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

Karnataka State Legal Services ... vs The State Of Karnataka
2025 Latest Caselaw 4536 Kant

Citation : 2025 Latest Caselaw 4536 Kant
Judgement Date : 28 February, 2025

Karnataka High Court

Karnataka State Legal Services ... vs The State Of Karnataka on 28 February, 2025

Author: H.P.Sandesh
Bench: H.P.Sandesh
                                              -1-
                                                             NC: 2025:KHC:8913
                                                        CRL.RP No. 810 of 2022
                                                    C/W CRL.RP No. 802 of 2022
                                                        CRL.RP No. 804 of 2022
                                                                AND 3 OTHERS




                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                          DATED THIS THE 28TH DAY OF FEBRUARY, 2025

                                            BEFORE
                             THE HON'BLE MR JUSTICE H.P.SANDESH
                         CRIMINAL REVISION PETITION NO.810 OF 2022
                                            C/W
                         CRIMINAL REVISION PETITION NO. 802 OF 2022
                         CRIMINAL REVISION PETITION NO. 804 OF 2022
                         CRIMINAL REVISION PETITION NO. 814 OF 2022
                         CRIMINAL REVISION PETITION NO. 815 OF 2022
                         CRIMINAL REVISION PETITION NO. 816 OF 2022

                   IN CRL.RP No. 810/2022:

                   BETWEEN:

                   KARNATAKA STATE LEGAL SERVICES AUTHORITY
                   REPRESENTED BY MEMBER SECRETARY
                   KARNATAKA STATE LEGAL SERVICES AUTHORITY
Digitally signed
                   1ST FLOOR, NYAYA DEGUGA BUILDING
by DEVIKA M        H. SIDDAIAH ROAD,
Location: HIGH     BENGALURU-560 027
COURT OF                                                          ...PETITIONER
KARNATAKA
                   (BY SRI. VIGNESH A. SREENIVAS., ADVOCATE)

                   AND:

                   1.    THE STATE OF KARNATAKA
                         REPRESENTED BY CIRCLE POLICE INSPECTOR,
                         TUMAKURU RURAL POLICE, TUMAKURU
                         REPRESENTED BY THE
                         STATE PUBLIC PROSECUTOR,
                         HIGH COURT OF KARNATAKA
                         BENGLURU-560001.
                             -2-
                                           NC: 2025:KHC:8913
                                      CRL.RP No. 810 of 2022
                                  C/W CRL.RP No. 802 of 2022
                                      CRL.RP No. 804 of 2022
                                              AND 3 OTHERS


2.   SHWETHA
     D/O NARASIMHAMURTHY
     AGED ABOUT 23 YEARS
     R/O MELLENGAHALLI
     TUMAKURU TALUK
     TUMAKURU DISTRICT
     KARNATAKA.

3.   KODILINGAPPA
     @ KODILINGAIAH
     AGED ABOUT 26 YEARS
     R/O MELLENGAHALLI
     TUMAKURU TALUK
     TUMAKURU DISTRICT
     KARNATAKA.

4.   GANGADHARA
     S/O LATE NARAYANAPPA
     AGED ABOUT 37 YEARS
     R/O CHIKKADODDAVADI
     KOLALA HOBLI,
     KORATAGERE TALUK
     TUMAKURU DISTRICT
     KARNATAKA.

5.   SREENIVAS N
     S/O NARASAPPA
     AGED ABOUT 30 YEARS
     R/O MELLENGAHALLI
     KORA HOBLI,
     TUMAKURU TALUK
     TUMAKURU DISTRICT
     KARNATAKA.

6.   RAJESH M.N.
     S/O NANJAPPA
     AGED ABOUT 31 YEARS
     R/O BILIKEMPANAHALLI, BIDADI
     RAMANAGARA TALUK AND DISTRICT
     KARNATAKA.
                           -3-
                                         NC: 2025:KHC:8913
                                    CRL.RP No. 810 of 2022
                                C/W CRL.RP No. 802 of 2022
                                    CRL.RP No. 804 of 2022
                                            AND 3 OTHERS


7.   DARSHAN S.G.,
     S/O GOVINDARAJU
     AGED ABOUT 22 YEARS
     R/O NEAR NALANDA CONVENT
     SAPTHAGIRI BADAVANE,
     TUMAKURU CITY,
     TUMAKUR DISTRICT
     KARNATAKA.
                                           ...RESPONDENTS

(BY SMT. PUSHPALATHA B., ADDL. SPP FOR R1;
R2 IS SERVED AND UNREPRESENTED;
NOTICE TO R3 TO R7 IS DISPENSED WITH
VIDE ORDER DATED 09.09.2022)

