Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hameed vs State By Bidadi Police
2025 Latest Caselaw 10793 Kant

Citation : 2025 Latest Caselaw 10793 Kant
Judgement Date : 28 November, 2025

[Cites 40, Cited by 0]

Karnataka High Court

Hameed vs State By Bidadi Police on 28 November, 2025

Author: H.P.Sandesh
Bench: H.P.Sandesh
                              1



     IN THE HIGH COURT OF KARNATAKA AT BENGALURU

       DATED THIS THE 28TH DAY OF NOVEMBER, 2025   R
                          BEFORE

           THE HON'BLE MR. JUSTICE H.P. SANDESH

         CRIMINAL REVISION PETITION NO.146/2021

BETWEEN:

1.   HAMEED,
     S/O EDINAB,
     AGED ABOUT 26 YEARS,
     R/O VATHSARE VILLAGE AND POST,
     CHIKMANGALURU-577133.

2.   JAIBHEEMA,
     S/O BASAPPA,
     AGED ABOUT 29 YEARS,
     R/O INDRA NAGAR, BIDADI,
     RAMANAGARA DISTRICT
     AND TALUK-562159.

3.   MAHENDRA S.P.,
     S/O LATE SUBAPPA,
     AGED ABOUT 30 YEARS,
     R/O NO.94 LTI, 9TH 'A' CROSS,
     6TH MAIN ROAD, KENGERI,
     BENGALURU-560060.

4.   VIJAY S.,
     S/O SRINIVAS,
     AGED ABOUT 28 YEARS,
     R/O NO.327, 3RD CROSS,
     MUNESHWARA BLOCK,
     BENGALURU-560026.
                                2



5.    SANTHOSH KUMAR GOWDA,
      S/O SADASHIV GOWDA,
      AGED ABOUT 28 YEARS,
      R/O NO.506, 8TH CROSS,
      11TH MAIN, T. DASARAHALLI,
      BENGALURU-560057.

6.    GIRISH V.,
      S/O VARADACHARI,
      AGED ABOUT 29 YEARS,
      R/O NO.490, 3RD CROSS,
      ITI COLONY, K.R.PURAM,
      BENGALURU-560016.

7.    SANTHOSH KUMAR,
      S/O SAIBANNA,
      AGED ABOUT 30 YEARS,
      R/O YOGESHWAR LAYOUT,
      BIDADI, RAMANAGARA,
      DISTRICT AND TALUK-562159.

8.    VENKATESHAIAH,
      S/O GOVINDAPPA,
      AGED ABOUT 27 YEARS,
      R/O 6TH MAIN ROAD,
      KENGARI SATELLITE,
      BENGALURU-560060.

9.    MANJUNATH N.S.
      S/O SHIVALINGAPPA,
      AGED MAJOR,
      R/O KAMALAMMA KEMPANNA,
      COMPOUND, DODDABOMASANDRA,
      BENGALURU-560097.

10.   BHIMAPPAMURUGUTTI,
      S/O MALAKAPPA,
      AGED ABOUT 30 YEARS,
                                  3



      R/O K.F.G. THIMAIAH,
      NAGADEVANAHALLI,
      BENGALURU-560056.

11.   VASANTH KUMAR K.G.,
      S/O KRISHNEGOWDA,
      AGED ABOUT 27 YEARS,
      R/O PUTTENAHALLI,
      APPALAKSHMI LAYOUT,
      J.P. NAGAR, BENGALURU-560076.

12.   CHANDRASHEKARAPPA,
      S/O NAANJUNDAPPA,
      AGED ABOUT 37 YEARS,
      R/O SANJEEVAIAH BUILDING,
      KATHANAHALLI ROAD, BIDADI,
      RAMANAGARA DISTRICT AND
      TALUK-562159.

13.   SHIVAKUMAR M.K.,
      S/O KARIBASAPPA,
      AGED ABOUT 30 YEARS,
      R/O NO.373, 2ND B MAIN ,
      2ND CROSS, R.R. LAYOUT,
      NAGADEVANAHALLI,
      BENGALURU-560056.

14.   BASAVARAJU SINDHAGI,
      S/O DODDAPPA,
      AGED ABOUT 30 YEARS,
      R/O NO.13, 4TH CROSS, 7TH MAIN,
      KENGARI SATELLITE TOWN,
      BENGALURU-560060.

15.   KUMARSWAMY,
      S/O PUTTASWAMY GOWDA,
      AGED ABOUT 33 YEARS,
      R/O NO.1124, 6TH CROSS,
                             4



      2ND MAIN ROAD, T. MARI SCHOOL,
      T. DASARAHALLI,
      BENGALURU-560057.

16.   PRAKSH B.E.,
      S/O EROLAHAIAH,
      AGED ABOUT 26 YEARS,
      R/O BELEKAMPENAHALLI,
      BIDADI, RAMANAGARA,
      DISTRICT AND TALUK-562159.

17.   SESHADHAR B.E.,
      S/O BASAVARAJAPPA,
      AGED ABOUT 29 YEARS,
      R/O NO.504, JBS QUATERS,
      13TH CROSS, NEW TOWNSHIP,
      HAL, MARATHAHALLI,
      BENGALURU-560037.

18.   AYYAPPA N.C.,
      S/O CHANDRA N.C,
      AGED ABOUT 27 YEARS,
      R/O NO.1538, 13TH CROSS,
      KALYAN NAGAR, T. DASARAHALLI,
      BENGALURU-560057.

19.   SRINIVASA B.C.,
      SO LATE CHIKKAMUDDAIAH,
      AGED ABOUT 24 YEARS,
      R/O INDRA NAGAR, BIDADI,
      RAMANAGARA DISTRICT AND TALUK-562159.

20.   BHASKAR B.U.,
      S/O UMAPATHI,
      AGED ABOUT 27 YEARS,
      R/O NO.9, 5TH CROSS,
      4TH BLOCK, DODDABAMASANDRA,
      BENGALURU-560097.
                                5



21.   PRAKASH H.R.,
      S/O RAJEGOWDA,
      AGED ABOUT 30 YEARS,
      R/O NO.130, 1ST MAIN ROAD,
      6TH 'C' CROSS,
      BAIRAVESHWARA LAYOUT,
      NEAR MAHESHWARAMMA TEMPLE,
      T. DASARAHALLI,
      BENGALURU-560057.

22.   SANTHOSH KATTAMANI,
      S/O PANDARI KATTAMANI,
      AGED ABOUT 27 YEARS,
      R/O NO.1, 4TH CROSS,
      GANAPATHI NAGAR,
      RAJGOPAL NAGAR MAIN ROAD,
      BENGALURU-560058.

23.   THIMMARAJU,
      S/O LATE NAGARAJU,
      AGED ABOUT 26 YEARS,
      R/O SHIVANNA BUILDING,
      6TH A MAIN ROAD,
      NEAR ROBIN THEATRE,
      KENGARI SATELLITE TOWN,
      BENGALURU-560060.

24.   PRASHANTH S.M.,
      S/O MANJUNATHAIAH,
      AGED ABOUT 30 YEARS,
      R/O NO.32, J.K. TAILOR BUILDING,
      WATER TANK ROAD,
      BENGALURU-560060.

25.   PARASU RAM,
      S/O ERANNA PATTIGAR,
      AGED ABOUT 26 YEARS,
      R/O NO.282, 5TH CROSS,
                              6



      2ND MAIN, BHABALI NAGAR,
      BENGALURU-560013.

26.   ANIL KUMAR
      AGED ABOUT 31 YEARS,
      R/O NO.86, 14TH CROSS,
      INDRA COLONY, RPC LAYOUT,
      VIJAY NAGAR, BENGALURU-560040.

27.   MAHADEV BHANDAR,
      AGED ABOUT 32 YEARS,
      R/O NO.26, 1ST MAIN,
      NAGADEVANAHALLI,
      BENGALURU-560056.

28.   SANNA SWAMY K.C.,
      AGED ABOUT 30 YEARS,
      R/O SUBBAMMA GARDEN,
      VIJAY NAGAR, BENGALURU-560040.

29.   SATHYA NARAYANA H.,
      AGED ABOUT 28 YEARS,
      R/O MANJU NILAYA,
      1ST CROSS, HUCHAPPA LAYOUT,
      SVG NAGAR, MUDALAPALAYA,
      BENGALURU-560072.

30.   RAMESH K.,
      AGED ABOUT 44 YEARS,
      R/O NO.17, 2ND MAIN,
      2ND CROSS, SHIVAJINAGAR,
      RAJAJI NAGAR,
      BENGALURU-560010.
                                          ... PETITIONERS

            (BY SRI. SHANKARAPPA S., ADVOCATE)
                                 7



AND:

STATE BY BIDADI POLICE,
REPRESENTED BY SPP,
HIGH COURT OF KARNATAKA
AT BENGALURU,
AMBEDKAR VEEDHI,
BENGALURU-560001.
                                               ... RESPONDENT


           (BY SMT. RASHMI JADHAV, ADDL. SPP AND
 SRI. P. PRASANNA KUMAR, ADVOCATE [ASSITED THE STATE])


       THIS CRIMINAL REVISION PETITION IS FILED UNDER
SECTION 397 R/W 401 OF CR.P.C PRAYING TO SET ASIDE THE
JUDGMENT      OF    CONVICTION        DATED   24.01.2019   IN
C.C.NO.1005/2011 ON THE FILE OF HONBLE PRL. CIVIL JUDGE
(JR.DN) AND J.M.F.C AT RAMANAGARA FOR THE OFFENCES
PUNISHABLE UNDER SECTIONS 143, 147, 114, 324, 323, 504
R/W 149 OF IPC CONFIRMED IN CRL.A.NO.4/2019 ON THE FILE
OF I ADDL.DISTRICT AND SESSIONS JUDGE, RAMANAGARA BY
ORDER     DATED    26.02.2020   AND    PETITIONERS   MAY   BE
ACQUITTED.


       THIS CRIMINAL REVISION PETITION HAVING BEEN HEARD
AND RESERVED FOR ORDERS ON 05.11.2025, THIS DAY, THE
COURT PRONOUNCED THE FOLLOWING:
                                     8



CORAM:       HON'BLE MR. JUSTICE H.P.SANDESH

                              CAV ORDER

        1.     This revision petition is filed praying this Court to set

aside    the    judgment     of   conviction   dated    24.01.2019    in

C.C.No.1005/2011 on the file of the Principal Civil Judge (Jr.Dn)

and JMFC at Ramanagara for the offences punishable under

Sections 143, 147, 114, 324, 323, 504 read with Section 149 of

IPC, which is confirmed in Criminal Appeal No.4/2019 dated

26.02.2020 on the file of the I Additional District and Sessions

Judge, Ramanagara and prayed the Court to acquit the revision

petitioners.


        2.     Heard   the   learned    counsel   Sri   Shankarappa   S

appearing for the petitioners and the learned counsel Sri

P.Prasanna Kumar who is permitted to assist the State vide

order dated 24.03.2025.


        3.     The factual matrix of the case of the prosecution

before the Trial Court is that the complainant was working as

Junior Officer HR in M/s. Stanzen Toyotetsu India Pvt. Ltd.,

Toyota Techno Park, Bidadi and allegation is made in the
                                9



complaint that the accused persons with an intention to take

away the life had caused bodily injuries to their Senior

Management staff on 19.03.2011 at about 10.30 p.m. The

members of the unlawful assembly started protest inside the

Company and gathered near first aid room of the factory and

when its General Manager C.W.2 came to enquire the same,

accused Nos.6 and 13 assaulted him with first aid box and

window frame over his head and caused him bleeding injuries

and other accused assaulted C.W.3 to C.W.7 with their hands

and legs causing them simple injuries and threatened C.W.3 to

C.W.7 and abused in a filthy language and destroyed the

furnitures and glasses and attempted to snatch gold chain from

the neck of C.W.7. Based on the complaint Ex.P1, case was

registered in Crime No.173/2011. The police investigated the

matter and filed the charge-sheet for the offences punishable

under Sections 143, 147, 114, 324, 323, 504, 506, 427, 356

read with Section 149 of IPC. The jurisdictional Magistrate

having received the charge-sheet, in compliance with Section

207 of Cr.P.C., framed the charges for the above offences

against the accused and the accused persons did not plead guilty
                                    10



and claimed trial.      Hence, the prosecution relied upon the

evidence of P.W.1 to P.W.15 and Exs.P.1 to 11 along with

M.Os.1 to 7. Exs.D.1 and 2 are marked for the defence, but the

accused did not choose to lead any defence evidence.


