Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mr Mohammed Mustafa vs State Of Karnataka
2025 Latest Caselaw 2726 Kant

Citation : 2025 Latest Caselaw 2726 Kant
Judgement Date : 23 January, 2025

Karnataka High Court

Mr Mohammed Mustafa vs State Of Karnataka on 23 January, 2025

Author: S Vishwajith Shetty
Bench: S Vishwajith Shetty
                                              -1-
                                                           NC: 2025:KHC:3020
                                                     CRL.P No. 13068 of 2024
                                                 C/W CRL.P No. 12766 of 2024
                                                     CRL.P No. 12841 of 2024
                                                              AND 2 OTHERS


                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                          DATED THIS THE 23RD DAY OF JANUARY, 2025
                                            BEFORE
                         THE HON'BLE MR JUSTICE S VISHWAJITH SHETTY
                    CRIMINAL PETITION NO. 13068 OF 2024 (439(Cr.PC) /
                                          483(BNSS))
                                              C/W
                            CRIMINAL PETITION NO. 12766 OF 2024
                            CRIMINAL PETITION NO. 12841 OF 2024
                            CRIMINAL PETITION NO. 12877 OF 2024
                            CRIMINAL PETITION NO. 13028 OF 2024


                   IN CRL.P No. 13068/2024
                   BETWEEN:

                   SHOAIB
                   S/O LATE UMMAR HUSSAIN,
                   AGED ABOUT 45 YEARS,
                   R/AT. NO 7-216, SITE NO 298,
Digitally signed   AYISHA AIMAN, 7TH BLOCK,
by SHILPA R        KATIPALLA KRISHNAPURA MANGALURU,
TENIHALLI          PRESENTLY R/AT. PLOT NO 1003,
Location: HIGH     VISHWAS HERITAGE,
COURT OF
KARNATAKA          KULSHEKARA MANGALURU CITY,
                   D K DISTRICT 575001
                                                                ...PETITIONER
                   (BY SRI SYED AKBAR PASHA., ADVOCATE)

                   AND:

                   1.    THE STATE OF KARNATAKA
                         BY KAVOOR POLICE STATION,
                         MYSURU DISTRICT,
                         REP BY SPP HIGH COURT BUILDING,
                         BANGALORE 560001
                            -2-
                                          NC: 2025:KHC:3020
                                  CRL.P No. 13068 of 2024
                              C/W CRL.P No. 12766 of 2024
                                  CRL.P No. 12841 of 2024
                                           AND 2 OTHERS


2.   HYDER ALI
     S/O B.M. AHAMAD BAVA,
     AGED ABOUT 52 YEARS,
     R/O. FLAT NO. 1904, ABHIMAN HILLS,
     LIGHT HOUSE, HILL ROAD,
     MANGALURU,
     D.K DIST.-575003

     AMENDED CAUSE TITLE AS PER ORDER
     DATED 16.12.2024
                                      ...RESPONDENTS
(BY SRI THEJESH P. HCGP FOR R1;
 SRI P.P. HEGDE, SENIOR COUNSEL FOR
 SRI VENKATESH SOMAREDDI, ADVOCATE FOR R2)

     THIS CRL.P IS FILED U/S 439 CR.PC (FILED U/S 483
BNSS) PRAYING TO RELEASE HIM ON BAIL IN CR.NO.150/2024
OF KAVOOR P.S. MANGALURU CITY FOR THE OFFENCE
PUNISHABLE UNDER SECTIONS 308(2),308(5),352,351,108
R/W 190 OF BNS PENDING ON THE FILE OF J.M.F.C III COURT
MANGALURU D.K. IN THE INTEREST OF JUSTICE.