     THIS CRL.RP IS FILED U/S.397(1) R/W 401 OF CR.P.C
PRAYING TO ALTER THE ORDER DATED 11.01.2021 PASSED BY
THE LEARNED ADDL. DISTRICT AND SESSIONS JUDGE, FTSC-
1, TUMAKURU IN SPL.C.298/2015 TO THE EXTENT THAT THE
DIRECTION GIVEN TO THE DLSA, TUMAKURU FOR GRANT OF
PREDETERMINED COMPENSATION AMOUNT OF RS. 1,00,000/-
TO THE VICTIM IS SUSPENDED AND REVERSED ON THE
GROUNDS URGED HEREIN ABOVE.


IN CRL.RP NO. 802/2022:

BETWEEN:

1.   KARNATAKA STATE LEGAL SERVICES AUTHORITY
     REPRESENTED BY MEMBER SECRETARY
     KARNATAKA STATE LEGAL SERVICES
     AUTHORITY, 1ST FLOOR,
     NYAYA DEVULA BUILDING,
     H.SIDDAIAH ROAD
     BENGALURU-560027
                                      ...PETITIONER

(BY SRI. VIGNESH A. SREENIVAS, ADVOCATE)
                           -4-
                                         NC: 2025:KHC:8913
                                    CRL.RP No. 810 of 2022
                                C/W CRL.RP No. 802 of 2022
                                    CRL.RP No. 804 of 2022
                                            AND 3 OTHERS


AND:

1.   STATE OF KARNATAKA
     REPRESENTED BY CIRCLE POLICE INSPECTOR
     KALLAMBELLA POLICE, TUMAKURU
     REPRESENTED BY THE STATE PUBLIC PROSECUTOR
     HIGH COURT OF KARNATAKA
     BENGALURU - 560001.

2.   SMT. LAKSHMI
     D/O SRI. MALLIKARUJUNA AND
     SMT. MANJAMMA
     AGED ABOUT 21 YEARS
     BETTANAHALLI, KALLAMBELLA HOBLI,
     SIRA TALUK, TUMAKURU DISTRICT
     KARNATAKA.

3.   SRI PUTTARAJU
     S/O LATE NAGARAJU
     AGED ABOUT 26 YEARS
     BETTANAHALLI, KALLAMBELLA HOBLI,
     SIRA TALUK, TUMAKURU DISTRICT
     KARNATAKA
                                     ...RESPONDENTS

(BY SMT. PUSHPALATHA B., ADDL. SPP FOR R1;
SRI. SREEPADARAJA G., ADVOCATE FOR R2;
NOTICE TO R3 IS DISPENSED WITH
VIDE ORDER DATED 09.09.2022)

    THIS CRL.RP IS FILED U/S.397(1) R/W 401 OF CR.P.C
PRAYING TO ALTER THE ORDER DATED 02.03.2021
PASSED BY THE ADDITIONAL DISTRICT AND SESSIONS
JUDGE, FTSC-1, TUMAKURU IN SPL.C.NO.338/2020 TO THE
EXTENT THAT THE DIRECTION GIVEN TO THE DLSA,
TUMAKURU      FOR     GRANT     OF    PREDETERMINED
COMPENSATION AMOUTN OF RS.3,00,000/- TO THE
VICTIM IS SUSPENDED AND REVERSED ON THE GROUND
URGED HEREIN ABOVE AND GRANT OTHER SUCH RELIEFS
AND MAKE ANY AMENDMENTS OR ANY CONSEQUENTIAL
OR INCIDENTAL ORDERS THAT MAY BE JUST OR PROPER.
                            -5-
                                          NC: 2025:KHC:8913
                                     CRL.RP No. 810 of 2022
                                 C/W CRL.RP No. 802 of 2022
                                     CRL.RP No. 804 of 2022
                                             AND 3 OTHERS




IN CRL.RP NO. 804/2022:

BETWEEN:

1.   KARNATAKA STATE LEGAL SERVICES AUTHORITY
     REPRESENTED BY MEMBER SECRETARY
     KARNATAKA STATE LEGAL SERVICES AUTHORITY
     1ST FLOOR NYAYA DEVULA BUILDING
     H. SIDDAIAH ROAD
     BENGALURU-560027
                                      ...PETITIONER

(BY SRI. VIGNESH A. SREENIVAS, ADVOCATE)

AND:

1.   STATE OF KARNATAKA
     REPRESENTED BY CIRCLE POLICE INSPECTOR
     KUNIAGAL POLICE, TUMAKURU
     REPRESENTED BY THE
     STATE PUBLIC PROSECUTOR
     HIGH COURT OF KARNATAKA
     BENGALURU - 560001.

