Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Karnataka vs Janakamma
2025 Latest Caselaw 4611 Kant

Citation : 2025 Latest Caselaw 4611 Kant
Judgement Date : 4 March, 2025

Karnataka High Court

State Of Karnataka vs Janakamma on 4 March, 2025

                                              -1-
                                                          NC: 2025:KHC:9134-DB
                                                         CRL.A No. 583 of 2017
                                                    C/W CRL.A No. 1185 of 2017



                     IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                         DATED THIS THE 4TH DAY OF MARCH, 2025

                                            PRESENT
                 THE HON'BLE MR JUSTICE SREENIVAS HARISH KUMAR
                                              AND
                        THE HON'BLE MRS JUSTICE K.S. HEMALEKHA
                            CRIMINAL APPEAL NO. 583 OF 2017
                                             C/W
                           CRIMINAL APPEAL NO. 1185 OF 2017


                In Crl.A No. 583/2017

                Between:

                Lakshmidevi,
                D/o Venkatnaika,
                Aged about 29 years
                R/at Janupanahalli Thand,
                Oordigere Hobli,
                Tumkur-572 168.
Digitally signed                                                    ...Appellant
by VEERENDRA (By Sri M.Shashidhara, Advocate)
KUMAR K M
Location: HIGH And:
COURT OF
KARNATAKA        1. Janakamma
                    W/o Hanumanthanaika,
                    Aged about 40 years
                    R/at Janupanahalli Thand,
                    Oordigere Hobli,
                    Tumkur-572 168.

                2.    Hanumantharayappa
                      S/o Late Siddaiah,
                      Aged about 59 years
                      R/at Janupanahalli Thand,
                              -2-
                                         NC: 2025:KHC:9134-DB
                                        CRL.A No. 583 of 2017
                                   C/W CRL.A No. 1185 of 2017



     Oordigere Hobli,
     Tumkur-572 168.

3.   Narasimhanaika
     S/o Choklanaika,
     Aged about 40 years
     R/at Janupanahalli Thand,
     Oordigere Hobli,
     Tumkur-572 168.

4.   Rathnamma
     W/o Narasimhanaika,
     Aged about 38 years
     R/at Janupanahalli Thand,
     Oordigere Hobli,
     Tumkur-572 168.

5.   Sharadamma
     W/o Ugranaika,
     Aged about 33 years
     R/at Janupanahalli Thand,
     Oordigere Hobli,
     Tumkur-572 168

6.   Bhagyamma
     W/o Hanumantharayappa,
     Aged about 30 years
     R/at Janupanahalli Thand,
     Oordigere Hobli,
     Tumkur-572 168.

7.   Naveen
     W/o Ugranaika,
     Aged about 18 years
     R/at Janupanahalli Thand,
     Oordigere Hobli,
     Tumkur-572 168.

8.   Ugranaika
     S/o Couklanaika,
     Aged about 40 years
     R/at Janupanahalli Thand,
                                   -3-
                                              NC: 2025:KHC:9134-DB
                                             CRL.A No. 583 of 2017
                                        C/W CRL.A No. 1185 of 2017



     Oordigere Hobli,
     Tumkur-572 168.

9.   Kumar
     S/o Maralaiah,
     Aged about 45 years
     R/at Janupanahalli Thand,
     Oordigere Hobli,
     Tumkur-572 168.

10. State of Karnataka
    By Kyathsandra Police Station,
    Represented by SPP
    High Court Of Karnataka
    Bengaluru-560 001.
                                                ...Respondents
(By Sri Bhojaraja, Advocate for R1 & R3 to R9;
vide order dated 30.08.2024, appeal against R2 stands Abated;
Smt. R.Soumya, HCGP for R10)

     This Criminal Appeal is filed u/s. 372 Cr.P.C. praying to
set aside the aforesaid judgment and order dated 04.02.2017
passed   by   the     Principal   Sessions     Judge,   Tumkur     in
S.C.No.145/2014 for the offence p/u/s 143, 147, 148, 323,
324, 341, 354, 307, 447, 504 r/w 149 of IPC and convict
respondents 1 to 9.


IN CRL.A NO. 1185/2017

Between:

State of Karnataka
By Kyatasandra Police,
Rep. by State Public Prosecutor,
High Court Building,
Bengaluru-560 001.
                                                    ...Appellant
(By Smt. R.Soumya, HCGP)
                               -4-
                                          NC: 2025:KHC:9134-DB
                                         CRL.A No. 583 of 2017
                                    C/W CRL.A No. 1185 of 2017



And:

1.   Janakamma
     W/o Hanumanthanaika,
     Aged about 43 years
     Occ: Labourer.

2.   Hanumantharayappa
     S/o Late Siddaiah,
     Aged about 62 years
     Occ: Labourer.

3.   Narasimhanaika
     S/o Choklanaika,
     Aged about 43 years
     Occ: Teacher.

4.   Rathnamma
     W/o Narasimhanaika,
     Aged about 41 years
     Occ: Housewife

5.   Sharadamma
     W/o Ugranaika,
     Aged about 36 years
     Occ: Housewife

6.   Bhagyamma
     W/o Hanumantharayappa,
     Aged about 33 years
     Occ: Employee in Private Firm.

7.   Naveen
     S/o Ugranaika,
     Aged about 21 years
     Occ: Student.

8.   Ugranaika
     S/o Couklanaika,
     Aged about 43 years
     Occ: Labourer
                                    -5-
                                                 NC: 2025:KHC:9134-DB
                                              CRL.A No. 583 of 2017
                                         C/W CRL.A No. 1185 of 2017



9.   Kumar
     S/o Maralaiah,
     Aged about 48 years
     Occ: Contractor

     All are R/at Janupanahalli Thanda,
     Oordigere Hobli, Tumakuru.

