Friday, 17, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Chaitra vs The State Of Karnataka
2025 Latest Caselaw 10635 Kant

Citation : 2025 Latest Caselaw 10635 Kant
Judgement Date : 25 November, 2025

Karnataka High Court

Smt. Chaitra vs The State Of Karnataka on 25 November, 2025

Author: Shivashankar Amarannavar
Bench: Shivashankar Amarannavar
                                                 -1-
                                                            NC: 2025:KHC:48574
                                                       CRL.P No. 12304 of 2025
                                                   C/W CRL.P No. 10636 of 2025

                       HC-KAR




                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                           DATED THIS THE 25TH DAY OF NOVEMBER, 2025

                                               BEFORE
                      THE HON'BLE MR. JUSTICE SHIVASHANKAR AMARANNAVAR
                                CRIMINAL PETITION NO. 12304 OF 2025
                                     [(439(Cr.PC) / 483(BNSS)]
                                                C/W
                                CRIMINAL PETITION NO. 10636 OF 2025


                      IN CRL.P No. 12304/2025

                      BETWEEN:

                      VEERESH
                      S/O. ERANNA,
                      AGED ABOUT 25 YEARS,
                      R/AT: KALMALA VILLAGE,
                      RAICHUR TALUK AND
                      DISTRICT - 584 101.
                                                                  ...PETITIONER

                      (BY SRI. SHIVSHANKER, ADVOCATE)
Digitally signed by
LAKSHMINARAYANA
MURTHY RAJASHRI       AND:
Location: HIGH
COURT OF
KARNATAKA             THE STATE OF KARNATAKA
                      BY SHO,
                      KADUGODI POLICE STATION,
                      BENGALURU,
                      REP. BY ITS STATE
                      PUBLIC PROSECUTOR,
                      HIGH COURT BUILDING,
                      BENGALURU - 560 001.
                                                                 ...RESPONDENT

                      (BY SMT. PUSHPALATHA B., ADDITIONAL SPP)
                           -2-
                                        NC: 2025:KHC:48574
                                CRL.P No. 12304 of 2025
                            C/W CRL.P No. 10636 of 2025

HC-KAR




     THIS CRL.P IS FILED UNDER SECTION 439 CR.PC (FILED
UNDER SECTION 483 BNSS) PRAYING TO RELEASE THE ABOVE
PETITIONER IN CRIME NO.161/2020 OF REGISTERED
KADUGODI POLICE AND IN S.C.NO.30/2021 FOR THE ALLEGED
OFFENCES PUNISHABLE UNDER SECTIONS 302, 397, 201,
120(B) READ WITH SECTION 34 OF IPC, PENDING BEFORE THE
IX ADDITIONAL DISTRICT AND SESSIONS JUDGE, BENGALURU
RURAL DISTRICT AT BENGALURU.

IN CRL.P NO. 10636/2025

BETWEEN:

SMT. CHAITRA,
W/O. VEERESH,
AGED ABOUT 24 YEARS,
R/AT: KALMALA VILLAGE,
RAICHUR TALUK AND DISTRICT - 584 101.

                                             ...PETITIONER
(BY SRI. SHIVSHANKER, ADVOCATE)

AND:

THE STATE OF KARNATAKA
BY SHO, KADUGODI POLICE STATION,
BENGALURU.
REP. BY ITS STATE PUBLIC PROSECUTOR,
HIGH COURT BUILDING,
BENGALURU - 560 001.

                                            ...RESPONDENT

(BY SMT. PUSHPALATHA B., ADDITIONAL SPP)

    THIS CRL.P IS FILED UNDER SECTION 439 (FILED UNDER
SECTION 483 BNSS) CR.P.C PRAYING TO RELEASE THE ABOVE
PETITIONER IN CRIME NO.161/2020 REGISTERED BY
KADUGODI POLICE STATION AND IN S.C.NO.30/2021 FOR THE
ALLEGED OFFENCES PUNISHABLE UNDER SECTIONS 302, 397,
201, 120(B) READ WITH SECTION 34 OF IPC, PENDING
                              -3-
                                             NC: 2025:KHC:48574
                                      CRL.P No. 12304 of 2025
                                  C/W CRL.P No. 10636 of 2025

HC-KAR




BEFORE THE IX ADDITIONAL DISTRICT AND SESSIONS JUDGE,
BENGALURU RURAL DISTRICT AT BENGALURU.