      4.   The Trial Court having considered both oral and

documentary       evidence   available    on     record   and   also   the

respective submissions, convicted the accused only for the

offences punishable under Sections 143, 147, 114, 324, 323,

504 read with Section 149 of IPC and acquitted the accused

persons for the offences punishable under Sections 427, 356 and

506 read with 149 of IPC and instead of sentencing them to the

aforesaid offences, by exercising the power under Sections 3 and

4 of the Probation of Offenders Act, considered the case of the

accused falling under the provisions and called for the report

under the Act from the concerned authority by getting executed

bond with surety from all the accused.


      5.   The accused being aggrieved by the said judgment

of   conviction     passed    by    the        Trial   Court,   preferred

Crl.A.No.4/2019. The Appellate Court, having re-assessed both
                                  11



oral and documentary evidence available on record, when there

was a delay of 4 days, condoned the same. However, accepted

the reasoning of the Trial Court in coming to the conclusion that

the prosecution has established beyond all reasonable doubts

that the accused persons by forming an unlawful assembly,

joined their hands and used criminal force or violence in the

assembly at the abetment of other accused and caused simple

injury to P.W.2 to P.W.7 by using M.O.1-steel window frame and

also accused persons have assaulted with hands and legs. The

First Appellate Court also comes to the conclusion that the

accused persons have not made out any case for interference

with the judgment and order of conviction passed by the learned

Trial Judge and dismissed the appeal.


        6.   Being aggrieved by the conviction and confirmation,

the present revision petition is filed before this Court.


        7.   The   main    contention    urged   by    the    revision

petitioners in this revision petition is that the First Appellate

Court    erroneously   allowed    the   application   filed   by   the

prosecution under Section 391 of Cr.P.C. to examine P.W.15 and
                                 12



lead additional evidence to produce the certified copy of the FIR

registered in Crime No.174/2011 of Bidadi Police Station with the

true copy of the complaint as the same were not produced

before the Trial Court inspite of serious objection was filed by the

petitioners.   It is contented that trial was conducted for more

than 7 years. The learned Sessions Judge committed an error in

allowing such an application.     It is contended that the Court

below gravely erred in holding that Ex.P.1 is admissible under

Section 2(d) read with Section 154 of Cr.P.C. In fact, according

to the prosecution, date of offence is 19.03.2011 at about 10.30

p.m.    After the said incident, P.W.15 Investigation Officer,

clearly admits in the evidence that on 19.03.2011 at about 11.00

p.m. he received a telephone call from P.W.12 and after the

receipt of said information, he arrived to the place of incident at

about 11.15 p.m. to 11.20 p.m. and P.W.15 met P.W.12 Mayana

Gowda in the place of incident and P.W.12 admits that he was

the person who informed about the cognizable offence to P.W.15

through telephone. P.W.15 Investigating Officer was there in the

spot from 11.20 p.m. upto 01.30 a.m. on 20.03.2011 and he

also received the information from P.W.12 about cognizance of
                               13



the offence, but he did not record the statement of P.W.12

immediately.


     8.    It is also emerged during the course of evidence that

at 01.30 a.m. on 20.03.2011, P.W.15 left to the police station

and thereafter at about 02.00 a.m. on 20.03.2011 again came

back to the place of incident within half an hour and remained

there upto 06.00 a.m. He further admits that at 11.00 p.m. on

19.03.2011, P.W.12 and C.W.19 Uma Shankar, who is HR

Manager of the said Company have been enquired in detail and

after the receipt of the said information from P.W.12 and

C.W.19, he did not record their statements. He further admits

that on 19.03.2011 itself when P.W.15 came to the spot, P.W.15

thoroughly searched the spot and noticed M.O.1 to M.O.3 at the

spot and the same has been shown by P.W.12 and he also

further admits that there is no impediment for P.W.15 to seize

M.O.1 to M.O.3 and this material important aspect has been

clearly admitted by P.W.15 and further admitted that on

20.03.2011 at about 09.30 a.m. again P.W.15 came to the spot

and he remained for 1½ hours at the spot and thereafter he
                                   14



went to the police station.      It is also contended that Ex.P.1,

which is received by P.W.15 on 20.03.2011 at about 06.00 p.m.

clearly goes to show that Ex.P.1 is hit by Section 162 of Cr.P.C.

It is very clear that once the Investigating Officer goes to spot

and verify the spot and knew that cognizable offence has taken

place and he has received the information and the case is not

registered, the same is hit by Section 162 of Cr.P.C. and the

same is ignored by both the Courts.


        9.    It is also contended that both the Courts gravely

erred    in   holding   that   P.W.1   categorically   admitted   that

19.03.2011 was Saturday and it was holiday as per Ex.D.1 and

identification of the accused is very important because P.W.1 to

P.W.10 and P.W.12 have clearly admitted that there are security

officers working in the entrance near the gate and there are

three shifts and in all three shifts employees are working and in

all there are 1,500 employees working in the factory. There are

seven units in the factory and if any employee who has to enter

to respective units, they have to swipe the card and thereafter

the respective section supervisor will take their attendance. In
                                 15



the given case, neither the entrance entries and also presence of

employees on 19.03.2011, who have allotted special duty

records have not been produced in view of Ex.D.1, if any

employee has deputed for overtime work, the list will be

prepared a week prior, name of workers will be listed in view to

this, so the identity of the petitioners at the scene of offence is

very much important and list of the persons who were posted for

duty on 19.03.2011 is not produced, mere identification in the

Court randomly cannot be taken as admissible and this aspect is

also ignored by both the Courts.


      10.   It is also the contention of the petitioners that both

the Courts below erred that the statement of P.W.2 to P.W.6 was

recorded on 25.03.2011 and this delay of recording has not been

explained and there is tampering of dates of recording of

witnesses as 25th instead of 28th and these injured witnesses are

very much available in the said Company on 21.03.2011 itself

and there is no explanation from the prosecution and the Trial

Court ignored the material aspects, which has been admitted by

witnesses and P.W.15, still the Court below accepted that there
                                 16



is no delay of recording of statements of witnesses and the said

finding is erroneous against the judgment of the Apex Court in a

case of Ganesh Bhavan Patel V/s State of Maharashtra

reported in AIR 1979 SC 135 and also in a case of Harbeer

Singh V/s Sheehpal reported in AIR 2016 SC 4958 wherein

the Apex Court held that recording of statements of witnesses

are fatal to the case of prosecution and this aspect is completely

ignored by the Trial Court as well as the First Appellate Court.


      11.   Both Courts below gravely held that Ex.P.2 - spot

mahazar is proved and panch witness P.W.11 who is working as

Manager in the said company has been examined as pancha and

even prior to Ex.P.2, P.W.15 has visited to the spot on

19.03.2011 and continuously he was very much present. The

witness P.W.15 admitted that he had seen MO-1 to MO-3 on

19.03.2011, but he did not seize the same. MO-1 is a steel

window frame said to have been used to assault P.W.2, if this

MO-1 has been removed from First Aid room, the place where it

has been removed is not been mentioned in Ex.P.2 and MO-1

has a blunt sharp edge weapon which cannot be lifted by one
                                 17



person and MO-2 cotton cloth and MO-3 First Aid box, if these

M.O-3 was used to assault, it would cause the fracture. No

witnesses have stated that MO-3 was used to assault. Further

P.W.15 and other witnesses have admitted that in First Aid

room, for 24 hours, Doctors would be present, if working is

going on in a company. According to witnesses, a male nurse

was present and also no such male nurse was cited nor

examined and even prosecution further alleged that computer

instruments were broken, but no such broken pieces have been

seized nor the witness was at First Aid room. No such material

have been seized in First Aid room that is stones were thrown

inside First Aid room and that is the case of the prosecution and

there is no existence of light at the scene of offence, so

identifying the assailants of the injured is impossible and even if

it is admitted that there are about 10 to 12 security people

working in factory on shift basis, if any untoward incidents could

have happened in the premises, it is their duty to inform

jurisdictional police station and none of the security officers have

been examined nor secured as panchas to Ex.P.2. Inspite of this
                                18



lacuna, the incident has been taken inside First Aid room is

highly unsustainable in law.


      12.   Both the Courts below gravely erred in holding that,

even though prima facie case of prosecution has not been

established and even P.W.1 and other witnesses admitted that

petitioners who served in a company for 10 to 15 years, they did

not provide insurance, provisional fund and medical assistance

and also did not increase their wages and also filed dispute

before Labour Commissioner.


      13.   The Court below gravely erred in accepting the

evidence of P.W.1 to P.W.6 as if it had been proved beyond

reasonable doubt. In fact P.W.15 who recorded the statements

of so called witnesses on 25.03.2011 and even then their

evidence is completely improved version and       omissions are

proved through P.W.15. The P.W.1 and P.W.2 omission have

been proved and the same has been extracted during the course

of cross-examination. All the omissions which have been

extracted from the evidence of witnesses was not discussed by

both the Courts and particularly evidence of P.W.15 is very clear
                                 19



that nothing is stated before him and elaborative omissions are

extracted from his cross-examination. In a criminal case,

omissions, commissions and contradictions are very important

and the same was not taken note of either by Trial Court or First

Appellate Court.


      14.   The Court below gravely erred in accepting the

evidence of MO-6 coupled with MO-4 and MO-5 admitting MO-6

is a admissible evidence. In fact, though P.W.15 received and

seized M.O.6 under Ex.P.3, he did not view the contents of MO-6

and even under Section 65(B) of Evidence Act, as if the primary

evidence has not been viewed by P.W.15 and even MO-6 does

not disclose nor clearly visible with regard to who are the

persons in the MO-6 coupled with MO-4 and MO-5. Even P.W.15

who visited the scene of offence on 19.03.2011 at 11:15 p.m.,

and P.W.12 was also present and he has shown the CC T.V

footage of company premises, but did not disclose in Ex.P.2

inspite of this lacuna, in a prosecution case, still the Trial Court

below holds that admissibility of M.O-4 to M.O-6 is highly

unsustainable in law. The counsel also during his argument,
                               20



apart from the grounds which have been urged in the revision,

vehemently contend that even inspite of accused No.17, who

filed the complaint, at the first instance itself registered the

C.Misc and not taken any action and hence it clearly shows that

I.O was acted upon in terms of the management.


     15.   The counsel also would vehemently contend that

statements of P.W.1, P.W.3 and P.W.4 is very clear that it is

nothing but a joint complaint and P.W.15 omissions elicited

during the course of cross-examination have not been discussed

and material omissions were not considered. The counsel also

would vehemently contend that the case of the accused was

registered after the registration of the case of the management

and the same goes to the very root of the case of the

prosecution. The counsel would vehemently contend that Ex.P.1

complaint was given after thought that is after 19 hours with

details of badge number. The witnesses P.W.2 to P.W.6 are the

injured witnesses and wound certificate clearly discloses that

injuries are simple in nature. The wound certificate doesn't

discloses the name of the assailants and particularly timings at
                                     21



what time they went to the hospital and took the treatment and

wound certificate Ex.P.5 is from Fortis Hospital. P.W.14 is

examined and contents are spoken, but not treated the injured

and so also P.W.6 at Ex.P.6 and wound certificate of P.W.3 at

Ex.P.8 discloses that no external injury and so also wound

certificate of P.W.4 at Ex.P.9 which discloses that no external

injury and wound certificate of P.W.5 at Ex.P.10, but Doctor has

not been examined and no external injuries. Ex.D.1 clearly

discloses that it was Saturday an holiday. The MO-4 to MO-6 are

CC T.V footage and no 65(B) certificate is produced to prove the

CD which is second evidence.


        16.   The learned counsel also would vehemently contend

that there was a delay in lodging the complaint and F.I.R was

also registered belatedly and I.O is biased. The Ex.P.1 is signed

by P.W.1, P.W.3 and P.W.4 and attendance certificates are not

produced and security officials are not examined and even not

cited   as    witnesses.   During   the   evidence,   there   was   an

improvement. The Trial Court invoked the Probation of offenders

Act. Both the Courts ignored the material evidence and even
                                 22



though I.O was very much present immediately after the

incident, not enquired anyone and recorded the statement.