2.   SMT. NAZIMA W/O PARAMESH,
     AGED ABOUT 27 YEARS,
     R/O MAVINAHALLI, C.S. PRUA HOBLI,
     GUBBI TALUK, TUMAKURU DISTRICT,
     KARNATAKA.

3.   PARAMESH S/O LATE SHIVANNA,
     AGED ABOUT 43 YEARS
     R/O MAVINAHALLI, C.S.PURA HOBLI,
     GUBBI TALUK, TUMAKURU DISTRICT,
     KARNATAKA.
                                         ...RESPONDENTS

(BY SMT. PUSHPALATHA B., ADDL. SPP FOR R1;
NOTICE TO R3 IS DISPENSED WITH
VIDE ORDER DATED 02.09.2022)
                           -6-
                                         NC: 2025:KHC:8913
                                    CRL.RP No. 810 of 2022
                                C/W CRL.RP No. 802 of 2022
                                    CRL.RP No. 804 of 2022
                                            AND 3 OTHERS




    THIS CRL.RP IS FILED U/S.397(1) R/W 401 OF CR.P.C
PRAYING TO CALL FOR RECORDS AND ALTER THE ORDER
DATED 16.03.2021 PASSED BY THE LEARNED ADDITIONAL
DISTRICT AND SESSIONS JUDGE, FTSC-1, TUMAKURU IN
SPL.C.NO.462/2016 TO THE EXTENT THAT THE DIRECTION
GIVEN TO THE DLSA, TUMAKURU FOR GRANT TO
PREDETERMINED       COMPENSATION       AMOUNT      OF
RS.3,00,000/- TO THE VICTIM IS SUSPENDED AND
REVERSE ON THE GROUNDS URGED HEREIN ABOVE AND
GRANT OTHER SUCH RELIEFS AND MAKE ANY AMENDMENT
OR ANY CONSEQUENTIAL OR INCIDENTAL ORDERS THAT
MAY BE JUST OR PROPER.


IN CRL.RP NO. 814/2022:

BETWEEN:

1.  KARNATAKA STATE LEGAL SERVICES AUTHORITY
    REPRESENTED BY MEMBER SECRETARY
    KARNATAKA STATE LEGAL SERVICE AUTHORITY
    1ST FLOOR, NYAYA DEGULA BUILDING
    H. SIDDAIAH ROAD
    BENGALURU -560 027.
                                       ...PETITIONER
(BY SRI. VIGNESH A. SREENIVAS, ADVOCATE)

AND:

1.   STATE OF KARNATAKA
     REPRESENTED BY CIRCLE POLICE INSPECTOR
     KOLALA POLICE, TUMAKURU
     REPRESENTED BY THE
     STATE PUBLIC PROSECUTOR
     HIGH COURT OF KARNATAKA
     BENGALURU -560001.

2.   HAMALATHA D/O GOVINDARAJU
     AGED ABOUT 22 YEARS
     YARAPPANAHATTI
                           -7-
                                         NC: 2025:KHC:8913
                                    CRL.RP No. 810 of 2022
                                C/W CRL.RP No. 802 of 2022
                                    CRL.RP No. 804 of 2022
                                            AND 3 OTHERS


     KORATEGERE TALUK
     TUMAKURU DISTRICT
     KARNATAKA.

3.   NAGARAJU R.
     S/O RANGADHAMAIAH
     AGED ABOUT 32 YEARS,
     R/O THIMMANAYAKANAHALLI
     KOLALA HOBLI, KORATAGERE TALUK
     TUMAKURU DISTRICT, KARNATAKA.
                                       ...RESPONDENTS

(BY SMT. PUSHPALATHA B., ADDL. SPP FOR R1;
R2 IS SERVED AND UNREPRESENTED
NOTICE TO R3 IS DISPENSED WITH
VIDE ORDER DATED 09.09.2022)

   THIS CRL.RP IS FILED U/S.397(1) R/W 401 OF CR.P.C
PRAYING TO ALTER THE ORDER DATED 16.01.2021
PASSED BY THE LEARNED ADDL. DISTRICT AND SESSIONS
JUDGE, FTSC-1, TUMAKURU IN SPL.C.NO.264/2019 TO THE
EXTENT THAT THE DIRECTION GIVEN TO THE DLSA,
TUMAKURU      FOR    GRANT     OF    PREDETERMINED
COMPENSATION AMOUNT OF RS.3,00,000/- TO THE
VICTIM IS SUSPENDED AND REVERSED ON THE GROUNDS
URGED HEREIN.