IN CRL.P NO. 12766/2024

BETWEEN:

MR. MOHAMMED MUSTAFA
S/O B. H. IDDINABBA,
AGED ABOUT 50 YEARS,
R/AT D NO 7-44B,
7TH BLOCK, KRISHNAPURA,
MANGALORE TALUK,
DAKSHINA KANNDA DISTRICT 575001
                                     ...PETITIONER
(BY SRI HASHMATH PASHA, SENIOR COUNSEL FOR
 SRI MOHAMMED MUBARAK., ADVOCATE)

AND:

1.   STATE OF KARNATAKA
     BY KAVOOR POLICE STATION,
                            -3-
                                          NC: 2025:KHC:3020
                                   CRL.P No. 13068 of 2024
                               C/W CRL.P No. 12766 of 2024
                                   CRL.P No. 12841 of 2024
                                            AND 2 OTHERS


     MANGALORE DISTRICT 575015
     REPRESENTED BY LEARNED
     STATE PUBLIC PROSECUTOR
     HIGH COURT OF KARNATAKA,
     BANGALORE 560001

2.   HYDER ALI
     AGED ABOUT 52 YEARS,
     S/O B.M. AHAMMED BAVA,
     R/O. FLAT NO. 1904, ABHIMAN HILLS,
     LIGHT HOUSE, HILL ROAD,
     MANGALURU,
     D.K DIST.-575003

    AMENDED CAUSE TITLE AS PER ORDER
    DATED 16.12.2024
                                    ...RESPONDENTS
(BY SRI THEJESH P., HCGP FOR R1;
 SRI P.P. HEGDE, SENIOR COUNSEL FOR
 SRI VENKATESH SOMAREDDI, ADVOCATE FOR R2)

    THIS CRL.P IS FILED U/S 439 CR.PC (FILED U/S 483
BNSS) PRAYING       TO ENLARGE HIM ON BAIL IN
CR.NO.150/2024 OF KAVOOR P.S. MANGALORE CITY
WHICH IS PENDING ON THE FILE OF HONBLE III J.M.F.C
COURT MANGALURU FOR THE OFFENCE PUNISHABLE
UNDER SECIONS 108, 308(2), 308(5), 352, 351(2), 190 OF
BHARATIYA NYAYA SANHITA ON SUCH TERMS AND
CONDITIONS, IN THE ENDS OF JUSTICE.

IN CRL.P NO. 12841/2024

BETWEEN:

ABDUL SATHAR
S/O BAVA BEARY
AGED ABOUT 48 YEARS
R/T. NO 4-132/1, 4TH BLOCK BOLLAJE
KATIPALLA, MANGALORE TALUK
D. K DISTRICT-575030.
                                          ...PETITIONER
(BY SRI LETHIF B., ADVOCATE)
                            -4-
                                          NC: 2025:KHC:3020
                                  CRL.P No. 13068 of 2024
                              C/W CRL.P No. 12766 of 2024
                                  CRL.P No. 12841 of 2024
                                           AND 2 OTHERS


AND:

1.   THE STATE OF KARNATAKA
     BY KAVOOR POLICE STATION
     D. K. DISTRICT
     REP. BY SPP,
     HIGH COURT BUILDING,
     BANGALORE 560001.

2.   HYDER ALI
     S/O B.M. AHAMAD BAVA,
     AGED ABOUT 52 YEARS,
     R/O. FLAT NO. 1904, ABHIMAN HILLS,
     LIGHT HOUSE, HILL ROAD,
     MANGALURU,
     D.K DIST.-575003

    AMENDED CAUSE TITLE AS PER ORDER
    DATED 16.12.2024
                                    ...RESPONDENTS
(BY SRI THEJESH P., HCGP FOR R1;
 SRI P.P. HEGDE, SENIOR COUNSEL FOR
 SRI VENKATESH SOMAREDDI, ADVOCATE FOR R2)

     THIS CRL.P IS FILED U/S.439 (FILED U/S.483 BNSS)
CR.P.C PRAYING TO RELEASE HIM ON BAIL IN CRIME
NO.150/2024 OF KAVOOR POLICE STATION, MANGALURU
CITY    FOR     THE     OFFENCE     UNDER     SECTION
308(2),308(5),352,351(2),108 R/W SEC.190 OF BNS,
PENDING ON THE FILE OF THE JMFC III COURT,
MANGALURU D.K. DISTRICT IN THE INTEREST OF JUSTICE.