      17.   Per   contra,   learned   counsel   appearing     for   the

respondent-State    would   submits    that   delay   in   giving   the

complaint was due to obtaining permission from higher authority

and the same will not be a fatal to the case of prosecution. The

counsel would vehemently contend that CC T.V evidence to be

taken note of and the same is also displayed in Court. The

counsel would vehemently contend that though the Trial Court

invoked the Probation of offenders Act, but there is no any order

at all, only called for the report. But, the fact is that there is a

conviction, but no sentence. When such being the case, appeal is

not the remedy. The counsel would vehemently contend that no

judgment before the Court in view of not passing any order

invoking of Probation of offenders Act and with regard to the

M.O-5 is concerned, no 65-B certificate is necessary, since

original is produced. Once the original is produced, it does not

require any 65-B certificate.
                                 23



      18.   The learned counsel would vehemently contend that

P.W.1 is examined who is the custodian of original CPU and the

very CC T.V is produced. The counsel also brought to notice of

this Court, the witnesses P.W.2 to P.W.7 are injured and Ex.P.4

to Ex.P.8 and Ex.P.10 are wound certificates. The witnesses

P.W.13 and P.W.14 are Doctors who have been examined before

the Court. The counsel would vehemently contend that the scope

of Revision Petition is very limited. P.W.1 and P.W.8 to PW12 are

the eye witnesses to the incident and no illegality is found in the

order of the Trial Court as well as the First Appellate Court. The

Court while exercising the revisional scope, very slow and delay

in registering the case is not a significant. P.W.15 rushed to the

spot and he was there at the spot immediately after the incident.


      19.   The learned counsel in support of his argument, he

relied upon the judgment reported in (2018) 8 SCC 165 in case

of Kishan Rao V/s Shankaragouda and brought to notice of

this Court paragraph No.12 while considering the scope of the

revision jurisdiction by the High Court. Therefore, it would not be

appropriate for the High Court to reappreciate the evidence and
                                 24



come to its own conclusion on the same when the evidence has

already been appreciated by the Magistrate as well as the

Sessions Judge in appeal unless any glaring feature is brought to

the notice of the High Court which would otherwise tantamount

to gross miscarriage of justice. The Revisional Court is not meant

to act as an appellate court.


      20.   The counsel also brought the notice of this Court an

order passed in Crl.A.No.447-SB of 1984 in case of Rattan

Singh V/s State of Haryana and brought to notice of this

Court paragraph No.2 wherein an observation is also made that

when the legislature in its wisdom has not permitted an appeal

against the order of Court of sessions in which the sentence

passed only was imprisoned for a term not exceeding 3 months

or a fine not exceeding Rs.200/- or both such imprisonment and

fine, it cannot be conceived that an appeal was permissible when

no sentence at all had been passed.


      21.   The counsel also relied upon the judgment reported

in (2019) 10 SCC 161 in case of State of M.P V/s Man

Singh and brought to notice of this Court, paragraph Nos.8, 9
                                25



and 11 invoking of Probation of offenders Act. When the High

Court was deciding the revision petition against the order of

conviction, it could have, after calling for a report of the

probation officer in terms of Section 4 of the Act, granted

probation. Even in such a case, it had to give reasons why it

disagreed with the Trial Court and the First Appellate Court on

the issue of sentence. The Court must obtain a report from the

probation officer and then order his release on his taking bonds

with or without securities, to appear and receive sentence when

called upon during such period, not exceeding three years or as

the Court may direct and in the meantime to keep peace and

good behaviour. The proviso of sub-section (1) of Section 4

clearly provides that Court cannot order release of such an

offender unless it is satisfied that offender or his surety has a

fixed place of abode a regular occupation in the place over which

the Court can exercise jurisdiction. In paragraph No.11 also, an

observation is made that we fail to understand under what

authority the High Court could have passed such an order. Even

in a case where the High Court grants benefit of probation to the

accused, the Court has no jurisdiction to pass an order that the
                                    26



employee be retained in service and held that grant of benefit of

probation under the Act does not have bearing so far as the

service of such employee is concerned.


     22.        The counsel also relied upon a judgment reported in

(2014) 10 Supreme Court Cases 473 in case of Anvar P.V

V/s P.K.Basheer and others and brought to notice of this Court

paragraph No.24 wherein the Apex Court discussed in detail the

situation would have been different had the appellant produced

primary evidence, by making available in evidence, the CDs used

for announcement and songs. CDs were made therefrom which

were produced in Court, without due certification. Those CDs

cannot     be     admitted   in   Evidence   since   the   mandatory

requirement of Section 62 of the Evidence Act are not satisfied.

It is clarified that not withstanding what we have stated here in

the preceeding paragraphs and secondary evidence of electronic

record with reference to Sections 59, 65-A and 65-B of the

Evidence Act, if an electronic record as such is used as primary

evidence [under Section 62 of the Evidence Act], the same is
                                27



admissible in evidence, without compliance with the conditions in

Section 65-B of the Evidence Act.


     23.   The counsel also relied upon the judgment reported

in (2020) 7 SCC 1 in case of Arjun Pandit Rao Khotkar V/s

Kailash Kushanrao Gorantyal and brought to notice of this

Court relevant paragraph No.3 wherein discussion is made in the

said judgment once again re-iterated that quite obviously, the

requisite certificate in sub-section (4) is unnecessary, if the

original document itself is produced. This can be done by the

owner of a laptop computer, computer tablet or even a mobile

phone, by stepping into the witness box and proving that the

device concerned, on which the original information is first

stored, is owned and/or operated by him. In cases where the

computer as defined, happens to be a part of a computer system

or computer network and it becomes impossible to physically

bring such network or system to the Court, then the only means

of proving information contacted in such electronic record can be

in accordance with Section 65-B(1), together with the requisite

certificate under Section 65-B(4). The counsel referring these
                                   28



statements would vehemently contend that when the original is

produced before the Court, no need of production of the 65-B(4)

certificate.

      24.      In reply to this argument, the counsel appearing for

the revision petitioner would vehemently contend that the very

arguments of the State cannot be accepted. The very hard disk

is not produced and only CD is produced and MO-5 is only a

storage device and the same is also not seized by drawing any

mahazar and MO-4 is CPU and no mahazar was drawn with

regard to the seizure of the same and the same is marked before

the Court. When the original is not produced and CD is

produced, it requires 65-B(4) certificate and the same is not

produced and this material was not considered by the Trial Court

as well as the Appellate Court.


      25.      In reply to this argument, learned counsel appearing

for the respondent-State would submits that mahazar is not

required and in the P.F, it is shown. The learned counsel also

relied upon the judgment reported in (1973) 1 SCC 471 in the

case of R M MALKANI vs STATE OF MAHARASHTRA and
                                       29



brought to notice of this Court paragraph No.24 wherein

discussion   was        made   that   illegality   was   said   to   be   a

contravention of Section 25 of the Indian Telegraph Act. There is

no violation of Section 25 of the Telegraph Act in the facts and

circumstances      of    the   present     case.   The   tape    recorded

conversation was obtained by illegal means and even if the

evidence is illegally obtained, it is admissible. The reason given

was that if evidence was admissible, it matters not how it was

obtained. There is of course always a word of caution.


     26.     In reply to this argument, the counsel for revision

petitioner would submits that even P.F is also not produced

before the Court and not marked for seizure of MO-4 CPU and

only direction was given to the officials of the company to

produce the CD and even CD is also not prepared in the

presence of the I.O. The counsel also would vehemently contend

that when the CD is produced before the Court, it requires a

certificate that there was no any manipulation and no FSL report

is produced that the same is genuine and the same is not

manipulative. Hence, the counsel would vehemently contend
                                   30



that both the Courts fail to take note of in the absence of

certificate under Section 65-B(4), ought not to have relied upon

M.O.6.


      27.   Having heard the revision petitioner's counsel and

also learned counsel appearing for the respondent-State and also

considering the principles laid down in the judgment referred

supra, this Court has to re-consider the material within the scope

and ambit of the revisional jurisdiction, the points that would

arise for consideration of this Court are:

      (1)   Whether the Courts below have committed an
            error in convicting the accused persons for the
            offences invoked against them and whether
            this   Court    can    exercise   its   revisional
            jurisdiction in coming to the conclusion that
            the reasoning of both Courts amounts to
            miscarriage of justice?

      (2)   Whether the Courts below have committed an
            error in not noticing the fact that FIR was hit
            by Section 162 of Cr.P.C?

      (3)   Whether the Courts below have committed an
            error in relying upon M.O.4 to M.O.6 for
                                31



           convicting the accused persons and the said
           electronic evidence is not the legal evidence
           and inadmissible?

     (4)   Whether the revision is not maintainable as
           contended by the State in the absence of
           sentence or an order on Probation of Offenders
           Act?

     (5)   What order?

Point Nos.(1) to (4):

     28.   It is the case of the prosecution before the Trial

Court that the accused persons have indulged in committing the

offence of forming an unlawful assembly and in furtherance of

common object, assaulted the victims and caused life threat and

abused in filthy language. As a result, some of them have

sustained injuries and they were assaulted with M.Os.1 and 3

and with their hands and legs and destroyed the furnitures and

glasses and attempted to snatch gold chain from the neck of

C.W.7. Hence, offences are invoked against them under Sections

143, 147, 114, 324, 323, 504, 506, 427, 356 read with Section

149 of IPC. The Police based on the complaint of P.W.1 and

others have registered the case and investigated the matter and
                                32



filed the charge sheet. The accused persons did not plead guilty

and claimed trial.


      29.   The prosecution mainly relies upon the evidence of

P.W.1 to P.W.15 and Exs.P1 to P11 along with M.O.1 to M.O.7

and documents Exs.D1 and D2 were marked on behalf of the

defence.


      30.   The Trial Court having assessed the oral and

documentary evidence, convicted the accused for the offence

under Sections 143, 147, 114, 324, 323 and 504 read with

Section 149 of IPC and acquitted the accused for the offence

under Section 427, 356 and 506 read with Section 149 of IPC.

The Trial Court, instead of sentencing the accused persons for

the offences for which they have been convicted, exercised the

powers under Section 4 of Probation of Offenders Act in coming

to the conclusion that Section 4 of the Probation of Offenders Act

could be invoked and called for the report and did not pass any

order fixing the date for further orders. The same is challenged

before the Appellate Court and the Appellate Court confirmed the
                                       33



same. Hence the present revision petition is filed before this

Court.


      31.    This Court already in detail discussed the grounds

which have been urged in the revision petition and so also the

arguments addressed by learned counsel appearing for the

revision    petitioners   as   well    as   learned   counsel   for   the

respondent-State and also taken note of the principles laid down

in the judgments which have been referred supra. Now, this

Court has to re-analyze the material and the scope of revision is

very limited and need not reassess the evidence available on

record and only if there is any miscarriage of justice, then Court

can look into the evidence available on record. Learned counsel

appearing for     the     revision petitioners   relied upon certain

judgments and so also learned counsel appearing for the

respondent-State which have been discussed above and this

Court also would like to rely upon those judgments having

considered the factual aspects of the case is concerned.


      32.    Now let this Court decide on the factual aspects of

the case. It is the specific case of prosecution that incident has
                                34



taken place on 19.03.2011 and the timings of the incident is

very significant that incident has taken place at 10.30 p.m. on

19.03.2011 within the jurisdiction of Bidadi Police Station and

place of incident is industrial area of Bidadi i.e., M/s. Stanzen

Toyotetsu India Private Limited. The incident is in connection

with the demands of the labours and accused Nos.1 to 30 are

also the employees of the said particular company. It is the case

of the prosecution also that near the factory first-aid room,

unlawful assembly was formed and when the C.W.2-General

Manager came forward to enquire, he was assaulted with

window frame by accused No.6 and accused No.13 assaulted

with first-aid box and other accused persons assaulted C.Ws.3 to

7 and as a result, all of them have sustained simple injuries.

Immediately, the Police Inspector rushed to the spot at around

11.20 p.m., who has been examined as P.W.15 before the Trial

Court.


