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

Abhishek @ Andrahalli Abhi vs The State Of Karnataka
2025 Latest Caselaw 1939 Kant

Citation : 2025 Latest Caselaw 1939 Kant
Judgement Date : 6 January, 2025

Karnataka High Court

Abhishek @ Andrahalli Abhi vs The State Of Karnataka on 6 January, 2025

Author: Shivashankar Amarannavar
Bench: Shivashankar Amarannavar
                                              -1-
                                                                NC: 2025:KHC:2
                                                        CRL.A No. 2166 of 2024
                                                    C/W CRL.A No. 1945 of 2024



                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                           DATED THIS THE 6TH DAY OF JANUARY, 2025

                                            BEFORE
                   THE HON'BLE MR JUSTICE SHIVASHANKAR AMARANNAVAR
                              CRIMINAL APPEAL No. 2166 OF 2024
                                             C/W
                              CRIMINAL APPEAL No. 1945 OF 2024

                   IN CRL.A No. 2166/2024

                   BETWEEN:

                         PRAVEEN @ HITACHI
                         S/O RAVI AGED ABOUT 28 YEARS
                         R/AT No.56 3RD CROSS
                         BEHIND KARNATAKA BANK
                         BYDARAHALLI SHELL PETROL BUNK ROAD
                         BYADARAHALLI, BENGALRUU - 91.
                                                               ...APPELLANT

                   (BY SRI PRATHEEP K C, ADVOCATE)

                   AND:
Digitally signed
by HEMAVATHY       1.    THE STATE OF KARNATAKA
GANGABYRAPPA             REP. BY RAJAGOPALNAGAR POLICE STATION
Location: HIGH           BENGALURU REP. BY ITS
COURT OF
KARNATAKA                STATE PUBLIC PROSECUTOR
                         HIGH COURT OF KARANTAKA
                         BANGALORE - 01.

                   2.    SMT. SITAMMA
                         W/O NARASAIAH
                         AGED ABOUT 48 YEARS
                         R/AT No.193/1, 5TH CROSS
                         KASTURI LAYOUT RAJAGOPALNAGAR
                         BENGALURU - 560 079.
                                                               ...RESPONDENTS
                             -2-
                                              NC: 2025:KHC:2
                                      CRL.A No. 2166 of 2024
                                  C/W CRL.A No. 1945 of 2024



(BY SRI B LAKSHMAN, HCGP FOR R1
    R2 IS SERVED AND UNREPRESENTED)

     THIS CRL.A IS FILED U/S 14(A)2) OF SC/ST (POA) ACT
PRAYING TO ALLOW THIS APPEAL BY SETTING ASIDE THE
ORDER IN SPECIAL CASE No.646/2021 DATED 25.09.2024
PASSED BY THE HON'BLE LXX ADDITIONAL CITY CIVIL AND
SESSION JUDGE AND SPECIAL JUDGE AT BENGALURU AND
ENLARGE THE APPELLANT ON BAIL IN CR.No.06/2021
(SPL.CASE 646/2021) FOR THE OFFENCE PUNISHABLE UNDER
SECTIONS 143, 147, 148, 307, 302, 504, 120B, 201 R/W 149
OF IPC AND SECTION 3(2)(v) OF SC/ST (POA) ACT AND
SECTION 25(1)(b) R/W 4 OF INDIAN ARMS ACT BY
RESPONDENT P.S. BENGALURU AND ETC.,


IN CRL.A No. 1945/2024

BETWEEN:

ABHISHEK @ ANDRAHALLI ABHI
S/O LATE KUMAR
AGED ABOUT 28 YEARS
R/AT NEAR VENAKTARAMAN TEMPLE
8TH CROSS, VIDHYADAMA NAGAR
ANDRAHALLI
BENGALURU - 91.
                                                ...APPELLANT
(BY SRI PRATHEEP K C, ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA
     REP. BY RAJAGOPALNAGAR POLICE STATION
     BENGALURU REP. BY ITS
     STATE PUBLIC PROSECUTOR
     HIGH COURT OF KARANTAKA
     BANGALORE - 01.

2.   SMT. SITAMMA
     W/O NARASAIAH
     AGED ABOUT 48 YEARS
     R/AT No.193/1, 5TH CROSS
                            -3-
                                             NC: 2025:KHC:2
                                     CRL.A No. 2166 of 2024
                                 C/W CRL.A No. 1945 of 2024



    KASTURI LAYOUT RAJAGOPALNAGAR
    BENGALURU - 560 079.
                                            ...RESPONDENTS

(BY SRI.B. LAKSHMAN, HCGP FOR R-1
    R-2 IS SERVED AND UNREPRESENTED)

    THIS CRL.A IS FILED U/S 14(A)(2) OF SC/ST (POA) ACT
PRAYING TO ALLOW THIS APPEAL BY SETTING ASIDE THE
ORDER IN SPL.C.No.646/2021 DATED 25.09.2024 PASSED BY
THE HON'BLE LXX ADDITIONAL CITY CIVIL AND SESSION
JUDGE AND SPECIAL JUDGE (CCH-71) AT BENGALURU AND
ENLARGE THE APPELLANT ON BAIL IN CR.No.6/2021
(SPL.C.NO.646/2021), FOR THE OFFENCE PUNISHABLE UNDER
SECTIONS 143, 147, 148, 307, 302, 504, 120(B), 201 R/W 149
OF IPC, SECTION 3(2)(v) OF SC/ST (POA) ACT, SECTION
25(1)(b) R/W 34 OF INDIAN ARMS ACT BY RESPONDENT P.S.,
BENGALURU AND ETC.,

    THISE APPEALS COMING ON FOR ADMISSION, THIS DAY,
JUDGMENT WAS DELIVERED THEREIN AS UNDER:
`

CORAM:     HON'BLE MR JUSTICE SHIVASHANKAR AMARANNAVAR


                   ORAL JUDGMENT

Crl.A.No.1945/2024 is filed by the appellant -

accused No.3 and Crl.A.No.2166/2024 is filed by the

appellant -accused No.4.

