shall ensure all the necessary safety and security measures in respect of carrying out the aforesaid work."

9. As is evident from Clause No.3 (supra), it was the sole

responsibility of the second party i.e., the aforesaid contractor to

ensure that the cleaning work is done with all safety measures

- 10 -

NC: 2025:KHC:8195

being put in place and the petitioners, who had nothing to do with

the cleaning work or the worker employed by the aforesaid

contractor, cannot be incriminated for the offence punishable under

Section 304A of IPC, especially when there was no proximate

cause or live nexus attributable for the petitioners for the aforesaid

offence.

In the case of K.P.Gopalakrishna referred to supra, the Co-

ordinate Bench of this Court held as under:

"12. Having heard the arguments of the respective counsel and on perusal of the records, admittedly, an FIR is filed against the Contractor at the first instance and against the school management and while filing the charge sheet, the name of this petitioner has been implicated as accused No. 2. It is also not in dispute that the school management wrote a letter to the Forest Department and obtained the permission to cut and remove the trees. It is also not in dispute that the material discloses that the work was entrusted to accused No. 1 to cut and remove the trees and an amount of Rs. 16,000/- was paid towards cutting and removing of the trees. It is also important to note that in order to invoke Section 304-A, there must be a direct causa causans as held by different Courts and also the Apex Court and there must be direct cause to implicate a person to invoke Section 304-A.

13. The Apex Court in Ambalal's case (supra), categorically held that in a case under Section 304-A, there is a casual chain which consists of many links, it is only that which contributes to the cause of all causes, namely, the causa causans and not causa sine qua non which fixes the culpability. In other words, it is held that it is not enough for the prosecution to show that the appellant's action was one of the causes of death.

14. No doubt, in this case also work was entrusted to accused No. 1 and there must be direct result of rash and

- 11 -

NC: 2025:KHC:8195

negligent act of the accused to bring him within the ambit of Section 304-A. In the absence of any direct result of rash and negligent act of the accused, the petitioner cannot be prosecuted for the offence punishable under Section 304A.

15. This Court in Criminal Petition No. 3186/2011 (supra), held that for the offence punishable under Section 304A read with Section 34 of IPC, the petitioner has been arraigned as accused No. 2 in the said case. The petition is filed when the work was entrusted and the victim was died on account of electrocution and the proceedings has been quashed.

16. The Division Bench of High Court of Judicature at Bombay in Criminal Writ Petition No. 4501/2014 (supra), held that, one of the essential ingredients of Section 304A is that the rash and negligent act on the part of the accused must result in causing death. It is also observed that the said ingredient is completely absent in the present case as far as the office bearers and members of the Managing Committee of the Society are concerned.

17. Having taken note of the principles laid in the judgments referred supra and also taking into consideration the facts and circumstances of the case, he being the Chairman of the Institution cannot be prosecuted for an offence punishable under Section 304-A of IPC and there is no any direct cause and he was also not present at the spot when the work was going on and he was not supervising the work and the work was entrusted to accused No. 1, who was doing the work. On the basis of entrustment of work, he should have taken more care while cutting and removing the tree as entrusted to him. Hence, I am of the opinion that it is a fit case to exercise the powers under Section 482 of Cr.P.C., to quash the proceedings against the petitioner herein in view of the fact that there is no any direct result of rash and negligent act of accused in the case on hand."

So also in the case of Mr. Udayakumar, the Co-ordinate

Bench has held as under:

"8. Section 304A of Indian Penal Code reads thus:

"304A. Causing death by negligence.- Whoever causes the death of any person by doing any rash or negligent act not

- 12 -

NC: 2025:KHC:8195

amounting to culpable homicide, shall be punished with imprisonment of either description for a term which may extend to two years, or with fine, or with both."

9. 'Negligence' is the failure to use reasonable care which a person of ordinary prudence would do under similar circumstances. In order to render a person culpable for the offence under Section 304A of Indian Penal Code, there must be rash and negligent act on the part of the accused. In the instant case, going by the case of the prosecution, the deceased died on account of collapse of the centering while laying concrete to the first floor of the building under construction. As already stated above, the construction work was taken up by accused No.1 Sri.Uday Kumar (contractor) as per the terms and conditions of the Articles of Agreement dated 20.9.2007. In terms of the said agreement, failure of accused No.1 to provide necessary safety measures for labourers, would primarily render him liable for the negligence leading to the death of the deceased. Accused No.2 was the Site Engineer. He used to look after the construction work and accused No.3 was the Architect of the said construction at the relevant time.