     33.   The main contention of revision petitioners before

this Court is that a complaint was lodged by accused No.17, who

went to the Police Station on the same day and filed a complaint
                                 35



and the same was received by H.C. No.449-Chandrappa and it

was registered as Crl.Misc.No.120/2011 and not registered as

criminal case. The main contention of revision petitioners is that

when the complaint was given,        the same was registered as

criminal miscellaneous at the first instance, inspite of cognizable

offences are invoked against the management and its supporters

and allegation under Section 3(10) of SC & ST (POA) Act was

invoked. But, it is the main contention of learned counsel

appearing for the revision petitioners that when the Inspector

rushed to the spot, by that time P.W.1-Lokesh, Junior officer was

very much present at the spot and he did not give any complaint

and others were also very much present and the Police Officer,

who came to the spot noticed that cognizable offence has taken

place. But, he did not record the statement of either P.W.1 and

also the persons, who were present at the spot. The records also

reveal that the complaint was given by P.W.1, who was present

at the spot on the previous date, but given complaint on the

next day at 6:00 p.m. When the Police Officer came to the

vicinity, he did not lodge the complaint till the next day at 18.00

hours on 20.03.2011 and complaint was marked as Ex.P1 which
                               36



is a joint complaint given by P.Ws.1, 3, 4 and C.W.16. The said

complaint was registered as Crime No.173/2011 for the above

offences and while lodging the complaint, afterthought, they

included the Employees Badge Numbers of accused Nos.1 to 25

in the complaint Ex.P1 and also mentioned in Ex.P7-FIR. The

names of P.Ws.1 to 4, P.W.7 and C.W.5 are mentioned in Ex.P1-

complaint and in Ex.P7-FIR. It is also contented by learned

counsel appearing for the revision petitioners that though

according to the Police, complaint was given on 20.03.2011, FIR

was registered and the same was sent to Court on the very

same day on 20.03.2011 through P.C.No.959, but no time was

mentioned. But, the records disclose that Ex.P7 was received by

the Court on 21.03.2011 at 10.45 a.m. through P.C.No.959. But,

the P.C., who took Ex.P7 was not examined before the Trial

Court with regard to the delay and even if it is sent on the

previous day, what made to present the same before the learned

Magistrate on the next day at 10.45 a.m., no explanation and

P.C.No.959 was also not examined to explain delay.

     34.   It is also the main contention of revision petitioners

that Ex.P1-complaint and Ex.P7 are hit by Section 162 of Cr.P.C,
                                37



commencement and duration of investigation before lodging a

complaint is found on record. That means, P.W.15-Vijaykumar

visited the scene of offence on the very day of the incident i.e.,

at around 11:20 p.m. and he was very much present from 11:20

p.m. to 01.30 a.m. on 20.03.2011. He also inquired with P.W.1,

P.W.12 and P.W.9 also narrated the entire incident to P.W.15.

The P.W.15 also searched the entire premises at the scene of

offence and noticed CCTV cameras at the security office and

entrance gate. It has also emerged during the course of

evidence, though he went at around 01.30 a.m. to Police Station

and he came back to the spot at 02.00 a.m. and he was very

much present upto 06.00 a.m. and he remained at the scene of

offence and he even enquired with P.W.12-Mayannagowda and

he had shown the entire spot. It has also emerged during the

course of evidence that from 09.30 a.m. to 11.00 a.m. on

20.03.2011, P.W.15 has continued his enquiry in the scene of

offence. Hence, it is very clear that P.W.15 commenced his

investigation before lodging the complaint. It is important to

note that the complaint was lodged on 20.03.2011 at 06.00 p.m.

It is also important to note that according to P.W.15, mahazar
                               38



was drawn in the place of incident between 07.00 p.m. to 08.00

p.m. at first instance in terms of Ex.P2 and the place was shown

by P.W.11 and mahazar was drawn in the presence of these

witnesses and seized articles M.O.1-window frame, M.O.2-blood

stained cotton piece and M.O.3-first-aid box, since the case of

prosecution is also that assaulted the victim with window frame

and first-aid box. The PF was also given to the Court on

21.03.2011.


     35.   Having   taken   note   of these   materials,   learned

counsel appearing for the revision petitioners relies upon the

judgment in State of A.P. vs. Punati Ramulu and others

reported in AIR 1993 SC 2644, wherein discussion was made

with regard to Section 154, complaint about cognizable offence

and also discussed with regard to Section 162, FIR or statement

recorded during investigation-Investigation Officer deliberately

not recording FIR after receipt of information of cognizable

offence-registering the complaint as FIR after reaching the spot

and after due deliberations, consultations and discussions,

complaint could not be treated as FIR, it would be a statement
                                39



made during investigation and hit by Section 162. In the case on

hand, it has to be noted that P.W.15 categorically admits and

witnesses, who have been examined on behalf of the prosecution

categorically depose that Police Officer-Vijaykumar rushed to the

spot at 11.20 p.m. and he was very much present from 11.20

p.m. to 01.30 a.m. and again he went to the Police Station, but

he did not register the case. Again, he came back to the incident

spot and he was very much present in the vicinity from 02.00

a.m. to 06.00 a.m. and also on the next day from 09.00 a.m. to

11.30 a.m. and he met P.W.1 and others, but he did not choose

to record their statement and also register the case and only

after due deliberations, consultations and discussion, case was

registered in terms of Ex.P1 and Ex.P7, since complaint was

lodged at 06.00 p.m. on the next day, but it reached the

Magistrate on the next date at 10.45 a.m on 22.03.2011. Hence,

it is clear that Investigating Officer was having knowledge about

cognizable offence has taken place, but he did not choose to

record the statement of P.W.1 at the spot, though he was very

much present and even did not record the statement of others,

who were present there and did not enquire with other persons,
                                   40



who have witnessed the incident and only registered the case of

the management, even though the accused No.17 gave the

complaint earlier on the very same day, immediately after the

incident at the Police Station and the P.C., who received the

complaint i.e., P.C.No.449-Chandrappa registered the same as

criminal miscellaneous. It is also to be noted that having

registered the case of management in Crime No.173/2011 and

the complaint which was given earlier by accused No.17 was

registered as Crime No.174/2011 for the offence punishable

under Section 323 of IPC and Section 3(10) of SC & ST (POA)

Act subsequently. The Court has to take note of the said fact into

consideration and both the Courts have not taken note of the

said fact into consideration. Hence, the judgment of the Apex

Court referred supra i.e., State of A.P. vs. Punati Ramulu and

others, is very clear that the said complaint could not be treated

as FIR, it would be a statement made during investigation and

the same is hit by Section 162.


      36.   This Court also in the judgment in H.C. Karigowda

@ Srinivasa and Others vs. State of Karnataka, by
                                41



Holenarasipura Town Police reported in ILR 2013 KAR 992

discussed in detail the scope of Sections 154 and 162, FIR or

statement recorded during investigation-failure on the part of

the Investigating Officer to record the FIR immediately on

receipt of the information of cognizable offence-registering the

complaint as FIR after reaching the spot and after due

deliberations, consultations and discussion-legal sanctity of such

a complaint which was treated as FIR, held that if the

Investigating Officer deliberately does not record the FIR after

receipt of information of cognizable offence, registering the

complaint as FIR after reaching the spot and after due

deliberations, consultations and discussions, such complaint

cannot be treated as FIR, it would be only a statement made

during investigation and hit by Section 162 of Cr.P.C. In the case

on hand, it has to be noted that Investigating Officer had visited

the spot immediately after having the knowledge of cognizable

offence has taken place, but failed to record the statement and

even he went to the Police Station at 01.30 a.m. and he was in

the Police Station between 01.30 a.m. to 02.00 a.m. and again,

he came back to spot at 02.00 a.m. and he was very much
                                42



present till 06.00 a.m. and thereafter also again he visited the

factory premises at 09.00 a.m. on the next day and he was very

much present till noon. But, complaint was registered on the

next day evening at 06.00 p.m. and it clearly discloses that only

after due deliberations, consultations and discussions, complaint

was taken from P.W.1 and others and this fact is also not noticed

by the Trial Court.


      37.   It is also important to note that the complainant

P.W.1 categorically admits in the cross-examination that without

looking the shift chart, he cannot tell in which shift he was

working. He also categorically admits that on 19.03.2011, to

show that he was on duty, he has not produced any document

before the Investigating Officer and also he did not place any

record before the Investigating Officer, who are all working at

that time and when the Investigating Officer came to his office,

he did not furnish any of the documents. It is also important to

note that, he went to the office on the next day on 20.03.2011

and he was in the house in between 11.00 p.m. to 11.30 p.m.

and when he went to the company, there was no need to go to
                                     43



company on the next day. But he was called upon by P.W.12-

Mayannagowda. It is also important to note that he categorically

says that whole night, till he left the office, the Sub-Inspector

was along with him and he was also having a mobile and there

was   no    any   difficulty   to   lodge   the   complaint   with   the

Investigating Officer when Investigating Officer was along with

him, but the only reason given by him is that he was having

fear. But, when he came back to the office on the next day, he

was not having any fear and also categorically admits that while

coming and going, he has to go in front of the Police Station.

Further, he categorically admits that complaint was prepared in

the computer and admits that having discussed the same with

P.W.12-Mayannagowda, he prepared the complaint. Hence, it is

clear that, after due deliberations, consultations and discussions

with P.W.12 and also with the Inspector, who was there along

with him whole night complaint was given on the very next day

belatedly at 6:00 p.m on 20.03.2011.


      38.    It is also important to note that P.W.15 also

categorically admits that he had noticed all the M.O.1 to M.O.3
                               44



at the spot, when he had visited the scene of occurrence on the

previous day itself. But, he conducted the mahazar on the next

day in terms of Ex.P2 and seized M.O.1 to M.O.3. It is also

important to note that through P.W.1, M.O.4 to M.O.6 are

marked. M.O.6 is the C.D and there is no any Certificate under

Section 65-B(4), which mandates that whenever secondary

evidence is placed before the Court, it should contain a

Certificate. No doubt, mahazar was made after seizure of M.O.6-

C.D, the same was done in the Police Station, not in the factory

premises. It is also important to note that when M.O.6 was

marked through P.W.1, he categorically says that M.O.6-C.D.

was prepared on the instructions of the Police and he also

categorically says that Police have not noticed same and he got

prepared the C.D. from the C.C. camera and the same was

copied in a different place which was not mentioned in the

complaint. But, he categorically says that they went to Police

Station at around 04.00 p.m., but complaint was received at

06.00 p.m. and P.W.12-Mayannagowda was along with him from

02.00 p.m. to 04.00 p.m. and he gave the complaint and after

typing the complaint, he examined the CCTV visuals and did not
                                45



disclose the same before the Police and Inspector came to Police

Station at 05.00 p.m. and enquired him and Mayannagowda also

in detail informed the same. But the fact is that Inspector was

very much present on the previous day whole night in the

factory premises and also in the early morning and throughout

on the next date.


     39.   It is also important to note that when the mahazar

was conducted, with regard to the seizure is concerned,

signatures were not taken on the seized articles. But, he

categorically says that at the time of conducting the mahazar, he

had shown the CCTV camera to the Investing Officer and the

presence of CCTV camera was not noted in the mahazar and

nothing is mentioned in the mahazar also for having witnessed

the CPU and visuals. The Police also did not collect the same, but

only says that Inspector told him to give C.D. and about the said

instruction also, nothing is mentioned in the mahazar. He also

categorically admits that Police did not witness the CPU and even

CPU was not sealed and Police were very much present and no

instruction was given not to use the same. He also categorically
                                  46



admits that in the presence of Police, he could have prepared the

C.D. and there was no difficulty and the same is also admitted.

But, the police only after leaving the scene of occurrence, he

prepared   the   C.D.   and   Police   have   also   not   given   any

acknowledgement for having received the C.D. But, the Police

have drawn the mahazar and taken his signature and he

categorically admits that Police Inspector did not see the C.D.

visuals in his presence and also he cannot remember whether

the C.D. was sealed in a pack or not and whether his signatures

are there. Police Inspector did not see the C.D. visuals in his

presence and he also cannot remember whether C.D. was sealed

in pack and his signatures are there. It is also his evidence that

CPU recording will be there for 36 hours and thereafter, the

same will be erased. He cannot tell on 19.03.2011, on what date

storage was shifted to device and at what time, it was stopped

and there was no difficulty to handover the CPU and storage

device to produce the same before the Court as well as the

Police and the Police also did not ask him to produce the CPU

and storage device when the C.D. was handed over to the Police
                                47



and on what date the C.D. was handed over was also not

mentioned.


