Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Lakshmappa Alias Laxmappa Nilogal vs The State Of Karnataka
2025 Latest Caselaw 6181 Kant

Citation : 2025 Latest Caselaw 6181 Kant
Judgement Date : 13 June, 2025

Karnataka High Court

Sri Lakshmappa Alias Laxmappa Nilogal vs The State Of Karnataka on 13 June, 2025

                                       -1-
                                                   NC: 2025:KHC-D:7619
                                            CRL.A No. 100081 of 2024
                                        C/W CRL.A No. 100082 of 2024
                                            CRL.A No. 100083 of 2024
             HC-KAR




                        IN THE HIGH COURT OF KARNATAKA,
                                DHARWAD BENCH

                      DATED THIS THE 13TH DAY OF JUNE, 2025

                                     BEFORE
                    THE HON'BLE MR. JUSTICE VENKATESH NAIK T

                      CRIMINAL APPEAL NO.100081 OF 2024
                                    C/W
                      CRIMINAL APPEAL NO. 100082 OF 2024
                      CRIMINAL APPEAL NO. 100083 OF 2024


             IN CRL.A.NO.100081 OF 2024

             BETWEEN:

             SMT. SAROJINI W/O. L. B. NILOGAL,
             AGED ABOUT 58 YEARS,
             W/O. LAKSHMAPPA NILOGAL,
             R/O. NO.217, 8TH CROSS, BAPUJI LAYOUT,
             VIJAYANAGARA, BENGALURU-560040.
                                                          ...APPELLANT
             (BY SHRI G. N. NARASAMMANAVAR, ADVOCATE)
Digitally    AND:
signed by
RAKESH S
HARIHAR
Location:
High Court
             THE STATE OF KARNATAKA,
of
Karnataka,   BY LOKAYUKTA POLICE,
Dharwad
Bench        REPTD. BY SUPERINTENDENT OF POLICE,
             KARNATAKA LOKAYUKTA, KOPPAL.
                                                    ...RESPONDENT
             (BY SHRI SANTOSH MALAGOUDAR, SPECIAL COUNSEL)

                  THIS CRIMINAL APPEAL IS FILED U/S.11 OF THE
             CRIMINAL LAW AMENDMENT ORDINANCE, 1944, SEEKING TO
             CALL FOR RECORD IN SPL.CC(PC).NO.01/2017 PENDING ON
             THE FILE OF PRL. DISTRICT AND SESSIONS JUDGE AND SPL.
             JUDGE LOKAYUKTHA AT KOPPAL VIDE ANNEXURE-A AND SET
             ASIDE THE IMPUGNED ORDER DATED 10.03.2023 VIDE
             ANNEXURE-A, PASSED BY THE PRL. DISTRICT AND SESSIONS
             JUDGE AND SPL. JUDGE LOKAYUKTHA AT KOPPAL IN
                           -2-
                                      NC: 2025:KHC-D:7619
                               CRL.A No. 100081 of 2024
                           C/W CRL.A No. 100082 of 2024
                               CRL.A No. 100083 of 2024
HC-KAR




SPL.CC(PC).NO.01/2017 AND ALLOW THE APPLICATION
PREFERRED BY THE APPELLANT BEFORE THE PRL. DISTRICT
AND SESSIONS JUDGE AND SPL.JUDGE LOKAYUKTHA AT
KOPPAL IN SPL.CC (PC) NO.01/2017, DATED 29.01.2018, VIDE
ANNEXURE-B AND CONSEQUENTLY DIRECT RELEASE OF
MOVABLE ARTICLES PRAYED BY THE APPELLANT AND ETC.