10. Learned counsel has produced a copy of the order passed by this court in Criminal Petition No.936/2011 dated 20.1.2016 wherein this court has quashed the charge sheet filed against accused No.4 namely the owner of the said building. Accused Nos.2 and 3 also stand on the same footing as that of accused No.4.

11. It is now well settled that in order to constitute an offence under section 304A of Indian Penal Code, the negligence imputed to the accused must be gross in nature. Though the term "gross" has not been used in section 304A of Indian Penal Code, in JACOB MATHEW vs. STATE OF PUNJAB & Others (2005) 6 SCC 1, the Hon'ble Supreme Court while examining a case of criminal medical negligence by a Doctor under section 304A of Indian Penal Code, has reviewed the case law on the subject and in para 48 thereof, has held as under:

"(5) The jurisprudential concept of negligence differs in civil and criminal law. What may be negligence in civil law may not necessarily be negligence in criminal law.

For negligence to amount to an offence, the element of mens rea must be shown to exist. For an act to

- 13 -

NC: 2025:KHC:8195

amount to criminal negligence, the degree of negligence should be much higher i.e., gross or of a very high degree. Negligence which is neither gross nor of a higher degree may provide a ground for action in civil law but cannot form the basis for prosecution.

(6) The word 'gross' has not been used in Section 304- A IPC, yet it is settled that in criminal law negligence or recklessness, to be so held, must be of such a high degree as to be 'gross'. The expression 'rash or negligent act' as occurring in Section 304-A IPC has to be read as qualified by the word 'grossly'."

12. In SUSHIL ANSAL vs. STATE through Central Bureau of Investigation (2014) 6 SCC 173, the Hon'ble Supreme Court in para 78 has held as under:

"There is no gainsaying that negligence in order to provide a cause of action to the affected party to sue for damages is different from negligence which the prosecution would be required to prove in order to establish a charge of 'involuntary manslaughter' in England, analogous to what is punishable under Section 304-A IPC in India. In the latter case it is imperative for the prosecution to establish that the negligence with which the accused is charged is 'gross' in nature no matter that Section 304-A IPC does not use that expression. What is 'gross' would depend upon the fact situation in each case and cannot, therefore, be defined with certitude. Decided cases alone can illustrate what has been considered to be gross negligence in a given situation."

As held by this Court in the aforesaid judgments relying upon

earlier judgments of the Apex Court, in order to make a person

culpable for the offence under Section 304A of IPC, mere

negligence resulting in civil consequences would not be sufficient

and it is only in the case of gross negligence that Section 304A of

IPC would be attracted.

- 14 -

NC: 2025:KHC:8195

10. In the instant case, it is an undisputed fact borne out

from the material on record that pursuant to the aforesaid

agreement dated 12.08.2023 entered into between the petitioner in

Crl.P.No.11200/2023 and the contractor, the petitioners had no

control over cleaning work done in tank/sump resulting in the

demise of the aforesaid worker, especially when the contractor had

taken full and complete responsibility by ensuring all safety

measures for the purpose of ensuring the safety of his worker.

11. In addition there to, in the absence of a live nexus or

proximate cause between the petitioners and the demise of the

worker employed by the aforesaid contractor, I am of the view that

the petitioners cannot be held to be liable for the offence

punishable under Section 304A of IPC and consequently,

continuation of the impugned proceedings would amount to abuse

of process of law warranting interference by this Court in the

present petition.

12. However, it is pertinent to note that though the

aforesaid contractor was initially arraigned as an accused person in

the FIR, subsequently, his name has not been included and has

been dropped from the charge sheet, which is filed only against the

- 15 -

NC: 2025:KHC:8195

petitioners and the aforesaid contractor who is cited as only a

witness [CW.10]. It is therefore clear that the investigation carried

out by the respondent No.1 - police by dropping the name of the

contractor as an accused and arraigning him only as a witness -

CW.10, is clearly perfunctory, shoddy and unlawful, warranting

directions to be issued for further investigation in the ends of

justice.

13. Hence, the following:

ORDER

i. The petitions are hereby allowed.

ii. The impugned proceedings in C.C.No.30980/2023

arising out of Crime No.259/2023 pending on the file of

XLV Additional Chief Metropolitan Magistrate,

Bengaluru qua the petitioners are quashed.

iii. The respondent No.1 - police are directed to conduct

further investigation and file a supplementary/fresh

charge sheet and proceed further in accordance with

law.

Sd/-

(S.R.KRISHNA KUMAR) JUDGE

RB

 
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