     40.     This Court has to take note of the evidence of

P.W.15, who is the Investigating Officer, coupled with the

evidence of P.W.1, since prosecution mainly relies upon M.O.3 to

M.O.6. P.W.15 - Police Sub-inspector, in his evidence speaks

about registration of the case in Crime No.173/2011 on

20.03.2011, when the complaint was given by P.W.1 in writing

and he identifies his signature in Ex.P1 and also issuance of FIR

in terms of Ex.P7. Thereafter, on the same day, he had visited

the spot and seized M.O.1 to M.O.3 and subjected the same to

PF and took the signature of panch witness and drawn the

mahazar in terms of Ex.P2 and he identifies his signature as

Ex.P2(c), signature of panch witness as Ex.P2(b) and another

witness as Ex.P2(d). On the same day, P.W.12-Mayannagowda

handed over the C.D. to him and the same was subjected to

P.F.No.113/2011 and produced the same before the Court and

also drawn the mahazar in terms of Ex.P3 and identifies the

signature as Ex.P3(c). At that time, P.W.12-Mayannagowda was
                                 48



present and his signature is marked as Ex.P3(b) and so also the

signature of Umashankar as Ex.P3(d). He identifies C.D. as

M.O.6 and also produces the wound certificate and he completed

the investigation and filed the charge sheet.


      41.   P.W.15 was subjected to cross-examination. In the

cross-examination, he admits that on the date of the incident, he

went to spot around 11.15 p.m. to 11.20 p.m. and he met

Mayannagowda at the spot. At that time, there was not galatta

and he was there for about 2½ hours and he inspected the spot

thoroughly and though he admits that he noted in his notebook

regarding the call received from Mayannagowda, he did not

mention the same in the notebook. He also admits that while

going to the spot, he has to mention the same in the Station

House Diary, but he did not remember the same. He also admits

that when he receives the information, he has to make an

enquiry in detail and is having the power to issue FIR and there

is no difficulty to record the statement of P.W.12-Mayannagowda

and he came back to Police Station at around 01.30 a.m. and he

was in the station for about half an hour and again, he went to
                                49



the incident spot at 02.00 a.m. and was there till 06.00 a.m. and

again, he went to spot on the same day at 11.00 a.m. and found

Mayannagowda, Umashankar and other persons and again, he

enquired both Mayannagowda and Umashankar in detail. He has

also noted down at the time of enquiry the details given by

Mayannagowda and Umashankar, but he has not recorded their

statement. He also says that spot was shown by Mayannagowda

and also categorically admits that when he inspects the spot, he

can seize the articles at the spot and he is having such powers

and he had noticed the sign of incident at the spot and even

noticed M.O.1 to M.O.3 at the spot and there was no any

difficulty to seize M.O.1 to M.O.3 when he noticed the same. But,

he says that case was not registered, hence, he did not seize the

same and also says that he did not mention the same in the case

register, mahazar or in the Station House Dairy, since he did not

seize the same. He also admits that when he met and enquired

Mayannagowda, he came to know about the cognizable offence

and there was no any difficulty to register the case. But, witness

volunteers that management people have told him that they are

going to give complaint. Hence, he did not register the case. He
                                         50



also categorically admits that they have not given any complaint

till the next day evening 06.00 p.m. He admits that when he

went to the incident spot, twice he had visited from previous day

night 11.00 p.m. to early morning and the same is also part of

the investigation. For having not registered the case also not

mentioned in the Station House Dairy and also did not conduct

any enquiry on 20.03.2011 from 11.00 a.m to 07.00 p.m. He

also admits that accused No.17 gave the complaint on the

previous day itself and the same was received by P.C.No.449-

Chandrappa and criminal miscellaneous was registered. He also

admits   that Crime         No.174/2011      was   registered after   the

registration    of   case    of   the    management    for   the   offence

punishable under Section 323 and Section 3(10) of SC & ST

(POA) Act. He also admits that P.C.No.449-Chandrappa was

there in the department on 19.03.2011 and management

complaint was registered in Crime No.173/2011 and thereafter,

the complaint of accused No.17 was registered subsequently.


      42.      Having considered all these admissions on the part

of P.W.15, it is very clear that immediately when he came to
                                51



know about the incident and met P.W.12- Mayannagowda,

P.W.1-Lokesh and Umashankar and thoroughly inspected the

spot and noticed M.O.1 to M.O.3 and also found that it is a

cognizable offence, he did not register the case and even after

detailed enquiry was made, he did not choose to record the

statement of these witnesses and waited till lodging of complaint

by the management till next day evening. When such being the

case, it is clear that he had discussed with the management and

deliberately not registered the case, though it had come to his

knowledge that it is a cognizable offence and waited till lodging

of complaint by the management. Hence, the judgments which

have been relied upon by learned counsel for the petitioners

referred supra reported in AIR 1993 SC 2644 and the

judgment of the Division Bench of this Court in ILR 2013 KAR

992 are aptly applicable to the case on hand and Sections 154

and 162 of Cr.P.C. are pressed into service in favour of the

petitioner that FIR and statement was recorded only after

lodging of complaint by the management and there was delay of

19 hours and also no explanation on the part of P.C., who took

the FIR to Court on the next day and almost, it is more than 30
                                 52



hours of delay in taking the FIR to the Court, though it was

allegedly dispatched on the previous day evening and the same

is not explained by the prosecution as to the delay. Hence, the

same is hit by Section 162 of Cr.P.C. as held in the judgment of

the Apex Court as well as the judgment of the Division Bench of

this Court.


      43.     The another point for consideration by this Court is

that whether both the Courts have committed an error in relying

upon MO4 to MO6 for convicting the accused persons.


      44.     This Court already discussed with regard to MO6 is

concerned and the same is a CD and there is no Certificate under

Section 65B(4) of the Indian Evidence Act which mandates that

whenever secondary evidence is placed before the Court, there

must be a Certificate. No doubt, mahazar was made while

seizing MO6-CD and the same was done in the Police Station,

not in the factory premises. It is also emerged in the evidence of

PW1 that he had prepared the same on the instructions of the

police and the same was prepared based on the footage of CCTV

camera and the same was copied in a different place and the
                                 53



said fact was not mentioned in the complaint. Hence, it is clear

that PW1 prepared the CD. PW1 evidence is very clear that he

had shown the CCTV camera to the Investigating Officer. The

presence of CCTV camera was not noted in the mahazar and

nothing is mentioned in the mahazar for having witnessed the

CPU and its visuals by the Inspector and the police have also did

not collect the same. But, only says that Inspector told him to

give CD and based on the said instruction, he prepared the CD.

PW1 also categorically admits that police did not witness the CPU

and even CPU was not sealed and police were very much present

in the vicinity for two days and no instruction was given for not

to use the same.


      45.   PW1 further admits that in the presence of police, he

could have prepared the CD and there was no difficulty to do the

same. He categorically says that after the police left the scene of

occurrence, he prepared the CD and Police have also not given

any acknowledgment for having received the CD. But mahazar

only discloses seizure of the CD that too which was drawn in the

police station. PW1 categorically admits that Inspector did not
                               54



see the CD visuals in his presence and also he cannot remember

whether the CD was sealed in a pack or not and whether his

signature was taken or not and police also did not see the CD

visuals in his presence.


      46.   Having taken note of these admissions on the part of

PW1, it is clear that he prepared the CD and handed over the

same to the police and the same was not sealed by any cover.

Apart from that whether CD was morphed or not or whether it is

genuine or not, no evidence before the Court. It is also

important to note that MO6 is not the primary evidence and the

same is a secondary evidence since PW1 transmitted the visuals

to the CD. The police did not even see the CD visuals in the

presence of PW1 and even the same is not sent for FSL to obtain

opinion that whether it is a genuine or not and also not taken

any report from the concerned department to prove that

whether the same is genuine or not. There is no any material

before the Court to show that whether the CD was morphed or

not and the same also not transmitted to the CD in the presence

of the police. Nothing is mentioned in the mahazar except
                                55



drawing of mahazar at Ex.P3 in the police station. Hence, when

the CD becomes as secondary evidence, it requires Certification

under Section 65B(4) of the Indian Evidence Act.


     47.    The Court also ensure the admissibility of CCTV

footage as evidence. To make CCTV footage admissible in the

Court, it should (i) ensure the system was functioning properly

during recording; (ii) maintain an unbroken chain of custody to

avoid tampering; (iii) obtain certificate under Section 65 of the

Indian Evidence Act from the operator or custodian of the CCTV

system.    The seizure of hard discs in India must be conducted

with careful adherence to legal procedures to ensure the

integrity of the evidence and protect the rights of the person.

Key steps include creating mirror images, maintaining of chain of

custody and involving forensic experts.   Failure to follow these

procedures can jeopardise the prosecution case and lead to

acquittals based on insufficient evidence.    It is advisable to

consult with forensic experts and legal counsel throughout the

process to ensure compliance with legal requirements. Always

prepare a detailed seizure memo during the seizure of hard
                                   56



discs. Engage forensic expert to create and verify mirror images

of the hard disc and failure to follow proper procedure can lead

the challenges regarding the admissibility of the evidence and

nothing is done in this case.


      48.   The Court procedure also the sealed mirror images of

the hard disc should be presented in Court for inspection by

experts from both parties.        If an infringement is found, the

plaintiff must file an affidavit based on the findings as held in

MICROSOFT CORPORATION AND ANOTHER vs DHIREN

GOPAL AND OTHERS reported in 2010 (114) DRJ 248. The

Court may order the return of the hard disc or its copies to the

accused under specific conditions to prevent misuse as held in

SCREEN CRAFT vs STATE OF KARNATAKA AND OTHERS

reported in 2008 SCC ONLINE KAR 849.


      49.   A detailed record of the chain of custody must be

maintained for all evidence, including hard discs. This includes

documenting    every   transfer    of   the   evidence   to   different

authorities or experts as held in VAIJINATH vs STATE OF

MAHARASHTRA reported in 2019 SCC ONLINE BOM 1357.
                                57



     50.   The Court may order the return of the hard disc or

its copies to the accused under specific conditions to prevent

misuse and also during the seizure, a seizure memo should be

prepared, documenting the details of the hard disc taken and the

same ensure a clear record of what was seized and under what

circumstances   and   the   same    was   held   in   RASHID    vs

STATE'case delivered on 27.05.2016 in Crl.A.No.1005/2014.

The hard disc should be sealed immediately after seizure to

maintain the chain of custody and prevent tampering and same

is held by the Delhi High Court in the case of MANOJ vs STATE.


     51.   In the case on hand, no such procedure is followed

regarding seizure of MO4 and MO5 and no seizure at all and

PW15-I.O. not spoken anything about MO4 and MO5.               PW1

before the Court says that he is producing the same before the

Court, that too on 17.12.2012 voluntarily and till then, where it

was and what happened, nothing is stated by PW1.


     52.   It is crucial to involve forensic experts in the process

to create a forensic duplicate copy of the hard disc.          This

includes generating hash values to verify that the data has not
                                 58



been altered as held in STATE OF KARNATAKA vs NASIR

LIYAKATALI PATEL AND OTHERS reported in 2017 SCC

ONLINE KAR 4532.


      53.    In the seizure process, key procedures to be followed

during the seizure, a seizure memo should be prepared,

documenting the details of the hard disc taken which ensures a

clear record of what was seized and under preparation of mirror

images. In case involving suspected use of pirated software or

data, it is recommended to create a mirror image of the hard

disc rather than seizing the physical device. This method

preserves the data while allowing the original device to remain

with the person, thus, preventing potential misuse or blackmail

by the parties and the same is held in the case of MICROSOFT

CORPORATION referred supra.


      54.    The procedure for seizing hard discs in the Indian

judiciary system involves specific steps to ensure the integrity of

the evidence and to prevent misuse.         The following points

summarise the key procedures based on the provided legal

documents.     The seized device or media must be sealed in a
                                59



tamper-proof evidence bag, clearly labeled and securely stored

in the 'malkhana' (police evidence locker) and also obtained a

certificate under Section 65B for authenticity from the systems

custodian.