                                                   ...Respondents

(By Sri Bhojaraja, Advocate for R1 & R3 to R9;
 vide order dated 30.08.2024, appeal against R2
 stands abated)

     This Criminal Appeal is filed u/s.378(1)&(3) Cr.P.C.
praying to grant leave to appeal against the judgment and
order     of     acquittal   dated       04.02.2017   passed    in
S.C.No.145/2014        by    the     Principal   Sessions   Judge,
Tumakuru thereby acquitting the accused/respondents for
the offences p/u/s 143, 147, 148, 323, 324, 341, 354, 307,
447 and 504 r/w/s 149 of IPC.


        These Criminal Appeals, coming on for hearing, this day,
judgment was delivered therein as under:


CORAM:         HON'BLE MR JUSTICE SREENIVAS HARISH KUMAR
               and
               HON'BLE MRS JUSTICE K.S. HEMALEKHA
                              -6-
                                         NC: 2025:KHC:9134-DB
                                        CRL.A No. 583 of 2017
                                   C/W CRL.A No. 1185 of 2017




                       ORAL JUDGMENT

(PER: HON'BLE MR JUSTICE SREENIVAS HARISH KUMAR)

These two appeals are disposed of by common

judgment. Crl.A.No.583/2017 is filed by the

defacto complainant and Crl.A.No.1185/2017 is

filed by the State. Both the appeals are directed

towards the acquittal judgment dated 04.02.2017

in S.C.No.145/2014 on the file of the Principal

District and Sessions Judge, Tumakuru. The

accused faced trial for the offences punishable

under Sections 143, 147, 148, 447, 341, 307, 354,

323 and 504 read with Section 149 of IPC in

connection with the incident said to have taken

place at 6.30am on 25.08.2012.

2. The prosecution case is that:

When PW5 was ploughing his 1 acre 24 guntas

of land in Sy.No.6 of Janupanahalli village,

Oordigere Hobli, Tumakuru Taluk, the accused

went to that place claiming that the land belonged

NC: 2025:KHC:9134-DB

to them and altercated with PW5. When the

accused resorted to assault PW5, his daughter PW1

Lakshmidevi interfered for pacification of the

incident and at that time she too was assaulted.

In the said altercation PW2 was also injured. This

resulted in FIR being registered in Crime

No.273/2012. Investigation resulted in all the

accused being charge sheeted for the above

offences.

3. It is not necessary for us to assess the

evidence and examine the findings of the trial

court for the reason that a counter complaint was

also registered against PW5 and others in Crime

No.274/2012 with the same police station in

connection with the same incident. The Sessions

Court has observed that the counter case ought to

have been committed to the Sessions Court for

being tried along with the present case and failure

NC: 2025:KHC:9134-DB

to commit the same to the Sessions Court vitiated

the trial.

4. We have heard Sri M.Shashidhara,

learned counsel for the appellant, Sri Bhojaraja,

learned counsel for respondents/accused Nos.1 and

3 to 9 and Smt. R.Soumya, learned High Court

Government Pleader for respondent No.10/State.

5. Though Smt. Soumya R, learned High

Court Government Pleader takes us to the entire

evidence of the injured witnesses, she too does not

dispute a counter complaint being registered

against PW5 and others in relation to same

incident.

6. In view of the judgment of this court in

the case of State of Karnataka, by Circle

Inspector of Police Versus Hosakeri Ningappa

and Another 1 whenever there are two cases

emanating from the same incident, it is necessary

ILR 2012 KAR 509

NC: 2025:KHC:9134-DB

that they must be tried in the same court to avoid

conflicting judgments. This requirement is to find

out the aggressor in the altercation to take a

proper decision. The Sessions Court could have

directed the learned Magistrate to commit the

counter case to Sessions Court once it came to its

notice. But it was also not done. It is brought to

our notice that the counter case is still pending

before the Magistrate. In this view of the matter,

we are of the opinion that to take a proper

decision, it is necessary that these two cases must

be tried in one court i.e., Sessions Court at

Tumakuru. Therefore without expressing anything

on merits of the case, we think it proper to set-

aside the judgment and remand the same to the

trial court for trial of two by the same court. It is

made clear that it is not necessary to hold a

denovo trial in the present case and after

committal of the counter case by the Magistrate,

- 10 -

NC: 2025:KHC:9134-DB

evidence of the witnesses may be recorded in that

case. Now the following:

ORDER

Both the appeals are allowed.

Judgment of acquittal dated

04.02.2017, passed in S.C.No.145/2014 by

the Principal District and Sessions Judge,

Tumakuru is set-aside.

The case is remanded to the Sessions

Court, Tumakuru, which shall direct the

learned Magistrate concerned to transmit

the records in C.C.No.2491/2013

(Kyathsandra Police Station V. Venkata

Naik and others) to it for trial of two cases

together.

Since it is brought to our notice that

the counter case is posted to 09.04.2025,

the accused persons in both the cases

shall appear before the Sessions Court,

Tumakuru on 09.04.2025, by which time

- 11 -

NC: 2025:KHC:9134-DB

the Sessions Court, Tumakuru shall secure

the records in the counter case.

Transmit the records of this case

along with a copy of this judgment

forthwith to the Session Court. Tumakuru.

Sd/-

(SREENIVAS HARISH KUMAR) JUDGE

Sd/-

(K.S. HEMALEKHA) JUDGE

KMV

 
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