IN CRL.RP NO. 815/2022:

BETWEEN:

1.   KARNATAKA STATE LEGAL SERVICES AUTHORITY
     REPRESENTED BY MEMBER SECRETARY
     KARNATAKA STATE LEGAL SERVICES AUTHORITY
     1ST FLOOR, NYAYA DEGULA BUILDING
     H. SIDDAIAH ROAD
     BENGALURU-560027.
                                      ...PETITIONER

(BY SRI. VIGNESH A. SREENIVAS, ADVOCATE)
                              -8-
                                            NC: 2025:KHC:8913
                                       CRL.RP No. 810 of 2022
                                   C/W CRL.RP No. 802 of 2022
                                       CRL.RP No. 804 of 2022
                                               AND 3 OTHERS


AND:

1.   STATE OF KARNATAKA
     REPRESENTED BY CIRCLE POLICE INSPECTOR
     ROBERTSONPET POLICE STATION, KGF
     REPRESENTED BY THE
     STATE PUBLIC PROSECUTOR
     HIGH COURT OF KARNATAKA
     BENGALURU - 560001.

2.   XXX
     D/O SRI. KUMAR AND
     SMT.PUNITHA KUMAR
     AGED ABOUT 21 YEARS
     PARANDAHALLI
     ROBERTSONPET
     KGF.

3.   DILEEP BABU U.,
     S/O UMAPATHY J
     AGED ABOUT 24 YEARS
     R/O NO.508, 3RD BLOCK
     PARANDAHALLI
     ROBERTSONPET
     KGF.
                                          ...RESPONDENTS

(BY SMT. PUSHPALATHA B., ADDL. SPP FOR R1;
SMT. PADMINI S., ADVOCATE FOR R2;
NOTICE TO R3 IS DISPENSED WITH
VIDE ORDER DATED 09.09.2022)

    THIS CRL.RP IS FILED U/S.397(1) R/W 401 OF CR.P.C
PRAYING TO ALTER THE ORDER DATED 26.08.2021
PASSED BY THE LEARNED ADDL. DISTRICT AND SESSIONS
JUDGE, FTSC-1, (POCSO) IN KOLAR IN SPL.C.196/2018 TO
THE EXTENT THAT THE DIRECTION GIVEN TO THE DLSA,
KOLAR FOR GRANT OF PREDETERMINED COMPENSATION
AMOUNT OF RS. 3,00,000/- TO THE VICTIM IS SUSPENDED
AND REVERSED ON THE GROUNDS URGED HEREIN ABOVE.
                           -9-
                                         NC: 2025:KHC:8913
                                    CRL.RP No. 810 of 2022
                                C/W CRL.RP No. 802 of 2022
                                    CRL.RP No. 804 of 2022
                                            AND 3 OTHERS


IN CRL.RP NO. 816/2022:

BETWEEN:

1.  KARNATAKA STATE LEGAL SERVICES AUTHORITY
    REPRESENTED BY MEMBER SECRETARY
    KARNATAKA STATE LEGAL SERVICES AUTHORITY
    1ST FLOOR, NYAYA DEGULA BUILDING
    H. SIDDAIAH ROAD,
    BENGALURU-560027.
                                       ...PETITIONER
(BY SRI. VIGNESH A. SREENIVAS, ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA
     REPRESENTED BY CIRCLE POLICE INSPECTOR,
     KODIGENAHALLI POLICE, TUMAKURU,
     REPRESENTED BY THE
     STATE PUBLIC PROSECUTOR,
     HIGH COURT OF KARNATAKA,
     BENGALURU-560001.

2.   SMT. BHAVYASHREE
     D/O SRI. NANJUNDAPPA AND SMT. ARUNA,
     AGED ABOUT 21 YEARS,
     GOUTHAMNAGAR ALSO AT
     PARTHIHALLI, MADHUGIRI TALUK,
     TUMAKURU.