     55.     But in the case on hand, abruptly, PW1 produces the

same before the Court and marked the same. For the footage to

be accepted in Court, it must be accompanied by a certificate as

per Section 65B of the Evidence Act. This certificate must be

issued by the person in legitimate control of the Electronic

Device and secure the original device or extract a forensic copy

of the footage and take photographs or video of the seizure

process and record the chain of custody with signatures of all

parties present and every step of seizure and transfer must be

meticulously documented in a panchanama in the presence of

witnesses. seized, or a forensic copy of the footage can be

extracted onto a reliable storage medium like a USB drive or

external hard disc using write-blocking technology to protect the

original data.    The method of acquisition depends on the

situation. The entire DVR/NVR unit may be seized or a forensic
                                   60



copy of the footage can be extracted onto a reliable storage

medium and also identify the location and ownership of the CCTV

system and note the date, time and system details to prove the

CCTV footage.    An authenticity and the defense can challenge

the footage if there is a possibility of manipulation. Generating

and documenting cryptographic hash values of the footage is a

standard forensic practice to ensure its integrity has not been

compromised. Proper seizure of the footage should be acquired

forensically, this often involves taking a mirror image of the

original storage device rather than just a simple copy to

preserve all and certification.    If the footage is considered as

secondary evidence (e.g., a copy of transferred to another

drive), it may require an authentication certificate from the

person in lawful control of CCTV system, as per relevant

evidence under Section 65B of the Act. If the original hard disc

containing the footage is seized as primary evidence, this

certificate might not be required, but no such procedure is

followed.
                                 61



      56.   But in the case on hand, no material for having

seized the original hard disc, no such above procedure was

adopted. Except producing the same before the Court through

PW1, there is no material for having original CPU which is

marked as MO4 was seized but placed before the Court on

17.12.2012 abruptly more than a year and no material is placed

how the same is produced before the Court and strict procedure

must be followed and no such procedure is followed and where it

was there till then. Identification of the location and ownership of

the CCTV system and note the time, date and systems and

ensure independent witnesses are present during the seizure and

secure the footage to prevent it from being overwritten and

acquisition and documentation must be made and all these steps

and key procedures are not followed.       The production of MO4

and MO5 made through PW1 abruptly after 1 year 2 months

before the Court and no evidence to show that the above all

procedures are followed.


      57.   Having perused P.F.No.112/2011, the same is in

respect of only seizure of MO1 to MO3 while drawing the
                               62



mahazar in terms of Ex.P2 and other P.F. No.113/2011 is in

respect of seizure of CD which is marked as MO6 but in respect

of MO4 and MO5 are concerned, there is no seizure at all but

abruptly at the time of recording the evidence of PW1, the same

was produced and PW1 says that he is producing the same

before the Court while giving the evidence almost after a year.

Thus, no procedure as discussed above is followed and no

seizure at all about MO4 and MO5. The Investigating Officer who

has been examined as PW15 also not spoken anything about the

same stating that the same has been seized or given to

anybodies custody and also with regard to preservation. Hence,

MO4 and MO5 are not the part of charge-sheet and charge-sheet

documents reveals only P.F.Nos.112/2011 and 113/2011.


     58.   The Apex Court in the judgment reported in AIR

2020 SC 1 in the case of P GOPALKRISHNAN ALIAS DILEEP

vs STATE OF KERALA AND ANOTHER it is held with regard to

the compliance of Section 207, proviso 1, Section 173(5) - right

of accused to get copies of documents.        The duty of the

Magistrate under Section 207 does not empower Magistrate to
                                  63



withhold any "document" submitted by Investigating Officer

along with police report, unless it is voluminous.      It is further

held with regard to Section 3 and Section 65B of the Indian

Evidence Act and even in respect of Information Technology Act,

it is held that document whether it is under the Information

Technology Act or any other document contents of memory-

card/pen-drive would be a "matter" and memory-card itself

would be a "substance". Hence, contents of memory-card would

be a "document" and meaning of document also discussed in

detail and also discussed with regard to the invoking of Article 21

of the Constitution of India wherein it is held that the right of the

accused to get copies of documents and that must be furnished

to accused in form of cloned copy of the same.


      59.   In the case on hand, first of all, MO4 and MO5 have

not been seized and even not subjected in P.F. and abruptly

placed before the Court without affording any opportunity.

When such being the case, the Trial Court and the First Appellate

Court ought not to have relied upon the said documents. I have

already pointed out that even in respect of CD which is marked
                                 64



as MO6 also, no certificate under Section 65B(4) of the Act.

Hence, the Trial Court as well as the First Appellate Court

erroneously relied upon MO4 to MO6.


      60.   Regarding revisional jurisdiction is concerned, this

Court has to take note of the principles laid down in the

judgment of the Apex Court reported in (2012) 9 SCC 460 in

the case of AMIT KAPOOR vs RAMESH CHANDER AND

ANOTHER wherein categorically held that the revisional Court

may interfere where the findings of the subordinate Courts are

perverse, manifestly illegal or grossly unjust. Further, it is held

that justice must not only be done but it must manifestly appear

to be done or otherwise it will amounts the fundamental principle

of constitution under fundamental right of the party would be

defeated and both the Courts have to independently analyse the

evidence by adopting the reasoning of the Trial Court almost

verbatim, demonstrates, non-application of mind by the First

Appellate Court which amounts to miscarriage of justice.       The

revisional jurisdiction of this Court exists precisely to correct

such errors as observed in the said judgment.
                                    65



      61.   This Court would like to rely upon the judgment of

the Apex Court reported in (2017) 3 SCC 198 in the case of

STATE OF RAJASTHAN vs FATEHKARAN MEHDU wherein it

is held that interference in revision is justified when the lower

Courts have ignored the material evidence, applied wrong legal

principles or rendered findings that shock the judicial conscience.

The errors committed in the instant case are of precisely such a

nature and the same can be corrected by exercising the

jurisdiction under Section 397 of Cr.P.C. The jurisdiction of this

Court under Sections 397 and 401 of Cr.P.C. is intened to ensure

that findings of subordinate Courts are not vitiated by gross

misrepresentation of evidence, error of law or miscarriage of

justice. It is well settled law that while revisional power is not to

be exercised as a second appeal, the revisional Court is duty

bound to interfere where the findings under challenge are

perverse, manifestly illegal or based on no evidence, when it

leads to miscarriage of justice.


      62.   Having perused the material on record and in detail

discussion, it is clear that both the Trial Court and the First
                                 66



Appellate Court have disregarded the fundamental principle that

concurrent findings cannot shield perverse reasoning.          The

mechanical repetition of the Trial Court's conclusions by the First

Appellate Court, without independent appraisal of the evidence,

constitutes non-exercise of appellate jurisdiction under Section

386 of Cr.P.C. The revisional jurisdiction of this Court therefore,

stands squarely attracted. As held in the judgment of SANWAT

SINGH & OTHERS vs STATE OF RAJASTHAN reported in AIR

1961 SC 715 even concurrent findings of fact may be disturbed

in revision when they are shown to be based on misreading of

evidence or on disregard of vital material.


      63.    Having perused the material on record which have

been discussed above also nothing but the First Appellate Court

made an endorsement on the Trial Court reasoning which is

nothing but a miscarriage of justice which is manifest on the face

of record.     The decision of the First Appellate Court is

unsustainable not only because it is perverse in reasoning but

also because it fails to conform to the minimum standards of

judicial evaluation. It does not frame points for determination, it
                                 67



does not analyse evidence witness-wise or exhibit-wise and it

ignores binding precedent. Such an order cannot be permitted

to stand as a judicial pronouncement.


      64.   The Apex Court in CHANDRAPPA AND OTHERS vs

STATE OF KARNATAKA reported in (2007) 4 SCC 415 held

that an First Appellate Court is obliged to examine whether the

view of the Trial Court is possible view. The view adopted here

is not merely improbable but impossible in light of the record.

The revisional power exists precisely to rectify such aberrations.


      65.   Having analysed and reevaluated the material on

record it is clear that both the Courts have committed an error in

not considering the legal evidence available on record. There is

no legal evidence in respect of MO4 to MO6 and also even with

regard to the overt act as deposed in the evidence but not

before the Investigating Officer and Investigating Officer also

categorically admitted during his cross-examination that none of

the witnesses have spoken about overt act allegation against any

of the accused persons and nothing was elicited from the mouth

of PW15.    But both the Courts comes to the conclusion that
                                 68



accused have committed the offences but it amounts to a

miscarriage of justice.   If revisional Court fails to exercise the

revisional power, it amounts to fundamental error in considering

the material on record as committed by the Trial Court and the

First Appellate Court.    Hence, it is a fit case to exercise the

revisional power.


      66.   No doubt, the counsel appearing for the petitioners

relies upon the judgments of ANVAR P V and ARJUN PANDIT

RAO KHOTKAR referred supra. In those two cases, it is

specifically held that Certificate is mandatory. Even the counsel

for the State also brought to notice of this Court paragraph 24 of

the ANVAR P V's case referred supra, wherein the Apex Court

discussed in detail that the situation would have been different

had the appellant produced primary evidence, by making

available in evidence, the CDs used for announcement and

songs. CDs were made therefrom which were produced in Court,

without due certification. Those CDs cannot be admitted in

evidence since the mandatory requirement of Section 65B(4) of

the Evidence Act are not satisfied. Hence, it is clear that in the
                                  69



absence of certification, the same cannot be relied upon. Even

the   Apex    Court   in   the   said    judgment       clarified   that

notwithstanding what we have stated herein in the preceding

paragraphs and secondary evidence of electronic record with

reference to Sections 59, 65A and 65B of the Evidence Act, if an

electronic record as such is used as primary evidence, the same

is admissible in evidence, without compliance with the conditions

in Section 65B of the Evidence Act. Hence, it is clear that there is

no any primary evidence and CD is a secondary evidence.


      67.    Even the counsel also relied upon the judgment of

ARJUN PANDIT RAO KHOTKAR's case referred supra wherein

discussion was made that the requisite certificate in sub-section

(4) is unnecessary if the original document itself is produced.

This can be done by the owner of a laptop computer, computer

tablet or even a mobile phone, by stepping into the witness box

and proving that the device concerned, on which the original

information is first stored, is owned and/or operated by him. In

cases where the computer as defined, happens to be a part of a

computer     system   or   computer     network   and     it   becomes
                                70



impossible to physically bring such network or system to the

Court, then the only means of proving information collected in

such electronic record can be in accordance with Section 65B(1),

together with the requisite certificate under Section 65B(4). But

in the case on hand, it is very clear that CD is prepared, but no

certificate is produced before the Court. Thus, the same is not

the primary evidence, and it is a secondary evidence. Hence,

both the Courts ought not to have relied upon CD.


     68.   The other contention raised by the respondent/State

is that MO4 and MO5 are also produced before the Court. MO4 is

the CPU and MO5 is the device. It has to be noted that the

evidence of PW1 is very clear that the IO did not see the CPU

and also he did not see even the visuals of MO6 as well as MO4

and MO5. Even there was no any difficulty to seize the same by

PW15 at the spot itself when spot inspection was conducted. The

evidence of PW1 is very clear that he had shown the CCTV

camera to the Investigating Officer and the presence of CCTV

camera, but the same was not noted in the mahazar while

drawing the spot mahazar as per Ex.P2 and nothing was
                                71



mentioned in the mahazar for having witnessed the CPU and its

visuals by the Police Inspector. It is also admitted that police

also did not collect the same and only instruction was given to

give the CD. PW1 categorically admits that police did not witness

the CPU and even CPU was not seized and sealed in a pack and

police were very much present and no instruction was given. But

surprisingly, the CPU and its device at MO4 and MO5 were not

seized by the Inspector who had visited the spot and he did not

notice the same. But during the course of evidence, the same

was produced before the Court that too through PW1. The IO did

not conduct any mahazar, seizure and there is no PF. But

surprisingly, produced the same before the Court through PW1

after long time.   Thus, the requisite of mahazar is not done.