IN CRL.A.NO.100082 OF 2024

BETWEEN:

SRI. VINAYAKA NILOGAL,
AGED ABOUT 35 YEARS,
S/O. LAXMAPPA B. NILOGAL,
R/O. NO.217, 8TH CROSS, BAPUJI LAYOUT,
VIJAYANAGARA, BENGALURU-560040.
                                             ...APPELLANT
(BY SHRI G. N. NARASAMMANAVAR, ADVOCATE)
AND:

THE STATE OF KARNATAKA,
BY LOKAYUKTA POLICE,
REPTD. BY SUPERINTENDENT OF POLICE,
KARNATAKA LOKAYUKTA, KOPPAL.
                                       ...RESPONDENT
(BY SHRI SANTOSH MALAGOUDAR, SPECIAL COUNSEL)

     THIS CRIMINAL APPEAL IS FILED U/S.11 OF THE
CRIMINAL LAW AMENDMENT ORDINANCE, 1944, SEEKING TO
CALL FOR RECORD IN SPL.CC(PC).NO.01/2017 PENDING ON
THE FILE OF PRL. DISTRICT AND SESSIONS JUDGE AND SPL.
JUDGE LOKAYUKTHA AT KOPPAL VIDE ANNEXURE-A AND SET
ASIDE THE IMPUGNED ORDER DATED 10.03.2023 VIDE
ANNEXURE-A, PASSED BY THE PRL. DISTRICT AND SESSIONS
JUDGE AND SPL. JUDGE LOKAYUKTHA AT KOPPAL IN
SPL.CC(PC).NO.01/2017 AND ALLOW THE APPLICATION
PREFERRED BY THE APPELLANT BEFORE THE PRL. DISTRICT
AND SESSIONS JUDGE AND SPL.JUDGE LOKAYUKTHA AT
KOPPAL IN SPL.CC (PC) NO.01/2017, DATED 29.01.2018, VIDE
ANNEXURE-B AND CONSEQUENTLY DIRECT RELEASE OF
MOVABLE ARTICLES PRAYED BY THE APPELLANT AND ETC.
                           -3-
                                      NC: 2025:KHC-D:7619
                               CRL.A No. 100081 of 2024
                           C/W CRL.A No. 100082 of 2024
                               CRL.A No. 100083 of 2024
HC-KAR




IN CRL.A.NO.100083 OF 2024

BETWEEN:

SRI. LAKSHMAPPA @ LAXMAPPA NILOGAL,
AGED ABOUT 64 YEARS,
S/O. BHEEMAPPA @ BHIMAPPA NILOGAL,
R/O. NO.217, 8TH CROSS, BAPUJI LAYOUT,
VIJAYANAGARA, BENGALURU-560040.
                                             ...APPELLANT
(BY SHRI G. N. NARASAMMANAVAR, ADVOCATE)

AND:

THE STATE OF KARNATAKA,
BY LOKAYUKTA POLICE,
REPTD. BY SUPERINTENDENT OF POLICE,
KARNATAKA LOKAYUKTA, KOPPAL.
                                       ...RESPONDENT
(BY SHRI SANTOSH MALAGOUDAR, SPECIAL COUNSEL)

     THIS CRIMINAL APPEAL IS FILED U/S.11 OF THE
CRIMINAL LAW AMENDMENT ORDINANCE, 1944, SEEKING TO
CALL FOR RECORD IN SPL.CC(PC).NO.01/2017 PENDING ON
THE FILE OF PRL. DISTRICT AND SESSIONS JUDGE AND SPL.
JUDGE LOKAYUKTHA AT KOPPAL VIDE ANNEXURE-A AND SET
ASIDE THE IMPUGNED ORDER DATED 10.03.2023 VIDE
ANNEXURE-A, PASSED BY THE PRL. DISTRICT AND SESSIONS
JUDGE AND SPL.JUDGE LOKAYUKTHA AT KOPPAL IN
SPL.CC(PC).NO.01/2017 AND ALLOW THE APPLICATION
PREFERRED BY THE APPELLANT BEFORE THE PRL. DISTRICT
AND SESSIONS JUDGE AND SPL. JUDGE LOKAYUKTHA AT
KOPPAL IN SPL.CC (PC) NO.01/2017, DATED 16.02.2018, VIDE
ANNEXURE-B AND CONSEQUENTLY DIRECT RELEASE OF
MOVABLE ARTICLES PRAYED BY THE APPELLANT AND ETC.

     THESE APPEALS ARE COMING ON FOR HEARING ON IA,
THIS DAY, JUDGMENT WAS DELIVERED THEREIN AS UNDER:
                              -4-
                                          NC: 2025:KHC-D:7619
                                  CRL.A No. 100081 of 2024
                              C/W CRL.A No. 100082 of 2024
                                  CRL.A No. 100083 of 2024
HC-KAR




                 ORAL JUDGMENT

(PER: THE HON'BLE MR. JUSTICE VENKATESH NAIK T)

Heard Sri. G. N. Narasammanavar, learned counsel

for the appellants and Sri S.B.Malagoudar, learned Special

counsel for respondent.

2. The appellant-Smt.Sarojini W/o L.B.Nilogal has

filed Criminal Appeal No.100081/2024, the appellant-

Vinayaka Nilogal filed Criminal Appeal No.100081/2024

and the appellant-Lakshmappa @ Laxmappa Nilogal filed

Criminal Appeal No.100083/2024 under Section 11 of the

Criminal Law Amendment Ordinance, 1944, praying to set-

aside order dated 10.03.2023 passed by learned

Prl.District and Sessions Judge, Koppal in Spl.CC (PC)

1/2017 and to allow the application filed under Section

451/457 of Cr.P.C R/w Section 5, 22 of P.C.Act, 1988 and

Section 132 A of Income Tax Act seeking for release of the

properties in favour of the appellants.

NC: 2025:KHC-D:7619

HC-KAR

3. Brief facts of the prosecution case are that;

On an information/complaint, the Lokayukta officers

have conducted raid in the house of accused/appellants

and an inventory was prepared, the bank locker at

Bengaluru is opened and the articles were seized. The

appellant in Crl.A.No.100081/2024 is the wife of the

accused and she is having small scale business and also

loans availed from banks and private persons. The

lokayuktha police issued prohibitory orders to the manager

restraining from operating their bank accounts. The bank

accounts of the appellants are seized, which caused great

hardship to the appellants. Further, the lokayuktha police

have seized documents from the house of appellants.

There are 17 documents, which include NSC certificates

and other gold and silver articles seized in the house of

accused at Badami and Bengaluru. Thus, in all 30 items

weighing 97.95 grams of gold ornaments were also seized

and the same are kept in the locker No.10 of the State

NC: 2025:KHC-D:7619

HC-KAR

Bank of Bikaner and Jaipur, Gandhinagar Branch,

Bengaluru.

4. Learned counsel for the appellants contended

that the golden ornaments were given to the appellant-

Sarojini at the time of her marriage. The gold and silver

articles were required for daily use of the appellant. The

appellants are ready to execute indemnity bond and they

undertakes to furnish those articles at the time of trial.

Hence, prayed for allowing the appeals.

5. Sri Santosh B.Malagoudar, learned Special

counsel appearing for the Lokayukta contended that

charge has been framed against the accused and now the

matter is set-down for trial. At this juncture, the

appellants have filed applications for release of the gold,

silver articles and other documents, which is not

permissible under law.

6. Perused the material available on record.

NC: 2025:KHC-D:7619

HC-KAR

7. The Lokayukta Police conducted raid on the

house of accused and seized gold, silver articles and other

documents from the house of accused. The allegation that

there is a disproportionate of assets i.e., 83.18% excess

properties owned by the accused. It is an admitted fact

that the wife of accused is a house-maker. Now she is

claiming gold, silver articles and other documents. Since

the charge has been framed by the trial Court and the

matter is set-down for trial. If gold and silver articles and

other documents are released in favour of appellants, it

would hamper the trial and trial will be postponed for in-

definite period. The matter pertains to the year 2015 and

the matter is not concluded till date. The primary concern

is to present the accused from transferring assets that are

allegedly disproportionate to his known source of income.

At this juncture, the appellants have failed to provide

compelling evidence of their legitimate origin and non-

involvement in the alleged crime. I am satisfied that, the

article/Bank Accounts seized are appears to be potential

NC: 2025:KHC-D:7619

HC-KAR

evidence during the trial. Thus, seized assets are held as

evidence to prove the disproportionate assets charge.

8. The prosecution used them to demonstrate the

discrepancy between the accused known income and the

value of his assets. Therefore, keeping the assets in the

Court's custody helps to prevent the accused from

tampering with, destroying or concealing them, which

could hinder the Court.

9. Hence, there is no merit in the appeals,

accordingly are dismissed.

10. In view of submission made by learned counsel

for the appellants, the trial Court is directed to expedite

the trial.

Sd/-

(VENKATESH NAIK T) JUDGE

AM /CT-AN

 
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