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

Smt. B V Sindhu vs State Of Karnataka
2025 Latest Caselaw 6449 Kant

Citation : 2025 Latest Caselaw 6449 Kant
Judgement Date : 20 June, 2025

Karnataka High Court

Smt. B V Sindhu vs State Of Karnataka on 20 June, 2025

                             -1-
                                                    CRL.A NO.100026/2025
                        C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024,
                             CRL.A NO.100356/2024, CRL.A NO.100357/2024,
                             CRL.A NO.100358/2024, CRL.A NO.100370/2024,
                             CRL.A NO.100371/2024, CRL.RP NO.100305 2024




     IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH
           DATED THIS THE 20TH DAY OF JUNE, 2025
                         PRESENT
     THE HON'BLE MR. JUSTICE SACHIN SHANKAR MAGADUM
                             AND
           THE HON'BLE MR. JUSTICE G BASAVARAJA
            CRIMINAL APPEAL NO.100026 OF 2025
                           C/W
            CRIMINAL APPEAL NO.100354 OF 2024,
            CRIMINAL APPEAL NO.100355 OF 2024,
            CRIMINAL APPEAL NO.100356 OF 2024,
            CRIMINAL APPEAL NO.100357 OF 2024,
            CRIMINAL APPEAL NO.100358 OF 2024,
            CRIMINAL APPEAL NO.100370 OF 2024,
           CRIMINAL APPEAL NO.100371 OF 2024 &
       CRIMINAL REVISION PETITION NO.100305 OF 2024
IN CRL.A NO.100026/2025

BETWEEN:

STATE OF KARNATAKA
REPRESENTED BY THE
MALMARUTI P.S, BELAGAVI
THROUGH THE
ADDL. STATE PUBLIC PROSECUTOR,
ADVOCATE GENERAL OFFICE,
HIGH COURT OF KARNATAKA,
DHARWAD BENCH.
                                                        ...APPELLANT
(BY SRI. M.B. GUNDAWADE, ADDL. SPP.)

AND:

1.    B.V. SINDHU,
      AGE: 35 YEARS,
      ASSISTANT ENGINEER,
      HESCOM, BELAGAVI-570023.
                            -2-
                                                  CRL.A NO.100026/2025
                      C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024,
                           CRL.A NO.100356/2024, CRL.A NO.100357/2024,
                           CRL.A NO.100358/2024, CRL.A NO.100370/2024,
                           CRL.A NO.100371/2024, CRL.RP NO.100305 2024




2.   NATAJI S/O. PEERAJI PATIL,
     AGE: 55 YEARS, OCC: LINEMAN CSD-3,
     HESCOM, BELAGAVI,
     R/O: H.NO. 882, KANGRALI B.K.
     TQ. AND DIST: BELAGAVI-590010.

3.   AJIT S/O. MAYAPPA PUJARI,
     AGE: 60 YEARS, OCC: RETIRED AEE,
     R/O: H.NO. 88, RAMATEERTH NAGAR,
     TQ. AND DIST: BELAGAVI-590015.

4.   MALLASARJ S/O. SHIVARAJ SHAPURAKAR,
     AGE: 33 YEARS, OCC: LINEMAN,
     CSD-3, HESCOM, BELAGAVI,
     R/O: LAKSHMI NAGAR, 1ST CROSS,
     KAKATI TQ. AND DIST: BELAGAVI-591113.

5.   SUBASH S/O. MALLAPPA HULLOLLI,
     AGE: 41 YEARS, OCC: JUNIOR ENGINEER,
     HESCOM, BELAGAVI,
     R/O: FLAT NO 417, CTS NO.647,
     H.D. KUMARSWAMY LAYOUT
     BAUXITE ROAD,
     TQ. AND DIST.
     BELAGAVI-590019.

6.   IRAPPA S/O. MAHADEV PATTAR,
     AGE: 41 YEARS, OCC: LINEMAN,
     RSD-1, HESCOM, GHATAPRABHA,
     R/O: H.NO.982, KUMBAR ONI,
     NEAR BELLAD BAGEWADI BANK,
     GHATAPRABHA, DHUPADAL,
     TQ. GOKAK DIST.
     BELAGAVI-591102.

7.   MALLIKARJUN S/O. SANGAPPA RADIYAL,
     AGE: 45 YEARS, OCC:OVERSEER, CSD-3,
     HESCOM, BELAGAVI
     R/O: CCB NO.24, KPTCL QUARTERS,
     NEHURU NAGAR,
     TQ. AND DIST. BELAGAVI-586109.
                            -3-
                                                  CRL.A NO.100026/2025
                      C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024,
                           CRL.A NO.100356/2024, CRL.A NO.100357/2024,
                           CRL.A NO.100358/2024, CRL.A NO.100370/2024,
                           CRL.A NO.100371/2024, CRL.RP NO.100305 2024




8.   BHIMAPPA S/O. LENKAPPA GODALKUNDARADI,
     AGE: 56 YEARS, OCC: SENIOR ASSISTANT,
     HESCOM, BELAGAVI
     R/O: 1903, NEAR UDAYA SCHOOL,
     RAMATEERTH NAGAR,
     TQ AND DIST. BELAGAVI-590015.

9.   RAJENDRA S/O. BHUPAL HALINGALI,
     AGE: 31 YEARS,
     OCC: STATION ATTNDER GRADE-2,
     220 KV STATION, INDAL,
     R/O: C-1 KPTCL QUARTERS, NEGARU NAGAR,
     TQ AND DIST. BELAGAVI-590010.

10 . SURESH S/O. KALLAPPA KAMBLE,
     AGE: 53 YEARS, OCC: ACCOUNT OFFICER,
     HESCOM, BELAGAVI,
     R/O: APMC ROAD, MARKANDEYA NAGAR,
     BELAGAVI-590019.

11 . IRAYYA S/O. GURAYYA HIREMATH,
     AGE: 46 YEARS, OCC: LINEMAN CSD-1,
     NEAR RAILWAY STATION, HESCOM BELAGAVI,
     R/O: RAMAKAMAL BUILDING,
     MAIN ROAD, ANANDNAGAR VADAGAON,
     TQ AND DIST. BELAGAVI-590005.

12 . MARUTI S/O. BHARAM PATIL
     AGE: 58 YEARS,
     OCC: LINEMAN TL AND SS SUB DIVISION,
     KPTCL BELAGAVI, R/O: NEAR HARASHA HOTEL,
     RAMATEERTH NAGAR,
     TQ AND DIST. BELAGAVI-590015.

13 . DRAKSHAYANI D/O. MAHADEV NESARAGI,
     AGE: 60 YEARS, OCC: ASSISTANT
     R/O: JAKKERI HONDA,
     BEHIND MARATHA MANDAL,
     MARRIAGE HALL,
     TQ AND DIST. BELAGAVI-590001.
                                      ...RESPONDENTS
                            -4-
                                                  CRL.A NO.100026/2025
                      C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024,
                           CRL.A NO.100356/2024, CRL.A NO.100357/2024,
                           CRL.A NO.100358/2024, CRL.A NO.100370/2024,
                           CRL.A NO.100371/2024, CRL.RP NO.100305 2024




(BY SRI N.D.GUNDE & SRI HANUMESH M. DESAI, ADVOCATES
     FOR R1, R2 AND R10;
     SRI. JAGADISH PATIL, ADVOCATE FOR R3;
     SRI. B.V. SOMAPUR, ADVOCATE FOR R13;
     SRI. ASHOK R. KALYANSHETTY, ADVOCATE FOR
     R4 TO R9, R11 AND R12)

     THIS CRIMINAL APPEAL IS FILED 418 OF BNSS, (UNDER
SECTION 377 OF CR.P.C), PRAYING TO CALL FOR THE
RECORDS IN SC NO.262/2019 ON THE FILE OF THE PRINCIPAL
DISTRICT AND SESSIONS JUDGE, BELAGAVI AND TO PASS AN
ORDER OF ENHANCING THE SENTENCE AGAINST THE
RESPONDENT/ACCUSED      NO.1   TO    12   FOR   OFFENCE
PUNISHABLE UNDER SECTION 120B, 195, 211, 420, 467, 468,
471 R/W. SECTION 149 OF IPC, IN SC NO.262/2019 PASSED
BY THE PRINCIPAL DISTRICT AND SESSIONS JUDGE,
BELAGAVI AND MODIFY THE SENTENCE DATED 27.06.2024
AND IMPOSE MAXIMUM SENTENCE AS PROVIDED FOR
OFFENCE PUNISHABLE UNDER SECTIONS 120B, 195, 211, 420,
467, 468, 471 R/W. SECTION 149 OF IPC, IN SC NO.262/2019
PASSED BY THE PRINCIPAL DISTRICT AND SESSIONS JUDGE,
BELAGAVI.

IN CRL.A NO.100354/2024

BETWEEN:

AJIT S/O. MAYAPPA PUJARI
AGE: 65 YEARS, OCC: RETIRED AEE,
R/O: H.NO. 88, RAMATEERTH NAGAR,
TQ. AND DIST. BELAGAVI-590001.
                                                      ...APPELLANT
(BY SRI. JAGADISH PATIL, ADVOCATE)

AND:

THE STATE OF KARNATAKA
THROUGH MALMARUTI POLICE STATION,
BELAGAVI,
REPRESENTED BY ITS
STATE PUBLIC PROSECUTOR,
                             -5-
                                                   CRL.A NO.100026/2025
                       C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024,
                            CRL.A NO.100356/2024, CRL.A NO.100357/2024,
                            CRL.A NO.100358/2024, CRL.A NO.100370/2024,
                            CRL.A NO.100371/2024, CRL.RP NO.100305 2024




HIGH COURT OF KARNATAKA BENCH
AT: DHARWAD-580011.
                                                    ...RESPONDENT
(BY SRI. M.B. GUNDAWADE, ADDL. SPP.)

     THIS CRIMINAL APPEAL IS FILED UNDER SECTION
374(2) OF CR.P.C. SEEKING TO CALL FOR RECORDS AND
ALLOW THIS APPEAL BY SETTING ASIDE THE JUDGMENT OF
CONVICTION DATED 25.06.2024 AND ORDER OF SENTENCE
DATED 27.06.2024 PASSED BY PRINCIPAL DISTRICT AND
SESSIONS JUDGE, BELAGAVI IN SESSIONS CASE 262/2019
FOR OFFENCES PUNISHABLE UNDER SECTIONS 120B, 195,
211, 420, 467, 468, 471 R/W. 149 OF IPC AND ACQUIT THE
APPELLANT/ACCUSED NO.3.

IN CRL.A NO.100355/2024

BETWEEN:

1.   MALLASARJ S/O. SHIVARAJ SHAPURAKAR
     AGE: 33 YEARS, OCC: LINEMAN,
     CSD-3, HESCOM BELAGAVI,
     R/O: LAKSHMI NAGAR,
     1ST CROSS, KAKATI, TQ/DIST. BELAGAVI.

2.   RAJENDRA S/O. BHUPAL HALINGALI
     AGE: 31 YEARS,
     OCC: STATION ATTENDER GRADE-2
     220 KV STATION, INDAL
     R/O:C-1, KPTCL QURTERS,
     NEHARU NAGAR, BELAGAVI,
     TQ AND DIST. BELAGAVI.

3.   MARUTI S/O. BHARAM PATIL
     AGE: 58 YEARS, OCC: LINEMAN
     TL AND SS SUB DIVISION,
     KPTCL BELAGAVI,
     R/O: NEAR HARSHA HOTEL,
     RAMATEERTH NAGAR,
     TQ/DIST. BELAGAVI.
                                                     ...APPELLANTS
                               -6-
                                                     CRL.A NO.100026/2025
                         C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024,
                              CRL.A NO.100356/2024, CRL.A NO.100357/2024,
                              CRL.A NO.100358/2024, CRL.A NO.100370/2024,
                              CRL.A NO.100371/2024, CRL.RP NO.100305 2024




(BY    SRI. PRASHANT MATHAPATI AND
       SRI ASHOK R. KALYANSHETTY, ADVOCATES)

AND:

THE STATE OF KARNATAKA
THROUGH MALMARUTI POLICE STATION,
DIST. BELAGAVI
NOW REP. BY STATE PUBLIC PROSECUTOR
HIGH COURT OF KARNATAKA DHARWAD
BENCH AT DHARWAD
                                                      ...RESPONDENT
(BY SRI. M.B. GUNDAWADE, ADDL. SPP.)

     THIS CRIMINAL APPEAL IS FILED UNDER SECTION
374(2) OF CR.P.C. SEEKING TO CALL FOR RECORDS IN
SESSION CASE NO.262/2019 AND SET ASIDE THE JUDGMENT
OF CONVICTION DATED 25.06.2024 AND ORDER OF SENTENCE
DATED 27.06.2024 PASSED BY PRINCIPAL DISTRICT AND
SESSIONS JUDGE, BELAGAVI IN SESSIONS CASE NO.
262/2019 FOR OFFENCES PUNISHABLE UNDER SECTIONS 195,
467, 420, 468, 471, 211, 120B R/W. 149 OF IPC AND ACQUIT
THE APPELLANTS/ACCUSED NO.4, 9 AND 12.

IN CRL.A NO.100356/2024

BETWEEN:

1.    SRI. NEETAJI S/O. PEERAJI PATIL
      AGE: 55 YEARS, OCC: LINEMAN,
      CSD-3, HESCOM, BELAGAVI,
      R/O: H.NO.882, KANGRALI B.K.,
      TQ. DIST. BELAGAVI.

2.    SRI. BHIMAPPA
      S/O. LENKAPPA GODALKUNDARADI
      AGE: 56 YEARS, OCC: SENIOR ASSISTANT
      HESCOM BELAGAVI,
      R/O: 1903, NEAR UDAYA SCHOOL,
      RAMATEERTHA NAGAR,
      TQ. DIST. BELAGAVI.
                            -7-
                                                  CRL.A NO.100026/2025
                      C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024,
                           CRL.A NO.100356/2024, CRL.A NO.100357/2024,
                           CRL.A NO.100358/2024, CRL.A NO.100370/2024,
                           CRL.A NO.100371/2024, CRL.RP NO.100305 2024




3.   SRI. SURESH S/O. KALLAPPA KAMBLE
     AGE: 53 YEARS, OCC: ACCOUNT OFFICER
     HESCOM BELAGAVI,
     R/O. APMC ROAD, MARKANDEYA NAGAR,
     BELAGAVI, TQ. DIST. BELAGAVI.
                                                    ...APPELLANTS
(BY SRI. NEELENDRA D. GUNDE, ADVOCATE FOR
    APPELLANT NOS. 1 AND 3;
    SRI. ASHOK R. KALYANSHETTY, ADVOCATE FOR
    APPELLANT NO.2)

AND:

STATE OF KARNATAKA
BY BELAGAVI MALMARUTI POLICE STATION,
REPRESENTED BY THE
STATE PUBLIC PROSECUTOR,
HIGH COURT BUILDING,
DHARWAD-580001.
                                                   ...RESPONDENT
(BY SRI. M.B. GUNDAWADE, ADDL. SPP.)

     THIS CRIMINAL APPEAL IS FILED UNDER SECTION 374
(2) OF CR.P.C. SEEKING TO CALL FOR THE RELEVANT
RECORDS AND ALLOW THIS CRIMINAL APPEAL BY SETTING
ASIDE THE JUDGMENT AND ORDER OF CONVICTION DATED
25.06.2024 AND SENTENCE DATED 27.06.2024 PASSED IN SC
NO.262/2019 BY THE PRL. DISTRICT AND SESSIONS JUDGE,
BELAGAVI, THEREBY CONVICTING THE APPELLANT FOR THE
OFFENCE PUNISHABLE UNDER SECTIONS 120B, 195, 211, 420,
467, 468 AND 471 R/W. 149 OF IPC, AND SENTENCING THEM
TO UNDERGO TO SIMPLE IMPRISONMENT; AND ETC.

IN CRL.A NO.100357/2024

BETWEEN:

SMT. B.V. SINDHU
W/O. SHIVARAM REVENAKAR
AGE. 35 YEARS,
                            -8-
                                                  CRL.A NO.100026/2025
                      C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024,
                           CRL.A NO.100356/2024, CRL.A NO.100357/2024,
                           CRL.A NO.100358/2024, CRL.A NO.100370/2024,
                           CRL.A NO.100371/2024, CRL.RP NO.100305 2024




OCC. AEE HESCOM, BELAGAVI,
R/O. LAXMI NAGAR, BELAGAVI,
TQ. DIST. BELAGAVI.
                                                      ...APPELLANT
(BY SRI. NEELEDRA D. GUNDE, ADVOCATE)

AND:

STATE OF KARNATAKA
BY BELAGAVI MALMARUTI POLICE STATION,
REPRESENTED BY
THE STATE PUBLIC PROSECUTOR,
HIGH COURT BUILDING,
DHARWAD-580001.
                                                   ...RESPONDENT
(BY SRI. M.B.GUNDAWADE, ADDL. SPP.)

     THIS CRIMINAL APPEAL IS FILED UNDER SECTION 374
(2) OF CR.P.C., SEEKING TO CALL FOR THE RELEVANT
RECORDS AND ALLOW THIS CRIMINAL APPEAL BY SETTING
ASIDE THE JUDGMENT AND ORDER OF CONVICTION DATED
25.06.2024 AND SENTENCE DATED 27.06.2024 PASSED IN SC
NO.262/2019 BY THE PRL. DISTRICT AND SESSIONS JUDGE.
BELAGAVI, THEREBY CONVICTING THE APPELLANT FOR THE
OFFENCE PUNISHABLE UNDER SECTIONS 120B, 195, 211, 420,
467, 468 AND 471 R/W 149 OF IPC, AND SENTENCING THEM
TO UNDERGO TO SIMPLE IMPRISONMENT; AND ETC.

IN CRL.A NO.100358/2024

BETWEEN:

DRAKSHAYANI D/O. MAHADEV NESARGI
AGE. 65 YEARS, OCC. RETIRED EMPLOYEE,
R/O. JAKKERI HONDA,
BEHIND MARATHA MANDAL,
MARRIAGE HALL,
TQ. AND DIST. BELAGAVI.
                                                      ...APPELLANT

(BY B.V. SOMAPUR, ADVOCATE)
                            -9-
                                                  CRL.A NO.100026/2025
                      C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024,
                           CRL.A NO.100356/2024, CRL.A NO.100357/2024,
                           CRL.A NO.100358/2024, CRL.A NO.100370/2024,
                           CRL.A NO.100371/2024, CRL.RP NO.100305 2024




AND:

THE STATE OF KARNATAKA
THROUGH BELAGAVI MALMARUTI P.S.
REPRESENTED BY STATE PUBLIC PROSECUTOR,
DHARWAD BENCH.
                                                   ...RESPONDENT
(BY SRI. M.B. GUNDAWADE, ADDL. SPP.)

     THIS CRIMINAL APPEAL IS FILED UNDER SECTION
374(2) CR.P.C. SEEKING TO SET ASIDE THE CONVICTION
DATED 25.06.2024 AND SENTENCE DATED 27.06.2024 PASSED
BY THE PRL. DISTRICT AND SESSIONS JUDGE, BELAGAVI IN
S.C NO.262/2019 FOR PUNISHABLE UNDER SECTIONS 195
211, 420, 467, 468, 471 AND 120(B) R/W. 149 OF IPC, AND
ACQUIT THE APPELLANT/ACCUSED NO.13 OF THE CHARGES
LEVELED AGAINST HER.

IN CRL.A NO.100370/2024

BETWEEN:

1.   SHRI. MALLIKARJUN S/O. SANGAPPA RADIYAL
     AGED ABOUT 51 YEARS,
     OCC: OVERSEER,
     CSD-3, HESCOM, BELAGAVI,
     CCB NO.24, KPTCL QUARTERS,
     NEHRU NAGAR, AT: BELAGAVI,
     TQ. AND DIST. BELAGAVI.

2.   SHRI. IRAYYA S/O. GURAYYA HIREMATH,
     AGED ABOUT 52 YEARS,
     OCC: LINEMAN,
     CSD-1, HESCOM,
     NEAR RAILWAY STATION,
     HESCOM BELAGAVI,
     R/AT: RAMAKAMAL BUILDING,
     MAIN ROAD, ANAND NAGAR,
     VADAGAON, TQ. AND DIST. BELAGAVI.
                                                    ...APPELLANTS
(BY SRI. ASHOK R. KALYANSHETTY, ADVOCATE)
                            - 10 -
                                                  CRL.A NO.100026/2025
                      C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024,
                           CRL.A NO.100356/2024, CRL.A NO.100357/2024,
                           CRL.A NO.100358/2024, CRL.A NO.100370/2024,
                           CRL.A NO.100371/2024, CRL.RP NO.100305 2024




AND:

THE STATE OF KARNATAKA
(MALMARUTI P S BELAGAVI)
BY ITS STATE PUBLIC PROSECUTOR,
OFFICE OF ADVOCATE GENERAL,
HIGH COURT PREMISES,
DHARWAD-580011.
                                                   ...RESPONDENT
(BY SRI. M.B. GUNDAWADE, ADLL. SPP.)

     THIS CRIMINAL APPEAL IS FILED UNDER SECTION
374(2) CR.P.C. SEEKING TO SET ASIDE THE JUDGMENT OF
CONVICTION DATED 25.06.2024 AN ORDER OF SENTENCE
DATED 27.06.2024 PASSED BY THE PRL. DISTRICT AND
SESSIONS JUDGE, BELAGAVI IN SC NO.262/2019 FOR THE
OFFENCES PUNISHABLE UNDER SECTION 195, 467, 420, 468,
471, 211, 120B, R/W. SECTION 149 OF IPC AND ACQUIT THEM
OF ALL THE CHARGES.

IN CRL.A NO.100371/2024

BETWEEN:

1.   SHRI. SUBHASH
     S/O. MALLAPPA HULLOLLI
     (HALLOLLI),
     AGED ABOUT 46 YEARS,
     OCC. JR. ENGINEER,
     HESCOM, BELAGAVI,
     FLAT NO.417, CTS NO.647,
     H.D. KUMARSWAMY LAY OUT,
     BAUXITE ROAD,
     AT: BELAGAVI,
     TQ. AND DIST. BELAGAVI.

2.   SHRI. IRAPPA S/O. MAHADEV PATTAR,
     AGED ABOUT 46 YEARS, OCC. LINEMAN,
     PREVIOUSLY AT RSD-1, HESCOM,
     GHATAPRABHA, H.NO.982,
     KUMBAR ONI,
     NEAR BELLAD BAGEWADI BANK,
                             - 11 -
                                                   CRL.A NO.100026/2025
                       C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024,
                            CRL.A NO.100356/2024, CRL.A NO.100357/2024,
                            CRL.A NO.100358/2024, CRL.A NO.100370/2024,
                            CRL.A NO.100371/2024, CRL.RP NO.100305 2024




    GHATAPRABHA, DHUPADAL,
    PRESENTLY AS LINEMAN,
    HESCOM, BAILHONGAL,
    ASHIRWAD BLDG, KOPPAD GALLI,
    BAILHONGAL.
                                                     ...APPELLANTS
(BY SRI. ASHOK R. KALYANSHETTY, ADVOCATE)

AND:

THE STATE OF KARNATAKA
(MALMARUTI P S BELAGAVI)
BY ITS STATE PUBLIC PROSECUTOR,
OFFICE OF ADVOCATE GENERAL,
HIGH COURT PREMISES,
DHARWAD-580011.
                                                    ...RESPONDENT
(BY SRI. M.B. GUNDAWADE, ADLL. SPP.)

     THIS CRIMINAL APPEAL IS FILED UNDER SECTION
374(2) CR.P.C. SEEKING TO SET ASIDE, AS REGARDS THEM,
THE JUDGMENT OF CONVICTION DATED 25.06.2024 AN ORDER
OF SENTENCE DATED 27.06.2024 PASSED BY THE PRL.
DISTRICT AND SESSIONS JUDGE, BELAGAVI IN SC
NO.262/2019 FOR THE OFFENCES PUNISHABLE UNDER
SECTIONS 195, 467, 420, 468, 471, 211, 120B, R/W. SECTION
149 OF IPC AND ACQUIT THEM OF ALL THE CHARGES.

