Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shivanand Alias Shedshivu S/O ... vs State Of Karnataka
2025 Latest Caselaw 4971 Kant

Citation : 2025 Latest Caselaw 4971 Kant
Judgement Date : 12 March, 2025

Karnataka High Court

Shivanand Alias Shedshivu S/O ... vs State Of Karnataka on 12 March, 2025

Author: Shivashankar Amarannavar
Bench: Shivashankar Amarannavar
                                                    -1-
                                                                NC: 2025:KHC-D:4657
                                                           CRL.A No. 100578 of 2024




                            IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH
                                DATED THIS THE 12TH DAY OF MARCH, 2025
                                                  BEFORE
                        THE HON'BLE MR. JUSTICE SHIVASHANKAR AMARANNAVAR
                                  CRIMINAL APPEAL NO.100578 OF 2024
                       BETWEEN:

                       SHIVANAND @ SHEDSHIVU S/O. SHANKRAPPA KATAGI,
                       AGE: 27 YEARS, OCC: LABOURER,
                       R/O: VAJAPAYEE COLONY, NAVANAGAR,
                       BAGALKOTE, TQ & DIST: BAGALKOTE - 587 101.
                                                                         ...APPELLANT
                       (BY SRI NAVEEN CHATRAD, ADVOCATE)
                       AND:
                       1.   STATE OF KARNATAKA, NAVANAGARA P S.,
                            REP. BY ITS ADDL STATE PUBLIC PROSECUTOR,
                            HIGH COURT OF KARNATAKA,
                            DHARWAD BENCH, DHARWAD.
                       2.   MANJUNATH S/O. RAMESH TALAWAR,
                            AGE: 23 YEARS, OCC: STUDENT,
                            R/O: NAVANAGARA TEACHER COLONY,
                            NEAR ARUNDATI SCHOOL, BAGALKOTE,
                            TALUK AND DISTRICT: BAGALKOTE - 587 101.
                                                                       ...RESPONDENTS
                       (BY SRI ABHISHEK MALIPATIL, HCGP FOR R1;
                       NOTICE TO R2 IS SERVED BUT NOT REPRESENTED)
Digitally signed by
ASHPAK KASHIMSA              THIS CRIMINAL APPEAL IS FILED U/S 14 A(2) OF SC/ST (POA)
MALAGALADINNI
Location: High Court   ACT, PRAYING TO ALLOW THIS CRIMINAL APPEAL BY SETTING
of Karnataka,
Dharwad Bench,
Dharwad
                       ASIDE THE ORDER DATED 02.09.2024 PASSED BY THE LEARNED II
                       ADDL. DISTRICT AND SESSIONS JUDGE, BAGALKOTE, IN SPL.CASE
                       NO.30/2021 AND CONSEQUENTLY RELEASE ON REGULAR BAIL THE
                       APPELLANTS/ACCUSED NO.7 CRIME NO.10/2021 OF NAVANAGAR
                       P.S. FOR THE OFFENCES PUNISHABLE UNDER SECTIONS 143, 147,
                       323, 324, 307, 109, 504, 506 READ WITH 149 OF INDIAN PENAL
                       CODE AND ALSO UNDER SECTIONS 3(1)(r)(s) AND 3(2)(vii) OF
                       SCHEDULED CASTES AND SCHEDULED TRIBES (PREVENTION OF
                       ATROCITIES) AMENDMENT ORDINANCE 2014 IN SPL. CASE
                       NO.30/2021 PENDING ON THE FILE OF LEARNED II ADDL. DISTRICT
                       AND SESSIONS JUDGE, BAGALKOTE IN THE INTEREST OF JUSTICE
                       AND EQUITY.
                             THIS CRIMINAL APPEAL, COMING ON FOR ORDERS, THIS DAY,
                       JUDGMENT WAS DELIVERED THEREIN AS UNDER:
                               -2-
                                          NC: 2025:KHC-D:4657
                                     CRL.A No. 100578 of 2024




CORAM: THE HON'BLE MR. JUSTICE SHIVASHANKAR AMARANNAVAR

                        ORAL JUDGMENT

This appeal is filed by the appellant-accused No.7

praying to set aside the order dated 02.09.2024 passed in

Special Case No.30/2021 by the II Additional District and

Sessions Judge, Bagalkote, whereunder the bail

application filed by the appellant under Section 483 of

BNSS sought in respect of the case registered for offence

punishable under Sections 143, 147, 148, 323, 324, 307,

109, 504, 506 r/w Section 149 of IPC and Sections

3(1)(s), 3(1)(r) and 3(2)(v) of SC/ST (P.O.A) Act came to

be rejected.