2. Both appeals are filed challenging the order

dated 25.09.2024 whereunder bail application filed by

appellants -accused Nos.3 and 4 in respect of Crime

NC: 2025:KHC:2

No.6/2021 of Rajagopal Nagar Police Station for

offences punishable under Sections 143, 147, 148,

307, 302, 504, 120-B read with Section 149 of Indian

Penal Code (hereinafter referred to as "IPC" for

brevity), Section 3(2)(V) of the Scheduled Castes and

Scheduled Tribes (Prevention of Atrocities) Act

(hereinafter referred to as "SC and ST Act" for brevity)

and Section 25(1)(B)(b) read with Section 4 of the

Indian Arms Act came to be rejected.

3. Heard learned counsel for appellants -

accused Nos.3 and 4 and learned High Court

Government Pleader for respondent No.1-State.

Inspite of service of notice respondent No.2 remained

absent and unrepresented.

4. The F.I.R was registered on 09.01.2021, at

the instance of respondent No.2, who is the sister of

the deceased namely Sri.Srinivas. The F.I.R discloses

enmity between the deceased and one Sri.Bharath,

NC: 2025:KHC:2

who is not alive. The actual incident took place on

09.01.2021, when the deceased and respondent No.2

were present in the site where a house was being

constructed. It appears that the deceased was getting

the house constructed for his sister i.e., respondent

No.2. When the deceased was sitting in the site, at

about 1.00 pm., seven to eight persons came stating

that the deceased was responsible for the death of

Sri.Bharath and assaulted him indiscriminately with

the weapons such as long, dragon and machete etc.,

and left the place. The deceased succumbed to the

injuries. Appellants -accused Nos.3 and 4 who are in

judicial custody filed bail application along with

accused No.5 and same came to be rejected by the

impugned order dated 25.09.2024 which is challenged

in these appeals.

5. Learned counsel for appellants -accused

Nos.3 and 4 would contend that C.W.1, 12 to 14, 19

NC: 2025:KHC:2

to 21, 23 and 24 who are cited as eye witnesses are

already examined and therefore, there is no threat to

the material witnesses of the prosecution. He further

submits that bail application of accused Nos.1 to 5

earlier came to be rejected only on the ground that

the deceased had taken their names at the time of

incident. He submits that the accusation against

accused Nos.1 to 17 is assaulting the deceased with

weapons and committing his murder. He submits that

accused Nos.6 to 17 have been granted bail by this

Court and accused No.18 has been granted bail by the

trial Court. He submits that out of 80 charge sheet

witnesses, 25 have been already examined. Appellants

are in judicial custody for more than 03 years and 10

months and conclusion of the trial will take long time.

The overtacts alleged against appellants -accused

Nos.3 and 4 are similar to that of overtacts of other

accused who have been granted bail by this Court. On

NC: 2025:KHC:2

these grounds, he prays to set aside the impugned

order and grant of bail to appellants -accused Nos.3

and 4.

6. Learned High Court Government Pleader for

respondent No.1 -State would contend that offence

alleged against appellants -accused Nos.3 and 4 is

heinous offence punishable with death or

imprisonment for life. Merely because eye witnesses

are examined is not a ground for grant of bail.

Appellants are rowdy sheeter involved in many cases.

On these grounds, he prays for dismissal of appeals.

7. Having heard learned counsels, this Court

has perused the impugned order and charge sheet

materials.

8. C.W.1 is sister of the deceased, C.W.12 to

14, 19 to 21, 23 and 24 are eye witnesses to the

incident and they have already examined by the

prosecution. As eye witnesses are already examined

NC: 2025:KHC:2

there is no threat to the material witnesses of the

prosecution. Accused Nos.6 to 17 against whom

overtact of assault is alleged have been granted bail

by this Court. Therefore, appellants -accused Nos.3

and 4 are entitled to grant of bail on the ground of

parity. Appellants -accused Nos.3 and 4 have been

made out grounds for setting aside the impugned

order and grant of bail with conditions.

9. In the result, the following

ORDER

i) Both appeals are allowed.

ii) The order passed by the LXX Additional

City Civil and Sessions Judge and Special

Judge, (CCH-71), Bengaluru dated

25.09.2024 in Special Case No.646/2021 is

set aside. The bail application of appellants

-accused Nos.3 and 4 is allowed and they

are granted bail in Crime No.6/2021 of

NC: 2025:KHC:2

Rajagopal Nagar Police Station pending in

Spl.C.No.646/2021 subject to the following

conditions:

shall execute a personal bond for a sum of Rs.2,00,000/- (Two lakhs only) each with two sureties for the likesum to the satisfaction of the Trial Court.

shall not tamper with remaining prosecution witnesses and they shall not threaten them.

shall regularly appear before the Trial Court, till conclusion of the trial.

shall mark their attendance in the jurisdictional police station once in a week, preferably on

- 10 -

NC: 2025:KHC:2

Sunday between 9.00 am and 12.00 noon, till conclusion of the trial.

shall not get involved in any other criminal case in future. If the appellant - accused No.7 gets involved in any criminal case in future, the Trial Court may cancel the bail soon after the same is brought to its notice.

Sd/-

(SHIVASHANKAR AMARANNAVAR) JUDGE

DSP

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter