Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Imran Sharif @ Keeli Imran vs The State Of Karnataka
2025 Latest Caselaw 1395 Kant

Citation : 2025 Latest Caselaw 1395 Kant
Judgement Date : 21 July, 2025

Karnataka High Court

Imran Sharif @ Keeli Imran vs The State Of Karnataka on 21 July, 2025

Author: S Vishwajith Shetty
Bench: S Vishwajith Shetty
                                             -1-
                                                        NC: 2025:KHC:27388
                                                    CRL.P No. 9263 of 2025


              HC-KAR



                   IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                         DATED THIS THE 21ST DAY OF JULY, 2025

                                         BEFORE

                     THE HON'BLE MR. JUSTICE S VISHWAJITH SHETTY

                          CRIMINAL PETITION NO. 9263 OF 2025

              BETWEEN:

              IMRAN SHARIF @ KEELI IMRAN
              S/O LIYAKATH SHERIF
              AGED ABOUT 38 YEARS
              R/AT 1ST CROSS, RIGHT SIDE
              TIPPU NAGAR, GOPAL EXTENSION
              SHIVAMOGGA.
                                                               ...PETITIONER
              (BY SRI LETHIF B, ADV.)
              AND:

              THE STATE OF KARNATAKA
              BY PAPER TOWN POLICE STATION
              SHIVAMOGGA DISTRICT REP. BY SPP
              HIGH COURT BUILDING
              BANGALORE - 560 001.
Digitally                                                     ...RESPONDENT
signed by
NANDINI M S   (BY SMT. RASHMI PATEL, HCGP)
Location:
HIGH COURT          THIS CRL.P IS FILED U/S 439 CR.PC (U/S 483 OF BNSS)
OF            PRAYING TO RELEASE HIM ON REGULAR BAIL IN CRIME NO.12/2025
KARNATAKA     OF PAPER TOWN POLICE STATION, FOR THE OFFENCE P/U/S. 132,
              121(1), 109(1), 61 AND 58(b) OF BNS AND SEC. 3 AND 25(1)(B) OF
              ARMS ACT AND IN CR.NO.182/2025, PENDING ON THE FILE OF THE
              PRL. CIVIL JUDGE AND JMFC, BHADRAVATHI.

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


              CORAM:     HON'BLE MR. JUSTICE S VISHWAJITH SHETTY
                                       -2-
                                                    NC: 2025:KHC:27388
                                                CRL.P No. 9263 of 2025


 HC-KAR



                              ORAL ORDER

1. Accused no.9 in Crime No.12/2025 registered by Paper

Town Police Station, Bhadravathi, Shivamogga District, for the

offences punishable under Sections 132, 121(1), 109(1), 61 &

58(b) of BNS, 2023, and Section 3, 25(1)(B) of Arms Act,

1959, is before this Court under Section 483 of BNSS, 2023,

seeking regular bail.

2. Heard the learned Counsel for the parties.

3. FIR in Crime No.12/2025 was registered by Paper Town

Police Station, Bhadravathi, Shivamogga District, for the

aforesaid offences against Mousin Kureshi and others, based on

the first information submitted by Smt. Nagamma, who is the

Police Officer, attached to Paper Town Police Station,

Shivamogga District. During the course of investigation, the

petitioner herein and accused No.12 were arrested on

26.02.2025 and subsequently remanded to judicial custody. His

bail application filed before the jurisdictional Sessions Court in

Crl.Misc.No.5151/2025 was rejected on 19.06.2025. Therefore,

he is before this Court.

NC: 2025:KHC:27388

HC-KAR

4. Learned Counsel for the petitioner submits that the

petitioner and accused No.12 were arrested on the same day.

Accused No.12 has been granted regular bail by this Court on

the ground that he was not served with grounds of arrest at the

time his arrest. Even the petitioner was not served with

grounds of arrest, at the time of his arrest. Investigation of the

case is completed and charge sheet has been filed. Accordingly,

he prays to allow the petition.

5. Per contra, learned HCGP who has opposed the petition,

does not dispute the submissions made by the learned Counsel

for the petitioner.

6. Perusal of the material on record would go to show that

the injured victims in the present case have suffered simple

injuries in the incident in question. The petitioner, who was

arrested along with accused No.12 is in custody from

26.02.2025. Accused No.12 has been granted regular bail by

this Court in Crl.P.No.7477/2025 for the reason that grounds of

arrest were not served on him on the date of arrest. This Court

placing reliance on the judgment of the Hon'ble Supreme Court

in the case of PANKAJ BANSAL VS UNION OF INDIA - (2024)7

NC: 2025:KHC:27388

HC-KAR

SCC 576 and in the case of VIHAAN KUMAR VS STATE OF

HARYANA AND ANOTHER - 2025 SCC ONLINE SC 269 has

enlarged accused No.12 on bail. The petitioner, who was

arrested along with accused No.12 is also said to have been not

served with grounds of arrest and the said submission is not

disputed by learned HCGP. However, she has brought to the

notice of this Court that the petitioner is a person with criminal

antecedents as against whom 21 criminal cases are registered.

Under these circumstances, on the ground of parity, the

petitioner's prayer for grant of regular bail needs to be

answered affirmatively subject to appropriate conditions.

Accordingly, the following order:

7. The petition is allowed. The petitioner is directed to be

enlarged on bail in Crime No.12/2025 registered by Paper Town

Police Station, Bhadravathi, Shivamogga District, for the

offences punishable under Sections 132, 121(1), 109(1), 61,

58(b) of BNS, 2023, and Section 3, 25(1B) of Arms Act, 1959,

subject to the following conditions:

a) Petitioner shall execute personal bond for a sum of Rs.1,00,000/- with two sureties for the

NC: 2025:KHC:27388

HC-KAR

likesum, to the satisfaction of the jurisdictional Court;

b) The petitioner 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;

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.

f) The petitioner is directed to be appear before the SHO of Papertown Police Station, Shivamogga District and mark his attendance on every alternative Sunday of the month between 10.00 a.m, and 1.00 p.m, till the case registered against him is disposed off.

Sd/-

(S VISHWAJITH SHETTY) JUDGE NMS

 
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