3.  SRI RAMA S/O HANUMAIAH,
    AGED ABOUT 25 YEARS,
    R/O SRI RANGARAJANAHALLI VILLAGE,
    PARGI MANDAL, HINDUPURA TALUK,
    ANANTHAPURA DISTRICT,
    ANDHRA PRADESH
                                     ...RESPONDENTS
(BY SMT. PUSHPALATHA B., HCGP FOR R1;
SRI. G.S.VENKAT SUBBARAO, ADVOCATE FOR R2;
NOTICE TO R3 IS DISPENSED WITH
VIDE ORDER DATED 09.09.2022)
                                  - 10 -
                                                      NC: 2025:KHC:8913
                                              CRL.RP No. 810 of 2022
                                          C/W CRL.RP No. 802 of 2022
                                              CRL.RP No. 804 of 2022
                                                      AND 3 OTHERS




    THIS CRL.RP IS FILED U/S.397(1) R/W 401 OF CR.P.C
PRAYING TO ALTER THE ORDER DATED 17.03.2021
PASSED BY THE LEARNED ADDL. DISTRICT AND SESSIONS
JUDGE, FTSC-1, TUMAKURU IN SPL.C.322/2020 TO THE
EXTENT THAT THE DIRECTION GIVEN TO THE DLSA,
TUMAKURU     FOR      GRANT    OF     PREDETERMINED
COMPENSATION AMOUNT OF RS. 3,00,000/- TO THE
VICTIM IS SUSPENDED AND REVERSED ON THE GROUNDS
URGED HEREIN ABOVE.

     THESE PETITIONS COMING ON FOR ADMISSION THIS
DAY, ORDER WAS MADE THEREIN AS UNDER:

CORAM:         HON'BLE MR. JUSTICE H.P.SANDESH

                           ORAL ORDER

These revision petitions are filed by the Karnataka

State Legal Services Authority (for short 'KSLSA')

questioning the respective orders passed by the Trial Court

in the Special Cases Nos.298/2015, 338/2020, 462/2016,

264/2019, 196/2018 and 322/2020, wherein the Trial

Court directed the District Legal Services Authority (for

short 'DLSA') to pay the compensation in all the matters.

2. The very contention of the KSLSA is that the

scheme of Victims' Compensation Scheme is to pay the

compensation and the same must be in accordance with

- 11 -

NC: 2025:KHC:8913

AND 3 OTHERS

the notification dated 22.02.2012. The counsel for the

KSLSA brought to notice of this Court sub-clause (3) of

Clause 6 of the notification with regard to the eligibility for

compensation, wherein it is held that the victim/claimant

shall co-operate with the police and prosecution during the

investigation and trial of the case. The counsel in support

of this notification, relied upon the judgment of this court

passed in W.P.No.24462/2019 in the case of XXXX vs

THE MEMBER SECRETARY, KARNATAKA STATE LEGAL

SERVICES AUTHORITY and brought to the notice of this

Court paragraph 4 of the said judgment, wherein this

Court discussed notification dated 22.02.2012 including

Clause 6 (3) and Clause 7 (10). In Clause 7(10), it is held

that if a victim or his dependants have obtained an order

sanctioning compensation under this scheme of

false/vexatious/fabricated complaint which is so held by

the trial court, the compensation awarded shall be

recovered with 15% interest per annum and in paragraph

5, an observation is made that from the perusal of the

- 12 -

NC: 2025:KHC:8913

AND 3 OTHERS

relevant clauses of the scheme, it is evident that the

victim has to cooperate with the prosecution during the

investigation and the trial and the complaint failed by her

should not be fabricated. In the instant case, admittedly,

during the course of the trial, the petitioner as well as her

father were declared hostile; in other words, they violated

Clause 6(3) of the scheme and therefore, were not entitled

to seek compensation and the State Legal Services

Authority has rightly held that the petitioner is not entitled

to pay the compensation. Hence, the order passed by the

State Legal Services Authority appears to have been

passed without affording an opportunity of hearing to the

petitioner and natural justice would not apply to a case

where an admitted fact only one conclusion is possible.

3. The counsel also relied upon the decision of the

Division Bench of this Court passed in

W.A.No.3868/2019 in the case of MANJULA M vs THE

MEMBER SECRETARY, KARNATAKA STATE LEGAL

SERVICES AUTHORITY, wherein also the First Appellate

- 13 -

NC: 2025:KHC:8913

AND 3 OTHERS

Court has confirmed the order of the Trial Court and in

paragraph 3, discussion was made for having passed the

order by the Single Bench and in paragraph 4, discussed

regarding the reasons and upheld the order passed by the

Single Judge.

4. The learned counsel appearing for KSLSA

referring these judgments would vehemently contend that

when the victims or victims' parents have turned hostile in

all the cases, they are not entitled for compensation as

directed by the trial court. Hence, it requires interference

of this court.