IN CRL.P NO. 12877/2024

BETWEEN:

KALANDER SHAFI
S/O LATE ISMAIL
AGED ABOUT 39 YEARS,
R/AT NO.1-140/12
KURUBARA KERI, NEAR SALAFI MASJID
BADRIYA MANZILA
                            -5-
                                          NC: 2025:KHC:3020
                                  CRL.P No. 13068 of 2024
                              C/W CRL.P No. 12766 of 2024
                                  CRL.P No. 12841 of 2024
                                           AND 2 OTHERS


MANGALORE TALUK
D K DISTRICT-575030
                                          ...PETITIONER
(BY SRI. PRATHEEP K. C., ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA
     BY KAVOOR POLICE STATION
     D K DISTRICT
     REP BY SPP, HIGH COURT BUILDING
     BANGALORE-560001

2.   HYDER ALI
     S/O B.M. AHAMAD BAVA,
     AGED ABOUT 52 YEARS,
     R/O. FLAT NO. 1904, ABHIMAN HILLS,
     LIGHT HOUSE, HILL ROAD,
     MANGALURU, D.K DIST.-575003

    AMENDED CAUSE TITLE AS PER ORDER
    DATED 16.12.2024
                                    ...RESPONDENTS
(BY SRI THEJESH P., HCGP FOR R1
 SRI P.P. HEGDE, SENIOR COUNSEL FOR
 SRI VENKATESH SOMAREDDI, ADVOCATE FOR R2)

    THIS CRL.P IS FILED U/S 439 CR.PC (FILED U/S 483
BNSS) PRAYING TO RELEASE HIM ON BAIL IN
CR.NO.150/2024     OF    KAVOOR    POLICE   STATION
MANGALURU CITY FOR THE OFFENCE UNDER SECTION
308(2),308(5),352,351(2),108 R/W 190 OF BNS PENDING
ON THE FILE OF J.M.F.C III COURT MANGALURU D.K
DISTRICT IN THE INTEREST OF JUSTICE.

IN CRL.P NO. 13028/2024

BETWEEN:

MR MOHAMMED SIRAJ SALAM
AGED ABOUT 46 YEARS
                            -6-
                                          NC: 2025:KHC:3020
                                  CRL.P No. 13068 of 2024
                              C/W CRL.P No. 12766 of 2024
                                  CRL.P No. 12841 of 2024
                                           AND 2 OTHERS


S/O B. K. IJJABBA,
R/AT. D.NO. 7-37A/3,
BADRIYA JUMMA MASJID ROAD,
7TH BLOCK, KRISHNAPURA,
SURATHKAL, MANGALURU
D.K. DISTRICT -575015.
                                       ...PETITIONER
(BY SRI. NISHIT KUMAR SHETTY.,ADVOCATE)

AND:

1.   STATE OF KARNATAKA BY
     SHO, KAVOOR POLICE STATION,
     MANGALORE, D.K DISTRICT
     REPRESENTED BY
     STATE PUBLIC PROSECUTOR,
     HIGH COURT BUILDING,
     BANGALORE - 560 001

2.   HYDER ALI
     AGED ABOUT 52 YEARS,
     S/O B.M. AHAMAD BAVA,
     R/O. FLAT NO. 1904, ABHIMAN HILLS,
     LIGHT HOUSE, HILL ROAD,
     MANGALURU,
     D.K DIST.-575003

    AMENDED CAUSE TITLE AS PER ORDER
    DATED 16.12.2024
                                    ...RESPONDENTS
(BY SRI THEJESH P., HCGP FOR R1
 SRI P.P. HEGDE, SENIOR COUNSEL FOR
 SRI VENKATESH SOMAREDDI, ADVOCATE FOR R2)