Whatever the material objects seized by the Investigating

Officer, the same has to be seized by drawing a mahazar.      In

order to substantiate the same, there must be witnesses to the

said seizure, but no such seizure and no such witnesses for the

same. But the trial Court and the First Appellate Court relied

upon MO4 and MO5 and the same are not the legal evidence

before the Court since, in the absence of any mahazar and
                               72



seizure of MO4 and MO5 by the Investigating Officer in the

presence of punch witnesses, MO4 and MO5 were produced.

Thus, no procedure was followed and surprisingly, the same

were produced before the Court through PW1 and PW15 -

Investigating Officer did not speak anything about MO4 and MO5

and even no statements of any of the witnesses were recorded

in this regard.


      69.   It is not the case of PW1 that he had produced MO4

and MO5 before the police and investigation conducted by the

Investigating Officer also even did not disclose the same in the

case diary or in any of the prosecution materials for having

seized CPU and its device at MO4 and MO5. In the absence of

legal evidence, the Court cannot look into the same. But both

the Courts have relied upon the same against the accused which

is not part of the investigation. Hence, the judgments relied

upon by the learned counsel appearing for the respondent-State

i.e., ANVAR P V and ARJUN PANDIT RAO KHOTKAR's case

referred supra would comes to the aid of the State to consider

MO4 and MO5. The very principle laid down in the judgments is
                                  73



very clear that if primary evidence is produced, there cannot be

any insistence of Certificate. But in the case on hand, MO4 and

MO5 are not the part of the investigation and surprisingly

through PW1, the same was produced before the Court without

following the procedure by drawing the mahazar about the

seizure and IO also did not seize the same. Hence, the very

contention of the counsel for the State cannot be accepted.


     70.     However, the learned counsel appearing for the

respondent-State brought to notice of this Court the judgment of

the Apex Court reported in the case of R M MALKANI referred

supra and brought to notice of this Court paragraph 24 wherein

discussion   was   made   that   illegality   was   said   to   be   a

contravention of Section 25 of the Indian Telegraph Act. There is

no violation and the same is with regard the tape recorded

conversation which was obtained by illegal means and even if

the evidence is illegally obtained and the same admissible. The

said judgment also will not come to the aid of the State since

MO5 and MO6 are not the part of investigation material. But

surprisingly, placed before the Court through PW1 and PW15
                                 74



never speaks anything about seizure of CPU and its device that

is MO4 and MO5. Whatever the material collected by the

Investigating Officer as contemplated in Cr.P.C, the same has to

be provided to the accused to meet the case of the prosecution.

But no such opportunity was given to the accused person to

meet the case of the prosecution and surprisingly the same was

marked through PW1 when the same was not part of the

investigation and also not the material collected against the

accused during the course of the investigation and Investigating

Officer only has given instructions to PW1 to produce the CD.

The same is also not prepared in the presence of the

Investigating   Officer.   Hence,   nothing   discloses   about   the

collecting of MO4 and MO5 during the course of investigation.

Thus, the same cannot be relied upon as against the accused

without supplying the same. Hence, both the Courts have failed

to take note of the same and lost sight to consider the MO4 and

MO5 as well as no certificate with regard to MO6. Hence, both

the Courts have committed an error in relying upon MO4 to MO6.
                                    75



      71.     The other contention was raised by the State is that

the revision petition is not maintainable in the absence of any

sentence or an order on Probation of Offenders Act. No doubt, on

perusal of the operative portion of the order of the Trial Court, it

discloses that there is no any sentence. But an observation is

made that Probation of Offenders Act could be invoked in the

case on hand. It is also noticed that an order was passed to

secure the report of probation officers. But no date was fixed for

consideration of the report of probation officers and nothing

discloses that such report was obtained. But this Court having

noticed the same, obtained the report and the same is the part

of record of this Court and no such report against the petitioners'

herein. At this juncture, this Court would like to extract Sections

3 and 4 of the Probation of Offenders Act, 1958 (for short 'the

Act of 1958'), which read as follows:

              3.   Power     of   court   to   release   certain
      offenders after admonition.--When any person is
      found    guilty   of   having     committed   an   offence
      punishable under section 379 or section 380 or
      section 381 or section 404 or section 420 of the
      Indian Penal Code, (45 of 1860) or any offence
                                 76



punishable with imprisonment for not more than two
years, or with fine, or with both, under the Indian
Penal Code or any other law, and no previous
conviction is proved against him and the court by
which the person is found guilty is of opinion that,
having regard to the circumstances of the case
including   the   nature       of    the    offence,    and    the
character of the offender, it is expedient so to do,
then, notwithstanding anything contained in any
other law for the time being in force, the court may,
instead of sentencing him to any punishment or
releasing him on probation of good conduct under
section 4, release him after due admonition.


      4.    Power       of    court    to    release     certain
offenders on probation of good conduct.--(1)
When any person is found guilty of having committed
an   offence      not        punishable      with      death    or
imprisonment for life and the court by which the
person is found guilty is of opinion that, having
regard to the circumstances of the case including the
nature of the offence and the character of the
offender, it is expedient to release him on probation
of good conduct, then, notwithstanding anything
contained in any other law for the time being in
force, the court may, instead of sentencing him at
                            77



once to any punishment direct that he be released
on his entering into a bond, with or without sureties,
to appear and receive sentence when called upon
during such period, not exceeding three years, as
the court may direct, and in the meantime to keep
the peace and be of good behaviour:

      Provided that the court shall not direct such
release of an offender unless it is satisfied that the
offender or his surety, if any, has a fixed place of
abode or regular occupation in the place over which
the court exercises jurisdiction or in which the
offender is likely to live during the period for which
he enters into the bond.

      (2) Before making any order under sub-section
(1), the court shall take into consideration the
report, if any, of the probation officer concerned in
relation to the case.

      (3) When an order under sub-section (1) is
made, the court may, if it is of opinion that in the
interests of the offender and of the public it is
expedient so to do, in addition pass a supervision
order directing that the offender shall remain under
the supervision of a probation officer named in the
order during such period, not being less than one
year, as may be specified therein, and may in such
                               78



     supervision order impose such conditions as it deems
     necessary for the due supervision of the offender.

           (4) The court making a supervision order
     under sub-section (3) shall require the offender,
     before he is released, to enter into a bond, with or
     without sureties, to observe the conditions specified
     in such order and such additional conditions with
     respect to residence, abstention from intoxicants or
     any other matter as the court may, having regard to
     the particular circumstances, consider fit to impose
     for preventing a repetition of the same offence or a
     commission of other offences by the offender.

           (5) The court making a supervision order
     under sub-section (3) shall explain to the offender
     the terms and conditions of the order and shall
     forthwith furnish one copy of the supervision order to
     each of the offenders, the sureties, if any, and the
     probation officer concerned.



     72.   Having considered the proviso which have been

referred above, it is very clear that the Court has power to

release certain offenders after admonition when any person is

found guilty of having committed an offence under Section 3 of
                                  79



the said Act of 1958 instead of sentencing him to any

punishment or releasing him on probation of good conduct under

Section 4 of the said Act of 1958. Section of 4 of the said Act of

1958 also very clear that the Court has power to release certain

offenders on probation of good conduct. No doubt, the Trial

Court also invoked the provisions of the Act of 1958 and called

for the report. But based on the said report, not exercised the

powers under Section 4 of the Act of 1958 except calling of the

report no order was passed. Hence, the very contention of the

counsel appearing for the State cannot be accepted since the

very conviction itself is stigma on the revision petitioners and

also the petitioners lost their job on account of this incident of

conviction.


      73.     The counsel for the State in support of his arguments

relied upon the judgment of Rattan Singh referred supra and

brought to notice of this Court paragraph 2 wherein an

observation is also made that when the legislature in its wisdom

has not permitted an appeal against the order of the Court of

sessions in which the sentence passed only was imprisoned for a
                                   80



term not exceeding 3 months or a fine not exceeding Rs.200/- or

both such imprisonment and fine, it cannot be conceived that an

appeal was permissible when no sentence at all had been

passed. No doubt, in the case on hand, no sentence was passed.

But an observation is made that Probation of Offenders Act could

be invoked and hence, this judgment also will not comes to the

aid of the State and also called the report to invoke Section 4 of

the Act.


      74.   The counsel also relied upon the judgment of Man

Singh's case referred supra and relies upon paragraphs 8, 9 and

11 wherein also discussion was made with regard to invoking of

Section 482 of Cr.P.C. The Trial Court had given reasons for not

giving benefit of probation. When the High Court was deciding

the revision petition against the order of conviction, it could

have, after calling for a report of the probation officer in terms of

Section 4 of the Act, granted probation. But in the case on hand,

it has been noted that the Trial Court has not invoked the

Probation of Offenders Act. But High Court has invoked the said

Act. But conviction was upheld.
                                 81



      75.   But in fact reduced the sentence to the period

already undergone meaning thereby that the conviction was

upheld and sentence was imposed. In paragraph 9 discussed

that another error is that the order quoted hereinabove has been

passed in violation of the provisions of Section 4 of the Act which

mandates that before releasing any offender on probation of

good conduct, the Court must obtain a report from the probation

officer and then order his release on his entering bonds with or

without securities, to appear and receive sentence when called

upon during such period, not exceeding three years or as the

Court may direct, and in the meantime to keep peace and good

behaviour. The proviso of sub-section (1) of Section 4 clearly

provides that Court cannot order release of such an offender

unless it is satisfied. But in the case on hand, it has to be noted

that only a report is called for and also the Court is not satisfied

that offender or his surety has a fixed place abode. But no such

order was passed. Hence, the very contention of the learned

counsel appearing for the respondent-State that revision is not

maintainable cannot be accepted as there is no such order,

invoking of Probation of Offenders Act, though an observation is
                                 82



made that it could be invoked, but called the report and no order

was passed but conviction order is in force.


      76.   Having considered the material with regard to the

merits is concerned, this Court has to take note of the fact that

whether the Court can exercise its revisional jurisdiction in

coming to the conclusion that reasoning of both the Courts

amounts to miscarriage of justice. This Court already in detail

considered the evidence of P.W.1 wherein it clearly discloses that

he was very much present at the time of the incident. But he did

not lodge the complaint, till there was a discussion with P.W.12,

Mayanna Gowda and both of them discussed and then lodged

the complaint. This Court already pointed out that PW15-

Investigating Officer was very much present immediately after

the incident whole night and also in the next day morning till

evening i.e., till the registration of the case. Thus, it is nothing

but deliberately not recorded the statement of any of the

witnesses when he was very much present and the offences

which have been attributed are cognizable offences. PW15 also

categorically admits that he did not register the case since the
                                 83



management told him that they are going to lodge the

complaint. Hence the evidence of PW1 and PW15 not inspires the

confidence of the Court. However, the prosecution also relies

upon the evidence of injured witnesses.


      77.   It is emerged during the course of evidence that they

did not go to any of the hospitals which are very near to the

vicinity of the incident place, but went to the hospitals which are

far from the place of incident. The witnesses also categorically

admitted that hospitals are nearby located from the incident

place both private and government hospitals. Apart from that

the wound certificates which have been produced through the

doctor at Ex.P4 and P5, history is given as assault by mob and

not mentioned the name of any of the accused persons. Hence,

it is clear that this incident was a mob fury and also the victims

were unable to point out the role of any of the particular accused

persons at the time of giving history and the same is evident

from Ex.P4. Ex.P5 is also very clear that the victim went to

hospital on the next day not on the same day and only history of

assault was given and no details of particular accused has
                                84



assaulted him. So also Ex.P6 is of the next day at 10.05 a.m.,

and the incident was on the previous day and immediately after

the incident, the victim did not rush to the hospital. Thus, these

documents clearly discloses that all of them went to the hospital

on the very next day and there was a deliberation by the

Management along with them and also not pointed out any

assault by any of the particular accused.