5. In Crl.R.P.No.810/2022, this Court has issued

notice against respondent No.2 and respondent No.2 is

served with notice and is unrepresented. In

Crl.R.P.No.802/2022, though respondent No.2 represented

through the counsel, the counsel did not choose to argue

the matter inspite of sufficient opportunity is given and

hence, his argument is taken as nil. In Crl.R.P

No.804/2022, respondent No.2 is served and

- 14 -

NC: 2025:KHC:8913

AND 3 OTHERS

unrepresented. In CRL. R.P. No.814/2022, respondent

No.2 is served and unrepresented. In CRL.R.P

No.815/2022, respondent no.2 is served and represented

through the counsel and the counsel submits that in this

case, conviction order has been passed against performing

of child marriage and not convicted for the other offences

and hence, the question of exercising the revisional

jurisdiction does not arise. In Crl. R.P. No.816/2022, the

counsel for respondent No.2 would contend that the

citations which have been relied upon by the counsel for

the petitioner is not applicable to the case on hand and

also contend that the notification also will not come to the

aid of the petitioner. The counsel also brought to notice of

this Court the very proviso of Section 357A and sub-clause

(3) of Cr.P.C and the proviso is very clear that if the trial

Court, at the conclusion of the trial, is satisfied, that the

compensation awarded under Section 357 of Cr.P.C is not

adequate for such rehabilitation, or where the cases end in

acquittal or discharge and the victim has to be

- 15 -

NC: 2025:KHC:8913

AND 3 OTHERS

rehabilitated, it may make recommendation for

compensation. The counsel referring this proviso would

vehemently content that Trial Court directed the DLSA to

determine the compensation and no direction was given

and direction was given to deduct if compensation has

already been paid and the very proviso of Section 357A of

Cr.P.C is clear that whether it is acquittal or conviction, the

victims are entitled for compensation. The counsel for

respondent No.2 would vehemently contend that

procedure for grant of compensation is also specified in

clause 7 and DLSA can hold an enquiry and collect

material and then decide the quantum of compensation

payable and procedure also enumerated in Clause 7 and

hence, the question of setting aside the order does not

arise. The counsel also submits that in a case of POCSO,

must grant compensation to the victims. Hence, the orders

of the Trial Court do not require interference of this Court.

6. Per contra the counsel for State would

vehemently contend that the State Government

- 16 -

NC: 2025:KHC:8913

AND 3 OTHERS

formulated the scheme to pay the compensation and same

should be paid if only claimant shall co-operate with the

police as well as the prosecution during the investigation

and trail of the case. The counsel submits that in all cases,

parents and victims have not supported the case of the

prosecution and cooperated with the prosecution and

hence, the question of payment of compensation does not

arise.

7. Having heard the learned counsel for the

respective parties and also on perusal of the material on

record, the points that would arise for consideration of this

court that

1. Whether the Trial Court committed an error

in directing the DLSA to pay the compensation

and the said order suffers from its legality and

correctness and whether it requires interference

of this Court?

2. What order?

- 17 -

NC: 2025:KHC:8913

AND 3 OTHERS

Point No.1:

8. Having heard the learned counsel appearing for

the parties and also on perusal of the material on record,

it discloses that in all the cases, it is not in dispute that the

compensation awarded in favour of the victims and

different accusations are made in each and every cases.

The learned counsel for the petitioner in Crl. R.P.

No.810/2022 brought to notice of this Court paragraph 49

of the order of the Trial Court wherein the Trial Court has

made an observation that with regard to awarding

compensation is concerned, though the prosecution has

failed to bring home the guilt of the accused by producing

consisting and corroborative evidence, but as per the

medical evidence, it appears that she was sexually

assaulted and she has suffered mental agony. The victim

may be for various reasons, during the course of cross-

examination has admitted that these accused have not

committed any such offences, contrary to her statement

recorded under Sections 161 and 164 Cr.P.C. But it

- 18 -

NC: 2025:KHC:8913

AND 3 OTHERS

appears that she was sexually abused and she has

suffered with mental agony.

9. In Crl. R.P. No.802/2022 the learned counsel

for the petitioner brought to notice of this Court paragraph

7 of the order passed by the Trial Court wherein

contention was taken by the accused regarding proving of

the case of the prosecution and also brought to notice of

this Court paragraph 14 wherein an observation is made

that the apart from evidence of this PW1 victim, PW2 who

is the father and PW3 who is the mother of the victim girl,

during the course of their chief examination itself, they

have also stated that during 2019 their daughter victim

girl was completed the age of 18 years. The counsel also

brought to notice of this Court paragraph 28 of the order

of the Trial Court wherein also an observation is made that

PW1 to PW6 were treated as hostile witnesses and

permitted to cross-examine them. Though the prosecution

cross examined all these witnesses, except denial, nothing

is elicited in favour of the version of the prosecution.