IN CRL.RP NO.100305/2024

BETWEEN:

SRI. TUKARAM S/O. BALESH MAJJAGI
AGE. 65 YEARS,
OCC. RTD. SUPERINTENDING ENGINEER
IN HESCOM, BELAGAVI
R/O. CTS NO. 4867/10,
1ST A 2ND CROSS SAMPIGE ROAD,
SADASHIVANAGAR, BELAGAVI 590 019
                                   ...REVISION PETITIONER
(BY SRI. Z.M.HATTARAKI, SRI. A.M. MULLA AND
      SRI. M.D. SANADI, ADVOCATES)
                             - 12 -
                                                   CRL.A NO.100026/2025
                       C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024,
                            CRL.A NO.100356/2024, CRL.A NO.100357/2024,
                            CRL.A NO.100358/2024, CRL.A NO.100370/2024,
                            CRL.A NO.100371/2024, CRL.RP NO.100305 2024




AND:

1.   THE STATE OF KARNATAKA
     PSI, MALMARUTI POLICE STATION,
     BELAGAVI
     REPRESENTED BY
     STATE PUBLIC PROSECUTOR,
     HIGH COURT DHARWAD BENCH
     BUILDING DHARWAD-580011.

2.   B.V. SINDHU
     AGE. 40 YEARS
     OCC. ASST. ENG (ELE) HESCOM,
     BELAGAVI
     R/AT: CHAMUNDESHWARI ELECTRICITY
     SUPPLY CORPORATION LTD.,
     CORPORATE OFFICE CESC,
     HINDAKAL ROAD MYSORE,
     RESIDING NOW AT: EWS-227,
     KUVEMPUNAGAR,
     TQ AND DIST: MYSORE-570023.

3.   NATAJI S/O. PERJI PATIL
     AGE. 60 YEARS
     OCC. LINEMAN, CSD-3, HESCOM BELAGAVI
     (NOW RETIRED )
     R/O: H.NO-882 KAGRALI B.K
     TQ AND DIST. BELAGAVI
     NOW R/O: PLOT NO 12, R.S. NO. 38/A
     VAIBHAV NAGAR,
     BELAGAVI-590010.
     RESIDING NOW AT: PLOT NO. 12, RS NO.38/A,
     VAIBHAV NAGAR, BELAGAVI-590010.

4.   AJIT S/O. MAYAPPA PUJARI
     AGE. 65 YEARS, OCC. RETIRED A.E.E
     R/AT. H.NO.88,
     RAMATEERTH NAGAR,
     BELAGAVI, TQ AND DIST.
     BELAGAVI-590015.
                            - 13 -
                                                  CRL.A NO.100026/2025
                      C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024,
                           CRL.A NO.100356/2024, CRL.A NO.100357/2024,
                           CRL.A NO.100358/2024, CRL.A NO.100370/2024,
                           CRL.A NO.100371/2024, CRL.RP NO.100305 2024




5.   MALLASARJ S/O. SHIVARAI SHAHAPURKAR
     AGE. 38 YEARS, OCC. LINEMAN CSD-3 HESCOM,
     NOW AT YAMUNAPUR SECTION,
     RSD-II HESCOM, BELAGAVI,
     R/O: LAXMI NAGAR, 1ST CROSS, KAKATI,
     TAL. DIST. BELAGAVI-591113.

6.   SUBHASH S/O. MALLAPPA HULLOLLI
     AGE. 46 YEARS, OCC. JUNIOR ENGINEER,
     NOW AT RSD-2, HONAGA SECTION,
     HESCOM BELAGAVI,
     R/O: FLAT NO. 417,
     CTS NO. 647 H.D.
     KUMARASWAMY LAYOUT,
     BAUXITE ROAD,
     TAL AND DIST. BELAGAVI-590019.

7.   IRAPPA S/O. MAHADEV PATTAR
     AGE. 46 YEARS, OCC. LINEMAN,
     RSD-1, HESCOM, GHATAPRABHA,
     R/O: H.NO-982, KUMBAR ONI,
     NER BELLAD BAGEWADI BANK,
     GHATAPRABHA, DHUPADAL,
     TQ. GOKAK, BELAGAVI
     NOW WORKING AT. BAILHONGAL
     NOW WORKING AT. KANTI GALLI,
     GOMBIGUDI, BAZAR ROAD, BAILHONGAL,
     TQ. BAILHONGAL, DIST.
     BELAGAVI-591102.

8.   MALLIKARJUN S/O. SANGAPPA RADIYAL
     AGE. 50 YEARS
     OCC. OVERSEERL CSD-3,
     HESCOM BELAGAVI
     R/O: CCB NO. 24 KPTCL QUARTERS,
     NEHRU NAGAR, BELAGAVI
     NOW WORKING
     AS JR. ENGINEER RURAL SUB DIVISION
     HESCOM VIJAYPUR
     TQ AND DIST. VIJAYAPUR-586109.
                             - 14 -
                                                   CRL.A NO.100026/2025
                       C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024,
                            CRL.A NO.100356/2024, CRL.A NO.100357/2024,
                            CRL.A NO.100358/2024, CRL.A NO.100370/2024,
                            CRL.A NO.100371/2024, CRL.RP NO.100305 2024




9.   BHIMAPPA
     S/O. LENKAPPA GODALKUNDARAGI
     AGE. 61 YEARS
     OCC. SR. ASSISTANT (RETIRED)
     HESCOM BELAGAVI
     R/O: 1903, NEAR UDAY SCHOOL,
     RAMATEERTH NAGAR,
     TAL. AND DIST. BELAGAVI-590015.

10. RAJENDRA S/O. BHUPAL HALINGALI
    AGE. 36 YEARS,
    OCC. STATION ATTENDER GR-2,
    220 KV STATION, INDAL,
    R/O: C-1, KPTCL QUARTERS NEHRU NAGAR,
    TAL. AND DIST. BELAGAVI-590010.

11. SURESH S/O. KALLAPPA KAMBALE
    AGE. 58 YEARS, OCC. ACCOUNTS OFFICER (RTD)
    HESCOM BELAGAVI
    R/O: APMC ROAD MARKANDY NAGAR, BELAGAVI,
    TAL. AND DIST. BELAGAVI-590019.

12. IRAYYA S/O. GURAYYA HIREMATH
    AGE. 51 YEARS,
    OCC. LINE MAN CSD-1
    NEAR RAILWAY STATION,
    HESCOM BELAGAVI,
    R/O: RAMKAMAL BUILDING,
    MAIN ROAD, ANANDANAGAR,
    VADAGAON,
    TAL. AND DIST.
    BELAGAVI-590005.

13. MARUTI S/O. BHARAM PATIL
    AGE. 63 YEARS,
    OCC. LINEMAN (RETD) TL AND
    SS SUB-DIVISION KPTCL BELAGAVI
    R/O: NEAR HARSHA HOTEL,
    RAMATEERTH NAGAR,
    TAL. AND DIST. BELAGAVI-590015.
                            - 15 -
                                                  CRL.A NO.100026/2025
                      C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024,
                           CRL.A NO.100356/2024, CRL.A NO.100357/2024,
                           CRL.A NO.100358/2024, CRL.A NO.100370/2024,
                           CRL.A NO.100371/2024, CRL.RP NO.100305 2024




14. DRAKSHAYANI
    W/O. MAHADEV NESARAGI
    AGE. 65 YEARS, OCC. ASSISTANT (RETD),
    R/O: JAKKERI HONDA,
    BEHIND MARATHA,
    MANDAL MARRIAGE HALL,
    TAL AND DIST.
    BELAGAVI-590001.
                                        ...RESPONDENTS

(BY   SRI. M.B. GUNDAWADE, ADDL. SPP. FOR R1;
      SRI. N.D. GUNDE, ADVOCATE FOR R2 & R3;
      SRI. JAGADISH PATIL, ADVOCATE FOR R4;
      SRI. PRASHANT MATHAPATI, ADVOCATE FOR
      R5, R10 & R13;
      SRI. ASHOK R. KALYANSHETTY, ADVOCATE FOR
      R6 TO R9 & R12;
      SRI. B.V. SOMAPUR, ADVOCATE FOR R14;
      R11 SERVED, UNREPRESENTED)

     THIS CRIMINAL REVISION PETITION IS FILED UNDER
SECTION 397 R/W 401 OF CR.P.C. SEEKING TO CALL FOR
TRIAL COURT RECORDS AND SET ASIDE THE ORDER OF
SENTENCE PASSED ON 27.06.2024 ON THE FILE OF PRINCIPLE
DISTRICT AND SESSIONS JUDGE BELAGAVI FOR THE OFFENCE
PUNISHABLE UNDER SECTIONS 120B, 195, 211, 420, 467,
468, 471 R/W. 149 OF IPC AND ENHANCE THE MAXIMUM
SENTENCE WHICH THE STATUTE PRESCRIBED.

     THESE APPEALS AND REVISION PETITION HAVING BEEN
HEARD AND RESERVED FOR JUDGMENT ON 29.04.2025,
COMING ON FOR "PRONOUNCEMENT OF ORDERS", THIS DAY,
THE COURT DELIVERED THE FOLLOWING:

CORAM:   HON'BLE MR. JUSTICE SACHIN SHANKAR MAGADUM
         AND
         HON'BLE MR. JUSTICE G BASAVARAJA
                                 - 16 -
                                                       CRL.A NO.100026/2025
                           C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024,
                                CRL.A NO.100356/2024, CRL.A NO.100357/2024,
                                CRL.A NO.100358/2024, CRL.A NO.100370/2024,
                                CRL.A NO.100371/2024, CRL.RP NO.100305 2024




                     CAV JUDGMENT

(PER: THE HON'BLE MR. JUSTICE G BASAVARAJA)

These appeals and Criminal Revision Petition are

preferred against the Judgment of conviction dated 25th June,

2024 and order on sentence dated 27th June, 2024 passed in SC

No.262 of 2019 by the Principal District & Sessions Judge,

Belagavi (for short hereinafter referred to as the "trial Court".)

2. Criminal Appeal No.100026 of 2025 is preferred by the

State under Section 377 of Code of Criminal Procedure and

Section 418 of Bharatiya Nagarik Suraksha Sanhit seeking

enhancement of punishment by modifying the sentence dated

27th June 2024 and imposing maximum sentence as provided

for the offence punishable under Sections 120B, 195, 211, 420,

467, 468, 471 read with Section 149 of Indian Penal Code.

3. Criminal Appeals No.100354, 100355, 100356, 100357,

100358, 100370 & 100371 of 2024 are preferred by the

accused 2 to 13 in SC No.262 of 2019, challenging the

Judgment of conviction dated 25th June 2024 and order on

Sentence dated 27th June 2024 passed in SC No.262 of 2019 by

the trial Court.

- 17 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

4. Complainant-Tukaram Balesh Majjagi has preferred

Criminal Revision Petition No.100305 of 2024 under Sections

397 & 401 of Code of Criminal Procedure against the sentence

dated 27th June, 2024 passed by the Principal District &

Sessions Judge in SC No.262 of 2019, seeking enhancement of

sentence, which the statutes prescribe.

5. For the sake of convenience, the parties herein are

referred to as per their rank and status before the trial Court.

Factual matrix of the case:

6. Brief facts leading to these appeals and Revision Petition

are that, Police Inspector of Malmaruti Police Station, Belagavi

filed charge-sheet, against accused No.1 only, in Crime No.44,

45 & 46 of 2017. All the three Crimes were merged together

for offences punishable under Sections 195, 211, 420, 467, 468

and 471 of IPC. The Investigating Officer dropped filing of

charge-sheet against other accused, viz. Nataji Peeraji Patil, Ajit

Mayappa Pujari, Mallasarja Shivarai Shapurakar, Subhash

Mallappa Hullolli, Irappa Mahadev Pattar, Mallikarjun Sangappa

Radiyal, Bheemappa Lenkappa Godalkundaragi, Rajendra

Bhupal Halingali and Suresh Kallappa Kamble. After filing of

- 18 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

charge sheet, jurisdictional Magistrate took cognizance against

accused No.1 for the abovesaid offences and case was

registered in CC No.256 of 2019. After its committal to the

Court of Sessions, case came to be registered in SC No.262 of

2019. Subsequently, as per the order of trial Court dated 30th

June 2020 passed on the application filed by the learned Public

Prosecutor under Section 319 of Code of Criminal Procedure,

other accused are arrayed as accused 2 to 13 in the case, to

face trial along with accused No.1.

7. It is alleged by the prosecution that on 12th February

2017, Complainant-T.B. Majjagi (PW1), filed three complaints

before Malmaruti Police Station, Belagavi against accused 1 to

10. In the complaints it is stated that the complainant was

working as Executive Engineer (Operation & Maintenance) in

HESCOM, Rural Division, Belagavi between 26th June 2014 and

03rd February 2015. During the said period, accused were also

working in various Sections and in different capacities in

HESCOM, Rural Division, Belagavi. The complainant worked

sincerely with dedication and devotion for more than thirty

years in the Organisation. He was known for his efficiency in

the department and in that regard, he has also received

- 19 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

certificates and medals from the State and Central

Governments and also from various other Societies. Accused 2

to 10, being unable to tolerate the honours received by the

complainant, with an intention to defame and harass the

complainant so as to cause his suspension, hatched conspiracy

and in collusion with accused No.1, decided to give a false

complaint against the complainant-T.B. Majjagi (PW1). As a

part of the said conspiracy, on 14th November 2014, the

accused No.1 gave complaint to the Managing Director,

HESCOM, Hubli, alleging that on 13th November 2014 at

Engineers' Association Building, Belagavi, the complainant-T.B.

Majjagi (PW1), with the co-operation of deceased M.T.

Thakkalaki and one Maruti S Dodamani, gave mental

harassment to her. On the basis of the said complaint, the

Chief Engineer issued memorandum dated 24th February 2015

to Women's Grievance Redressal Committee to conduct

enquiry. The said Committee, after conducting enquiry and

upon going through (1) Details furnished by the Police

Commissioner, Cyber Crime, Bengaluru as to the call details

and its tower locations; (2) Google map; (3) WhatsApp

messages dated 13th November 2014 pertaining to mobile

- 20 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

No.9439366373 and the statements of witnesses, gave report

to the effect that the allegation of harassment made against the

complainant-T.B. Majjagi (PW1) in the complaint dated 13th

November 2014, prima facie, appears to be false. Accused

No.1, has not preferred any appeal against the said enquiry

report.

8. With regard to the incident, on 19th November 2014,

accused No.1 gave false complaint before Malmaruti Police

Station in Crime No.286 of 2014 for the offence punishable

under Sections 354A, 341, 504, 506 read with Section 34 of

Indian Penal Code. The Investigating officer, after conducting

enquiry, filed 'B' final report on 03rd June 2015 before JMFC-II

Court, Belagavi and the said 'B' report was accepted by the

Court on 11th January, 2016. In relation to the alleged incident,

on 22nd January 2015, the accused No.1 has filed a false

complaint against the Complainant-T.B. Majjagi (PW1) before

Malmaruti Police Station in Crime No.19 of 2015 for offences

punishable under Sections 504 and 506 of Indian Penal Code

and on 06th June, 2015, the Investigating officer has filed 'B'

final report before the JMFC-II Court, Belagavi and the report

was accepted by the Court on 11th January 2016. Being

- 21 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

aggrieved by the acceptance of said 'B' final reports by the

Court, the accused No.1 filed Criminal Revision Petitions in

No.54 and 55 of 2016 before the XI Additional District &

Sessions Court, Belagavi. The said Court, after considering the

averments made in the affidavits filed by the accused No.1,

dismissed the said Criminal Revision Petitions. In the affidavits

filed before the XI Additional District & Sessions Court,

Belagavi, the accused No.1 has stated that the complainant-

T.B. Majjagi (PW1) was a strict and efficient officer. It is also

stated that the accused, not intending to work under the

complainant, used accused No.1 as a tool with an intention to

cause the complainant's transfer out of Belagavi division. They

abetted and induced accused No.1 to give false complaint

against the complainant-T.B. Majjagi (PW1) by making

allegations that he attempted to rape her. It is also stated that

the accused created false circumstances, so as to defame the

complainant in the society, made false allegations through

Women's Association and through electronic and print media

against the complainant stating that, he, with co-operation of

M.T.Thakkalaki and Maruti S. Dodamani, tried to rape her and

physically harassed her. They have also made false allegations

- 22 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

against him to the Malmaruti Police Station; to the Managing

Director, HESCOM, Hubli; to the President State Women's

Commission; to the Human Rights Commission; to the Chief

Minister; and to the Home Minister and caused injustice to him.

9. In the said complaint, accused No.1 has also stated that

on 13th November, 2014 at about 1.00 PM, when she was

working in the office, the complainant with the help of her

higher officer one Sri Karur, Assistant Executive Engineer,

called her and informed that the PW1 called her to the Stores to

discuss about repair of a HESCOM Lorry. It is also stated that

when she went to Stores, there M.T. Thakkalaki told her that

the complainant called her to Engineers' Association. When she

went to Engineers' Association Building, complainant switched

off her cellphone and asked her as to why she had not come to

the hotel, abused her in filthy language, dragged her here and

there; and M.T.Thakkalaki and Maruti S.Dodamani threatened

her of dire consequences as she, at the instigation and help of

accused 2 to 10, gave false complaint against Complainant-T.B.

Majjagi (PW1), M.T. Thakkalaki and Maruti S. Dodamani (PW2),

to the Managing Director, HESCOM, Hubli.

- 23 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

10.Accused No.1 has stated in the affidavits that, on 19th

November 2014, making false allegations against the

complainant-TB Majjiagi (PW1), she gave complaint to

Malmaruti Police station in Crime No.286 of 2014 for the

offences punishable under Section 354A, 341, 504, 506, read

with Section 34 of Indian Penal Code, which complaint came to

be registered against T.B. Majjagi, M.T.Thakkalaki and Maruti S.

Dodamani. But, no such incident had taken place. It is stated

that on 13th November 2014 she had not been called through

the phone of Sri Karur, she did not go to Engineers' Association

Building between 1:00 & 2:30 pm, and at that time, she was at

property bearing No.373, CTS No.8810 of M.M. Extension. She

has also stated that due to the abetment of accused 2 to 10,

with an intention to cause transfer of complainant-T.B. Majjagi

(PW1) out of Belagavi Division and also due to official enmity

against M.T. Thakkalaki and Maruti S. Dodamani and to tarnish

their reputation, she has filed false complaint. In the affidavits,

it is also stated that on 18th January 2015, when she had been

to Mysore, one Pramod who is very close to Chief Minister,

called her to office and by contacting PW1 over his mobile,

made the accused No.1 talk to PW1. In the said conversation,

- 24 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

PW1 told the accused No.1 that nobody will marry her as the

matter has also appeared in print and electronic media and by

giving life threat to her, he asked her to take back the

complaint. Alleging same, she has filed complaint on 22nd

January, 2015 before Malmaruti Police Station in Crime No.19

of 2015 for the offences punishable under Sections 504 & 506

of Indian Penal Code. In the affidavit, she has also stated that

she does not know Pramod and because accused 2 to 10 had

forced her, she has filed the said false complaint against the

complainant-T.B. Majjagi (PW1). She has also stated that

though the said incident had not taken place, she gave false

information to the print and electronic media and to Women's

Association stating about the occurrence of alleged incident.

She has also stated that PW1 has not threatened her and she

has filed the said complaint only at the instance of accused 2 to

10. On the basis of said complaint, the Investigating officer

arrested PW1-T.B. Majjagi on 19th November, 2014 and

produced him before the JMFC-II Court, Belagavi and he was

sent to judicial custody. On the ground of ill-health, the

complainant took treatment in BIMS Hospital, Belagavi from

19th to 24th November, 2014 and the Court has enlarged him on

- 25 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

bail on 24th November, 2014. Against the said order, accused

No.1 filed application before the II Additional Fast Track Court,

Belagavi, seeking cancellation of bail and the Court rejected the

said Bail application on 28th September 2015.

11. On 05th December 2014, accused No.2, though was not

the Vice President of KPTCL Employees Union and also being

fully aware that the accused No.1 by colluding with other

accused has given false complaint with an intention to defame

the complainant and cause his suspension from service, by

projecting himself as the Vice-President of the KPTCL

Employees Union and by using the Letterhead of the

Association, has written letter to the Superintending Engineer,

HESCOM, Belagavi seeking to suspend complainant-T.B. Majjagi

(PW1). The accused No.2, though was not the Vice-President of

the Association, by colluding with other accused, has created

false documents and has written the said letter. On the basis of

said letter, the Superintending Engineer, HESCOM, Belagavi,

addressed letter dated 10th December, 2014 to the Chief

Engineer, HESCOM, Hubli to take action against the PW1-T.B.

Majjagi. With regard to the said incident, Sri Jagadish Shettar,

Leader of Opposition, has also made submission to the Speaker

- 26 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

on 17th December 2014 during zero hours to suspend the

complainant from service and further on 19th December 2014,

the said fact was also raised during Sessions at Belagavi.

12. It is also stated that on 03rd February 2015, accused

No.1 made another complaint against complainant-T.B. Majjagi

(PW1) before Malmaruti Police Station in Crime No.26 of 2015

for the offences punishable under Sections 306, 511, 109 of

Indian Penal Code alleging that being unable to bear the mental

harassment given by PW1 forcing her to take back the

complaints, on 29th January, 2015 at about 4.00 am, she made

an attempt to commit suicide by consuming expired/date-

barred tablets viz. Meftal forte and spass. In the said crime,

the Investigating Officer has filed 'B' final report. In the said

crime, the complainant-T.B. Majjagi (PW1) was in judicial

custody for nine days. Further, Crime No.26 of 2015 was

registered against accused No.1 for the offence punishable

under Sections 309, 511 and 109 of Indian Penal Code.

13. In the above manner, all the accused, with an intention

to defame the complainant-T.B. Majjagi (PW1) in the Society,

creating false circumstances with the support of various

- 27 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

Associations, Societies and also with the financial support, have

given false information against the complainant through Women

Association, and through electronic and print media. Based on

'B' final reports of Investigating Officer, Report of Women's

Grievance Redressal Committee, and affidavits-Exhibits P11 and

P12 filed by accused No.1 before the learned XI Additional

District & Sessions Court, Belagavi, prima facie, it appears that

accused have hatched conspiracy and filed complaints before

Malmaruti Police Station in Crime No.286 of 2014, 19 of 2015

and 26 of 2015, through accused No.1 and defamed the

complainant and caused his illegal detention and thereby,

curtailed his right of freedom and hence, accused have

committed offences punishable under Sections 109, 192, 211,

195, 120B, 420, 467, 468, 471 read with Section 34 of Indian

Penal Code.

14. The Investigating Officer, has rightly filed 'B' final

report and as the accused No.1 has filed affidavits before the

District Court, Belagavi, seeking to withdraw Criminal Revision

Petitions. Thus, accused have committed offences punishable

under Sections 195, 120B, 420, 467, 468, 471 read with

Section 34 of Indian Penal Code. But, the Investigating Officer

- 28 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

has not taken any action against them. On the basis of three

complaints filed by T.B. Majjagi-PW1, the Police Inspector of

Malmaruti Police Station, registered case in Crime No.44, 45 &

46 of 2017 against the accused for offences punishable under

Sections 195, 211, 420, 467, 468 and 471 of IPC and forwarded

First Information Report to the Court. Thereafter, Police

Inspector of Malmaruti Police Station visited the scene of

offence, prepared spot panchanama and recorded the further

statement of complainant-PW1 and the statements of

witnesses. He also seized the documents produced by the staff

and got permission of the Court to keep the said documents

with him. On 9th April 2017, he collected the sample signatures

of accused 2, 3, 4, 7, 9, 13, 12 and 11 in the presence of

panchas and sent the same for analysis.

15. PW10-Investigating Officer, as per the order of

Honourable Supreme Court, wrote letter to the learned JMFC-II

Court, Belagavi seeking permission to continue investigation in

the said crimes and got permission accordingly. He recorded

the statement of complainant and issued two DVDs and a photo

album produced by him. He also recorded the statements of

witnesses. As the Investigating Officer, found prima facie

- 29 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

material against accused No.1, he filed charge-sheet against

accused No.1 for the alleged offences before the learned JMFC-

II Court, Belagavi, who registered Case in CC No.256 of 2019.

The learned Magistrate, vide order dated 26th July 2019,

committed the case to Sessions Court for trial under Section

209 of Code of Criminal Procedure. After committal of case to

the Sessions Court, case in SC No.262 of 2019 came to be

registered. Accused No.1 appeared before the Court and was

released on bail.

16. On 11th September, 2019, charges were framed against

accused No.1 for the offence punishable under Sections 195,

211, 420, 467, 468 and 471 of Indian Penal Code. Upon

application being filed by the complainant under Section 319 of

Code of Criminal Procedure, the trial Court has passed an order

on 13th June 2020, to array respondents as accused 2 to 13 to

face trial along with accused No.1. On 14th November, 2022,

the trial Court framed additional charges against accused No.1

for the offence punishable under Section 120B of the Indian

Penal Code, the same was read over and explained to the

accused in the language known to her. Accused pleaded not

guilty and claimed to be tried. On the same day, charges were

- 30 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

framed against accused 2 to 13 for the offences punishable

under Sections 120B, 195, 211, 420, 467, 468, 471 read with

Section 149 of IPC. Further, on the same day, i.e. on 14th

November, 2022, the trial Court framed charges against

accused 2 to 13 for offences punishable under Section 120B of

IPC. The same were explained to the accused in the language

known to them. Accused pleaded not guilty and claimed to be

tried.

17. To prove the guilt of the accused, prosecution, in all,

examined thirteen witnesses as PWs1 to 13 and marked 81

documents as Exhibits P1 to P81. Upon closure of prosecution

side evidence, statement of the accused under Section 313 of

Code of Criminal Procedure was recorded. Accused have denied

the evidence of prosecution witnesses appearing against them.

Except accused No.4, Written arguments of accused 1 to 3 and

5 to 13 have been filed. The defence have adduced evidence of

DW1 and produced documents as Exhibits D1 to D32. Accused

No.1 has filed written statement under Section 233(2) of Code

of Criminal Procedure.

- 31 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

18. Having heard arguments on both sides and after

considering the written arguments of accused 1 to 3, 10, 12,

13, 5, 7, 8, 6 and 9, the trial Court passed the Judgment of

conviction dated 25th June, 2024 against accused 1 to 13 for

commission of offence punishable under Section 120B, 195,

211, 420, 467, 468, 471 read with Section 149 of Indian Penal

Code. The trial Court passed sentence dated 27th June, 2024

ordering accused 1 to 13 to undergo simple imprisonment for 3

years 6 months and to pay fine of Rs.20,000/- for the offence

punishable under Section 195 read with Section 149 of Indian

Penal Code and in default to pay fine, they shall undergo

further imprisonment for a period of three months. Further,

accused 1 to 13 were sentenced to undergo simple

imprisonment for 3 years 6 months and to pay fine of

Rs.20,000/- for the offence punishable under Section 467 read

with Section 149 of Indian Penal Code and in default to pay

fine, the shall undergo further imprisonment for a period of

three months. Further, accused 1 to 13 to undergo simple

imprisonment for 3 years 6 months and to pay fine of

Rs.20,000/- for the offence punishable under Section 420 read

with Section 149 of Indian Penal Code and in default to pay

- 32 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

fine, they shall undergo further imprisonment for a period of

three months. Accused 1 to 13 were further sentenced to

undergo simple imprisonment for 2 years 6 months and to pay

fine of Rs.10,000/- for the offence punishable under Section

468 read with Section 149 of Indian Penal Code and in default

to pay fine, the shall undergo further imprisonment for a period

of two months; the accused 1 to 13 were further sentenced to

undergo simple imprisonment for 1 year 2 months and to pay

fine of Rs.6,000/- for the offence punishable under Section 471

read with Section 149 of Indian Penal Code; in default to pay

fine, they shall undergo further imprisonment for a period of

one month; further the accused 1 to 13 were sentenced to pay

a fine of Rs.6,000/- for the offence punishable under Section

211 read with Section 149 of Indian Penal Code and in default

to pay fine, they shall undergo imprisonment for a period of one

month; and accused 1 to 13 were further, sentenced to pay a

fine of Rs.4,000/- for the offence punishable under Section

120B read with Section 149 of Indian Penal Code and in default

to pay fine, shall undergo imprisonment for a period of one

month and the sentence and imprisonment shall run

concurrently.

- 33 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

19. Being aggrieved by this Judgment of conviction and

order on sentence, accused 1 to 13 have preferred Crl. Appeals

No.100354/2024, 100355/2024, 100356/2024, 100357/2024,

100358/2024, 100370/2024, and 100371/2024, challenging

the same; complainant has preferred Criminal Revision Petition

No.100305 of 2024 seeking enhancement of sentence as

prescribed under the statute; and the State has preferred

appeal No.100026 of 2025 for enhancement of sentence.

Submission on behalf of appellants/accused 2 & 4 to 12:

20. Sri Ashok R. Kalyanshetty, learned Counsel appearing

for the appellants/accused 2 & 4 to 12 in Criminal Appeals

100355, 100356, 100370 and 100371 of 2024 submitted that

the Judgment of Conviction and order on Sentence passed by

the learned Sessions Judge is opposed to law, procedure, facts,

and probabilities of the case. He would submit that the alleged

motive and intention of the accused to commit the alleged

offences has not been proved. As regards the allegation made

by the prosecution as to conspiracy under Section 120B of

Indian Penal Code is concerned, none of the witnesses or

documents would speak about the exact date, time and place of

conspiracy. Complainant-PW1, for the first time, has come up

- 34 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

with dates of conspiracy only during the course of evidence

before the Court and stated that on 02nd, 05th and 08th

November 2014, at about 6.00 pm, all the accused gathered in

the parking place of Office of HESCOM Urban Division at Nehru

Nagar, Belagavi. These dates neither appear in the complaint-

Exhibit P1 nor in the panchanama or in previous proceedings

alleged to be held before the departmental enquiry, report of

Women's Grievance Redressal Committee, etc. Therefore, the

prosecution has failed to prove the allegations levelled against

the accused. He would submit that the PW1 and other

witnesses have admitted that the alleged place of conspiracy is

a public place, so also, all the accused were working in different

places and they never worked together with accused No.1 or

with PW1 at any point of time. Therefore, the allegation of

alleged conspiracy is only created one. It is further submitted

that some of the accused have appeared in the photographs

produced by the prosecution. Those photographs are collected

by PW1 himself and got prepared to suit to his allegations. It is

stated in the allegations that some of the accused have signed

Exhibit P19 to give harassment to PW1, but it is important to

note that neither prosecution nor PW1 have alleged that

- 35 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

accused 2 to 4, 7 to 9 and 11 to 13 are not the elected

members of KPTCL Employees Union or it was denied that they

are the Office Bearers of the said Union. It is the main

allegation of the complainant and the prosecution that accused

No.2 created false document Exhibit P19, mentioning himself as

a Vice President of KPTCL Employees Union, though he was not.

But, PW1 in his cross-examination, has admitted that accused

No.2 was Vice-President and DW1 has clearly stated in his

evidence that accused No.2 was appointed as Vice President, as

per Exhibit D32. Therefore, Exhibit D32 is contrary to the

letter-Exhibit P28 issued by PW13. This proves that the

accused No.2 was Vice President of the KPTCL Employees Union

at the relevant point of time. It is further submitted that there

is no intention or motive on behalf of the accused that, after

issuing the letter at Exhibit P19, PW1 was suspended and

transferred to some other place. On the contrary, it is

established by the defence that PW1 was suspended as per

Rules and Regulations, as PW1 was remanded to judicial

custody for more than 48 hours. Exhibit P19 is ignored by

higher officials and same is not considered at any point of time.

- 36 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

Therefore, the allegations of cheating, fabrication of documents

are not proved by the prosecution beyond all reasonable doubt.

21. The other allegation of the prosecution that Affidavits-

Exhibits P11 & P12 filed by accused No.1 before the XI

Additional District & Sessions Court at Belagavi, wherein for the

first time, the name of accused 2 to 10 appeared and on the

basis of said affidavits, PW1 filed complaint before Malmaruti

Police which was registered in Crime No.44 of 2017 for the

above said offences is concerned, till that date, the complainant

never made any attempt to file a case against any of the

accused including accused No.1. Though 'B' final reports have

been submitted long back by Malmaruti Police in all the three

cases filed by accused No.1, the Report given by Women

Grievance Redressal Committee stating that there is no water in

the complaint made by accused No.1, so also, the reports of his

higher officers stating that the incident, as alleged in the

complaint by accused No.1 as false, the complainant-T.B.

Majjagi never took any action against any of the accused till

filing alleged affidavits Exhibits P11 & P12 before the XI Additional

District & Sessions Judge, Belagavi. Therefore, the prosecution

has not proved the inordinate delay in filing the complaint by

- 37 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

Complainant-PW1, which is beyond a period of two and a half

years. It only shows the intention of complainant-PW1 that by

taking time to create documents, he has filed complaint against

the accused.

22. Initially, accused 2 to 9 have been exonerated and

discharged from the charges levelled against them as per the

order of this Court in Criminal Petition No.100261 of 2017 dated

16th February 2018, as also, as per the orders of Retired District

Judge Sri J.S. Somashekhar, in his report dated 04th January

2018. Later the Department, again, exonerated these accused

after conducting de-nova trial as per order dated 07th June

2024. Therefore, in the said proceedings before the High Court

as well as before the departmental enquiry, considering the

allegations, evidence and documents produced before this

Court, so also considering those documents, the High Court

quashed all three First Information Reports filed by PW1 and

also the private complaint filed by PW1 for defamation against

accused 2 to 10 and the Presiding Officer was pleased to

exonerate accused 2 to 10 from the allegations. He submits

that in the remarkable Judgment of Hon'ble High Court of

Orissa in the case of DR. MINAKETAN PANI v. STATE OF

- 38 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

ORISSA rendered in Criminal M.C.No.3407 of 2010 decided on

20th May 2022, it is held that if the facts and circumstances of

the departmental enquiry and the facts and circumstances

before the trial Court are one and the same, and if the accused

is exonerated in the Departmental Enquiry, then the trial Court

can also accept the enquiry report and exonerate the accused in

the proceedings before it. In the said Judgment, the Hon'ble

High Court of Orissa was pleased to consider the Judgments

rendered by the Hon'ble Supreme Court in that regard.

23. It is further submitted that the prosecution failed to

prove that allegations made to attract the offences punishable

under Sections 195 & 211 of IPC, wherein no action was taken

against the alleged affidavits filed by accused No.1 or enquiry

conducted against any of the accused, as contemplated under

Sections 340 & 195 of Code of Criminal Procedure and also

before the Magistrate Court, wherein 'B' reports have been filed

in all the complaints lodged by accused No.1 and there also no

orders have been passed for the offences punishable under

Sections 195 & 211 of IPC as per the provisions of Section 340

or 195 of Code of Criminal Procedure. The investigation agency

has no right to investigate the matter under those offences

- 39 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

without prior permission of the Court. In this regard, he relies

on the Judgment of Hon'ble Supreme Court in the case of

KAMALAPATI TRIVEDI v. STATE OF WEST BENGAL reported in

(1980)2 SCC 91 and the judgment of Andhra Pradesh High

Court in the case of RAJKUMAR MALAPANI v. AKELLA

SHRINIVAS RAO reported in 2011 Crl.L.J. 2997.

24. Learned Counsel would further submit that the

documents collected by PW1 which were handed over to the

investigating agency, have not been compared by the

investigating agency and the investigating agency had not at all

conducted any investigation in support of their allegations,

except relying upon the documents submitted by PW1. It is

further submitted that none of the electronic documents or the

Media report submitted by PW1 before the investigating agency

or before this Court, have been supported by any certificate as

contemplated under Section 65B of Indian Evidence Act, 1872

as held by the Hon'ble Supreme Court in the case of ARJUN

PANDITRAO KHOTKAR v. KAILASH KUSHANRAO GORANTYAL

reported in AIR 2020 SC 4908. PW1 has also not produced any

certificate under Section 65B of the Indian Evidence Act to show

as to who had taken the photographs from Exhibit P2 or from

- 40 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

the compact disc given by PW11. Further, PW11 also has not

given any certificate in respect of he downloading the news

appeared in Electronic Media, before the trial Court and also

before the enquiry conducted by the Women's Grievance

Redressal Committee or before the departmental enquiry. The

prosecution has not submitted any certificate under Section 65B

of Indian Evidence Act, wherein the prosecution relied on the

photographs, clips/images from compact disc, call details,

Google map, WhatsApp chat, etc. which are compulsory and

mandatory. The trial Court cannot go through those documents

without valid certificate, under Section 65B of Indian Evidence

Act. Therefore, he would submit that the documents produced

by PW1 do not help the prosecution to prove all the offences

alleged against accused and on this point alone accused are

entitled for acquittal, is his submission.

25. He would further submit that the basic principles of

criminal jurisprudence are: (1) accused are always innocent,

(2) the prosecution has to prove its case beyond reasonable

doubt and (3) while proving the case, if serious doubts and

circumstances arise before the trial Court and if two views are

possible, then the benefit of doubt and the view in favour of the

- 41 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

accused is to be given to the accused. With regard to affidavits

Exhibits P11 and P12 filed by the accused No.1 before the XI

Additional District & Sessions Judge, Belagavi, the learned

Counsel would submit that, Article 20(3) of Constitution of India

clearly states that, no person accused of any offence shall be

compelled to be a witness against himself/herself. Therefore,

the alleged affidavits Exhibits P11 and P12 cannot be construed

against the accused in the trial Court. He would submit that

the defence tried their level best before the trial Court to show

that the said affidavits were created only with an intention to

file a case against the accused 2 to 13. The trial Court during

the trial, posed question to PW1 and PW3 under Section 165 of

Indian Evidence Act, as to whether the accused persons

harassed PW1, and to the said question, PW3 admitted that

accused have never harassed PW1. Under Section 165 of

Indian Evidence Act, there is discretionary power to the trial

Court and to the judges to pose questions in order to discover

proper proof of relevant facts, and to ask any question, as it

pleases, in any form, at any time, or to any of the witnesses or

any of the parties. Therefore, the answer given by PW3 would

go to establish that accused 2 to 13 are innocent, and they

- 42 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

neither hatched any conspiracy nor harassed, created any

document, given any false evidence or have participated in any

crime. He submitted that the learned Sessions Judge has

committed error in overlooking the major discrepancies

occurred in the evidence of witnesses, which disprove the

prosecution case. Therefore, he submits that the trial Court has

not appreciated the documents, facts and evidence in its proper

perspective and has erred in convicting the accused. On all

these grounds he sought to allow Criminal Appeals No.100355,

100356, 100370 & 100371 of 2024 filed on behalf of the

accused 2 & 4 to 12. To buttress his submission, he has also

relied on the judgment in the case of SANTOKH SINGH v.

IZHAR HUSSAIN AND ANOTHER reported in case of 1973(2)

SCC 406.

Submission on behalf of appellant/Accused No.3:

26. Sri Jagdish Patil, learned Counsel appearing for the

appellant/accused No.3 in Criminal Appeal No.100354 of 2024,

would submit that pursuant to complaint made by accused No.1

against the complainant, an internal Inquiry Committee was

constituted in which the officials took note of the statements of

- 43 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

the complainant as well as accused No.1. He would submit that

though the complainant-T.B. Majjagi (PW1) had alleged that

accused No.1 had lodged a bogus complaint against him, yet, at

no point of time prior to this, the complainant has named the

present accused. The complainant has admitted in the cross-

examination that even during the enquiry, he has not stated

anything about the other accused, including this accused having

instigated or aided for lodging of bogus complaint by accused

No.1. It is only based on the affidavits filed by the accused

No.1 that the involvement of other accused is being alleged.

Accused No.1 has also lodged a complaint way back in the year

2012 which is registered in SC No.70 of 2012. He would further

submit that though the incident is of the year 2014, the

complaint was lodged only in the year 2017 and the inordinate

delay in filing the complaint is not explained either in the First

Information Report or during the evidence. He would submit

that the trial Court has not considered this aspect and further

submit that trial Court should have dismissed the case on the

ground of delay alone. The trial Court has not considered the

fact that PW1 had sexually harassed accused No.1 and in

collusion with police officers, managed to get filed 'B' final

- 44 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

reports concerning the said incidents and further, due to the

mental harassment meted out by PW1, so also, complainant

inducing accused No.1 to sign affidavits Exhibits P11 & P12,

making allegations of involvement of other accused including

the present accused, accused No.1 had tried to commit suicide.

The contents of affidavits Exhibits P11 & P12 filed by accused

No.1, could not have been treated either as confession or as

material conclusion concerning the involvement of the present

appellant but only as affidavits, and the same could not have

been relied upon by the trial Court to conclude the involvement

of the present appellant in the incident concerning the

involvement of the complainant. The affidavits filed by accused

No.1 do not comply with the provisions of Karnataka Criminal

Rules of Practice 1968, more specifically, provisions found in

Rule (1) of Chapter XVI. Since provisions of Criminal Rules of

Practice having not been followed, Affidavits filed by accused

No.1, could not have been relied upon by the trial Court.

27. He would further submit that the trial Court relied on

the evidence of witnesses, including the evidence of

complainant, wherein complainant also has not deposed

anything about the place, time and date on which the alleged

- 45 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

conspiracy took place. The evidence of said witnesses is only a

hearsay evidence and could not be treated as a direct evidence

and as such, there is no weight in the evidence of the

prosecution witnesses against the appellant/accused.

28. His further submission is that the name of the

appellant/accused is not reflected in the charge sheet and only

upon the application filed by the complainant under Section 319

of Code of Criminal Procedure seeking arraying the complainant

as accused, he was arrayed as an accused in the instant case

and there is no credible material to even file a charge sheet

against the present accused. The entire case of prosecution is

based on contradictory and circumstantial evidence and hence,

he prays for acquittal of the appellant/accused.

Submission on behalf of appellant/accused No.1:

29. Sri Neelendra D. Gunde, learned counsel appearing for

the appellant/accused No.1 in Criminal Appeal No.100357 of

2024, would submit that the entire case of prosecution revolves

around the alleged statement/affidavits Exhibits P11 & P12

alleged to have been sworn in by appellant/accused No.1.

There are several legal infirmities in affidavits Exhibits P11 &

- 46 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

P12. These Exhibits cannot be construed as affidavits at all as

per Chapter XVI Rule (1) of Karnataka Criminal Rules of

Practice, 1968, as the affidavits filed by accused no.1, do not

contain cause-title. Admittedly, the person who has identified

the appellant is not the counsel on record. Even the suit in OS

No.1/2023 (Exhibit D23) is pending consideration before

competent Civil Court, so also, complaint in CC No.68 of 2022

(Exhibit D22) is also pending consideration before the

competent Criminal Court. Admittedly, while

withdrawing/dismissing the Criminal Revision Petitions, no order

is passed on alleged affidavits nor they are taken into

consideration. The Criminal Revision Petitions preferred by the

appellant/accused No.1 are also not dismissed on merits and if

really, the respondent therein i.e. complainant herein, was

really innocent, he ought to have resisted withdrawal of

Revision Petitions and contested the matter on merits as well as

prosecuted the appellant/accused No.1 for having given false

evidence. The contents of Affidavits Exhibits P11 & P12 have

not been proved by confronting the same to the appellant

herein and none of the Investigating Officers have recorded the

statement/confession of the appellant. Mere marking of

- 47 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

documents, by itself, would not prove the contents of the same.

In fact, if the affidavits are read in its entirety, no offence can

be made out as against the appellant/accused No.1, as it would

clearly demonstrate that no intention was forthcoming on the

part of the appellant herein. The overall mitigating factors

would clearly reveal that, in fact, the appellant herein has been

utilised as a tool to settle the score of the complainant-PW1.

The Investigating Officer ought to have conducted the

investigation in a way so as to ascertain the truthfulness of the

allegations made in the affidavits or at least recorded the

statement of the appellant/accused No.1. The document at

Exhibit D1 which is the complaint filed by Smt. Renuka

Shashikant Appugol in Crime No.209 of 2010 and Exhibit D7 the

complaint filed by Suresh Kallappa Kamble/Accused No.10 in

Crime No.193/2010, itself speak in volumes about the activities

of PW1-complainant. The trial Court has failed to consider the

explanation offered by the appellant under Section 313 Code of

Criminal Procedure and also not considered the statement of

appellant made under Section 233(2) Code of Criminal

Procedure, wherein the appellant has clearly stated as to under

what circumstance, affidavits Exhibits P11 & P12 were

- 48 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

prepared. Absolutely, there is no independent evidence or eye-

witness to show the gathering of accused near the parking

place of Office of HESCOM Urban Division at Nehru Nagar,

Belagavi. There is no cogent evidence established by the

prosecution that on 02nd, 05th and 08th November 2014, at

about 6.00 pm the accused No.1 and other accused joined

together, conspired and created the letter dated 05th December,

2014 in the name of KPTCL Employees Union. The said letter

does not bear the signature accused No.1, so also, it is not the

allegation of the prosecution that accused No.1 has submitted

representations at Exhibits P14 & P19 to the Superintending

Engineer or any other Officer. It is further submitted that the

place of conspiracy alleged by the complainant, is an open

space as can be gathered from the cross-examination dated

29th December, 2023 (on page No.61 at paragraph No.109) and

also from the evidence of PW7 in his cross-examination dated

28th February, 2024 at page No.2 paragraph that, "£Á£ÀÄ ¥ÀAZÀ£ÁªÉÄ

ªÀiÁqÀ®Ä ºÉÆÃUÀĪÀ ªÀÄÄ£Àß ¥ÉÆÃ°¸ÀgÀÄ £À£ÀUÉ §¢UÉ PÀgÉzÁUÀ ºÉÆÃUÀÄwÛzÉÝ CAzÀgÉ ¸Àj.

»ÃUÁV ªÀiÁ¼ÀªÀiÁgÀÄw ¥ÉÆÃ°¸ÀgÀ ¥ÀjZÀAiÀÄ vÀÄA¨Á ZÉ£ÁßVvÀÄÛ JAzÀgÉ ¸Àj. ¥ÀAZÀ£ÁªÉÄ

ªÀiÁqÀ®Ä §¤ß JAzÀÄ ¥ÉÆÃ°¸ÀgÀÄ £À£ÀUÉ AiÀiÁªÀÅzÉà °TvÀ £ÉÆÃnøÀÄ ¤Ãr®è.". It is

also not forthcoming whether there was any altercation by

- 49 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

accused No.1 with the complainant soon before the incident

becoming subject matter of Crime No.286 of 2014. There is an

evidence to establish that the incident truly happened on 13th

November 2014, where the complainant PW6-Mr.Vinod Karur,

Mr. M.T. Thakkalaki and Mr. Maruti S. Dodamani are involved in

the incident. Learned Counsel would submit that copy of report

of Women Grievance Redressal Committee is inclusive of part of

documents marked as Exhibit P15, which the Court may

consider. Further, he would submit that accused No.1, through

her letter to the very authority, stated that "as per statement of

Sri Karur, Assistant Executive Engineer (E1), during the

enquiry, he has called from his mobile number 9448370242 to

9448370243 at 12:38 pm, and in the call statement submitted

by them, the details of calls between those numbers are not

found. Hence, he visited the BSNL office, where he was told

that the call details are supplied in the prescribed format only

(html). But, the call details is in the excel sheet, must have

been manipulated." Like this, many lacunae are identified.

The above facts, clearly show that complainant-T.B. Majjagi has

submitted false documents and created the story to misguide

the Enquiry Committee. The accused No.1, further submitted

- 50 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

as to three attachments to her e-mail dated 22nd May 2020

addressed to Enquiry Officer, wherein the first attachment

reads as "since the call record details obtained by the

Committee was manipulated one as they are provided in the

Excel sheet, the calls connected between PW6, accused No.1

and PW1 are not reflecting in the records. As such, the said

report at Exhibit P15 is not fair and the same is biased." T.B.

Majjagi-PW1 in his cross-examination on 16th January, 2020

has deposed that, "I have not given any complaint to my senior

authorities stating that accused No.1 was doing illegal works. It

is true to suggest that myself and B.V. Sindhu were working in

the department together." On perusal of these admissions, it

appears that there was no animosity between the complainant

and accused No.1, either in connection with the service or

otherwise prior to incident dated 13th November 2014. As such,

there should not be any motive for accused No.1 to make false

allegations against the complainant unnecessarily.

30. Further, learned counsel would submit that the

evidence of PW1 shows that he has deposed that, "it is true to

suggest that in spite of complaint by B.V. Sindhu, I was

promoted as Superintending Engineer, I was given timely

- 51 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

increments and my pension was not stopped." This only shows

the high-handedness of PW1 in the Department. The WhatsApp

messages exchanged between accused No.1 and Mr. Shivaram

Revankar (who subsequently married each other), disclose that

on 13th November 2014, PW1 narrated the happenings and

circumstances prior to entering the premises wherein the

complainant-PW1 called her through PW6 and the further

incident of sexual harassment as per the subject matter of

Crime No.286 of 2014. This goes to show that the statement

made in the contents of Crime No.286 of 2014 are true and that

PW1 asked PW6 to call accused No.1 on 13th November, 2014

at about 1.00 pm to go to Stores, where M.T. Thakkalaki and

Maruti S. Dodamani directed accused No.1 to go to Engineers

Association Building and when the accused No.1 went there, the

complainant-PW1 asked her to switch off her mobile phone and

outraged her modesty and committed sexual harassment on

her. It also contains the statement given by the accused

No.13-Drakshayini M. Nesargi before the Enquiry Committee

that she met accused No.1 near the Stores and enquired her as

to where she was going at that time? A perusal of Exhibit D12

and D6, reveals that the complainant was booked by Malmaruti

- 52 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

Police Station in Crime No.209 of 2010, which complaint lodged

by one Mrs. Renuka Shashikant Appugol, relating to sexual

harassment. The prosecution documents themselves speak

about the publications of stories of complainant-PW1 with

regard to his act of sexual harassment. In this case also 'B'

report came to be submitted by Police. Exhibit D7 speaks that

PW1 was booked by Malmaruti Police Station in Crime No.193

of 2010 upon the complaint lodged by accused No.10 for

offences punishable and Section 323, 504, 506 of Indian Penal

Code and offences under Section 3(i)(x) of SC/ST (POA) Act,

1989. In the said case also, 'B' report came to be submitted by

the Police.

31. Exhibit D12 speaks that one P. Madhusudana had

lodged complaint against PW1 and others for the offences

punishable under Sections 143, 147, 148, 323, 307 and 506 of

Indian Penal Code, before Malmaruti Police Station which is

registered as Crime No.213 of 2011, which also ended in filing

of 'B' report. The counter case got registered in the said Police

Station in Crime No.214 of 2011 filed by T.B. Majjagi-PW1

against said Madhusudana also ended in filing 'B' report. These

circumstances show that the complainant is always in habit of

- 53 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

involving in miscreant activities and in the activities of sexual

harassment. Further, these documents also show high-

handedness of complainant-PW1 in getting all the cases closed

by getting filed 'B' reports, even in his own complaint filed

before the said Police Station in Crime No.214 of 2011. The

Police, surprisingly, filed 'B' report in the case and counter case

where the incident is admitted by both the parties. The three

cases filed by accused No.1 in Crime No.286 of 2014, 19 of

2015 and 26 of 2015, also ended up in filing 'B' reports in the

same line as in earlier incidents, though there were serious

allegations of sexual harassment against the complainant-PW1.

Moreover, the documents produced by the prosecution and

defence themselves goes to show that the antecedents of

complainant are always involved with criminal cases, sexual

harassment, and corruption. Learned Counsel would submit

that neither the Revision Court nor the trial Court have held any

enquiry against accused No.1 for initiating action against her

for the offences punishable under Sections 195 & 211 of

IPC or any similar offences of the said Chapter of Indian Penal

Code for fabricating false evidence and for filing false

complaints to procure the conviction of PW1, when such

- 54 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

affidavits came on record of the cases. Even the Investigating

Officer of that case took no action for proceeding against

accused No.1 for the offences punishable under Sections 195 &

211 of IPC.

32. The learned Counsel would submit that absolutely no

material elements are made out by the prosecution for filing

false complaints against the complainant by accused No.1.

Further, the intention of accused No.1 for filing such affidavits

before the Court is also not established by the Court. Neither of

the Investigating Officers of three cases wherein 'B' reports

have been filed, have taken any steps to proceed against

accused No.1 for filing of false cases. The said documents

never took the characteristic of affidavit within the meaning of

Karnataka Criminal Rules of Practice. The complainant wanted

to book accused 2 to 13 for his vengeance act and for the

reasons best known to him and to make the accused No.1 a

scapegoat, so also, to take revenge against her since he was

remanded to judicial custody in Crime No.26 of 2015 for the

offences punishable under Sections 306, 511 and 109 of Indian

Penal Code, and also for being suspended from service. The

statement of accused No.1 was recorded before Magistrate

- 55 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

under Section 164 of Code of Criminal Procedure in Crime

No.286 of 2014. The complainant did not file any counter-

affidavit to the same. In spite of this, Police filed 'B' report in

the said case. Hence, he submits that looking at any angle, it is

not appearing or established that accused No.1 has fabricated

false evidence, forged documents and filed false cases against

the complainant-T.B. Majjagi to procure his conviction that too

conspiring with other accused. Absolutely, there are no

evidences to hold accused No.1 guilty of charges under Section

195, 211, 420, 468, 471 and 120B of Indian Penal Code.

Accused No.1 has never created any documents by way of forgery

or used the same either otherwise or as genuine. No offence is

made out against accused No.1 under Section 420 of Indian Penal

Code and sought to acquit accused No.1 of alleged offences.

33. His further submission is that the accused No.1 had

alleged that M.T. Thakkalaki was produced before JMFC-II

Court, Belagavi in Crime No.286 of 2014 based on true facts.

Learned Magistrate has also recorded the statement of accused

No.1, under Section 164 of Code of Criminal Procedure. The

police, without investigating into the matter, have filed 'B'

report. Further, he would submit that during February 2016,

- 56 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

accused No.1 had been posted to Gulbarga. In March 2016, her

husband Shivaram Revankar, who was working as Junior

Engineer, was suspended on false allegations. During May

2016, she was pregnant and was suffering due to severe hot at

Gulbarga and at that time, T.B. Majjige-complainant has asked

her to withdraw Criminal Revision Petitions, promising her of

getting revoked the suspension of her husband and also to

arrange for her transfer from Gulbarga to a place nearer to her

native place. The said affidavits are prepared at the instance of

the complainant and she was made to present those affidavits

in Criminal Revision Petitions personally without representation

of her Advocate, that too, taking the case on Board in advance

without any reason. Accused No.1, never intended to file such

affidavits before the Revision Court, willingly. The Advocate

who had identified accused No.1 in the said affidavits was also

not known to her and she was never acquainted with him. In

this regard, accused No.1 filed statement under Section 233(2)

of Code of Criminal Procedure. Documents pertaining to

revocation of suspension of Shivaram Revankar by HESCOM

Authority and his reinstatement to duty on 2nd February 2017

and the discharge summary pertaining to the accused No.1-

- 57 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

B.V.Sindhu are also produced. He would further submit that in

view of Section 24 of Indian Evidence Act, the confession made

by the accused No.1, under inducement, are not admissible in

evidence. Learned Counsel would submit that the trial Court

has not properly appreciated the evidence and record in

accordance with law and facts, and on all these grounds sought

to allow the appeal.

34. To substantiate his arguments, he has relied on the

following decisions.:

i. BANDEKAR BROTHERS PRIVATE LIMITED AND ANOTHER v. PRASAD VASSUDEV KENI AND OTHERS [ (2020) 20 SCC 1]

ii. IN RE AHAMAD [1950 SCC ONLINE KAR 16]

Submission on behalf of appellant/accused No.13:

35. Sri B.V. Somapur, learned counsel appearing for

appellant/accused No.13 in Criminal Appeal No.100358 of 2024

submitted that the impugned judgment of conviction and order

on sentence is illegal, improper, arbitrary, capricious and

perverse and the same is not maintainable either in law or on

facts of the case and therefore, the same is liable to be set

aside. He submits that absolutely there are no evidence

- 58 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

against the accused that attract the alleged commission of

offence. There is no single/word or allegation against this

appellant/accused No.13 regarding commission of alleged

offences by her except the say that the letter dated 05th

December, 2024 given to the higher authorities making

allegations against complainant-T.B. Majjagi is signed by the

present appellant which is denied by the appellant. Mere

signature on a document cannot be said that the person who

has signed on such document was having knowledge of the

contents of the document and had intentionally signed the said

document. He submitted that the trial Court ought to have

taken note of this fact and should have held that the

prosecution has failed to prove the guilt of accused No.13 and

should have acquitted her. On all these grounds, he sought to

allow the appeal and acquit the accused.

Submissions on behalf of the State:

36. Sri M.B. Gundwade, learned Additional State Public

Prosecutor submitted that the trial Court has properly

appreciated the evidence on record in accordance with law and

facts and absolutely there are no materials to interfere with the

impugned judgment of conviction and order on sentence and

- 59 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

sought for dismissal of appeals filed by the appellants/accused.

He would further submit that the trial Court has imposed the

sentence of imprisonment for only three years and six months

for the offence punishable under Sections 195, 467 and 420

read with 149 of Indian Penal Code with payment of

Rs.20,000/- each; for two years six months for offence

punishable under Section 468 read with Section 149 of Indian

Penal Code and fine of Rs.10,000/- each; for one year two

months with fine of Rs.6,000/- each for the offence punishable

under Section 471 read with Section 149 of Indian Penal Code;

and payment of fine of Rs.6,000/- for offence punishable under

Section 211 read with 149 of Indian Penal Code and fine of

Rs.4,000/- for the offence punishable under Section 120B read

with 149 of Indian Penal Code, which is very meagre. The

accused have committed heinous offence. The trial Court ought

to have imposed maximum punishment. On all these grounds

he sought for allowing the appeal preferred by State, and to

dismiss the appeals preferred by the appellants/accused.

Submission on behalf of complainant-Revision Petitioner:

37. Sri Zaheerabbas M. Hattarki, learned counsel appearing

for the Revision Petitioner in Crl.R.P. No.100305 of 2024 has

- 60 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

filed the Revision Petition under Sections 397 read with Section

401 of Code of Criminal Procedure challenging the impugned

judgment of conviction and order on sentence. Learned

Counsel would submit that the punishment imposed by the trial

Court on respondents 2 to 13 for offence punishable under

Section 195 Indian Penal Code is very meager. He submits that

the prescribed punishment under Section 195 of Indian Penal

Code is imprisonment for life, but the trial Court has imposed

imprisonment for a period of three years, six months with fine,

which is against the procedure and settled legal principle. As

the trial Court considered the evidence adduced by the

prosecution, and in view of the gravity of offence, the trial

Court ought to have given maximum punishment to

respondents 2 to 13 and hence he seeks interference of this

Court. He further submits that for the offence punishable under

Section, 211 read with 149 of IPC is concerned, the trial Court

has sentenced respondents 2 to 13 to pay a fine of Rs.6,000/-

each and in default of payment of fine, to undergo simple

imprisonment for one month, whereas the punishment

prescribed under said Section as applicable in Para II is

punishable with imprisonment for seven years and with fine,

- 61 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

whereas the trial Court has grossly erred in imposing the

quantum of punishment only with a fine of Rs.6,000/-, in

default of payment of fine, to undergo imprisonment for one

month and the same is liable to be interfered with by this

Court. As regards punishment under Section 420 of Indian

Penal Code is concerned, the learned counsel submits that the

punishment under said Section is imprisonment for seven years

with fine, but the trial Court has convicted the accused to

undergo simple imprisonment for three years six months and to

pay a fine of Rs.20,000/- each, which is very meagre and hence

the punishment imposed by the trial Court under this Section is

also liable to be interfered with by this Court. As regards,

punishment under Section 467 read with 149 of Indian Penal

Code is concerned, the statute prescribes punishment that may

extend up to ten years, whereas the trial Court has taken too

lenient view and imposed imprisonment of three years six

months with fine of Rs.6,000/- each, which also is against the

principles of sentencing rules and quantum of punishment

against the statute. With respect to punishment under Section

468 read with Section 149 of Indian Penal Code is concerned,

the trial Court has imposed a punishment of two years six

- 62 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

months with fine of Rs.10,000/- each as against punishment,

which may extend to 7 years with fine and hence the learned

Counsel seeks enhancement of punishment under the said

Section also. With respect to imposing punishment of criminal

conspiracy under Section 120B of Indian Penal Code is

concerned, the learned Counsel submits that the statute

prescribe rigorous imprisonment for a term of two years or

upwards where no express provision is made in this Code for

the punishment of such a conspiracy, be punished in the same

manner as if the accused had abetted such offence. Further in

Para II, the punishment prescribed is for a term exceeding six

months or fine or both. But the trial Court has imposed

payment of fine of Rs.4,000/-, which is far below the

punishment prescribed under the statute. Hence, learned

Counsel sought for enhancement of punishment as prescribed

under statute.

38. The learned Counsel submit that the trial Court has

considered the evidence and gone through the documents

produced by the prosecution, which shows that the complainant

who was a senior-most officer, has worked with great integrity

and served the organisation for more than 34 years. He has

- 63 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

been honoured by State and Central Governments and various

organisations. As the complainant was strict and very punctual

in his duties, respondent 2 to 13, to tarnish his image,

committed the above offences which have been proved by the

prosecution. Hence, he submits that the trial Court erred in not

sentencing the accused in deserving manner as prescribed

under the statute.

39. It is the further submission of the learned Counsel that

several false cases are being filed against the complainant by

respondents 2 to 13 in different Courts including High Court and

the Supreme Court. The respondent No.2/accused No.1 has

gone to the extent of filing several cases and further she has

admitted herself in her affidavits that the allegations made are

false. That itself shows the quantum of mental agony and the

hardship given by the accused to the complainant. Hence, he

prays for imposing punishment to respondents 2 to 13 for

commission of abovesaid offences as prescribed under the

Statute. On all these grounds, he prays for allowing the

revision petition by enhancing the punishment.

- 64 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

40. Having heard the arguments on both sides and perusal

of materials placed before us, the following points would arise

for our consideration:

1. Whether the impugned judgment of conviction and order on sentence passed by the trial Court suffers from legal infirmities requiring this Court to intercede?

2. Whether the State has made out a ground for enhancement of sentence passed against accused 2 to 14?

3. Whether the revision petitioner/complainant has made out a ground for enhancement of punishment in respect of respondents 2 to 14?

4. What order?

41. Our answer to the above points would be as under:

Point No.1: in the affirmative

Points 2 & 3: in the negative

Point No.4: as per final order

42. We have carefully examined the materials place before

us. The genesis of the case arises out of the complaint filed by

PW1-T.B. Majjagi, Superintending Engineer as per Exhibit P1.

- 65 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

On the basis of the complaint, case came to be registered in

Crime No.44 of 2017 on 12th February, 2017 and First

Information Report was submitted to the Court as per Exhibit

P71 against accused 1 to 10 for commission of offence

punishable under Sections 195, 211, 34, 420, 465, 120B, 468,

192, 471 and 467 of Indian Penal Code. After investigation, the

Investigating Officer submitted charge-sheet against accused

Smt. B.V. Sindhu for commission of offences under Section 195,

211, 420, 467, 468 and 471 of Indian Penal Code and the

names of Nataji P Patil, Ajit M Pujeri, Mallasarja S Shahapurkar,

Subhash M, Irappa M, Mallikarjuna S, Bhimappa L, Rajendra B,

Suresha K, whose names find place in First Information Report

as accused 1 to 9, were dropped from the charge-sheet.

43. After filing of charge-sheet, the jurisdictional Magistrate

took cognizance against accused-B.V. Sindhu for the aforesaid

commission of offences and case was registered in CC number

256 of 2019 and after its committal to the sessions Court, case

in SC No.262 of 2019 came to be registered only against

accused No.1-B.V. Sindhu. Accused No.1 appeared before the

Court and was enlarged on bail. Charges against accused No.1

were framed for commission of offences punishable under

- 66 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

Sections 185, 211, 420, 467, 468 and 471 of Indian Penal

Code.

44. To prove the guilt of the accused No.1, prosecution has

examined PW1 on 25th October, 2019 and then case was posted

to 05th November 2019. On that day, the examination-in-chief

of complainant-PW1 was fully recorded and the case was posted

for cross-examination of PW1 on 12th November, 2019. On that

day, the Counsel for the accused filed application under Section

231 of Code of Criminal Procedure with a prayer to defer the

cross-examination of PW1 till the examination of CW6 & CW7.

The same was allowed and cross-examination of PW1 was

deferred till examination of CW6 & CW7.

45. The examination-in-chief of CW6 was recorded as PW2

and was bound over to appear on next date of hearing i.e. on

20th November 2019. On the same day, i.e. on 12th November

2019, learned Public Prosecutor filed an application under

Section 319 of Code of Criminal Procedure to implead the

persons mentioned in the application, as accused. After filing

the said application, the trial Court has issued notice to the

persons mentioned in the application. The proposed accused

- 67 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

appeared before the trial Court through their Counsel. Upon

hearing, the trial Court allowed the application filed under

Section 319 of Code of Criminal Procedure on 9th January 2020.

The said order was questioned before this Court in Writ Petition

No.147718 of 2020 connected with Criminal Revision Petition

No.100153 of 2020. This Court, by order dated 23rd December

2021, dismissed both the Writ Petition and Criminal Revision

Petition. Being aggrieved by the dismissal of the same, Special

Leave Petitions in No.909 of 2022 and 454 of 2023 were

preferred before the Hon'ble Supreme Court and the same

came to be dismissed by order dated to 02nd May 2022 and 09th

January, 2023, respectively. Thereafter, the trial Court framed

additional charge against accused No.1-B.V. Sindhu for

commission of offence punishable under Section 120B of Indian

Penal Code, on 14th November 2022. Charges were also framed

against accused 2 to 13 for commission of offence punishable

under Sections 120B, 195, 211, 420, 467, 468, 471 read with

149 of Indian Penal Code. The same were read over and

explained to the accused. Having understood the same, accused

pleaded not guilty and claimed to be tried.

- 68 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

46. To prove the case of accused, prosecution, in all,

examined thirteen witnesses as PWs1 to 13 and got marked 81

documents as Exhibits P1 to P81.

47. PW1-T.B. Majjagi, has deposed in his evidence that

from 2001 to 3rd February 2022, he worked as Assistant

Executive Engineer and as Executive Engineer at HESCOM,

Belagavi. The accused No.1, along with other accused,

conspired and lodged false complaint against him and two

others in Malmaruti Police Station on 19th November, 2014 in

Crime No.286 of 2014 for the offence punishable under Sections

354A, 341, 504, 506, read with Section 34 of IPC. In this

regard, Police filed 'B' report. The said report was accepted by

the learned JMFC-II, Belagavi. Accused No.1 filed Revision

Petition No.55 of 2016 before XI Additional District & Sessions

Judge, Belagavi challenging the acceptance of 'B' report. In the

said Revision Petition, accused file affidavit stating that the

other nine accused instigated her to filed false complaint against

him, hence she filed the complaint before Malmaruti Police

Station as per Exhibit P1. When he was working as Assistant

Executive Engineer and as an Executive Engineer in Belagavi,

the accused No.1-B.V. Sindhu was working as Assistant

- 69 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

Engineer (Technical) in Rural Sub-Division of HESCOM,

Belagavi. At that time, other officials by name, Sriyuths Nataji

P Patil, Lineman, Ajit M. Pujari, Assistant Executive Engineer,

Mallasarja S. Shahapurkar, Lineman, Subhash M. Hullolli, Junior

Engineer, Veerappa M Pathar and Mallikarjun S. Radihal,

Overseers; B.L. Godalakundaragi, Assistant, Sri Rajendra

Bhupal Haliangali, Lineman, Suresh Kamble, Accounts Officer;

Irayya G. Hiremath and Maruti B. Patil, Linemen; and Smt.

Drakshayini M. Nesaragi, Assistant, were working under him in

HESCOM, Belagavi. Accused No.1-B.V. Sindhu was member of

KEBEA and all others were members of KPTCL Employees

Union. All of them were jealous about his honesty. All the

accused colluded and filed false accusations against him and

defamed him by making efforts to place him under suspension

and to transfer him out of Belagavi, which came to his

knowledge too. He has further deposed that on 02nd, 05th and

08th November, 2014 at about 6.00 pm, all the accused

gathered in the parking place of HESCOM Urban Division Office

at Nehru Nagar, Belagavi and filed false complaint against him

and two others to the Managing Director, HESCOM, Hubli. The

accused No.1 has made accusations against him, stating that

- 70 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

he mentally harassed her. On 13th November 2014, all the

accused conspired and created false documents, false

circumstances and lodged complaint against him and two others

to the Chief Minister, Home Minister, Power Minister, Deputy

Commissioner, Human Rights Commission, State Women

Commission, etc. and further filed false complaint against him

and two others to all the higher officers of department. Again

on 19th November, 2014, accused No.1, with the instigation of

other accused, filed false complaint against him before

Malmaruti Police Station in Crime No.286 of 2014. On 22nd

January 2015, another complaint was filed against him before

Malmaruti Police Station in Crime No.19 of 2015. On 29th

January 2015, accused pretended to have consumed Meftal

forte and spass tablets (expired/date barred) and tried to

commit suicide. Accused No.1 was admitted to hospital with

the help of Nataji P. Patil, Mallasarja Shahpurkar and Subhash

Hullolli. In this regard, a complaint was lodged against her in

Crime No.25 of 2015 for suicide attempt. On 03rd February

2015, again accused No.1, with the instigation of other

accused, lodged false complaint against him before Malmaruti

Police Station in Crime No.26 of 2015 under Section 306 and

- 71 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

511 of IPC. On 19th November, 2014, he was again arrested in

Crime No.286 of 2014 and remanded to judicial custody and he

was in custody from 19th to 24th November, 2014. On 03rd

February 2015, Malmaruti Police arrested him and produced

before the jurisdictional Magistrate and he was remanded to

judicial custody and therefore, he was in custody from 03rd to

11th February 2015. Resultantly, he was suspended from service

as he was in judicial custody for more than 48 hours. The

above news was widely published in Print and Electronic media,

which act of the accused made complainant humiliated and

defamed in front of his family members, relatives, friends, and

general public.

48. He has stated that throughout his service, he had

served the department with honesty and integrity from the

cadre of Assistant Engineer to Superintendent Engineer and in

the entire career of 34 years, there was no black mark. All the

higher officers and the Power Department of Karnataka and

Government of India has honoured him. The award booklet

which is marked as Exhibit P2 contains 105 pages. The accused

No.1, along with other accused, conspired each other and filed

false complaint because he was not co-operating with their

- 72 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

illegal acts. The accused No.1 has also given complaint to

Managing Director, HESCOM, Hubli stating that he had

physically and mentally harassed her. All the three cases filed

by the accused No.1 were investigated by respective

investigating officers and it was found that the complaints are

false and baseless and in this regard 'B' reports came to be

filed. The copy of First Information Report and 'B' report in

Crime No.286 of 2014 is marked as Exhibits P3 & P4. The copy

of First Information Report and 'B' report in Crime No.19 of

2015 are marked as Exhibits P5 & P6 and the copy of First

Information Report and 'B' report in Crime No.26 of 2015 are

marked as Exhibits P7 & P8. The copies and photographs

appeared in electronics and print media are marked as Exhibits

P9 & P10. The complainant has further deposed that accused-

B.V. Sindhu filed Criminal Revision Petition No.55 of 2016

before XI Additional District & Sessions Judge, Belagavi

challenging the 'B' report filed by the Police before Malmaruti

Police Station in Crime No.286 of 2014. Before the XI Additional

District & Sessions Judge, Belagavi, the accused No.1 filed

affidavit stating that no such incident had taken place and at

the instigation of other accused, she has lodged the complaint.

- 73 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

She has also filed another Criminal Revision Petition in No.54 of

2016 with regard to Crime No.19 of 2015. In the said Revision

Petition also, she has filed affidavit stating that she has lodged

false complaint at the instigation of other accused. The

affidavits and order sheets of Criminal Revision Petitions No.54

and 55 of 2016 are marked as Exhibits P11 & P12. Eventually,

the District Court dismissed the Criminal Revision Petitions on

the basis of affidavits filed by accused No.1.

49. On 5th December 2014, Nataji Patil impersonated

himself as Vice President of KPTCL Employees Union and had

given a complaint to the Superintending Engineer, HESCOM,

Belagavi with a request to dismiss the complainant and two

other officials. As a result, on 10th December 2014,

Superintending Engineer addressed letter-Exhibit P13 to

General Manager, HESCOM, Hubli with a direction to keep him

under suspension. Letter Exhibit P14 was also addressed to

Managing Director, HESCOM to suspend him and two others.

That on 11th December 2014, Superintending Engineer,

HESCOM, Belagavi addressed letter to General Manager,

HESCOM, Hubli, stating that Nataji Patil was not the Vice

President at the time of writing letter and asked not to take any

- 74 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

action against him. Further, the General Secretary of KPTCL

Employees Union, Bangalore, in Circular dated 15th February

2016 stated that Y.M.Nittur was the Vice President during the

year 2014-2015 and not Nataji Patil. All the accused

impersonated themselves as office bearers of Union to defame

him by addressing false letters to his higher-ups. On 13th

November 2014, accused No.1, conspired with other accused,

prepared complaint and gave to Managing Director, HESCOM,

Hubli stating that he mentally harassed her. As a result, as per

the direction of Managing Director, HESCOM, the General

Manager formed Women Grievance Redressal Committee. The

said Committee conducted enquiry and examined the

witnesses, call details, location of mobile towers and Google

map. On the basis of above evidence, on 13th November 2014,

the complaint made by accused No.1-B.V. Sindhu was

dismissed stating that there is no truth in the complaint.

Detailed report of Women Grievance Redressal Committee and

a compact disc which was given on 04th June 2015, are marked

as Exhibits P15 & P16 respectively.

50. The First Information Report and 'B' report pertaining

to Crime No.25 of 2015 before Malmaruti Police Station are

- 75 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

marked as Exhibits P17 & P18. He has further deposed that on

05th December 2015, Nataji Patil, even though was not the Vice

President of KPTCL Employees Union, lodged complaint against

him before Superintending Engineer, HESCOM and requested to

suspend him from service. Other accused namely, Ajit M. Pujari,

Mallasarja S. Shahapurkar, B.L. Godalkundaragi, Rajendra

Bhupal Haliangali, Maruti B. Patil, Mallikarjuna S. Radihal,

Irayya G. Hiremath and Drakshayini M. Nesargi, have affixed

their signatures to the letter which is marked as Exhibit P19

and their signatures are marked as Exhibits P19(a) to P19(g).

51. He has deposed that on 11th December 2014, the

Superintending Engineer issued letter to General Manager,

HRD, HESCOM, Hubli, not to consider the letter written by

Nataji Patil in the capacity of Vice President. Further, he has

stated that on the date of the said letter, Nataji Patil was not

the Vice President of KPTCL Employees Union and as on that

date Y.M.Nittur was the Vice President. Those letters are

marked as Exhibits P20 & P21. Accused No.1 given statement

before jurisdictional Magistrate under Section 164(5) of Code of

Criminal Procedure pertaining to Crime No.286 of 2014 before

Malmaruti Police Station. The copy of the said statement is

- 76 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

marked as Exhibit P22. The accused filed objections to criminal

miscellaneous No.177 of 2015 before the Sessions Court with a

request not to grant bail to him. The copy of the same is

marked as Exhibit P23. On 6th March 2017, Rajashekar

Iragouda Patil, the Chief Editor of 'In-Belagavi News' has given

letter and DVD and the same is marked as Exhibits P24 to P26.

On 12th February 2017, he has shown the scene of offence to

the Investigating officer and the Investigation Officer has done

panchanama in presence of panch witnesses. He has given

further statement to police on 3rd April 2017.

52. He has further deposed that the Report dated 15th

December, 2014 given by General Secretary, KPTCL Employees

Union is marked as Exhibit P28. The letter dated 30th April,

2015 was issued by Women Grievance Redressal Committee,

asking him and other two persons to appear before them on

04th May 2015. Accordingly, he appeared before the Committee

on 4thMay 2015. At that time, before the enquiry room, along

with the accused No.1, Nataji Patil, B.L. Godalkundaragi,

Rajendra Bhupal, Maruti B. Patil, were also present and they

were instigating accused No.1. On that day, the Enquiry

Committee noticed these persons and recorded their attendance

- 77 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

and instigation, and called for reasons as to why they were

present in front of the enquiry committee. The copy of said

documents are marked as Exhibit P30. He has further deposed

that he has filed two complaints against accused No.1 and other

accused before Malmaruti Police Station in Crime No.45 & 46 of

2017, which are marked as Exhibits P31 & P32.

53. He has further deposed that accused No.1 and other

accused conspired together with an intention to harass and

defame him. In this regard, they have created false

documents, false circumstances, false scene of offences and

lodged false complaints against him. Resultantly, he was sent

to judicial custody. The said news was published in print and

electronic media and he was suspended for no fault of his. He

has deposed that this fact was admitted by accused No.1 in

Criminal Revision Petitions No.54 & 55 of 2016. That the

accused instigated various associations and Women

Associations to protest against him, which humiliated him and

made to suffer mentally and the reputation which he earned

during his entire career, went in air and hence he has lodged

complaint against the accused No.1. He has further deposed

that accused 2 to 13 hatching conspiracy, lodged false

- 78 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

complaint against him with an intention to cause mental torture

and to ensure his suspension from service and to damage his

reputation. Accused conspired on 02nd, 05th and 08th

November, 2014, near parking place of Urban Division HESCOM

Office, Nehru Nagar, Belagavi and in pursuance of the said

conspiracy, accused No.1 lodged false complaint against him

and two others, viz. PW2-Maruti S Dodamani and

M.T.Thakkalaki on 13th November, 2014 before Managing

Director, HESCOM, Hubli, alleging mental and sexual

harassment committed by PW1 at KEBEA Building. In this

regard, General Manager (HRD), HESCOM, Hubli constituted

Women Grievance Redressal Committee to enquire into the said

complaint. The Committee conducted enquiry and came to the

conclusion that the complaint lodged by accused No.1 was false.

The report of the enquiry Committee is marked as Exhibit P15.

54. Accused 2 to 13 forged documents against him on 5th

December 2014 and submitted the same before Superintending

Engineer and the Managing Director, HESCOM for taking action

against him, PW2-Maruti Dodamani and M T Thakkalaki. The

said letters are marked as Exhibit P14 and P19. Based on said

letters, Superintending Engineer forwarded confidential letter

- 79 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

Exhibit P13 to General Manager, HRD, HESCOM Hubli on 10th

December 2014 for taking action against him and two others.

On 11th December 2014, once again, the Superintending

Engineer forwarded another letter-Exhibit P20 to General

Manager, HRD, HESCOM, Hubli requesting not to consider the

letter forwarded by him under Exhibit P13 stating that the

signatory Nataji Patil was not the Vice President of the KPTCL

Employees Union. Accused 2 to 13 had intentionally conspired

against him. The department took action against all the

accused for making false allegation and complaints against him

and two others, and accused 1 to 10 were suspended from

service. The departmental enquiry was conducted against

accused No.1 and the Committee imposed the punishment of

withholding increments against her. The accused No.1 during

the departmental enquiry, submitted letter to the Committee

stating that she lodged false complaint against him at the

instigation of accused 2 to 10. Thereafter, the enquiry was also

initiated against accused 2 to 10 and later they were found not

guilty by the Committee. Therefore, he filed application before

the Appellate Authority for de-nova Enquiry. Still the enquiry is

in progress against accused 2 to 10. Accused No.1 has

- 80 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

preferred Criminal Revision Petitions No.195 and 196 of 2022

before XI Additional District & Sessions Judge, Belagavi for

reopening Criminal Revision Petitions No.54 and 55 of 2016.

Accused No.1 has also preferred PCRs number 68, 69 & 70 of

2022 before JMFC-II Court, Belagavi against him and to reopen

the 'B' report submitted by the police in Crime No.286 of 2014,

19 of 2015 and 26 of 2015 before Malmaruti Police Station.

55. The complainant has produced the entire original file

pertaining to Crime No.286 of 2014 from JMFC-II Court,

Belagavi which are marked as Exhibits P45, P45(a) to P45(c).

Further, the entire original file pertaining to Crime No.19 of

2015 before Maalmaruti Police Station is received from JMFC-II

Court, Belagavi which is marked as Exhibit P46, P46(a) and

P46(b). The entire original file pertaining to Crime No.26 of

2015 before Malmaruti Police Station is received from JMFC-II

Court, Belagavi and the same is marked as Exhibit P47, P47(a)

and P47(b). The entire file pertaining to Crime No.25 of 2015

before Malmaruti Police Station received from JMFC-II Court,

Belagavi is marked as Exhibit P48, P48(a) and P48(b).

Similarly, the entire file received from XI Additional District and

Sessions Judge, Revision Petitions No.54 and 55 of 2016 are

- 81 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

marked as Exhibits P49, P50 & P50(a). He has further deposed

that certified copy of departmental enquiry report of accused 1

to 10 is marked as Exhibit P51. Certified copy of Criminal

Revision Petition No.196 of 2022 pending before XI Additional

District and Sessions Judge, Belagavi, is marked as Exhibit P52,

certified copy of criminal revision petition No.1 of 2022 pending

before XI Additional District and Sessions Judge, is marked as

Exhibit P53 and the certified copy of PCR No.70 pending before

JMFC-II Court, Belagavi is marked as Exhibit P54, certified copy

of PCR No.69 of 2022 pending before JMFC-II Court, Belagavi is

marked as Exhibit P55 and certified copy of PCR No.68 of 22

pending before JMFC-II Court, Belagavi is marked as Exhibit

P56. Certified copy of show cause notice issued on 20th

January 2015 along with enclosures is marked as Exhibit

P57 and the certified copy of proceedings of HESCOM,

Hubli dated 13th May 2015, along with enclosures, is

produced as Exhibit P58.

56. CW6-Maruti S. Dodamani, who is examined as PW2,

has deposed in his evidence that he knows all the accused. He

has worked as Lineman in HESCOM, Belagavi. Accused No.1-

B.V. Sindhu was working as Assistant Engineer. He knows the

- 82 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

complainant and the complainant was working as Executive

Engineer, Rural and Urban Divisions. He has deposed that the

complainant was working at Belagavi from 2001 to 2015 in

different cadres and later he was transferred to Hubli. The

complainant was a strict and honest officer. Accused B.V.

Sindhu was Assistant Engineer in Rural sub-division. One Vinod

Karur was Assistant Executive Engineer and he was the

controlling officer to B.V. Sindhu. Accused No.1-B.V. Sindhu

and Vinod Karur were not attending to their duty promptly.

They were engaged in Union activities. PW1 being a strict

officer did not tolerate their behaviour. He warned them which

made them to hate him. They invited him to join them so that

he will be accommodated in a good position in HESCOM Union.

They also invited M.T.Thakkalaki to join them. All of them

conspired together to get himself, PW1 and M.T. Thakkalaki

suspended. They wrote letter to Managing Director, HESCOM,

Hubli stating that PW1, himself and Thakkalaki have mentally

harassed B.V. Sindhu at KEBEA Building on 13th November

2014. They went to Hubli and gave complaint to the Managing

Director, HESCOM and, in turn, the Managing Director ordered

to form a Women Grievance Redressal Committee consisting of

- 83 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

Chief Engineer, Superintending Engineer and Assistant

Executive Engineer. Enquiry was conducted in detail. They also

investigated as to our mobile tower locations with regard to call

details as on the date of alleged incident to B.V. Sindhu mobile

phone, and found that the entire complaint was baseless and

concocted and dismissed the complaint and given report to the

Managing Director, which is marked as Exhibit P15.

57. He has further deposed that on 19th November 2014,

accused conspiring together, went to Malmaruti Police Station

and lodged complaint stating that on 13th November 2014 at

Engineers Association Building, PW1 sexually harassed accused

No.1. Since the said offences are non-bailable, the police

arrested PW1, himself and Thakkalaki and produced before

JMFC-II Court, Belagavi. The Court remanded them to judicial

custody and they were in judicial custody for two days, i.e. on

23rd and 24th November, 2014. Later, they got enlarged on

bail. Thereafter, other accused through accused No.1, filed

Criminal Revision Petition No.81 of 2015 before District Court

seeking cancellation of bail which came to be rejected. Police

filed 'B' report stating that no such incident happened which

was accepted by the JMFC-II Court, Belagavi. Challenging the

- 84 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

acceptance of 'B' report, again accused No.1 preferred criminal

revision petition before District Court. In the said petition, she

filed affidavit stating that she has filed false complaint because

of instigation of other accused. Further, she admitted that no

such incident had taken place and PW1 did not harass her

mentally or sexually. Accordingly, the revision petition came to

be dismissed. In the meantime, accused No.1 filed a complaint

stating that PW1 is forcing her to withdraw complaint in Crime

No.19 of 2015 filed under Sections 504 and 506 of Indian Penal

Code before Malmaruti Police Station. In the said crime after

investigation, police filed 'B' report stating that there is no truth

in the complaint. Again accused No.1 filed criminal revision

petition No.54 of 2016 and in the said revision petition also, she

filed affidavit stating that due to instigation of other accused,

she lodged false complaint and she admitted that PW1 did not

harass her mentally or physically. The said Criminal Revision

petition also came to be dismissed. Accused No.1 went to Civil

Hospital and admitted herself on the pretext that she attempted

to commit suicide and given statement against PW1 stating that

due to harassment of PW1, she tried to commit suicide. She

lodged complaint against PW1 in Crime No.26 of 2015, under

- 85 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

Sections 306, 511 and 109 of Indian Penal Code. Again, PW1

was arrested and remanded to judicial custody and he was in

custody for nine days. In the meantime, PW1 was suspended

because he was in custody for more than 48 hours. In this

regard, accused No.1 gave wide publicity in print and electronic

media, defaming the complainant. Accused lodged complaint

before Chief Minister Home Minister, Power Minister and

opposition leaders. These were widely published. The image of

PW1 in paper cuttings and TV footage are marked as Exhibits

P9 & P10.

58. He has further deposed that during 2014-2015 Nataji

Patil was not the Vice President of KPTCL Employees Union. In

spite of that, he has used letterhead of the Union impersonating

himself as Vice President and gave complaint to Superintending

Engineer and the Managing Director, HESCOM. The

Superintending Engineer has written letter to General Manager,

HESCOM instructing him to take action against them. Later, the

Superintending Engineer written letter stating that the person

who has given complaint was not the Vice President and the

said letter was concocted. He has deposed that the accused

concocted and created false documents and filed false

- 86 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

complaints against them to defame them stating that they have

physically and mentally harassed accused No.1. PW1 was

arrested and was detained in judicial custody because of false

complaint made by the accused.

59. Further, he has stated that the accused had conspired

and filed case in Crime No.286 of 2014, and in that case, police

arrested him and after investigation, investigating officer has

submitted the 'B' report. Accused No.1 questioned the same

before the District Court in Criminal Revision Petition No.55 of

2016 and in that petition, accused No.1 had filed affidavit

stating that on instigation of other accused, she has filed the

case against them and thereafter, the revision petition came to

be dismissed.

60. CW7-Antu Kamble, Superintending Engineer, Corporate

Office, HESCOM Hubli, examined as PW3, has deposed in his

evidence that from 21st January, 2014 to 16th September, 2015,

he had worked as Superintending Engineer, HESCOM, Hubli and

during his tenure at Belagavi, PW1 was working as Executive

Engineer, Rural Division, Belagavi. That, Nataji Patil and others

have written letter to him, stating that they are Union members

- 87 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

of KPTCL and that PW1 and others have physically harassed

B.V. Sindhu and requested him to take action against them. In

this regard, he addressed a letter to General Manager on 10th

December 2014. On the next day, i.e. on 11th December 2014,

he came to know that PW1 harassed accused No.1 on 30th

November 2014 at KEBEA Building, Belagavi. On 15th

November 2014, as per the directions of Managing Director, he

informed the internal committee to enquire into the matter

regarding complaint lodged by B.V. Sindhu. The Committee

consisted of three senior officers headed by one Smt. Sudha

Sail, Assistant Engineer. The said Smt. Sudha Sail came out of

the Committee stating that she was not in good health. On 2nd

December 2014, again he formed Committee headed by Smt.

Vanishri, Assistant Executive Engineer. On 6th December 2014,

the said Committee convened meeting and studied the matter

elaborately, it recorded the statements of PW1-T.B. Majjagi,

M.T.Thakkalaki, Maruti S. Dodamani and Karur. Accused-B.V.

Sindhu did not prefer to give any statement stating that she

has already filed complaint against the accused. At that time,

Union approached him stating that the Head of the Committee,

Smt. Vanishri was working as Assistant Executive Engineer,

- 88 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

under PW1 and therefore, she cannot give justice to B.V.

Sindhu. No lady officer came forward to Head the Committee

and they requested him to ask KPTCL to form the Committee.

Accordingly, he wrote letter to General Manager requesting him

to form a committee to enquire into the matter. On 24th

February 2015, Committee was formed comprising of one Chief

Engineer of BESCOM, one Superintending Engineer from

Bangalore Electricity Board and another Member from HESCOM.

The Committee made four sittings and conducted detailed

enquiry. On 4th June 2015, Committee gave its final report

stating that no such incident happened on 30th November, 2014

and complaint given by B.V. Sindhu is false. The said report is

marked as Exhibit P50. Prior to that, on 6th December 2014, he

issued notice to form Committee in respect of complaint made

by B.V. Sindhu and they have given their reply to the said

complaint which is marked as Exhibit P27. On 15th December

2014, he wrote letter to General Manager stating that no such

incident happened. On 5th December 2014, Nataji Patil and

others have written letter to him, stating that they are the

Members of KPTCL Employees Union and they, PW1 and others,

have physically harassed B.V. Sindhu and requested him to

- 89 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

take action against them. In this regard, he addressed a letter

to General Manager on 10th December 2014. On the next day,

i.e., on 11th December 2014, he came to know that Nataji Patil

was not at all the Vice President of KPTCL Employees Union and

he used fake letterhead. He has deposed that he again wrote

letter to General Manager stating that the said Nataji Patil was

not the Vice President of the KPTCL Employees Union and asked

to ignore the letter-Exhibit P14. At that time, one Y.M. Nittur

was the Vice President of KPTCL Employees Union, but the said

Nataji Patil impersonated himself as Vice President. The

Secretary of HESCOM Union issued Circular stating that since

Nittur was retiring, Nataji Patil was appointed as General

Secretary. When the letter was written to him on 5th December

2014, Nataji Patil was not the Vice President of KPTCL

Employees Union.

61. He has further deposed that on 23rd June 2015, the

Committee which had given the report had asked him to send

the attendance certificate of B.V. Sindhu and some other

employees. He sent their attendance certificate stating that

some of them were on leave, and others were on OOD. B.V.

Sindhu was accompanied by Ajit M Pujari, Mallasarju

- 90 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

Shahapurkar, Rajendra Haliangali, B.G. Kundargi, Hiremath

M.B. Patil, Subhash Hulloli and Nataji Patil. The Court posed a

question under Section 165 of Code of Criminal Procedure as to

whether B.V. Sindhu was harassed by PW1. To that, his answer

was 'No'. He has further deposed that on 3rd February 2015,

B.V. Sindhu lodged complaint against PW1-T.B. Majjagi and he

was taken into judicial custody from 03rd to 11th February 2015.

Since PW1 was a Government Servant and was in judicial

custody for more than 48 hours, the Managing Director,

HESCOM, Hubli, kept him under suspension. The said

suspension order is marked as Exhibit P33. On 2nd May 2015,

he received letter from Malmaruti Police Station requesting the

details of the case of B.V. Sindhu and he had given the entire

documents pertaining to the case, viz. the letter given to him,

enquiry conducted against PW1-T.B. Majjagi and the enquiry

report.

62. On 20th September 2014, B.V. Sindhu was transferred

by the Chief Engineer HESCOM from Rural Division to Urban

Division Belagavi. The said transfer was cancelled on 31st

October 2014 by Chief Engineer as per the directions of the

Managing Director. He has deposed that only the Chief

- 91 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

Engineer and the officers above him, can transfer B.V. Sindhu.

For this reason, B.V.Sindhu got enraged with PW1 and she was

alleging that it is PW1 who got her transferred. He has deposed

that PW1 was not responsible for transfer of B.V. Sindhu. PW1

was very honest and sincere officer throughout his service.

Accused No.1-B.V. Sindhu, along with Ajit M Pujeri, Nataji Patil,

Rajendra Haliangali, Mallikarjun Radihal, Maruti B. Patil and

others created false Documents against PW1. As the said

matter got published/flashed in print and electronic media

continuously, it defamed the image of PW1 in general public, so

also, PW1 was detained in judicial custody without any reason.

In this regard, Police has recorded his statement. He has

deposed that on the previous date of hearing, by mistake, he

has deposed that PW1-T.B. Majjagi was not harassed by

accused. It is recorded as (Counsel for accused raised objection

for this question. The said objection kept open and it will be

decided at the time of judgment). He has deposed in his

evidence that on 5th December 2014, accused made

representation to him as per Exhibit P14. The original report

submitted by the Women's Grievance Redressal Committee, is

at Exhibit P60.

- 92 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

63. CW4-Raju Kotre, working as Driver and CW5-Dilip

Dabade, Contract worker who are examined as PWs4 and 5,

have deposed as to the mahazar conducted by the Police, as

per Exhibits P35 to P42.

64. CW8-Vinod Karur, Assistant Executive Engineer, KPTCL

Bengaluru who is examined as PW6 has deposed in his evidence

that from 2012 to 12th December 2019 he worked as Assistant

Executive Engineer, HESCOM, Belagavi. During that period,

accused Sindhu was working as Assistant Engineer (Technical)

in their office. He also know other accused, who were all

working in different capacities at different places in Rural and

Urban Divisions of HESCOM, Belagavi. He also knows PW1 and

at that time, he was working as an Executive Engineer, Rural

Division, Belagavi, and he was his immediate superior. PW1

was a strict and honest officer and because of his strict nature,

many of the employees working under him were not liking him.

65. He has deposed that on 14th November 2014, B.V.

Sindhu lodged a complaint to the Managing Director stating that

he called B.V. Sindhu over phone and informed her that PW1

was waiting for her in Stores to discuss regarding repair of lorry

- 93 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

belonging to HESCOM. B.V. Sindhu went to Stores where

storekeeper M.T.Thakkalaki and Maruti S. Dodamani informed

Sindhu that PW1 was waiting for her at KEBEA Building and

B.V. Sindhu went to Association Building. There PW1

misbehaved with her and outraged her modesty. In this

regard, complaint was made to Managing Director, HESCOM,

wherein the Managing Director, HESCOM directed the

Superintending Engineer to conduct enquiry regarding veracity

of the complaint lodged by accused No.1. On 6th December

2014, the Superintending Engineer issued show cause notice

Exhibit P21 to PW6-Karur, PW1-T.B. Majjagi, M.T. Thakkalaki

and Maruti S. Dodamani, to which, he gave reply on the same

day. In the reply, he has stated that he neither called Sindhu

nor asked her to go to meet PW1 in Stores. M.T. Thakkalaki

and Maruti S. Dodamani have also given their reply, stating that

B.V. Sindhu did not come to Stores and they have not informed

her to go to Association building. The Superintending Engineer,

after going through the entire substance, given report to

Managing Director as per Exhibit P21, stating that there is no

truth in the complaint-Exhibit P43 given by B.V.Sindhu.

Because of the false complaint, PW1 suffered insult in front of

- 94 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

his colleagues. Accused B.V. Sindhu lodged complaint before

Women Grievance Redressal Committee at KPTCL, Bengaluru.

All the accused along with accused No.1, went to Bengaluru to

attend the enquiry. They said Committee obtained call details

from the Service Provider pertaining to telephone number of

PW1, himself and B.V.Sindhu and found that there were no

outgoing calls to cellphone of Sindhu from his phone. In this

regard, the Committee, dismissed the complaint and gave a

report that the complaint was baseless. Accused No.1 lodged

three false complaints against PW1 at the instigation of other

accused. Accused B.V.Sindhu acted as she tried to commit

suicide. Case was registered against accused B.V. Sindhu and

PW1 was arrested and detained in judicial custody for nine days

and he was suspended from service. Accused B.V. Sindhu filed

affidavits in Criminal Revision Petitions stating that she was

innocent and due to instigation of other accused, she lodged

false complaints. At that time, he came to know that other

accused conspired with accused No.1 and gave false complaint

by creating false documents. Nataji Patil created a letterhead

stating that he was Vice President of KPTCL Employees Union

and addressed a letter to Superintending Engineer against PW1

- 95 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

and affixed his signature to the letter in the capacity of Vice

President. At that point of time, Nataji Patil was not the Vice

President of the KPTCL Employees Union and Y.M.Nittur was the

Vice President. Accused Sindhu and other accused widely

published this false news in print and electronic media and gave

false representations to the Chief Minister, Home Minister and

also given representation to local Ministers. She also created

false complaint with the instigation of other accused. She also

acted as trying to commit suicide. Because of the false

complaint made by accused No.1, PW1-T. B. Majjagi was in

judicial custody for nine days.

66. CW3 Maruti Bovi who is said to be the panch witness,

examined as PW7, has deposed as to the Panchanama

conducted by the police which is marked as Exhibits P59 to P68.

67. CW12 Shankarappa Mural, Director, Truth Lab,

Bangalore examined as PW8 has deposed in his evidence as to

the examination of admitted signature and disputed signature

of accused A2-Nataji Patil, A4-Mallasarja Shahapurkar, A7-

Mallikarjuna Redihal, A13-D M Nesargi, A9-Rajendra Haliangali;

- 96 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

A11-Irayya Hiremath, A3-Ajit Pujeri, A12-M B Patil. He has also

deposed as to the issuance of report as per Exhibit P69.

68. CW15-Channakeshava Basappa Tengarikar and CW16-

Jagadish Hanchanal, Police Inspectors, examined as PWs9 and

10 have deposed as to their respective investigation conducted

by them.

69. Sri Rajashekar Patil, who is not shown as witness in the

charge sheet examined as PW1, who is Editor-in-chief of News

Channel Belagavi, has deposed as to the issuance of Compact

disc at the request of PW1 as per Exhibit P25.

70. Sri Vijaya Dodamani, who is also not shown in the

charge sheet examined as PW12, has deposed in his evidence

that as per the orders of PW9, on 15th March, 2017 he has

visited the Office of Managing Director, HESCOM, Hubli and

received six documents from Manager (Technical) and handed

over the same to PW9 on the same day. The Investigating

officer has seized the documents in under panchanama as per

Exhibits P59 to P65.

71. Laxmipathi Hanumantharayappa, Executive Engineer,

who is not shown in the charge sheet examined as PW13, has

- 97 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

deposed in his evidence that between 2014 to 2017 he was

General Secretary in the KPTCL Employees Union. He has

issued Exhibit P64. In the decision taken by the Central

Executive Committee on 29th January, 2016 since Y M Nittur

was retiring on superannuation, the Committee has appointed

Nataji Patil as Vice President of the KPTCL Employees Union for

the remaining period between 2014-2017, with immediate

effect. He has deposed that in Exhibit P80-List of Office bearers

for the period 2014-17, the name of Nataji Patil is at Sl.No.44,

who is shown as General Secretary.

72. A careful scrutiny of the entire evidence on record,

reveals that complainant PW1 has relied on the complaint filed

on 19th November 2014 by accused Sindhu before Malmaruti

Police Station in Crime No.286 of 2014 as per Exhibit P3 and

after registration, investigating Officer conducted investigation

and submitted 'B' report which is marked as Exhibit P4. As

regards complaint filed by accused No.1 in crime No.19 of 2015

as per Exhibit P5, after completion of investigation,

investigating officer had submitted 'B' report as per Exhibit P6.

The copy of First Information Report and the 'B' report in crime

No.26 of 2015 are marked as Exhibit P7 and P8. The affidavits

- 98 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

filed by accused B.V. Sindhu in Criminal Revision Petitions

No.54 and 55 of 2016 on the file of XI Additional District and

Sessions Judge, Belagavi are marked as Exhibits P11 & P12.

73. Nataji Patil impersonated himself as Vice President of

KPTCL Employees Union and given complaint to Superintending

Engineer as per Exhibit P14. PW1 filed three complaints which

were merged together and common investigation was

conducted and charge sheet was filed against accused No.1.

Thereafter, on the basis of the application filed by learned

Public Prosecutor, learned Sessions Judge impleaded other

accused as Accused 2 to 13 to face trial along with accused

No.1 and thereafter, the trial Court convicted the accused for

commission of alleged offences.

74. With regard to Exhibit P3-first information report,

registered on the basis of complaint filed by accused No.1 on

13th November, 2014, Malmaruti Police have registered case in

crime No.286 of 2014 against T.B. Majjagi, M.T.Thakkalaki and

Maruti S Dodamani for commission of offences punishable

under Section 354A, 341, 504, 506, 109 and 34 Indian Penal

Code. After investigation, the Investigating Officer submitted

- 99 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

'B' final report as per Exhibit P4 under Section 173 of Code of

Criminal Procedure, in which the Investigating Officer has

stated that as per averments made in the complaint, the

evidence was not available in respect of the alleged incidents.

Further, it is submitted that complainant-PW1 has also filed

complaint against the accused.

75. A careful examination of the 'B' final report makes it

clear that the Investigating Officer has not expressed any

opinion as to the statement of the accused B.V. Sindhu, marked

by prosecution as per Exhibit P22 which is recorded by the

learned JMFC-II, Belagavi in Criminal Misc. No.286 of 2014, in

which the accused has clearly stated as to criminal intimidation,

insult and also harassment said to have been committed by the

complainant-accused to PW1-T.B. Majjagi. Without expressing

any opinion on this statement recorded by Magistrate under

Section 164(5) of Code of Criminal Procedure, the Investigating

Officer has submitted 'B' report. Investigating officer who has

filed a charge-sheet against accused No.1 has not explained

anything as to why the concerned Investigating officer who has

filed the 'B' report as Exhibit P4, has not assigned any reasons

for rejecting the testimony of the victim. Exhibit P45 which is

- 100 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

the order sheet pertaining to Crime No.286 of 2014 on the file

of JMFC-II Court, Belagavi, reveals that after submission of 'B'

final report in Crime No.286 of 2014, notice was issued to the

complainant and that on 31st December 2015, the counsel for

the complainant prays time for objections. Then case was

posted to 8th January 2016. On that day objection was filed and

order was pronounced on 11th January 2016. The said Order

reads as under:

"Perused the materials placed before me. There are no grounds to proceed with the case at this stage. Hence, 'B' report filed by PSI, Malmaruti Police Station is accepted. The case is closed."

76. Learned Magistrate has not passed any speaking order.

He has not assigned any reason or given any opinion as to the

statement of objections filed by the accused No.1. The

materials placed before us reveals that PW1-T.B. Majjagi has

effectively participated in the proceedings, including the

proceedings in Crime No.286 of 2014. Though the

Investigating officer has submitted the 'B' final report as per

Exhibit P4, he has not stated anything as to column 15 of the

'B' Final report which deals with "J¥sïLDgï ¸ÀĽîzÀݰè L¦¹ 192, 211

- 101 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

ªÉÄÃgÉUÉ vÉUÉzÀÄPÉÆAqÀ GzÉÝòvÀ PÀæªÀÄ (if First Information Report is false,

steps taken under Sections 192 and 211 of IPC"). This column

is left blank. When the Investigating officer has not taken any

action under Sections, 192 & 211 of IPC against the

complainant, PW1 would have taken necessary legal steps to

initiate action against accused No.1 who has filed false

complaint for commission of offence under Section 192 & 211 of

Indian Penal Code. The investigating officer who has filed

charge-sheet against accused No.1 in this case, also has not

examined Sri B.R.Gaddekar, the Investigating officer who

submitted the 'B' final report in crime No.286 of 2014 and has

also not explained anything in this regard. Even PW1 has also

not whispered anything as to not taking any legal action before

the Magistrate in crime No.286 of 2014, to initiate legal action

against accused No.1 for commission of offence punishable

under Section 192 & 211 of Indian Penal Code.

77. The prosecution has produced Exhibit P5 copy of FIR

filed by Malmaruti Police Station in which accused No.1 has

lodged complaint against PW1-T.B. Majjagi for commission of

offences punishable under 504 & 506 of IPC. After

investigation, Investigating Officer has submitted 'B' final report

- 102 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

under Section 173 of Code of Criminal Procedure as per Exhibit

P6 in which also the Investigating officer has not initiated any

legal proceedings against accused No.1 for commission of

offence punishable and Sections 192 & 211 of Indian Penal

Code, though it was found that the First Information Report was

false. The present Investigating Officer who has filed the

charge-sheet against accused No.1, has also not offered any

explanation in this regard and he has not examined Shri

B.R.Gaddekar the Police Sub-Inspector of Malmaruti Police

Station who has submitted 'B' final report with regard to not

taking any action under Sections 192 & 211 of Indian Penal

Code.

78. A perusal of Order Sheet Exhibit P46 pertaining to

Crime No.19 of 2015, reveals that on 23rd November, 2015,

complainant was present and sought time to file objections to

'B' Report. Then the case was posted to 26th November, 2015.

On that day, case was adjourned to 02nd December, 2015. On

02nd December, 2015, application along with Memo was filed

under Section 256 of Code of Criminal Procedure. Hence, the

case was adjourned to 14th December, 2015. Later, the case

was posted on 21st December, 2015, 31st December 2015, 07th

- 103 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

January 2016 and on 08th January, 2016. On 08th January,

2016, Court has heard arguments and then on 11th January,

2016, the Court has passed the following order:

"Perused the materials placed before me. There are no grounds to proceed with the case at this stage. Hence, 'B' report filed by PSI, Malmaruti Police Station is accepted.

The case is closed."

79. The above Order dated 11th January, 2016 is not a

speaking order. Even sufficient opportunity was not provided to

the complainant to file her statement of objections and 'B'

report was mechanically accepted.

80. Insofar as offence under Sections 306, 511 and 109 of

Indian Penal Code is concerned, the prosecution has produced

Exhibit P7 copy of First Information Report registered on the

basis of complaint filed by accused No.1-B.V. Sindhu against

PW1-T.B. Majjagi for offence punishable under Sections 306,

511 and 109 of Indian Penal Code. After investigation,

Investigating Officer submitted 'B' final report under Section

173 of Code of Criminal Procedure as per Exhibit P47. The

main allegation of prosecution, as stated by PW1, is that the

- 104 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

accused No.1-B.V. Sindhu has lodged complaint against PW1

upon instigation of other accused before Malmaruti Police

Station in Crime No.26 of 2015 for offence punishable under

Sections 306 and 511 of Indian Penal Code and in this case, he

was arrested on 03rd February, 2015 and he was in judicial

custody from 03rd to 11th February 2015. In this case also,

after investigation, the Investigating Officer has submitted 'B'

final report under Section 173 of Code of Criminal Procedure

stating that as per the decision of High Court, charge cannot be

made against accused under Sections 306 and 511 of Indian

Penal Code. Notice was issued to the complainant. She

appeared before the Court and sought time to file objections.

But the prayer was rejected on 08th January 2016 and on the

same day, the learned Magistrate has passed an order that

"there are no grounds to accept the contention of the

complainant. Hence, 'B' report is accepted." When the

complainant-B.V. Sindhu lodged a complaint, the concerned

Police ought not to have registered the case against the

accused-T.B. Majjagi for commission of offence punishable

under Sections 306 and 511 of Indian Penal Code which is not

sustainable under law. In this regard, it is useful to refer to the

- 105 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

decision of the Hon'ble Supreme Court in the case of SATVIR

SINGH v. STATE OF PUNJAB, reported in AIR 2001 SC 2828 relied

upon by the learned counsel for the accused. In the said

judgment, at paragraphs 7 & 8 of the judgment, it is observed

thus:

"7. At the outset, we may point out that on the aforesaid facts no offence linked with Section 306 IPC can be found against any of the appellants. The said section 306 penalises abetment of suicide. It is worded thus: "If any person commits suicide, whoever abets the commission of such suicide, shall be punished with imprisonment of either description for a term which may extend to ten years, and shall also be liable to fine." It is a unique legal phenomenon in the Indian Penal Code that the only act, the attempt of which alone will become an offence. The person who attempts to commit suicide is guilty of the offence under Section 309 IPC whereas the person who committed suicide cannot be reached at all. Section 306 renders the person who abets the commission of suicide punishable for which the condition precedent is that suicide should necessarily have been committed. It is possible to abet the commission of suicide. But nobody would abet a mere attempt to commit suicide. It would be preposterous if law could afford to penalise an abetment to the offence of mere attempt to commit suicide.

- 106 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

8. Learned Sessions Judge went wrong in convicting the appellants under Section 116 linked with Section 306, IPC. The former is "abetment of offence punishable with imprisonment -- if offence be not committed". But the crux of the offence under Section 306 itself is abetment. In other words, if there is no abetment there is no question of the offence under Section 306 coming into play. It is inconceivable to have abetment of an abetment. Hence there cannot be an offence under Section 116 read with Section 306 IPC. Therefore, the High Court was correct in altering the conviction from the penalising provisions fastened with the appellants by the Sessions Court."

81. On the basis of this judgment, the learned Principal and

Sessions Judge, Belagavi has granted bail in Criminal

Miscellaneous No.177 of 2015 dated 11th February, 2015. On

perusal of material placed before us, it is evident that the

complainant-B.V. Sindhu had survived and therefore, the

offence under Section 306 of Indian Penal Code has not been

completed. Since the offence has not been completed, there

cannot be any abetment to commit suicide. The observation of

the Hon'ble Supreme Court in the case of SATVIR SINGH is

aptly applicable to the case inasmuch as offences registered are

under Sections 306, 511 and 109 of Indian Penal Code. After

the Investigating Officer has submitted 'B' final report, the

- 107 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

complaint was filed by the complainant with mistaken facts.

When accused B.V. Sindhu had lodged complaint against this

accused, it is the duty of the concerned police to verify whether

the offence under Sections 306, 511 and 109 are applicable to

the case on hand as required under Section 157 of Code of

Criminal Procedure, 1973. Unfortunately, without application of

mind, concerned Police Officer has registered the case against

PW1 for commission of offence punishable under Sections 306,

511 and 109 of Indian Penal Code and also arrested the

accused. Thereafter, he submitted 'B' final report contending

that the offence under Sections 306, 511 and 109 are not

maintainable in view of the decision of Hon'ble Apex Court. The

conduct of Investigating Officer reveals that due to

inadvertence and ignorance of proper provisions of law, the

Investigating Officer has registered case against PW1 and the

accused No.1-B.V. Sindhu is not responsible for registration of

case against PW1. Under the given set of circumstances, we

are of the considered view that all the accused are not

responsible for registration of case in Crime No.26 of 2015,

which ended in filing of 'B' final report. In this regard, PW1

would have taken necessary legal steps against the delinquent

- 108 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

police officer who has registered this type of case against him,

instead PW1 has initiated proceedings against the accused,

which is not sustainable under law.

82. On careful scrutiny of entire material on record, it is

crystal clear that, on the basis of the three 'B' final reports

pertaining to Crime Nos.286 of 2014, 19 of 2015 and 26 of

2015 which are accepted by the learned Magistrate, the finding

given by the Women's Grievance Redressal Committee Exhibit

P15 and the affidavits Exhibits P11 & P12 filed by the accused

No.1 before the XI Additional District & Sessions Judge in

Criminal Revision Petitions No.54 and 55 of 2016, the charges

are framed against the accused for the offence punishable

under Sections 120B, 195, 211, 420, 467, 468, 471 read with

Section 149 of Indian Penal Code. Mere acceptance of 'B' Final

reports, will not constitute the offence under Section 192 and

211 of Indian Penal Code unless the Investigating Officer or the

concerned accused have proceeded against the complainant

who has filed false complaint by taking necessary legal steps as

required under Sections 195 read with Section 340 of Code of

Criminal Procedure in the same proceedings. The offences

under Sections 192 and 211 are non-cognizable. These

- 109 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

offences are pertaining to the offences affecting the

administration of justice. In such circumstance, when an

application made to it in this behalf or otherwise, any court is of

opinion that it is expedient in the interest of justice than an

enquiry has to be made into any offence referred to in clause

(b) of sub-section (1) of Section 195, which appears to have

been committed in or in relation to a proceeding in that court

or, as the case may be, in respect of a document produced or

given in evidence in a proceeding in that court, such court may,

after such preliminary enquiry if any, as it thinks necessary -

(a) record a finding to that effect;

(b) make a complaint thereof in writing;

(c) send it to a Magistrate of the first class having jurisdiction;

(d) take sufficient security for the appearance of the accused before such Magistrate, or if the alleged offence is non-bailable and the court thinks it necessary so to do, send the accused in custody to such Magistrate; and

(e) bind over any person to appear and give evidence before such Magistrate;

- 110 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

The power conferred on a Court by sub-section (1) in respect of an offence may, in any case where that court has neither made a complaint, under Sub-section (1) in respect of that offence nor rejected an application for the making of such complaint, be exercised by the court to which such former Court is subordinate within the meaning of sub-section (4) of Section 195.

A complaint made under this section shall be signed-

(a) where the court making the complaint in a High Court, by such officer of the court a the court may appoint;

(b) in any other case, by the presiding officer of the court or by such officer of the Court as the Court may authorise in writing in this behalf.

83. In the instant case, though PW1 or Investigating Officer

have not filed any complaint as defined under Section 2(d) of

Code of Criminal Procedure, the learned Magistrate has taken

cognizance against the accused on the police report which does

not include the same as defined under Section 2(d) of Code of

Criminal Procedure, 1973. The trial Court ought not to have

taken cognizance against the accused for the aforesaid offences

as the abovesaid offences are relating to the administration of

justice as defined under Chapter XXVI of Code of Criminal

- 111 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

Procedure. In this regard, we also gain support from the

judgments of Hon'ble Supreme Court in the case of SANTOKH

SINGH and in the case of BANDEKAR BROTHERS PRIVATE

LIMITED AND ANOTHER v. PRASAD VASSUDEV KENI AND

OTHERS reported in 2020(20) SCC 1 relied upon learned

counsel for the appellants/accused Sriyuths Ashok R.

Kalyanshetty and Neelendra R. Gunde. Keeping in mind the

provision of Sections 195 and 340 of Code of Criminal

Procedure and with the background of aforestated decisions, we

are of the considered opinion that the learned Magistrate

cannot take cognizance against the accused for the aforesaid

commission of offence which pertains to administration of

justice, except on the complaint. On this count also, the

judgment of conviction and order on sentence passed by the

trial Court is not sustainable under law.

84. Exhibit P48 contain documents pertaining to Crime

No.25 of 2015 on the file of JMFC-II Court, Belagavi. The First

Information Report produced in the said case reveals that on

the basis of the complaint filed by S.Y. Sidhnal, Malmaruti

Police have registered case against B.V. Sindhu for commission

of offence under Section 309 Indian Penal Code and after

- 112 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

investigation, Investigating Officer has submitted 'B' final

report. Notice was issued to the complainant. Same was duly

served. Complainant remained absent. Hence, the learned

Magistrate has accepted the 'B' report on 18th November, 2015.

In this 'B' Report also column No.15 is left blank. In this case,

Court has not issued any notice to accused No.1-B.V. Sindhu.

Therefore, Exhibit P48 is not at all concerned to initiate

proceedings against accused No.1-B.V. Sindhu. Accordingly,

Exhibit P48 will not be of any help to the case of the

prosecution.

85. Exhibit P49 is the Order sheet and proceedings

pertaining to Criminal Revision petition No.54 of 2016 against

the order dated 11th January, 2016 passed in Crime No.19 of

2015. The same reveals that notice was issued in this case to

respondent-State and to respondent No.2-T.B.Majjige in the

said Revision Petition. Sri A.R. Patil, learned counsel appeared

for Sri T.B. Majjagi and sought time to file objections till 19th

March, 2016. On that day, again the case was posted to 13th

May, 2016. In the meanwhile, accused B.V. Sindhu, filed

advance application. The Court has passed order as under:

- 113 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

"The Petitioner filed an Affidavit to permit her to withdraw the Revision Petition. On hearing and satisfying as to voluntariness of the petitioner and also as the Jurisdictional Police filed 'B' report after investigation & the same is accepted by the Hon'ble Trial Court.

Hence, the same is allowed and the petitioner is permitted to withdraw the petition.

Hence, the Revision Petition is dismissed as withdrawn.

Sd/-

11/05"

86. The copy of the Board Application filed by accused

No.1-B.V. Sindhu, which is not signed by the Advocate, and the

affidavit of B.V. Sindhu, are also produced.

87. Exhibit P50 is the order sheet pertaining to Criminal

Revision Petitions No.55 of 2016 which is preferred against the

order dated 11th January, 2016 in Summary case No.156 of

2015 by JMFC-II Court, Belagavi pertaining to Crime No.286 of

2014 filed by B.V. Sindhu, in which also Court has passed an

order to issue notice to respondents 1 to 4 and after service of

notice, Sri A.R. Patil, files power on behalf of respondents 2 and

3 on 19th March, 2016 and case was posted to 23rd April, 2016.

Again, case was posted on 13th May 2016 and in the

- 114 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

meanwhile, i.e., on 11th May 2016, B.V. Sindhu, filed Board

Application with affidavit without the signature of the Counsel.

The learned Principal and Sessions Judge passed an order on

11th May, 2106, as under:

"Petitioner filed Affidavit seeking to withdraw the petition.

Heard and satisfied as to her voluntariness and the same is allowed as this revision is again the acceptance of 'B' Report filed by Jurisdictional Police.

Hence the Revision Petition is dismissed as withdrawn.

Sd/-

11/05."

88. Exhibit P45(c) is the letter written by Superintending

Engineer (E1 O & M), HESCOM, Belagavi addressed to General

Manager (Admn. & HRD) Corporate Office, HESCOM, Hubli, in

which the Superintending Engineer has opined that T.B. Majjagi

and other Officers have not misbehaved with B.V. Sindhu,

Assistant Engineer on 13th November, 2014 at KEBEA Building

and also opined that no sufficient evidence in favour of B.V.

Sindhu is produced/disclosed along with her representation

before him so far, and the allegations made by B.V. Sindhu are

totally baseless and far from truth. This decision taken by

concerned authority is not a ground to file the charge sheet

- 115 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

against the accused for the alleged commission of offence. If

any offence, punishable under Sections 193 to 196, 199, 200,

205 to 211 and 228 of Code of Criminal Procedure, is said to

have committed in, or in relation to, any proceedings in any

Court or any lawful authority of public servants, then the

concerned authority would have taken necessary legal action

against the concerned complainant who has filed false

complaint/affidavit, etc. under Section 195 read with Section

340 of Code of Criminal Procedure as the offences affect the

administration of justice. The concerned Courts have no

jurisdiction to take cognizance for the offence under Sections

172 to 188, 193 to196, 199, 200, 205 to 211 and 228, 471,

475 or Section 476 of Code of Criminal Procedure except on the

complaint in writing of that Court or by such officer of the Court

as that Court may authorise in writing in this behalf or some

other Court to which the Court is subordinate. But in the case

on hand, the Superintending Engineer (E1) has not initiated any

proceedings under Section 195 read with 340 of Code of

Criminal Procedure against this accused. Even PW1 has not

filed any application under Section 195 of Indian Penal Code

read with Section 340 of Code of Civil Procedure to initiate

- 116 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

proceedings against complainant-B.V. Sindhu, for filing false

complaint against PW1. Therefore, on the basis of this report

Exhibit P45, the Court cannot take cognizance without the

complaint being filed before the Court. In the case on hand,

Investigating Officer has filed charge sheet. On the basis of the

police report, the Court has taken cognizance, which is not

sustainable under law.

89. Now, the question that arise for our consideration is

whether affidavits Exhibits P11 & P12 filed by accused No.1

before the District Court in criminal revision petitions No.54 and

55 of 2016 are sufficient to convict the accused for the alleged

commission of offences against all the accused? In this regard,

we have gone through the contents of affidavit-Exhibits P11 &

P12. The defence set up by accused No.1 that Exhibits P11 &

12 are filed under inducement and threat and the same have

not been filed on own volition. Exhibits P11 & P12 filed before

the XI Additional Principal District & Sessions Judge, Belagavi in

Criminal Revision Petitions No.54 and 55 of 2016, do not

contain the cause-title. These affidavits are commencing as

"Affidavit". In both Exhibits P11 and P12, the paragraph 1 is

commencing as "£Á£ÀÄ F ªÉÄÃ¯É £ÀªÀÄÆ¢¹zÀ ¥ÀæPÀgÀtzÀ°è CfðzÁgÀ½zÀÄÝ, F

- 117 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

¥ÀæªÀiÁt ¥ÀvÀæªÀ£ÀÄß ¥ÀæªÀiÁt¸À®Ä CºÀð½gÀÄvÉÛãÉ.". But the case number is not

shown in both affidavits. In the last paragraph of both

affidavits, the accused No.1 has stated that, she has voluntarily

withdrawn criminal Revision Petitions No.54 and 55 of 2016

without any pressure.

90. Every affidavit, shall set-forth the name of the Court

and the cause-title of the proceedings or matter in which it is

sought to be used as required under Chapter XVI of Karnataka

Criminal Rules of Practice, 1968. The same is not complied

with. Exhibits P11 & P12 reveal that both affidavits are made

by deponent on 10th May 2016 before the Notary. The Notary

has not mentioned the registration number of these affidavits

as required under Rule 11(2) of Notaries Rules, 1956. Notarial

Register maintained by the Notary in From-XV of the Notaries

Rules, 1956 also not produced by the prosecution. Before

receiving these affidavits on record, the learned District Judge

has not enquired as to why her advocate has not filed advance

application? why her advocate has filed these types of affidavits

without setting forth the cause title? The accused No.1 has filed

Board application on 11th May 2016 by serving copy to the

respondent Counsel. The same is endorsed on board

- 118 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

application. In the board application filed by accused No.1, the

concerned advocate who has appeared on behalf of the

accused, has not affixed his signature. The case was posted to

13th May, 2016. On the basis of the board application filed by

accused No.1 without the signature of the advocate, the learned

District Judge had advanced the case from 13th May to 11th

May, 2016. The Advocate for respondent No.1 also put his

signature on the order sheet pertaining to Criminal Revision

Petitions No.54 and 55 of 2016. On the basis of this affidavit,

the Principal District and Sessions Judge, has permitted the

petitioner to withdraw Criminal Revision Petitions.

91. It is to be observed that for withdrawal of criminal

revision petitions filed by accused No.1, the affidavits were not

required. However, the revision petitioner/accused No.1 has

filed affidavits as per Exhibits P11 & P12. The copies of the

affidavits also served to the other side on the same day i.e. on

11th May, 2016. The respondent/complainant PW1, has not

taken legal action before the Principal District and Sessions

Judge in Criminal Revision Petitions No.54 and 55 of 2016 on

the averments made in the affidavits by the accused No.1

under Section 195 read with 340 of Code of Criminal Procedure.

- 119 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

The complainant/PW1 has lodged complaint as per Exhibit P1

on 12th June, 2017 and same was registered in Crime No.44 of

2017. Though PW1 has knowledge as to the filing affidavits

before XI Additional District and Sessions Judge in Criminal

Revision Petitions No.54 and 55 of 2016 till 12th February, 2017

i.e., for about nine months one day, he has not taken any

action. In Exhibit P71 First Information Report, Column 3(c)

pertaining to "Delay", in First Information Report is left blank.

92. Another complaint which is registered in Crime No.45 of

2017 on the basis of complaint filed by PW1, FIR is marked at

Exhibit P72 in which the Column "Delay" has been left blank. In

this regard it is relevant to mention here as to the statement of

accused No.1 under Section 313 of Code of Criminal Procedure

recorded by the trial Court on 31st May, 2014 wherein, she has

stated as under:

"Herein I, Mrs B.V Sindhu the accused no.1 of this case respectfully submits as Under;

I have not committed any acts tending as offences those charge against me in the case. I humbly and helplessly state that I have been made as a scapegoat and involved in this case with false allegations. I have never committed any such alleged acts of causing

- 120 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

fabrication of false evidence, Cheating, forgery etc and also never file the false cases. Heavy injustice has been caused to me by arraying me as accused in the case. There are several circumstances and documentary evidence already involved in the case showing me as innocent. Hence this statement may kindly be treated as my say at this stage in part and also that the application is being filed on my behalf for recall of PW-6, PW-7 and PW-10 for the purpose of cross Examination by my new council.

Hence, I respectfully pray before this Hon'ble Court to treat this as my part statement and may be permitted to submit my further statement by referring the documents and entire evidence of this case. As such I again pray before this Hon'ble court to grant some time to place my further statement."

93. Accused No.1 also filed statement under Section 233(2)

of Code of Criminal Procedure in which she has stated as under:

"Herein I, the accused No.1 - Mrs. Sindhu B.V. submits my written statement is as under;

1] I have already submitted my statement during examination U/s. 313 of Cr.P.C. by this Hon'ble Court. The same came to be placed on record.

2] I respectfully submit that the complaints lodged by me in M.M.P.S. Cr. Nos. 286/14, 19/15 & 26/15 are based on the true facts. My statements recorded by police during

- 121 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

investigation of those cases are given by me and those reveal the true facts. Further, my statement recorded in Criminal Misc. No. 366/14 consequent to M.M.P.S. Cr. Nos. 286/14 by the Magistrate U/s. 164 of Cr.P.C. is also based on the real facts. The police did not investigate into the matter and the B false reports came to be submitted in all those cases as I learnt that they come under the influence and high handedness of the complainant- Mr. T.B. Majjigi. Further, the said B reports came to be accepted by the Magistrate Court. Hence, I have challenged the acceptance of the said B reports in revision before the court of Hon'ble XI Adl. Sessions Judge, Belagavi.

3] I respectfully submit on the incident took place on 13- 11-2014 which is the subject matter of M.M.P.S. Cr. Nos. 286/14. During the enquiry in Women Cell regarding the said incident, I had sought for the documents, call records etc. However, the same were not supplied to me. On enquiry as well as on the documents produced regarding the call records as well as location mapping etc., I enquired with the BSNL office and got revealed that the details of call records and details supplied in the prescribed HTM format and that the details in excel sheets must have been manipulated and they have enclosed prescribed format also etc. Since it is noted that the said call details have been manipulated, the call made to me by PW-6- Mr. Vinod Karur on 13-11-2014 at about 1 pm is not appearing in the said call details. As such, the enquiry by the Women Cell only based on call details is not correct and proper.

- 122 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

4] During February 2016, I had been transferred and started working in Gulbarga. In March 2016, my husband- Mr. Shivaram Revankar who is also working as Junior Engineer in HESCOM was suspended due to false allegations. My husband- Mr. Shivaram Revankar was working in Vaibhav Nagar Section at Belagavi at that time. During May 2016, I was pregnant and suffering due to sever hot in Gulbarga. At that time, the complainant- Mr. Majjigi and his men asked me to withdraw the said Rev. Petition and promised me of getting revoke the suspension of my husband and also arrange to transfer me from Gulbarga to the place nearby my native. The said affidavits are prepared on the instance of Mr. Majjigi and I was made to present those affidavits in the revision court personally without representation of my advocate that too taking the case on board in advance without any reason. I never intended to submit such affidavits before the revision court willingly. The advocate who identified me in the said affidavits was also not known to me and I never acquainted with him.

5] I have never submitted the falsehood before the courts of law and never intended to foist the false cases against Mr. Majjigi and never stated the falsehood as evidence in the courts against him. I have not committed any acts of cheating, forgery etc. I have never colluded with the other accused and at no point of time made any conspiracy against Mr. Majjigi. In the present case, the police never made my enquiry regarding the documents produced by the complainant.

- 123 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

6] I am submitting the suspension order of my husband- Mr. Shivaram Revankar and also the true copy of discharge summary of hospital dtd: 09-10-2016 along with this statement for the perusal of this Hon'ble Court.

7] All the allegations made against me in this case are totally false and apparently appear to be improbable.

Therefore, by considering my statement, evidence and documents, I pray before this Hon'ble Court to grant me the acquittal of charges framed against me, in the interest of justice."

94. Along with the application, accused No.1 also produced

letter issued by BSNL Authorities, Belagavi as reply to her letter

dated 08th May, 2015 and the information regarding Meftal

tablets generated from Google. Neither PW1 nor State made

any objection to the said application.

95. The JMFC-II Court, Belagavi, has accepted the 'B'

reports pertaining to Crime No.286 of 2014 and 19 of 2015 on

11th January, 2016 and the 'B' report filed pertaining to Crime

No.26 of 2015 on 08th January, 2016. Even after lapse of more

than a year from the date of acceptance of the 'B' report,

complainant-PW1 has not lodged any complaint. The delay in

filing the complaint has not been explained by PW1. Even the

- 124 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

Investigating officer has not explained anything as to delay in

filing the complaint. Only after filing the affidavits for

withdrawal of Criminal Revision Petitions No.54 & 55 of 2016 by

accused No.1, after lapse of nine months one day, the

complainant PW1 has lodged complaint as per Exhibit P1. This

delay in filing the complaint will create reasonable doubt as to

whether accused No.1 has voluntarily filed said affidavits-

Exhibits P11 & P12 or not and only at the instance of PW1, she

might have filed the affidavits which are not at all required to

withdraw the revision petitions. Just a memo was sufficient to

withdraw revision petitions. Instead of that the accused No.1

has filed detailed affidavits, which was unnecessary. Exhibits

P11 & P12 was filed on 10th May 2016, before the XI Additional

District and Sessions Judge.

96. Further, copy of the order dated 30th June, 2016,

whereby General Manager, HESCOM suspending Shivaram

Revankar, Junior Engineer working in HESCOM Belagavi is also

produced. The said Shivaram Revankar is the husband of

accused No.1. He was suspended due to dereliction of duty. It

is also not in dispute that by that time accused No.1 was

pregnant and suffering due to severe hot at Kalaburagi. It is

- 125 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

stated in the application filed under Section 233(2) of Code of

Criminal Procedure that the complainant-T.B. Majjagi asked

accused No.1 to withdraw Criminal Revision Petitions with a

promise of getting revocation of suspension of her husband-

Shivaram Revankar, as also, she be transferred from Kalaburagi

to a place nearer to her native place. The copy of the order

dated 02nd February, 2017 passed by Assistant Executive

Engineer, Bailhongal, reveals that, Shivaram Revankar has

been reinstated to his post and he has reported to duty. The

copy of discharge summary produced by accused No.1 issued

by Kamakshi Hospital at Kalaburagi dated 3rd October, 2016,

reveals that accused No.1 was suffering from history of nine

months amenorrhea. These documents and contents of the

application filed under Section 233(2) of Code of Criminal

Procedure reveal the possibilities of complainant-PW1

influencing accused No.1 as to revocation of suspension of her

husband and she getting transferred from Kalaburagi to a place

nearby to her native place and under such circumstances she

might have filed affidavits Exhibits P11 and P12, though there is

no need to file any affidavit to withdraw a criminal revision

petition.

- 126 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

97. Accused No.1 produced certified copy of order sheet

pertaining to PCR No.68 of 2022 marked as Exhibit D16, which

reveals that the same is filed seeking to recall the order of

acceptance of 'B' report filed by Malmaruti Police, Belagavi and

to maintain complaint filed by accused No.1. The said

statement of accused No.1 recorded in PCR No.68 of 22 is

marked at Exhibit D17. The statement of one Sunil B.Venkatesh

examined as DW2, is marked Exhibit D18. Sworn statement of

Smt. Drakshayini N Nesargi examined as DW3, is marked as

Exhibit D19. Copy of sworn statement of PW2-Amit Pujari is

marked as Exhibit D20, and the Sworn statement of Shekhar

Dayanand Kamble, is marked as Exhibit D21. Copy of the

complaint is marked at Exhibit D22.

98. Copy of the order sheet pertaining to Original Suit No.1

of 2023 filed by B.V. Sindhu against PWs.1, 3 & 6 is produced.

The same is filed seeking:

"A) to declare that the kannada computer types write-

up on whiter paper claiming to be an affidavit of the plaintiff before the notary Shri Shripad kallimani of Belagavi has been obtained by the defendants No. 1 to 4 collusively by practicing fraud and misrepresentation of

- 127 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

the plaintiff and also on the Notary, and hence, is fraudulent void ab-initio.

B) To declare that the facts and statements computer typed in the alleged affidavit are false, concocted and are not deposed by the plaintiff on oath and are not verified before the Notary and it is the resultant outcome of trickery and cheating by the defendants to enable the defendant No.1 to initiate criminal proceedings thereafter.

C)To declare that the defendants No.1 to 4 are jointly and severally liable for the damages resulting from their common object of bringing the false affidavit and its false contents fraudulently in existence for its illegal operations for hatching further criminal proceeding against plaintiff.

D) To award damages and compensation payable jointly and severally on the following Head of Claim.

i) Towards mental agony, pain and physical suffering in her regular routine life, causing set- back in rendering the happy routine service as public servant in the office and also as family member - Rs.2,00,000/-

ii) Towards court fees, legal fees for defending the cases of malicious prosecution by the defendants No.1 Rs 2,00,000/-

iii) Towards the personal expenses Court and also in the II J.M.F.C Court Belagavi. Rs.1,50,000/-

iv) Loss of Leave, Loss of work Promotion and Loss of Timely Increments stopped by her Employer caused for her repeated absence from

- 128 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

the duties of an Assistant Engineer in CESCOM Mysuru,Rs.50,000/-

v) operating the impugned Affidavit dated 10-03- 2016 manipulated before Shri Shripad Kallimani, Notary Belagavi in the collateral proceedings.

E) Cost of the suit and any other relief as deemed fit and proper by the Hon'ble Court be awarded."

99. The suit was filed on 02nd January 2023 and order

sheet reveals that case was posted on 25th November, 2023.

Copy of the complaint pertaining to Original Suit No.1 of 2023,

verifying affidavit list of documents are also produced.

Statement of objections of the plaintiff to the interim

application filed by D1-T.B. Majjagi, copy of the notice issued to

Smt. Mandakini Appugol, Advocate, who is the relative of T.B.

Majjagi; notice issued to Sri Manjunath Yelaburgi and the copy

of reply received from Sri Manjunath Yelagurgi, Advocate; and

the copy of legal notice to Sri Kalakappa Soodi, are all produced.

100. Copy of order sheet pertaining to PCR No.77 of 2022

pending on the file of JMFC-II Court, Belagavi Court Exhibit D24

to take cognizance against T.B. Majjagi and copy of complaint

filed under Section 200 of Code of Criminal Procedure against

T.B. Majjagi and others, Copy of the endorsement issued by the

concerned police Exhibit D25, copy of the complaint filed by

- 129 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

T.B. Majjagi and others against B.V. Sindhu and others for the

offence punishable under Sections 494, 500 and 149 Indian

Penal Code, deposition copy of T.B. Majjagi in CC No.803 of

2017 and copy of PCR No.88 of 2017, order sheet pertaining to

CC No.803 of 2017 and other Exhibits, are produced.

101. We have also perused Exhibit P81 contempt petition

filed against accused No.1 in CCC No.100002 of 2023 and

Exhibit P52 the Criminal Revision Petition No.196 of 2022 filed

by accused No.1, Exhibit P53 copy of criminal revision petition

No.195 of 2022, Exhibit P54 document pertaining to PCR No.70

of 2022 filed by accused No.1, Exhibit P55 document pertaining

to PCR No.69 of 2022, Exhibit P56 document pertaining to PCR

No.68 of 2022 filed by accused No.1. A careful scrutiny of the

documents filed by both the parties as well as the complaints

filed by Accused No.1 in crime No.286 of 2014, 19 of 2015 and

26 of 2015 reveals that still the Accused No.1-B. V. Sindhu is

questioning the cancellation of affidavits filed before the

Principal District and Sessions Judge in Criminal Revision

Petitions No.54 and 55 of 2016.

- 130 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

102. For the aforesaid reasons, it appears that, the said

affidavits Exhibits P11 and P12 are filed by accused No.1 under

inducement and promise made by the PW1 and the same is not

admissible under Section 24 of Indian Evidence Act. The

conduct of parties, mode of filing advance application before the

XI Additional District and Sessions Judge Court without

identification by concerned advocate and the affidavits filed

without setting forth the cause-title, the statement of objections

filed by accused No.1 against 'B' final reports by the concerned

Investigating officer and revocation of suspension of Shivaram

Revankar husband of accused No.1 and the transfer of accused

No.1 from Gulbarga to a place nearer to her native place, delay

in filing the complaint by PW1, that too only after filing of the

affidavits by the accused No.1 before the revision Court as per

Exhibits P11 and P12 after lapse of nine months one day, will

create reasonable doubt as to the voluntariness of accused No.1

in filing affidavits, Exhibits P11 & P12. No prudent person will

file these types of affidavits which are not required to withdraw

the revision petitions. Accused No.1, being an educated lady,

being fed up with the suspension of her husband and so also of

her transfer to Gulbarga and with regard to filing of 'B' reports

- 131 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

by the jurisdictional police, and also with an intention to settle

the issue, might have filed affidavits Exhibits P11 and P12.

Taking advantage of these affidavits, after lapse of more than

nine months one day after disposal of criminal revision

petitions, PW1 has lodged complaint without explaining the

delay in filing the complaint.

103. After filing these affidavits before the Revision Court,

the learned Sessions Judge has not applied his judicious mind in

examining the contents/averments of affidavit. Without

application of mind, on the basis of affidavits, the Revisional

Court has permitted the accused No.1 to withdraw criminal

revision petitions. When the accused No.1 has not been

represented by her Counsel, at least the Revisional Court could

have explained the consequences of filing these types of

affidavits and could have insisted the Revision Petitioner to

keep the presence of counsel to ascertain that averments made

in the affidavits is on own volition or under

inducement/threat/duress. Additionally, Exhibits P11 and P12

are not identified by the advocate who has appeared on behalf

of revision petitioner.

- 132 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

104. The investigating officer has not investigated and

examined as to under what circumstance the accused No.1 has

filed affidavits Exhibits P11 and P12 before the revision Court.

Why the advocate for accused No.1 has not moved the Board

application; why the advocate for accused No.1 has not

identified the signature of accused No.1 on Exhibits P11 and

P12; who has prepared and at whose instance these affidavits

have been prepared; whether the Notary who has given oath to

the deponent has read over and explained the averments made

in the affidavit to the deponent; why these affidavits were filed

without setting forth the cause-title; after filing of affidavits,

why PW1 has not initiated any legal action against accused

No.1 before the Revisional Court as the accused No.1 has

confessed with respect to filing multiple complaints by her on

different dates?

105. In view of Section 4 of Code of Criminal Procedure,

1973, all the offence under the Indian Penal Code 1860 (45 of

1860) shall be investigated, enquired into, tried and otherwise

dealt with according to the provisions of Code of Criminal

Procedure and in view of sub-Section (2) of Section 4 of Code

of Criminal Procedure, all offences under any other law shall be

- 133 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

investigated, enquired into, tried otherwise dealt with according

to the same provisions, but subject to any enactment for the

time being in force, regulating the matter or place of

investigating, enquiring into, trying or otherwise dealt with such

offence. In the case on hand, the Investigating officer has not

investigated the matter in detail. Neither PW1, nor the

investigating officer has deposed as to the aforesaid lapses. In

addition to this, the charge-sheet submitted by the

Investigating officer reveals that he has not arrested accused

No.1. He has not even issued notice as required under Section

41(A) of Code of Criminal Procedure,1973 to interrogate the

accused No.1. Why the Investigating officer has not arrested

accused No.1 for interrogation and why the investigating officer

has not examined advocate who identified the deponent, who

affixed her signature on Exhibits P11 and P12, why the

investigating officer has not examined the notary who has given

oath to the accused No.1, under which circumstance the

accused No.1 has filed these affidavits, reasons for filing these

affidavits before the revision Court though these type of

affidavits were not required for withdrawal of revision petitions,

all these aspects have not been explained by the investigating

- 134 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

officer. Without assigning any reasons, without taking any legal

steps to arrest her, the Investigating officer has simply sought

for issuance of warrant to accused No.1. Had the Investigating

officer interrogated the accused and collected the information

as to under what circumstance she has filed these types of

affidavits, then the accused No.1 would have explained as to

the compelling circumstances to file these affidavits before the

revision Court and then the investigating officer would have got

to know the truth behind filing these affidavits. Without

conducting proper investigation, without examining accused

No.1, without examining necessary material witnesses to prove

the guilt of the accused, without ascertaining the fact as to

whether accused No.1 has voluntarily, so also, being aware of

the legal consequences of filing these type of affidavits, filed

such affidavits before the Court. The Investigating officer has

filed charge-sheet against accused No.1 only on the basis of

affidavits Exhibits P11 and P12 without proper investigation,

which is not sustainable in law.

106. It is an admitted fact that the investigating officer has

submitted the charge-sheet dated 12th February, 2017 in crime

No.44, 45 and 46 of 2017, only against accused no.1. In the

- 135 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

charge sheets in these crimes, Column 13, specifically reveals

that, except accused No.1, other accused Nataji Peeraji Patil,

Ajit Mayappa Pujari, Mallasarja Shivarai Shapurakar, Subhash

Mallappa Hullolli, Irappa Mahadev Pattar, Mallikarjun Sangappa

Radiyal, Bheemappa Lenkappa Godalkundaragi, Rajendra

Bhupal Halingali and Suresh Kallappa Kamble are not charge-

sheeted. Why the names of these accused were given up in the

charge-sheet, has not been explained. After filing of charge-

sheet before the jurisdictional Magistrate, the case was

registered in CC No.256 of 2019 against accused No.1-B.V.

Sindhu. The case was registered on 16th April 2014 and

summons was issued to accused No.1 and she appeared

through her Counsel on 29th April 2019 by filing application and

Section 205 of Code of Criminal Procedure. On the same day

T.B. Majjagi-PW1 has appeared through his Counsel by filing

application under Section 301(2) of Code of Criminal Procedure

to allow the Counsel of complainant to assist the prosecution.

The same was allowed by JMFC-II Court, Belagavi on the same

day i.e. 29th April 2019. Though the PW1 had appeared before

JMFC-II Court, Belagavi before committal of this case, he has

not filed any objection as to dropping of accused 2 to 10 from

- 136 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

the charge-sheet. After committal, case was registered in SC

No.262 of 2019 on 19th August, 2019. Even prosecution has

not filed any application to implead accused 2 to 13 before

framing of charges. However, after framing of charges and

examination of PW1 & PW2, prosecution has filed application

under Section 319 of Code of Criminal Procedure and the same

was allowed by the trial Court permitting to array them as

accused 2 to 13 to face trial along with accused No.1 and

thereafter, additional charges against accused No.1 and charges

against other accused were framed and read over and

explained to them. PW1 has not whispered anything in his

evidence as to why he has not filed any objection for dropping

accused 2 to 10 in the charge-sheet. He has not taken any legal

steps before the committal Court. Even after committal, till

recording the evidence of PW1 and PW2, in part, the

prosecution has not taken any steps to file application under

Section 319 of Code of Criminal Procedure. The prosecution

has filed application under Section 319 of Code of Criminal

Procedure to implead other accused. In Exhibit P1-complaint,

the PW1 has shown only accused 1 to 10. He has not shown

the name of other two accused namely A5 and A10. Why the

- 137 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

other accused are not shown in the complaint who are shown in

the impleading applications under Section 319 of CRPC, has not

been explained by the prosecution.

107. It is the case of the prosecution that accused 2 to 13,

being the members of KPTCL Employees Union (659), in

collusion with accused No.1, who was then working as Assistant

Engineer (Technical), being enraged by PW1-T.B. Majjagi had

transferred accused No.1 from Rural Sub-Division (IO & M),

Belagavi, 02nd, 05th and 08th November, 2014, at 6.00 pm in

the parking place of HESCOM Office, Nehru Nagar, Belagavi,

entered into criminal conspiracy against PW1 to procure

conviction for offence punishable with imprisonment for life and

on the same day, in collusion with other accused, had filed false

complaint against PW1 before the superiors stating that he had

mentally harassed accused No.1 and created letter dated 05th

December, 2014 in the name of KPTCL Employees Union (659),

HESCOM, Hubli, with an intention to procure conviction for

imprisonment of life, the accused 2 to 13 in collusion with

accused No.1, in prosecution of above common object, in the

name of KPTCL Employees Union (659) HESCOM, Hubli

fabricated and caused registration of false cases against PW1 in

- 138 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

Malmaruti Police Station in Crime No.286 of 2014, 19 of 2015

and 26 of 2015 as admitted by accused No.1 in her affidavits

Exhibits P11 & P12 filed in Criminal Revision Petitions No.54 and

55 of 2016 on the file of Court of Sessions, and by instituting

such criminal revision petitions against PW1, CW6 and deceased

M T Thakkalaki with an intention to tarnish their reputation in

the society and further on the abovesaid date, place and time,

the accused in collusion with accused No.1 in prosecution of

above with common object, committed the offences punishable

under Sections 120B, 195, 211, 420, 467, 468, 471 read with

Section 149 Indian Penal Code. To substantiate the same, the

prosecution has adduced oral evidence and also produced

document Exhibit P28 Official Memorandum issued on 05th

February, 2016 by the General Secretary, KPTCL Employees

Union stating that Y.M. Nittur was Vice-President of KPTCL

Employees Union and Nataji Patil was not holding the post of

Vice-President as on 05th December, 2014 and Show-cause

notice Exhibit P29 issued by CEE to PW1 dated 20th January,

2015, and Exhibit P30 e-Mail from Women Grievance Redressal

Committee dated 13th May, 2015 regarding enquiry of HESCOM,

where some of the other accused were present along with

- 139 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

accused No.1 at the time of enquiry on 05th April, 2015 and

unnecessary involvement of others in enquiry and their

attendance was sought by the Enquiry Officer. Exhibits P4, P6

and P8 are 'B' reports in Crime No.286/2014, 19/2015 and

26/2015 respectively. Exhibit P59-Letter dated: 05.12.2014 of

Nataji Patil impersonating himself has Vice-President of KPTCL

Employees Union, HESCOM, Hubli and others addressing letter

to SEE, HESCOM, Hubli to take action on PW1, PW2 and

another; Exhibit P60-Women's Grievance Redressal Committee

Report (Original copy), Exhibit P61- Letter dated: 05.12.2014 of

Nataji Patil impersonating himself has Vice-President of KPTCL

Employees Union, HESCOM, Hubli and other accused addressed

to Managing Director, HESCOM, Hubli to take action on PWs1

and 2 and another; Exhibit P62-Confidential Letter dated:

10.12.2024 of SE, addressed to General Manager, HRD,

HESCOM to take action on PW1 and 2 and another; Exhibit P63-

Letter dated: 11.12.2024 by SEE to GM, HESCOM with regard

to non-consideration of his previous Confidential Letter dated:

10.12.2024 as Nataji Patil was not holding the post of Vice-

President of Union on 05.12.2014; Exhibit P64-Official

Memorandum issued on 15.02.2016 by General Secretary,

- 140 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

KPTCL Employees Union regarding Y.M. Nittur was the Vice-

President of the Union and Nataji Patil was not holding post of

Vice-President as on 05.12.2014 and Exhibit P65-Documents in

respect of letter dated 05.12.2014 of Nataji Patil impersonating

himself as Vice-President of KPTCL Employees Union, HESCOM,

Hubli and other accused addressing letter to MD, HESCOM,

Hubli to take action on PWs1, 2 and another.