    THESE PETITIONS COMING ON FOR ORDERS, THIS DAY,
ORDER WAS MADE THEREIN AS UNDER:

CORAM:     HON'BLE MR. JUSTICE SHIVASHANKAR AMARANNAVAR

                         ORAL ORDER

Crl.P No.12304/2025 is filed by accused No.1 and

Crl.P No.10636/2025 is filed by accused No.2. Both the

petitions are filed under Section 439 of Cr.PC praying to

grant bail in Crime No.161/2020 of Kadugodi Police Station

pending in SC No.30/2021 on the file of the of the learned

9th Additional District and Sessions Judge, Bengaluru

Rural District, Bengaluru registered for the offences

punishable under Sections 302, 397, 201, 120B read with

Section 34 of IPC.

2. Heard the learned counsel for petitioners and

learned Additional State Public Prosecutor for

respondent/State.

3. The learned counsel for the petitioners would

contend that, in the complaint, it is stated that, there is a

NC: 2025:KHC:48574

HC-KAR

robbery of Rs.45,00,000/- and amount recovered is

Rs.14.05,000/-. There are no eyewitnesses to the incident,

and the case of prosecution is based on circumstantial

evidence. The alleged incident has taken place on

12.08.2020, and arrest of petitioners has been made on

21.08.2020. The accused No.2 was pregnant as on the

date of arrest, and subsequently she gave birth to a

female baby in prison. She is not having any parents, and

her marriage with accused No.1 was a love marriage. The

trial is commenced. The prosecution has already

examined the material witnesses. The charge has been

framed on 07.11.2021. The petitioners are in judicial

custody since the last five years. The learned counsel

placing reliance on the judgment of the Hon'ble Apex

Court in the case of Dr.Vinod Bhandari -vs- State of India

in Crl.A No.220/2015 would contend that there is no

prospects of conclusion of the trial, and the petitioners

cannot be kept in custody for indefinite period. With this,

he prayed to allow the petition.

NC: 2025:KHC:48574

HC-KAR

4. Per contra, the learned Additional State Public

Prosecutor for the respondent - State would contend that,

accused No.1 is the husband of accused No.2. Both

accused Nos.1 and 2 were tenants in the house of

deceased and CW1. The murder has been committed for

gain. The accused Nos.1 to 3 conspired to rob the cash

and golden ornaments in the house of deceased. Accused

No.3 was also residing in the house of accused Nos.1 and

2. The post mortem report indicates that deceased had

sustained twenty injuries and the cause of death is injury

to neck. There is a recovery of cash and gold ornaments at

the instance of the petitioners. The petitioners have been

identified by the witnesses in Test Identification Parade.

The trial is already commenced and several witnesses are

examined. The trial will be concluded within a reasonable

period. With this, she prayed to reject the petition.

NC: 2025:KHC:48574

HC-KAR

5. Having heard the learned counsel, the Court

has perused the charge sheet and other materials placed

on record.

6. Accused Nos.1 and 2 were tenants in the house

of deceased and CW1. Accused No.3 was a friend of

accused No.2, and he used to come to the house of

accused No.1, and used to stay in their house. The

accused persons came to know through CW16 that CW1 is

having lot of money in his house, and he has kept it in a

trunk under a cot. In order to rob the said cash and

ornaments, accused Nos.1 to 3 conspired on 12.08.2022

at about 10.30 a.m., CW1 went out of the house in his

Activa bike. Accused Nos.1 to 3 entered the house of

deceased, held her, assaulted her with a blade and knife

and caused severe injuries, and robbed cash, ornaments

and mobile phones. The injured succumbed to the injuries.

7. There is a recovery of total cash of

Rs.19,18,337/- at the instance of petitioners and accused

NC: 2025:KHC:48574

HC-KAR

No.3. Bloodstains were also found on the clothes of the

petitioners. The witnesses have identified the accused

persons. The offences alleged against the petitioners are

302 and 397 of IPC, and are punishable with death or

imprisonment for life. The offences alleged against the

petitioners are heinous offence. In the decision which has

been relied upon by the learned counsel for the

petitioners, the accused persons were alleged to have

committed the offences under Sections 420, 467, 468, 417

and 120B of IPC, and they are not punishable either with

death or imprisonment for life.

8. Merely because, the accused No.2 is now

lodged in jail along with her child is not a ground for grant

of bail, since offences alleged against her is punishable

with death or imprisonment for life.

9. The trial has already commenced and several

witnesses are already examined. The prosecution has to

examine other remaining witnesses. This Court in Crl. P

NC: 2025:KHC:48574

HC-KAR

No.8443/2021 by order dated 01.04.2022 while rejecting

the bail petition of accused No.3, has directed the Trial

Court to expedite the trial. Considering the same, the trial

will be concluded shortly.

10. Considering the said aspects, the petitioners

have not made out any grounds for grant of bail.

In the result, the following:

ORDER

The petition is dismissed.

Sd/-

(SHIVASHANKAR AMARANNAVAR) JUDGE

BKM

 
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 : IDRC

 
 
Latestlaws Newsletter