- 19 -

NC: 2025:KHC:8913

AND 3 OTHERS

Hence, on perusal of entire evidence of these PW1 to PW6

who are the material witnesses to the case of prosecution,

absolutely there is no evidence to incriminate the accused

in the alleged offences.

10. In Crl. R.P. No.804/2022, the learned counsel

for the petitioner brought to notice of this Court paragraph

22 of the order of the Trial Court wherein it is held that

when she was brought to the government hospital for

medical examination, she has not stated as this accused

has committed any forcible sexual assault on her. Though

she has also admitted that she has given statement under

sec 164 of Cr.P.C before learned Magistrate, but she has

given such statement at the instance of police and she has

not given such statement voluntarily and turned hostile

and victim girl herself has testified entirely contrary to her

statement recorded under Section 161 and 164 of Cr.P.C

and brought to notice of this Court paragraph 23 wherein

PW7 who is none other than the mother of the victim girl

has also deposed entirely contrary to her statement

- 20 -

NC: 2025:KHC:8913

AND 3 OTHERS

recorded under Section 161 of Cr.P.C and hence, she also

turned hostile to the case of the prosecution and she has

not given any statement or restatement to the police

about this incident.

11. In Crl. R.P. No.814/2022, the counsel for the

petitioner also brought to notice of this Court paragraph

21 of the order of the Trial Court wherein it is observed

that victim girl herself as PW1 and PW2 and PW4 are the

parents of the victim and pw5 is an independent

circumstantial eye witnesses. PW3 is the informant, who

initiated FIR. But PW1, PW2, PW4 and PW5 during the

course of their evidence have totally turned hostile. PW1

victim has clearly stated that this accused is none other

than the brother of her mother i.e., maternal uncle and in

paragraph 22, the Trial Court observed that PW2 and PW4

who are the parents of this victim girl during the course of

their evidence, they have also stated that their daughter

victim girl studying at 2nd PUC and residing in her

grandparents house at Kolala. But the accused never

- 21 -

NC: 2025:KHC:8913

AND 3 OTHERS

committed any such alleged offence against their

daughter. They have not given any statement or re-

statement to the police about this incident. The counsel

also brought to notice of this Court the very deposition

enclosed before the court of victim who turned hostile.

12. In Crl. R.P. No.815/2022, the counsel for the

petitioner also brought to notice of this Court paragraph

11 of the order of the Trial Court wherein it is observed

that victim says that accused is her neighbour and herself

and accused were in love with each other and were taking

through mobile phone and she proposed the accused to

elope for which accused told to speak the elders and with

consent of their parents they can marry and they went to

Tamil Nadu and both of them married in a church and also

brought to notice of this Court paragraph 41 of the order

of the Trial Court wherein also discussed with regard to

the offence punishable under Section 376 is concerned and

it is observed that the victim deposed that both of them

married in a Velangini church and went to the room and

- 22 -

NC: 2025:KHC:8913

AND 3 OTHERS

she never become pregnant and accused not caused any

problem to her and she turned hostile to the case of the

prosecution.

13. In Crl. R.P. No.816/2022, the learned counsel

for the petitioner also brought to notice of this Court

paragraph 14 of the order of the Trial Court wherein it is

observed that PW1 and PW5 who are the parents of the

victim girl during the course of their evidence, have also

stated that during 2019 their daughter - victim girl was

completed the age of 20 years. She left the college and is

residing in the house. When these witnesses were treated

as hostile and when the prosecution cross-examined by

suggesting that the victim was aged about 17 years during

2019, but they have specifically denied the said suggestion

and nothing is elicited to prove that as on the date of

incident, the victim was minor and hence, they have

turned hostile to the case of the prosecution. The counsel

for the petitioner also brought to notice of this Court

paragraph 32 wherein also discussed with regard to

- 23 -

NC: 2025:KHC:8913

AND 3 OTHERS

recording of statement under Section 164 of Cr.P.C and

also giving of go by evidence and also observed that she

has also specifically clarified that she has given such

statement at the instance of police under Section 164 of

Cr.P.C. In paragraph 38 the Trial Court observed that the

victim may be for various reasons, during the course of

her evidence, has stated that this accused has not

committed any such offences, contrary to her statement

recorded under Sections 161 and 164 of Cr.P.C and

directed the DLSA to pay the compensation in all the cases

and the said respective orders are erroneous.