108. On the contrary, the accused have produced Exhibit

D32 letter of KPTCL Association (659) Bengaluru. The same is

the letter issued by the President, KPTCL Employees Association

(659), Bangalore-560009, which reads as under:

"PÀ«¥Àæ¤ £ËPÀgÀgÀ ¸ÀAWÀ (659)gÀ ¨ÉʯÁ ¤AiÀĪÀiÁªÀ½ 11 (C) gÀ°è ¤ÃrgÀĪÀ C¢üPÁgÀzÀAvÉ ºÁUÀÆ ¢£ÁAPÀ: 29.01.2016 gÀAzÀÄ £ÀqÉzÀ PÉÃAzÀæ PÁAiÀÄðPÁj ¸À«Äw ¸À¨sÉAiÀİè vÉUÉzÀÄPÉÆAqÀ ¤tðAiÀÄzÀAvÉ, ²æÃ ªÉÊ.JA. ¤lÆÖgÀ, G¥ÁzsÀåPÀëgÀÄ, ºÉ¸ÁÌAgÀªÀgÀ ªÀAiÉÆÃ¤ªÀÈwÛ¬ÄAzÀ vÉgÀªÁzÀ eÁUÀPÉÌ ²æÃ £ÁxÁf ¦ ¥Ánïï, ¸ÀAWÀl£Á PÁAiÀÄðzÀ²ð, ¨É¼ÀUÁ« ªÀÈvÀÛgÀªÀgÀ£ÀÄß ºÀħâ½î PÀA¥À¤AiÀÄ G¥ÁzsÀåPÀëgÀ£ÁßV 2014-17£Éà ¸Á°£À G½zÀ CªÀ¢üUÉ vÀPÀët¢AzÀ eÁjUÉ §gÀĪÀAvÉ £ÉêÀÄPÀ ªÀiÁqÀ¯ÁVzÉ."

109. The said letter is dated 09th October, 2014 vide No.

ka.vi.pra.ni.nou.sa.529/2014-15. To substantiate this, DW1-M.

Nagaraj, who has issued this Exhibit P32, is also examined who

has deposed in his evidence as to the issuance of Official

Memorandum, Exhibit D32.

- 141 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

110. Accused No.2-Nataji P Patil, has clearly stated in his

examination-in-chief that on 05th December, 2015 he was the

Vice President of KPTCL Employees Union. He has also filed

detailed statement under Section 313 of Code of Criminal

Procedure, in which it is stated as under:

"zÀAqÀ ¥ÀæQæAiÀiÁ ¸ÀA»vÀ PÀ®A 313gÀ CrAiÀİè DgÉÆÃ¦ £ÀA.2 gÀªÀgÀ °TvÀ ºÉýPÉ:

£Á£ÀÄ £ÁxÁf ¦ÃgÁf ¥Ánî, ¤ªÀÈvï ¯ÉÊ£ï-ªÀÄ£ï, ºÉ¸ÁÌA ¨É¼ÀUÁ«, F ªÀÄÆ®PÀ UËgÀªÁ¤évÀ £ÁåAiÀiÁ®AiÀÄPÉÌ §gÉzÀÄPÉÆqÀĪÀ °TvÀ ºÉýPÉ K£ÉAzÀgÉ:

1] F ¸ÀzÀj ¥ÀæPÀgÀtzÀ°è £À£ÀߣÀÄß DgÉÆÃ¦ £ÀA.2 JAzÀÄ ¥ÀgÀUÀt¹, £À£Àß ªÉÄÃ¯É zÀAqÀ ¥ÀæQæAiÀiÁ ¸ÀA»vÉ PÀ®A 319 gÀ PɼÀUÀqÉ DzÉñÀzÀ£ÀéAiÀÄ F ¥ÀæPÀgÀtªÀ£ÀÄß £ÀqɸÀ¯ÁVzÉ.

2] £Á£ÀÄ 7£Éà vÀgÀUÀw ªÀgÉUÉ ªÀÄgÁpAiÀÄ°è ªÁå¸ÀAUÀ ªÀiÁr ªÉÆzÀ®Ä PÉ.E.©.AiÀİè 1983 £Éà ¸Á°£À°è ¸À.¯ÉÊ£ï-ªÉÄ£ï JAzÀÄ £ÉêÀÄPÀUÉÆArgÀÄvÉÛãÉ. £ÀAvÀgÀ ¸ÀPÁðgÀzÀ DzÉñÀzÀ ¥ÀæPÁgÀ ºÉ¸ÁÌA JAzÀÄ «¨sÁUÀªÁV £À£Àß PÀvÀðªÀåªÀ£ÀÄß ¤ªÀð»¹gÀÄvÉÛãÉ. 3] £Á£ÀÄ 2011 jAzÀ 2014 £Éà CªÀ¢üUÉ £ÀqÉzÀ PÉ.¦.n.¹.J¯ï. JA¥Áè¬ÄÃeï ¸ÀAWÀ ZÀÄ£ÁªÀuÉAiÀİè UÉzÀÄÝ PÉÃA¢æAiÀÄ PÁAiÀÄðPÁj ¸ÀzÀ¸Àå£ÁV PÉÃAzÀæzÀ ¸ÀAWÀl£Á ¸À¨sÉAiÀÄ°è £À£ÀߣÀÄß ¨É¼ÀUÁ« ªÀÈvÀÛzÀ°è ¸ÀAWÀl£É PÁAiÀÄðzÀ²ð JAzÀÄ £ÉêÀÄPÀUÉÆAqÀÄ PÁAiÀÄ𠤪Àð»¹gÀÄvÉÛãÉ. ªÀÄÄAzÉ 2014 jAzÀ 2017 £Éà ¸Á°£À CªÀ¢üUÉ £ÀqÉzÀ ZÀÄ£ÁªÀuÉAiÀÄ°è ¥ÀÄ£À: DAiÉÄÌUÉÆAqÀÄ PÉÃAzÀæ ¸ÀAWÀl£Á ¸À¨sÉAiÀÄ ¤zÉÃð±À£ÀzÀAvÉ ¨É¼ÀUÁ« ªÀ®AiÀÄzÀ°è G¥ÁzÀåPÀë£ÉAzÀÄ PÁAiÀÄ𠤪Àð»¹gÀÄvÉÛãÉ. 4] F ¥ÀæPÀgÀtzÀ°è ¸ÁQëzÁgÀgÀÄ ºÉýzÀAvÉ £Á£ÀÄ AiÀiÁªÀÅzÉà ¸ÀAZÀÄ CxÀªÁ ¥ÀæZÉÆÃzÀ£Á PÉ®¸À ªÀiÁrgÀĪÀÅ¢¯Áè, ªÀÄvÀÄÛ ²æÃªÀÄw ¹AzsÀÆ EªÀgÀ eÉÆvÉUÀÆr ªÀÄdÓVAiÀĪÀgÀ «gÀÄzÀÝ PÁ£ÀÆ£ÀÄ ¨Á»gÀ PÉ®¸À ªÀiÁrzÉÝÃ£É CAvÁ

- 142 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

D¥ÁzÀ£ÉAiÀÄÄ ¸ÀļÁîVgÀÄvÀÛzÉ. ¥Áæ.¸Á.1 ªÀÄdÓVAiÀĪÀgÀÄ vÀªÀÄä ¥ÀæPÀgÀtPÉÌ C£ÀÄPÀÆ®ªÁUÀĪÀAvÉ zÁR¯ÉUÀ¼À£ÀÄß ¸Àȶֹ £ÀªÀÄä «gÀÄzÀÝ ¸ÀļÀÄî ¸ÁQë £ÀÄr¢gÀÄvÁÛgÉ.

5] ªÀiÁ£Àå £ÁåAiÀiÁ®AiÀÄPÉÌ UËgÀªÀ¥ÀƪÀðPÀªÁV ¸À°è¸ÀĪÀzÉãÉAzÀgÉ, £Á£ÀÄ JAzÉA¢UÀÆ ¥Áæ.¸Á.£ÀA.1 EªÀgÀ PÉÊPɼÀUÉ £ÉÃgÀªÁV PÉ®¸À ªÀiÁrgÀĪÀÅ¢¯Áè. CªÀgÀÄ ¨ÉÃgÉ «¨sÁUÀPÉÌ ªÀUÁðªÀuÉUÉÆ¼Àî®Ä CxÀªÁ CªÀgÀ UËgÀªÀPÉÌ ºÁUÀÆ WÀ£ÀvÉUÉ zsÀPÉÌ ªÀiÁqÀĪÀ GzÉÝñÀ¢AzÀ ²æÃªÀÄw ¹AzsÀÆ EªÀgÉÆA¢UÉ PÀÆr C¥À¥ÀæZÁgÀ ªÀiÁrCªÀgÀ£ÀÄß CªÀiÁ£ÀvïUÉÆ½¸À®Ä C¢üPÁgÀ ¸ÀºÀ £À£Àß°è EgÀĪÀÅ¢¯Áè ºÁUÀÆ CzÉÃjÃw D¥ÁzÀ£É ªÀiÁrgÀĪÀ J¯Áè «µÀAiÀÄUÀ¼ÀÄ ¸ÀļÁîVgÀÄvÀÛªÉ. ²æÃ ªÀÄdÓV EªÀgÀÄ £ÀªÀÄä ZÀÄ£ÁªÀuÉUÀ¼À°è £ÀqÉzÀ ªÉÊgÀvÀézÀ ¨sÁªÀ£É ElÄÖPÉÆAqÀÄ ªÀÄvÀÄÛ £À£Àß «gÀÄzÀÝ ¸Àà¢ð¹zÀ ªÀåQÛUÀ¼À ªÀiÁvÀÄ PÉý £À£Àß «gÀÄzÀÝ ¹mÁÖV £À£ÀߣÀÄß F ¥ÀæPÀgÀtzÀ°è ¹®ÄQ¸À¯ÁVzÉ. 6] EªÀgÀÄ ¸À°è¹zÀ ªÀÄÆgÀÄ ¦üAiÀiÁð¢UÀ¼ÀÄ £ÉÆÃAzÁzÀ £ÀAvÀgÀ vÀ¤SÁ¢üPÁjUÀ¼ÀÄ ¸ÀA¥ÀÆtð vÀ¤SÉ ªÀiÁr ºÁUÀÆ UËgÀªÁ¤évÀ GZÀÑ- £ÁåAiÀiÁ®AiÀÄ zsÁgÀªÁqÀ EªÀgÀ DzÉñÀzÀ£ÀéAiÀÄ £À£Àß ªÉÄÃ¯É ªÀÄÆgÀÄ ¥ÀæPÀgÀtUÀ¼À°è AiÀiÁªÀÅzÉà zÉÆÃµÁgÉÆÃ¥ÀuÁ ¥ÀvÀæ ¸À°è¹gÀĪÀÅ¢¯Áè. £Á£ÀÄ AiÀiÁªÀÅzÉà SÉÆnÖ zÁR¯ÉUÀ¼À£ÀÄß ¸Àȶֹ ²æÃAiÀÄvÀ ªÀÄdÓVAiÀÄgÀ «gÀÄzÀÝ JA¢UÀÆ J°èAiÀÄÆ ¸À°è¹gÀĪÀÅ¢¯Áè. ºÁUÉ SÉÆnÖ zÁR¯ÉUÀ¼À£ÀÄß ¸ÀȶֹgÀÄvÉÛãÉAzÀÄ ºÉüÀĪÀ C¥ÁzÀ£ÉUÀ¼ÀÄ ¸ÀºÀ ¸ÀļÁîVgÀÄvÀÛªÉ. F ºÉýPÉAiÀÄ ªÀÄÄSÁAvÀgÀ £Á£ÀÄ zÁR¯ÉUÀ¼À£ÀÄß ºÁdgÀ ¥Àr¸ÀÄwÛzÉÝãÉ.

DzÀÝjAzÀ £Á£ÀÄ F ªÀÄÆ®PÀ ªÀiÁ£Àå £ÁåAiÀiÁ®AiÀÄPÉÌ «£ÀAw¥ÀƪÀðPÀªÁV ¥Áæyð¹PÉÆ¼ÀÄîªÀzÉãÉAzÀgÉ, F ªÉÄÃ¯É w½¹zÀ ¸ÀAUÀwUÀ¼ÀÄ ºÁUÀÆ zÁR¯ÉUÀ¼À£ÀÄß ¥Àj²Ã°¹ £Á£ÀÄ ¤gÀ¥ÀgÁ¢ü JAzÀÄ ªÉÄÃ¯ÉÆßÃlPÉÌ PÀAqÀÄ §A¢zÀÝjAzÀ £À£ÀߣÀÄß F ¥ÀæPÀgÀt¢AzÀ £ÀªÀÄä£ÀÄß ªÀÄÄQÛUÉÆ½¸À¨ÉÃPÉAzÀÄ vÀªÀÄä°è «£ÀAw¸À¯ÁVzÉ."

111. He has also produced documents along with his

statement of objections. Exhibit P19 is the requisition submitted

by Nataji P Patel to the Managing Director, HESCOM, Hubli to

suspend the officer/employee who has attempted to outrage

- 143 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

the modesty of the woman in the Department. Exhibit P28 is

the official memorandum issued by General Secretary, KPTCL

Employees Union (659), Bangalore, in which it is stated as

under:

"PÀ«¥Àæ¤ £ËPÀgÀgÀ ¸ÀAWÀ (659)gÀ ¨ÉʯÁ ¤AiÀĪÀiÁªÀ½ 11 (C) gÀ°è ¤ÃrgÀĪÀ C¢üPÁgÀzÀAvÉ ²æÃ £ÁxÁf ¦ ¥Ánïï, ªÀiÁUÀðzÁ¼ÀÄ, ªÀĺÁAvÉñÀ£ÀUÀgÀ ±ÁSÉ, £ÀUÀgÀ G¥À«¨sÁUÀ-3, ºÉ¸ÁÌA, ¨É¼ÀUÁ« £ÀUÀgÀ «¨sÁUÀ, ¨É¼ÀUÁ« gÀªÀgÀ£ÀÄß ºÀħâ½î PÀA¥À¤AiÀÄ G¥ÁzsÀåPÀëgÀ£ÁßV 2014-17£Éà CªÀ¢üUÉ vÀPÀët¢AzÀ eÁjUÉ §gÀĪÀAvÉ £ÉêÀÄPÀ ªÀiÁqÀ¯ÁVzÉ."

112. The prosecution has relied upon Exhibit P28, which,

according to PW1, was issued by one Lakshmipathi. The said

Lakshmipathi has been examined as PW33. However, a perusal

of his deposition reveals that he has not deposed anything

regarding the issuance of Exhibit P28. Instead, he has referred

to Exhibit P64 in his evidence. Notably, both Exhibits P28 and

P64 refer to the same document. Furthermore, Exhibit P80

contains the list of Central Executive Committee (CEC)

Members of the KPTCL Employees Union for the term 2014-

2017. At Sl.Nos.17 to 24, individuals such as Umeshappa K.S.,

Banakar G.H., Revanasiddappa Hagaragi, Prabhakar A.M., Y.M.

Nittur, V.M. Mudukannanavar, Umesh A., and Sridhar H.L. are

named as Vice Presidents representing BESCOM, CESC,

- 144 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

GESCOM, Ballari, HESCOM, and MESCOM, respectively. At serial

number 44, the name of Nataji Patil appears as the Organising

Secretary of the Belagavi Circle. During cross-examination,

PW1 has categorically admitted that, under the by-laws of the

Association, each company is required to have a President and

that the President is vested with the authority to appoint Vice

Presidents.

113. DW1-M. Nagaraju, who served as the Executive

President of the KPTCL Employees Union between 2011-2016,

has clearly deposed that Accused No.2 held the post of Vice

President since 2014. His oral testimony and the contents of

Exhibit D32 directly contradict the documents relied upon by

the prosecution, namely Exhibits P14 and P28. Further, PW13

Lakshmipathi, who served as the General Secretary, has

admitted that the President was empowered to appoint Vice

Presidents. In line with this authority, DW1 has issued the

official memorandum marked as Exhibit P32. The prosecution

has not produced any credible material to discredit either the

contents of Exhibit P32 or the evidence of DW1. In light of the

documentary evidence demonstrating that Accused No.2 was

indeed the Vice President of the KPTCL Employees Union at the

- 145 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

relevant time, the prosecution's allegation of impersonation,

forgery, or misrepresentation loses all foundation.

114. Even assuming for the sake of argument that Accused

No.2 was not the Vice President at the relevant time, PW1 has

admitted in his evidence that Accused No.2 held the position of

Organising Secretary. It is well established that even an

Organising Secretary is competent to make representations on

behalf of any member or employee of the Association. There

exists no bar preventing such a person from initiating a

representation, particularly in defense of another member

allegedly subjected to departmental injustice. Moreover, PW1

has admitted that despite the complaint by Accused No.1-B.V.

Sindhu, he was promoted to the post of Superintending

Engineer, received timely increments, and continues to draw

pensionary benefits. His arrears were also cleared. PW1 further

admitted that Accused No.1 did not instruct him to take action

on the basis of Exhibit P9 and that Exhibits P14 and P19 do not

mention the names of all the accused. He categorically stated

that Accused No.1 did not instruct the preparation of those

documents, nor did she identify Accused 2 to 13 in her

complaints. According to testimony of PW1, he only suspected

- 146 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

a conspiracy involving Accused 2 to 13 after reading the

affidavits filed by Accused No.1. He also conceded that Accused

2 to 13 were stationed in different locations and that the names

of Accused Nos.5 and 10 are absent in Exhibit P14, while

Accused No.6 was not a signatory to Exhibits P14 or P19.

Similarly, the name of accused No.8 name does not appear in

the photocopy of Exhibit P9. Despite the lack of substantive

evidence, the prosecution moved an application to implead

these persons as accused, which lacks legal justification.

115. A close examination of the materials on record clearly

reveals that the charges framed against the accused under

Sections 120B, 195, 211, 420, 467, 468, and 471 read with

Section 149 of the IPC were primarily based on three 'B' Final

Reports in Crime Nos. 286 of 2014, 19 of 2015, and 26 of 2015,

which were accepted by the learned Magistrate. The

prosecution has also relied on Exhibit P15, the report of the

Women Grievance Redressal Committee, and affidavits marked

as Exhibits P11 and P12, filed by Accused No.1 before the XI

Additional District and Sessions Judge in Criminal Revision

Petitions No.54 and 55 of 2016. However, these documents do

- 147 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

not independently establish the conspiracy alleged against

Accused 2 to 13.

116. Given that accused 2 to 13 were employees of KPTCL

posted in different locations, it was incumbent upon the

prosecution to establish how all these individuals came

together, at a specific time, place and date, to hatch a

conspiracy against PW1 and others. The prosecution has failed

to provide any material explanation or evidence in this regard.

After a thorough and critical evaluation of the evidence on

record, there is a glaring absence of cogent, consistent, and

legally admissible evidence to substantiate the charges under

Sections 195, 211, 420, 467, 468, and 120B of the IPC. The

Trial Court has not evaluated the evidence in its proper legal

context and has committed a grave error in its appreciation of

the material facts and law applicable to the case.

117. The learned counsel for the accused has further

substantiated his defense by producing documents that cast

serious doubt on the credibility of PW1. It has been

demonstrated that PW1 was not only a dominant official but

also held the post of President of the KPTCL Employees Union.

- 148 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

He was the controlling authority over Accused No.1-B.V.

Sindhu. It is brought on record that other employees, namely

Smt. Sudha and Smt. Renuka Shashikant Appugol, had also

filed complaints against PW1 alleging sexual and mental

harassment. Crime No.209/2010 was registered under Sections

506 and 509 IPC in this regard, which ended in a 'B' report.

The defense has also produced Exhibits D1 to D36, including

Exhibit D7-complaint filed by Suresh Kallappa Kamble against

PW1, resulting in registration of Crime No.193/2010 under

Section 3(1) of the SC/ST (Prevention of Atrocities) Act, 1989.

Though a 'B' report was filed (Exhibit P8), the complainant

protested the same and submitted a sworn statement (Exhibit

D9). Supporting documents such as wound certificates,

mahazars, witness statements, and the order sheet in Crime

No.193 of 2010 (Exhibit D10) show that PW1 had obtained

anticipatory bail from the III Additional District & Sessions

Judge, Belagavi. The order in Summary Case No.7 of 2011

directed registration of First Information Report against PW1 for

offences under Sections 323, 504, and 506 IPC and Section

3(1)(x) of the SC/ST (PoA) Act. Additionally, Exhibits D12,

D13, and D15 are media publications alleging that PW1

- 149 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

misappropriated Rs.66.00 lakh from HESCOM, Belagavi. While

we do not render any findings on these allegations at this

stage, they bear relevance to the question of the credibility and

motive of PW1.

118. In view of the foregoing discussion and analysis of the

evidence, this Court finds that the prosecution has miserably

failed to establish the guilt of the accused beyond reasonable

doubt. The evidence adduced is neither consistent nor sufficient

to support a finding of criminal conspiracy or forgery, as

alleged. Hence, we answer Point No.1 in the affirmative,

holding that the accused are entitled to be acquitted of all

charges leveled against them.

Regarding Points 2 & 3:

119. While answering Point No.1 above, as we have held

that the prosecution has failed to prove guilt of the accused for

the alleged commission of offences, the question of enhancing

the sentence as sought for by the State as well as by the

Revision Petitioner who is complainant-PW1, does not arise.

Hence, we answer Points 2 and 3 in the negative.

- 150 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

Regarding Point No.4:

120. For discussions and reasons aforestated, we proceed

to pass the following:

1. Criminal Appeals preferred by

appellants/accused in No.100354, 100355,

100356, 100357, 100358, 100370 and 100371

of 2024 are allowed;

2. Consequently, Criminal Appeal No.100026 of

2025 preferred by the State and Criminal

Revision Petition No.100305 of 2024 preferred

by the Revision Petitioner/complainant, are

dismissed;

3. Judgment of conviction dated 25th June 2024

and order on sentence dated 27th June 2024

passed in SC No.262 of 2019 by the Principal

District and Sessions Judge, Belagavi, is set

aside;

4. Accused No.1 to 13 are acquitted of offences

punishable under Sections 120B, 195, 211,

- 151 -

C/W. CRL.A NO.100354/2024, CRL.A NO.100355/2024, CRL.A NO.100356/2024, CRL.A NO.100357/2024, CRL.A NO.100358/2024, CRL.A NO.100370/2024, CRL.A NO.100371/2024, CRL.RP NO.100305 2024

420, 467, 468, 471 read with Section 149 of

Indian Penal Code;

5. The fine amount if any deposited by the

accused, shall be refunded to them in

accordance with law;

6. Registry to transmit the trial Court records

along with the copy of this judgment to the

concerned Court forthwith.

Sd/-

(SACHIN SHANKAR MAGADUM) JUDGE

Sd/-

(G BASAVARAJA) JUDGE

lnn CT-CMU

 
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