Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hemanth vs The State Of Karnataka
2025 Latest Caselaw 6573 Kant

Citation : 2025 Latest Caselaw 6573 Kant
Judgement Date : 24 June, 2025

Karnataka High Court

Hemanth vs The State Of Karnataka on 24 June, 2025

                                                  -1-
                                                                NC: 2025:KHC:22020
                                                            CRL.A No. 2356 of 2024
                                                        C/W CRL.A No. 1916 of 2024

                    HC-KAR



                         IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                              DATED THIS THE 24TH DAY OF JUNE, 2025

                                                 BEFORE
                                THE HON'BLE MRS JUSTICE M G UMA
                        CRIMINAL APPEAL NO. 2356 OF 2024 (U/S 14(A) (2))
                                              C/W
                        CRIMINAL APPEAL NO. 1916 OF 2024 (U/S 14(A) (2))

                   IN CRL.A No. 2356/2024

                   BETWEEN:

                   1.   HEMANTH
                        S/O VENKATESH
                        AGED ABOUT 24 YEARS,
                        R/AT DODDABYALAGONDAPALLI VILLAGE,
                        DENKANIKOTE TALUK,
                        KRISHNAGIRI DISTRICT,
                        TAMIL NADU-635 107.

                   2.   MURUGESH
                        S/O CHANDRAPPA
                        AGED ABOUT 27 YEARS,
                        R/AT ALASATTI VILLAGE,
                        DENKANIKOTE TALUK,
Digitally signed        KRISHNAGIRI DISTRICT,
by SWAPNA V             TAMIL NADU-635 107.
Location: High          (BOTH ARE IN J.C)
Court of
Karnataka                                                             ...APPELLANTS
                   (BY SRI. MANJUNATH M.R., ADVOCATE)

                   AND:

                   1.   THE STATE OF KARNATAKA
                        BY SURYANAGAR P.S,
                        BENGALURU
                        REP. BY STATE PUBLIC PROSECUTOR,
                        HIGH COURT BUILDING
                        BENGALURU -560001

                   2.   PADMARAJU
                        S/O LATE THIMMAIAH
                              -2-
                                           NC: 2025:KHC:22020
                                       CRL.A No. 2356 of 2024
                                   C/W CRL.A No. 1916 of 2024

 HC-KAR



     AGED ABOUT 54 YEARS,
     R/AT MARSOOR VILLAGE,
     INDIRANAGARA,
     KASABA HOBLI, ANEKAL TALUK,
     BENGALURU-562 106
                                               ...RESPONDENTS
(BY SMT. RASHMI JADHAV, ADDL. SPP FOR RESPONDENT NO.1;
NOTICE SERVED ON RESPONDENT NO.2)

      THIS CRIMINAL APPEAL IS FILED UNDER SECTION 14(A)2) OF
SC/ST (POA) ACT PRAYING TO SET ASIDE THE ORDER PASSED BY
THE II ADDL.DISTRICT AND SESSIONS JUDGE AND SPL.JUDGE
BENGALURU RURAL DISTRICT BENGALURU IN SPL.C.NO.342/2024
ON 09.08.20242 AND TO ENLARGE THE APPELLANTS ON BAIL IN
CR.NO.109/2024 REGISTERED BY SURYANAGAR P.S. BENGALURU
FOR THE OFFENCE PUNISHABLE UNDE SECTIONS 302, 201, 120(B),
109, 143, 144 R/W 149 OF IPC AND SEC.3 2(Va) OF SC/ST (POA)
ACT PENDING ON THE FILE OF THE II ADDL.DISTRICT AND
SESSIONS JUDGE AND SPL.JUDGE BENGALURU RURAL DISTRICT
BENGALURU IN SPL.C.NO.342/2024.


IN CRL.A NO. 1916/2024

BETWEEN:

SRI. MAHESH
S/O MUNISWAMY,
AGED ABOUT 30 YEARS,
R/AT RAJAPURA VILLAGE,
JIGANI HOBALI,
ANEKAL TALUK,
BANGALORE URBAN DISTRICT-562 106.
                                                 ...APPELLANT

(BY SMT. N. PADMAVATHI, ADVOCATE)

AND:

1.   STATE OF KARNATAKA BY
     SURYANAGAR POLICE STATION
     ANEKAL TALUK
     BENGALURU RURAL DISTRICT
     REP: BY SPP, HIGH COURT BUILDINGS,
     BENGALURU-560001.
                               -3-
                                            NC: 2025:KHC:22020
                                        CRL.A No. 2356 of 2024
                                    C/W CRL.A No. 1916 of 2024

 HC-KAR




2.   SRI. PADMARAJU
     S/O LATE THIMMAIAH,
     AGED ABOUT 54 YEARS,
     MARASOOR VILLAGE,
     INDIRANAGAR KASABA HOBLI
     ANEKAL TALUK
     BENGALURU DISTRICT-562 106
                                               ...RESPONDENTS

(BY SMT. RASHMI JADHAV, ADDL. SPP FOR RESPONDENT NO.1;
NOTICE SERVED ON RESPONDENT NO.2)

    THIS CRIMINAL APPEAL IS FILED UNDER SECTION 14(A)(2) OF
SC/ST (POA) ACT, 2015 PRAYING TO SET ASIDE THE ORDERS
DATED 05.10.2024 PASSED BY THE II ADDL. DIST. AND SESSIONS
JUDGE AND SPECIAL JUDGE BENGALURU RURAL DISTRICT,
BENGALURU IN SPL.C.NO.342/2024 AND GRANT BAIL TO THE
APPELLANT IN CR.NO.109/2024 OF THE SURYANAGAR POLICE
ANEKAL    TALUK   BENGALURU     DISTRICT,   NOW    PENDING
SPL.C.NO.342/2024 OF THE II ADDL. DIST. AND SESSIONS JUDGE
AND SPECIAL JUDGE, BENGALURU RURAL DISTRICT, BENGALURU
FOR THE OFFENCE PUNISHABLE UNDER SECTIONS 302, 201, 120B,
109, 143, 144, 149 OF IPC AND SEC. 3(2)(VA) OF SC AND ST
ATROCITIES ACT, 1989, BY IMPOSING ANY CONDITION OR
CONDITIONS AS THE HONBLE COURT DEEMS FIT UNDER THE
CIRCUMSTANCES OF THE CASE.