14. The counsel for the petitioner in support of his

arguments relied upon the judgments as well as

notification referred supra. Having perused the

notification, it is clear that the victim has to cooperate with

the police as well as the prosecution during the

investigation and trial of the case. In the Division Bench

judgment in the case of MANJULA referred supra, this

court comes to the conclusion that if the witnesses turned

- 24 -

NC: 2025:KHC:8913

AND 3 OTHERS

hostile including the victim as well as parents, the

question of payment of compensation does not arise.

15. The learned counsel appearing for respondent

No.2 in Crl. R.P. No.816/2022 contend that Section 357A

(3) is very clear with regard to payment of compensation

is concerned and determination of compensation. But

while making the compensation, when the scheme is

formulated and notification has been issued as referred

supra, victims and parents also to support the case of the

prosecution. But in all the cases, they have not supported

the case of the prosecution and the Trial Court made an

observation while passing the orders that the victims and

their respective parents have turned hostile. When such

being the case, the Court has to take note of the very

object in bringing amendment to Section 357A of Cr.P.C as

well as formulation of scheme for payment of

compensation. The very objection is to pay the

compensation and rehabilitate the victims who are really

subjected to agony. But here is a case of lodging of

- 25 -

NC: 2025:KHC:8913

AND 3 OTHERS

complaint and giving of false evidence before the Court.

Inspite of their statement was recorded before the

Magistrate under Section 164 of Cr.P.C, they have turned

hostile stating that those statements were given at the

instance of the police. But, it is clear that while recording

164 statement, there was no any force or coercion.

Hence, it is clear that the victims as well as their parents

have turned hostile. However, the Trial Court lost sight of

the very object of awarding of compensation. In the case

on hand, in all the cases, direction was given to pay the

compensation and quantified the same and not given any

direction to DLSA as contended by the counsel for

respondent No.2. But direction was given not for

determination and direction was given to pay the

compensation. Hence, the same is challenged before this

Court by filing these petitions.

16. When sub-clause (3) of Clause 6 is very clear

with regard to cooperation to the police as well as to the

prosecution during the course of investigation and trial,

- 26 -

NC: 2025:KHC:8913

AND 3 OTHERS

the counsel for respondent No.2 brought to notice of this

Court Clause -7. No doubt, procedure is enumerated in

Clause 7 and same will not come in the way of assisting

respondent No.2 when the victims as well as parents have

turned hostile and hence, compensation cannot be granted

in respect of the persons who have not come forward to

depose before the Court with regard to the truth, but, all

of them have given contra evidence as the statement

recorded under Sections 161 and 164 of Cr.P.C and

completely turned hostile. When such being the case, the

very impugned orders of the Trial Court suffer from its

legality and correctness since Clause 6 of sub-clause (3) to

notification issued by the State when the scheme was

formulated and ordered to rehabilitate the victims. The

counsel for respondent No.2 in Crl. R.P. No.816/2022 also

contend if it is a case of victim is a POCSO, must pay the

compensation. The said contention cannot be accepted

since when victim herself as well as parents who are the

guardian of minor victim deposed contrary to the

- 27 -

NC: 2025:KHC:8913

AND 3 OTHERS

statement under Sections 161 and 164 of Cr.P.C and

entire evidence is against the contra statement made by

them while lodging the complaint and also recording the

statement under Section 164 of Cr.P.C. Hence, the

compensation must be payable to the POCSO victim

cannot be accepted. The scope and ambit of notification

as well as formation of scheme is only to genuine victims

who suffer at the society and also becomes the victim of

the society, they can be compensated and very object is to

protect the victims and not to protect the victims who

takes the advantage lodging a false complaint and also

getting the benefit of compensation by giving false

statement before the Court and falsely deposing before

the Court by turning hostile. The very object will be

defeated if such act is encouraged to the victim. Hence the

order of the Trial Court is not within the ambit of

notification and the judgments which have been relied by

the counsel for the petitioner referred supra are aptly

applicable to the case on hand. Hence, orders suffer from

- 28 -

NC: 2025:KHC:8913

AND 3 OTHERS

its legality and correctness and hence, this Court can

exercise the revisional jurisdiction. Hence, I answer the

above point as affirmative.

Point no.2

17. In view of discussions made above, I pass the

following:

ORDER

The revision petitions are allowed. The impugned

orders passed by the Trial Court directing the DLSA to pay

the compensation in all the cases are hereby set aside.

Sd/-

(H.P.SANDESH) JUDGE

SN

 
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