2. Heard the learned counsel for the appellant

and the learned High Court Government Pleader for

respondent No.1-State. In spite of service of notice,

respondent No.2 remained absent and un-represented.

3. The appellant-accused No.7 is facing trial for

the aforesaid offences in Special Case No.30/2021 pending

NC: 2025:KHC-D:4657

on the file of the II Additional District and Sessions Judge,

Bagalkote. The appellant-accused No.7 has been granted

bail by the Sessions Court and he was on bail. The

appellant-accused No.7 remained absent and the learned

Special Judge has issued a NBW and the appellant-accused

No.7 has been secured by executing the NBW. The

appellant-accused No.7 has been taken into judicial

custody. The appellant-accused No.7 filed bail application

under Section 483 of BNSS and the same came to be

rejected by the impugned order. The said order has been

challenged by the appellant-accused No.7 in this appeal.

4. The learned counsel for the appellant-accused

No.7 would contend that the appellant was on bail during

the trial and as he was absent, NBW has been issued and

he has been secured by executing NBW. He further

submits that the absence of the appellant-accused No.7 is

for a bonafide reason, as he had been to some other place

for eking out his livelihood. He further submits that the

grandmother of the appellant is not well and he has to

NC: 2025:KHC-D:4657

take care of her. He further submits that the appellant-

accused No.7 would undertake that he will appear before

the trial Court on all dates of hearing and corporate for

speedy disposal of the case. With this, he prayed to set

aside the impugned order and grant bail to the appellant-

accused No.7.

5. Learned High Court Government Pleader for

respondent No.1-State would contend that the appellant-

accused No.7 has violated the bail conditions. The absence

of the appellant-accused No.7 has hampered the trial. The

trial has been commenced and one witness has been

examined. Considering the said aspect, the trial Court has

rightly rejected the bail application by the impugned order.

With this he prayed for dismissal of the appeal.

6. Having heard the learned counsel for the

appellant-accused No.7 and the learned High Court

Government Pleader for respondent No.1-State, this Court

have perused the impugned order and the other materials

placed on record.

NC: 2025:KHC-D:4657

7. The appellant-accused No.7 had been granted

bail by the Special Court and he was facing trial in a

Special Case No.30/2021 for the aforesaid offences. The

appellant-accused No.7 remained absent, NBW has been

issued and he has been secured by executing NBW. The

appellant-accused No.7 has been taken into the judicial

custody. The appellant-accused No.7 stated in his bail

application that he had gone to some other place for eking

out his livelihood, therefore he could not attend the Court.

Without considering the said aspect, the learned trial

Judge has harped upon the aspect that the appellant could

not take shelter of the earlier bail order. The appellant has

put forth the sufficient cause for his absence before the

trial Court. As the appellant was earlier granted bail, he is

entitled for grant of bail as he has undertaken to appear

before the trial Court on all dates of hearing and cooperate

for speedy disposal of the case. The appellant-accused

No.7 has made out grounds for setting the impugned order

and grant of bail. In the result the following:

NC: 2025:KHC-D:4657

ORDER

i) The impugned order dated 02.09.2024

passed in Special Case No.30/2024 is

set aside.

ii) The bail application of the appellant-

accused No.7 stands allowed and he is

ordered to be enlarged on bail, subject

to the following conditions:

a) The appellant-accused No.7

shall executive a personal bond for a

sum of ₹1,00,000/- [Rupees One

Lakh] with one surety for the

likesum to the satisfaction of the trial

Court.

         b)       The     appellant-accused       No.7

         shall not tamper the prosecution

         witnesses.

                                           NC: 2025:KHC-D:4657





                  c)    The   appellant-accused    No.7

shall appear before the trial Court on

all dates of hearing unless exempted

and corporate for the speedy

disposal of the case.

Sd/-

(SHIVASHANKAR AMARANNAVAR) JUDGE

PJ/CT-ASC

 
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