   THIS CRL.P IS FILED U/S 439 CR.P.C (U/S 483 BNSS)
PRAYING TO ENLARGE THE PETITIONER ON REGULAR BAIL
IN CR.NO.150/2024 OF KAVOOR POLICE STATION,
REGISTERED AGAINST HIM FOR THE OFFENCE UNDER
SECTION 308(2),308(5),352,351(2),190,108 OF BNS,
2023, PENDING ON THE FILE OF 3RD        JMFC COURT,
MANGALORE IN THE INTEREST OF JUSTICE.
                                   -7-
                                                NC: 2025:KHC:3020
                                        CRL.P No. 13068 of 2024
                                    C/W CRL.P No. 12766 of 2024
                                        CRL.P No. 12841 of 2024
                                                 AND 2 OTHERS




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

CORAM:       HON'BLE MR JUSTICE S VISHWAJITH SHETTY

                            ORAL ORDER

1. Accused Nos.2 to 6 in Crime No.150/2024 registered by

Kavoor Police Station, Dakshina Kannada District, for the

offences punishable under Sections 308(2), 308(5), 352,

351(2), 50, 54, 61(2), 140(2), 108 read with Section 190 of

BNS, 2023, are before this Court in the above captioned

petitions filed under Section 483 of BNSS, 2023, seeking

regular bail.

2. Heard the learned counsel for the parties.

3. FIR in Crime No.150/2024 was registered by Kavoor

Police Station, Dakshina Kannada District, against

Smt. Rehamath and the petitioners herein initially for the

offences punishable under Sections 308(2), 308(5), 352,

351(2) and 190 of BNS, 2023, on the basis of the first

information dated 06.10.2024 received from Hydar Ali - brother

of deceased B.M.Mumtaz Ali. During the course of investigation,

accused No.2 was arrested on 08.10.2024 and accused Nos.3

NC: 2025:KHC:3020

AND 2 OTHERS

to 5 were arrested on 10.10.2024 and accused No.6 was

arrested on 11.10.2024 and subsequently, remanded to judicial

custody. Bail application filed by the aforesaid accused persons

before the jurisdictional Sessions Court in

Crl.Misc.Nos.934/2024, 917/2024, 920/2024 & 960/2024, were

rejected. Therefore, they are before this Court.

4. Learned counsels for the petitioners submit that deceased

had illicit relationship with accused no.1. After his family

members came to know about the same, he has committed

suicide. False allegations have been made against the

petitioners for extraneous reasons. There was no allegation in

the first information about demand of ransom or kidnap of the

deceased by the accused. Even in the remand applications,

there is no mention about demand of ransom or kidnap of

deceased by the accused. As against accused Nos.3 to 6 are

concerned, charge sheet has been filed only for offences

punishable under Sections 50, 61(2), 108 read with Section

190 of BNS, 2023 and the maximum punishment for the said

offences is imprisonment for a period of ten years. Petitioners

NC: 2025:KHC:3020

AND 2 OTHERS

do not have any serious criminal antecedents. Accordingly, they

pray to allow the petitions.

5. Per contra, learned High Court Government Pleader for

respondent No.1 and learned Senior counsel for respondent

No.2/defacto complainant, who has filed statement of

objections have opposed the prayer made in the petitions.

6. Learned Senior counsel for respondent No.2 submits that

accused No.2, who is the husband of accused No.1, with whom

deceased had illicit relationship, was aware of the said

relationship and he along with other accused persons has

conspired to commit the alleged offences. He submits that

accused persons are persons with criminal antecedents and

accordingly, prays to dismiss the petitions.