     THESE APPEALS, COMING ON FOR ADMISSION, THIS DAY,
JUDGMENT WAS DELIVERED THEREIN AS UNDER:
CORAM:    HON'BLE MRS JUSTICE M G UMA

                 COMMON ORAL JUDGMENT

The appellant - accused No.3 in Crl.A.No.1916/2024 and

the appellants - accused Nos. 6 and 7 in Crl.A.No.2356/2024

are before this Court seeking grant of bail under Section 14A(2)

of the Scheduled Castes and Scheduled Tribes (Prevention of

Atrocities) Act, 1989 (hereinafter referred to as 'the SC & ST

NC: 2025:KHC:22020

HC-KAR

Act' for short) in Crime No.109/2024 of Suryanagar Police

Station, Bengaluru, pending before the learned II Additional

District and Sessions Judge and Special Judge, Bengaluru Rural

District, Bengaluru in Spl.Case.No.342/2024 registered for the

offences punishable under Sections 302, 201, 120B, 109, 143,

144, 149 of IPC and Section 3(2)(va) of the SC & ST Act, on

the basis of the first information lodged by informant-

Padmaraju.

2. Heard Sri. Manjunath M.R. learned counsel for the

appellants in Crl.A.No.2356/2024, Smt. N Padmavathi, learned

counsel for the appellant in Crl.A.No.1916/2024 and Smt.

Rashmi Jadhav, learned Additional SPP for respondent No.1-

State. Perused the materials on record.

3. In view of the rival contentions urged by the

learned counsel for both the parties, the point that would arise

for my consideration is:

"Whether the appellants are entitled for grant of bail under Section 14-A of SC/ST (Prevention of Atrocities) Act, 1989?"

My answer to the above point is in 'Affirmative' for the following:

NC: 2025:KHC:22020

HC-KAR

REASONS

4. The appellants are accused Nos. 3, 6 and 7. It is

stated that they were apprehended on 29.02.2024 and since

then, they are in judicial custody. Initially, the father of the

deceased lodged the first information against accused No.1 and

others. It is the contention of the prosecution that accused

No.1 is the brother of one Bablu, who was brutally murdered. It

is stated that, the deceased was the accused in the said murder

case, and with that motive, accused No.1 conspired with the

other accused and caused the death of the deceased. Accused

No.1 secured the deadly weapons i.e., long, chopper, etc., and

asked accused Nos. 3 and 5 to get the deceased to the spot.

Accordingly, they have brought the deceased to the scene of

occurrence. Accused Nos. 6 and 7 were having watch and ward.

Accused No.3 caught hold of the deceased, and accused Nos. 1

and 2 have assaulted him 5 to 6 times with the long. In the

meantime, accused No.4 assaulted the deceased with the

chopper. As a result of which, he collapsed at the spot and

died.

5. The allegations against accused Nos. 1, 2 and 4 are

very serious in nature as it is stated that they are the

NC: 2025:KHC:22020

HC-KAR

assailants. It is the allegation against accused No.3 that he was

holding the deceased. It is alleged that accused Nos. 6 and 7

were having watch and ward to prevent any other persons

coming to the spot. Admittedly, these appellants are not the

assailants. Moreover the sole eye-witness by name Srikantha

said to have identified accused No.1 while he was in police

station, but not identified these appellants.

6. As per the charge sheet, the entire incident was

recorded in CCTV camera, and it is stated that the same is part

of the charge sheet. Even according to the case made out by

the prosecution and the charge sheet, these appellants are not

the assailants. It is not the contention of the prosecution that

the appellants are having any criminal antecedents. Therefore,

I am of the opinion, that the appellants may be granted bail

subject to conditions which will take care of the interest of the

prosecution as well as interest of the complainant and the

witnesses.

7. Accordingly, I answer the above point in the

affirmative and proceed to pass the following:

ORDER

The appeals are allowed.

NC: 2025:KHC:22020

HC-KAR

The appellants are ordered to be enlarged on bail in

Crime No.109/2024 of Suryanagar Police Station, Bengaluru,

on obtaining the bond in a sum of Rs.2,00,000/- (Rupees Two

Lakhs only) with two sureties for the likesum to the satisfaction

of the jurisdictional Court, subject to the following conditions:

a). The appellants shall not commit similar

offences.

b). The appellants shall not threaten or tamper

with the prosecution witnesses.

c). The appellants shall appear before the Court

as and when required.

If in case, the appellants violates any of the conditions as

stated above, the prosecution will be at liberty to move the

Trial Court seeking cancellation of bail.

On furnishing the sureties by the appellants, the Trial

Court is at liberty to direct the Investigating Officer to verify

the correctness of the address and authenticity of the

documents furnished by the appellants and the sureties and a

report may be called for in that regard, which is to be

NC: 2025:KHC:22020

HC-KAR

submitted by the Investigating Officer within 5 days. The Trial

Court on satisfaction, may proceed to accept the sureties for

the purpose of releasing the appellants on bail.

Sd/-

(M G UMA) JUDGE

SPV

 
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