7. In the typed first information dated 06.10.2024 submitted

by the brother of deceased B.M.Mumtaz Ali, it is averred that

the first informant had a suspicion that his brother B.M.Mumtaz

Ali had parked his car near Kuloor bridge at about 4.00 a.m. on

06.10.2024 and committed suicide by jumping into the river

and his dead body is not yet traced. It is further alleged in the

- 10 -

NC: 2025:KHC:3020

AND 2 OTHERS

first information that B.M.Mumtaz Ali was being blackmailed

from the month of July 2024 onwards by the accused persons

and lakhs of rupees were swindled by threatening him. The

accused persons had conspired to finish B.M.Mumtaz Ali who

was a respected man and an active politician. The accused

persons were allegedly making a false propaganda that Mumtaz

Ali was having illicit relationship with accused no.1 and by

threatening, they had received more than a sum of Rs.50 lakhs

from Mumtaz Ali and a cheque for a sum of Rs.25 lakhs was

received from him which was encashed. It is further averred

that accused persons were demanding for a further sum of

Rs.50 lakhs from Mumtaz Ali and Mumtaz Ali had sent a

whatsapp message from his mobile phone to the mobile phone

of the first informant stating that accused are the cause for his

death. It is in this background, first informant had submitted a

typed first information on 06.10.2024, based on which, FIR in

Crime No.150/2024 was registered against Smt. Rehamath and

the petitioners herein.

8. During the course of investigation, accused No.2 was

arrested on 08.10.2024 and accused Nos.3 to 5 were arrested

- 11 -

NC: 2025:KHC:3020

AND 2 OTHERS

on 10.10.2024 and accused No.6 was arrested on 11.10.2024

and subsequently, remanded to judicial custody. Investigation

in the case is completed and charge sheet has been filed.

Insofar as accused Nos.3 to 6 are concerned, charge sheet has

been filed against them only for offences punishable under

Sections 50, 61(2), 108 read with Section 190 of BNS, 2023

and as against accused No.2, charge sheet has been filed for

the offences punishable under Sections 308(2), 308(5), 54,

61(2), 140(2), 108 read with Section 190 of BNS, 2023. Insofar

as offences for which charge sheet has been filed against

accused Nos.3 to 6 are concerned, the maximum punishment

for the said offences is imprisonment for a period of ten years.

As against accused No.2, charge sheet has been filed invoking

the offence punishable under Section 140(2) of BNS, 2023 and

the said offence is punishable with death or life imprisonment.

It is relevant to take note of the fact that no allegation was

made in the first information as against accused about demand

of ransom or kidnap of deceased by accused. Such an

allegation is not made even in the remand applications of

accused persons. The allegation of ransom and kidnap was

made for the first time based on the statement of

- 12 -

NC: 2025:KHC:3020

AND 2 OTHERS

CW-38/Lakshmi, which was recorded after a period of more

than 50 days from the date of registration of FIR.

9. A perusal of the charge sheet material would go to show

that deceased had illicit relationship with accused No.1 and

accused No.1 allegedly had recorded her conversation with

deceased in her mobile phone and she also had recorded

certain private videos in her mobile phone and was threatening

the deceased. The allegation against accused No.2 is that he

had conspired with accused Nos.1, 3, 4, 5 and 6 and was

threatening the deceased on the basis of the conversation and

private videos that were recorded by accused No.1 in her

mobile phone and therefore, deceased had committed suicide.

The allegation against accused Nos.3, 4, 5 and 6 is that they

had conspired with accused Nos.1 and 2 and they also were

allegedly threatening the deceased to harm his reputation by

circulating his private conversation and videos which was

recorded in the mobile phone of accused No.1. Though it is

submitted by learned counsel for respondent No.2 that the

petitioners are persons with criminal antecedents, list of any

such criminal cases in which petitioners are accused has not

- 13 -

NC: 2025:KHC:3020

AND 2 OTHERS

been furnished either by learned High Court Government

Pleader for respondent No.1 or learned counsel for respondent

No.2.

10. It is relevant to take note of the fact that an application

was filed by prosecution to invoke Section 111 of BNS, 2023

against accused in the present case. Section 111 of BNS, 2023,

provides for punishment for Organised Crime. Though the said

application filed by prosecution before the learned Magistrate

was allowed, after investigation, charge sheet has been filed

only for the aforesaid offences and the offence punishable

under Section 111 of BNS, 2023 is dropped in the charge sheet

which would prima facie go to show that petitioners do not

have any serious criminal antecedents. Investigation in the

case is already completed and charge sheet has been filed.

Prosecution has all together cited 156 charge sheet witnesses

in the present case and therefore, chances of trial being

completed and the case being disposed of on merits in the near

future is very remote.

11. In the case of SATENDAR KUMAR ANTIL VS CENTRAL

BUREAU OF INVESTIGATION & ANOTHER - (2022) 10

- 14 -

NC: 2025:KHC:3020

AND 2 OTHERS

SCC 51, the Hon'ble Supreme Court in paragraph Nos.93 & 94,

has observed as under:

"93. The rate of conviction in criminal cases in India is abysmally low. It appears to us that this factor weighs on the mind of the Court while deciding the bail applications in a negative sense. Courts tend to think that the possibility of a conviction being nearer to rarity, bail applications will have to be decided strictly, contrary to legal principles. We cannot mix up consideration of a bail application, which is not punitive in nature with that of a possible adjudication by way of trial. On the contrary, an ultimate acquittal with continued custody would be a case of grave injustice.

94. Criminal courts in general with the trial court in particular are the guardian angels of liberty. Liberty, as embedded in the Code, has to be preserved, protected, and enforced by the criminal courts. Any conscious failure by the criminal courts would constitute an affront to liberty. It is the pious duty of the criminal court to zealously guard and keep a consistent vision in safeguarding the constitutional values and ethos. A criminal court must uphold the constitutional thrust with

- 15 -

NC: 2025:KHC:3020

AND 2 OTHERS

responsibility mandated on them by acting akin to a high priest."

12. In the case of MANISH SISODIA VS DIRECTORATE OF

ENFORCEMENT - 2022 SCC OnLine SC 1920, at paragraph

No.53, the Hon'ble Supreme Court has observed as under:

"53. The Court further observed that, over a period of time, the trial courts and the High Courts have forgotten a very well-settled principle of law that bail is not to be withheld as a punishment. From our experience, we can say that it appears that the trial courts and the High Courts attempt to play safe in matters of grant of bail. The principle that bail is a rule and refusal is an exception is, at times, followed in breach. On account of non-grant of bail even in straight forward open and shut cases, this Court is flooded with huge number of bail petitions thereby adding to the huge pendency. It is high time that the trial courts and the High Courts should recognize the principle that "bail is rule and jail is exception."

13. Considering the nature of allegations found as against

petitioners in the charge sheet and also having regard to the

aforesaid judgments of the Hon'ble Supreme Court, I am of the

- 16 -

NC: 2025:KHC:3020

AND 2 OTHERS

opinion that the prayer made by petitioners for grant of regular

bail in these petitions needs to be answered affirmatively.

Accordingly, the following order:-

14. The petitions are allowed. The petitioners are directed to

be enlarged on bail in Crime No.150/2024 registered by Kavoor

Police Station, Dakshina Kannada District, for the offences

punishable under Sections 308(2), 308(5), 352, 351(2), 50, 54,

61(2), 140(2), 108 read with Section 190 of BNS, 2023,

subject to the following conditions:

a) Petitioners shall execute personal bond for a sum of Rs.1,00,000/- each with two sureties for the likesum, to the satisfaction of the jurisdictional Court;

b) The petitioners shall appear regularly on all the dates of hearing before the Trial Court unless the Trial Court exempts their appearance for valid reasons;

c) The petitioners shall not directly or indirectly threaten or tamper with the prosecution witnesses;

- 17 -

NC: 2025:KHC:3020

AND 2 OTHERS

d) The petitioners shall not involve in similar offences in future;

e) The petitioners shall not leave the jurisdiction of the Trial Court without permission of the said Court until the case registered against them is disposed off.

Sd/-

(S VISHWAJITH SHETTY) JUDGE

DN

CT:PK

 
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