      78.   Another wound certificate at Ex.P8 is from the

K.R.Hospital with history of assault by the employees around 30

members but not mentioned the timings on what time, the

patient went to hospital. In Ex.P9, except stating the history of

incident on 19.03.2011 at 10.30 a.m., no timing is mentioned

that at what time, the patient went to the hospital and on what

date, he went to the hospital. So also in Ex.P10, the similar

history is mentioned. Hence, all these documents clearly disclose

that these certificates are obtained from the K.R. hospital

wherein there is no history of involvement of any of the accused

persons was given and date of visit made by the injured to

hospital is also not mentioned. Hence, there is a force in the
                                85



contention of the counsel appearing for the revision petitioners

that in the absence of any particular history of treatment that at

what time, it was taken and what time he had been to the

hospital, Ex.P8 to P10 cannot be relied upon. I have already

pointed out that other wound certificates at Ex.P4 to Ex.P6

disclose that only an after thought, the injured persons went to

the hospital and only given history of assault but not mentioned

the name of any of the accused persons. Admittedly, it is a

history of mob fury and 30 accused persons have been arrayed

as accused and no single overt act allegations against any of

those accused persons at the first instance but there was an

improvement in the case of prosecution while giving complaint

given even badge numbers of employees.


      79.   It is also emerged that the statement of these

witnesses were recorded as per the Investigating Officer on

25.03.2011 i.e., after the sixth day of the incident. But, it is

categorically admitted by the P.W.15 that date 28.03.2011 was

corrected as 25.03.2011. Hence, it is clear that even according

to the statement of witnesses that is particularly injured
                                86



witnesses   were   also   tampered   mentioning   the   date   as

25.03.2011 instead of 28.03.2011. If, in one case, it is altered,

the Court can accept the same, but in all the cases, the dates

are tampered as 25.03.2011.


     80.    The witness P.W.2 in his evidence speaks about he

also witnessed the incident and when they were assaulting, he

also ran towards First Aid room and he was also assaulted by

Thimmaraju on his nose, as a result blood came out and others

were also assaulting others. He specifically says that Girish and

Shivakumar came to the said spot and taking the steel window

frame assaulted on his head by Girish and Shivakumar assaulted

him with First Aid box. This witness was subjected to cross-

examination and in the cross-examination, he categorically

admits that while coming to Kirloskar, there is a Columbia

Hospital and also there is a Nursing home at Kengeri and

Government Hospital and to proceed infront of Rajarajeshwari

Hospital. There are private and Government Hospital at Bidadi.

Even he did not go to the Police Station and gave the statement

and on the next day also he did not go to the company and even
                                87



not availed a leave and also admits that he was in need of taking

immediate treatment, but admits that no Hospital in the campus,

but having First Aid Centre. He categorically admits that he

would have taken treatment either in the private Hospital or in

the Government Hospital, but he did not make any such attempt

and hence, this evidence is clear that he did not got to the

Hospital, only on the advice of the Management, he went to

Hospital and he did not visit any of the Hospital which were near

the vicinity and the wound certificate also doesn't disclose the

timings of treatment. He categorically admits that when the

assault was made and he gave the statement, there was no any

difficulty to mention the name of the persons who assaulted

them. He categorically admits that he will not give any

statement as against the management at any point of time and

Police have also not seized any bloodstain cloth and also even

not shown to them and even he did not see the same. Hence,

this evidence also not supports the case of prosecution and does

not inspire the confidence of the Court and he was very much

present when the Police came to vicinity but not given complaint

in writing immediately.
                                   88



       81.     The other witness is P.W.3, who is also an injured.

He speaks about the overt act. He admits that their family has to

be run based on the salary given by the Management. He also

admits that there are Hospitals near the vicinity of the place of

incident and he did not go to any of the Hospital which are near

to the place of incident and only went to Hospital on the next

day after deliberation with the management.


       82.     The other witness P.W.4, who is also an injured

witness. He says that accused persons assaulted with equipment

and caused the damages of computers and nothing is seized. He

gave the complaint along with P.W.1 and Deepak. He also admits

that   while     seizing   MO.1   to   MO.3,   himself,   Mayanna,

Umashankar, P.W.1 and Deepak were there and he went to K.R

Hospital. He also admits that there are Hospitals in Bidadi and

also there is a Rajarajeshwari Hospital on the way and also

Government Hospital at Kengeri and other Hospitals are also

there nearby the place of incident and suggestion was made that

he has not taken any treatment at K.R Hospital and documents

are created and the evidence of this witness also not inspires the
                                89



confidence of the Court having considered the admissions and

only after thought went to K.R Hospital on the next day.


      83.   The P.W.5 also deposed that he was abused and

assaulted. He also categorically admits that surrounding the

place of incident, there are private and Government Hospitals,

but he says that he went to the Sahana Hospital and he also did

not take the treatment in the surrounding Hospital. But, he went

to Fortis Hospital after 2 days and hence, it is clear that after

deliberation went to the Hospital for creation of document.


      84.   The other witness is P.W.6 and he also says that he

was abused in a filthy language and assaulted. In the cross-

examination also he admits that he did not go to nearby any of

the Hospital. He was not taken to any Hospital when the Police

came to the spot and Police also did not see the injuries on his

body and he did not show the injuries to the Police, but, he

orally stated about the injuries sustained by him and hence, it is

clear that document of wound certificate are created after

deliberation.
                                 90



      85.   The other witness is P.W.7 and he was also an

injured. He says that when the Police came, he informed about

the incident to the Police. He speaks about the incident was

taken place in respect of wages is concerned, but he was not

sent to Hospital by the Police immediately, but went to Hospital

after thought.


      86.   Having considered the evidence of these injured

witnesses and the same has to be considered coupled with the

evidence of I.O who has been examined as P.W.15. Whether the

evidence of these witnesses corroborates with each other. In the

cross-examination of P.W.15-I.O, this Court already discussed

with regard to that he rushed to the place of incident

immediately, but not recorded the statement of any of the

witnesses including the injured witnesses also at the spot and

some of the witnesses also says that they did not bring it to the

notice of injuries sustained by them to the I.O at the spot.


      87.   The P.W.15 categorically admits that immediately

after filing of complaint, he has to record the statement of

injured as well as eye witnesses. But, injured statements were
                                    91



not recorded immediately. This Court already pointed out that

injured statements are recorded according to prosecution on

25th, but dates are changed as 25th instead of 28th and there are

manipulations in the said statement with regard to the date of

recording of statement of witnesses only with an intention to put

early date.


      88.     The P.W.15 also categorically admits that he did not

go to any of the Hospital to record the statement of any of the

injured witnesses, but P.W.15 says that he did not get time to go

and record the statement of injured witnesses, but he got time

to be there in the incident spot on that day and also on the next

day till lodging compliant including deliberate with management.

He also admits that immediately after the registration of the

case, he came to know about the injured persons are in the

hospital. He did not meet them and enquired them and also even

did   not   see   them.   P.W.15    categorically   admits   that   the

statement of P.W.2, P.W.3, P.W.5 and P.W.6 are not in his hand

writing. He categorically admits that dates are corrected in the

statement of P.W.3 and P.W.5 as 25th instead of 28th and so also
                               92



the P.W.6. He also admits that he did not record the statement

of injured witness Vikram on 25.03.2011. He also admits that for

having collected the wound certificate, he has not put his

counter signature. Suggestion was made that wound certificates

are created for the purpose of the case and the same was denied

and also Court has to take note of omissions on the part of

P.W.15-I.O. In a criminal jurisprudence, omissions, commissions

and contradictions are the prime material for consideration of

the case.


     89.    This Court also would like to rely upon the judgment

reported in AIR 1979 SC 135 in case of Ganesh Bhavan Patel

V/s State of Maharashtra wherein also while invoking Section

161, taken note of recording of statements delay and effect of

duty of Investigator in paragraph Nos.15 and 29 that normally in

a case where the commission of the crime is alleged to have

been seen by witnesses who are easily available, a prudent

investigator would give to the examination of such witnesses

precedence over the evidence of other witnesses. But, in the

case on hand, the same was not done and even he did not
                                  93



record the statement of injured witnesses immediately and

statement was though allegedly recorded on 25th, but actually it

was on 28th since there was an admission that date 28th was

corrected as 25th and the delay in recording the statements of

the material witnesses caused a cloud of suspicion on the

credibility of the very story of the prosecution.


      90.   The witness P.W.15 also says that he was not having

a time to record the statement. But, Apex Court in the very

same judgment while invoking Section 3 held that evidence

regarding time of recording statement of witness merely because

witness was labourer, it could not be said that he had no sense

of time.


      91.   This Court also would like to rely upon the judgment

reported in AIR 2016 SC 4958 in case of Harbeer Singh V/s

Sheehpal wherein discussed with regard to the jurisdiction of

the Appellate Court and powers of Appellate Court categorically

held that mere fact that another view could also have been

taken on evidence on record is not a ground for reversing an

order of acquittal, but view favorable to accused to be adopted
                                94



when two views are possible and also taken note of Section 161

recording of statement, delay and effect and the said delay

ought to have been explained and it is not the case of P.W.15

that injured witnesses were not available. But, his evidence is

that he was not having time to record the statement of injured

witnesses.


     92.     The P.W.15 categorically admits that witnesses have

not spoken about anything about the incident has taken place

near the First Aid center and also witness did not inform before

him that having taken note of the galata, none of the witnesses

spoken that they followed and several omissions are elicited

from the mouth of P.W.15 regarding overt act of each of the

accused persons and categorically admits that not made any

statement with regard to accused persons started assaulting and

pushing them and witnesses also not made any statement that

when the P.W.2 did not make any statement that accused

Thimmaraju assaulted him on his nose, as a result blood was

oozing from his mouth and also witness categorically says that

injured also not made any statement that Deepak also started to
                                95



assault him and categorically admits that P.W.2 not stated

anything about him that he was assaulted with steel frame by

Girish on his head and also not stated that Shivakumar assaulted

on his head with First Aid Box and also admits that witnesses

have not stated anything about the incident was taken place

near the First Aid room while giving their statement and for

having caused the damages to the glasses and computers and

not seized anything and C.W.2 also not stated that Thimmaraju

assaulted him and also not spoken anything about Girish

assaulted him and whatever the evidence spoken by the injured

witnesses in the evidence was put to the I.O and the answers

are elicited from the mouth of P.W.15 omissions with regard to

each and every overt act spoken by the injured witnesses. These

omissions were not considered by either the Trial Court or First

Appellate Court and also categorically admits that P.W.8 while

giving statement, not stated that he knows each and every

accused persons and also he categorically admits that Ravikumar

was stated that no one made statement that Ravikumar was

taken to the Fortis Hospital while giving the statement. Further,

admits that C.W.2 to C.W.7 injured persons have not stated
                                  96



before him that in the said incident they have sustained injuries.

When such answer is elicited from the mouth of P.W.15 with

regard to the nature of injuries and treatment is concerned and

overt act is concerned, there are clear omissions on the part of

the evidence of P.W.15. But, the Trial Court accepted the

evidence of injured witnesses as well as the P.W.15 and material

contradictions and omissions were not taken note of by both the

Courts. Hence, it is a clear case of miscarriage of justice in

considering the material on record.


     93.     No doubt, the learned counsel appearing for the

respondent-State brought to notice of this Court unless the

miscarriage of justice, question of interference in the Revision

Petition doesn't arise. No doubt that is also a settled law. Even

the judgment relied upon by the learned counsel appearing for

the respondent-State in case of Kishan Rao V/s Shankara

Gowda, the Apex Court while considering the case (1999) 2

SCC 452, the principles was taken note of in paragraph No.12

and extracted paragraph No.5 wherein with regard to the

exercising   of   revisional   jurisdiction   held   that   ordinarily,
                                97



therefore, it would not be appropriate for the High Court to re-

appreciate the evidence and come to its own conclusion on the

same when the evidence has already been appreciated by the

Magistrate as well as Sessions Judge in appeal, unless any

glaring features is brought out to the notice of the High Court

which would otherwise tantamount to gross miscarriage of

justice. Even the Apex Court in paragraph No.13 discussed the

judgment reported in (2015) 3 SCC 123 in a case of Sanjay

Sin Ramrao V/s Dattatreya Gulab Palke and exacted

paragraph No.14 wherein also an observation is made that

unless the order passed by the Magistrate is perverse or the

view taken by the Court is wholly unreasonable or there is non

consideration of any relevant material or there is palpable

misreading of records, the revisional Court is not justified in

setting aside the order merely because another view is possible.

Revisional Court is not meant to act as an Appellate Court.


     94.   Having considered the principles laid down in the

judgment referred by the learned counsel appearing for the

respondent-State and the said judgment will not comes to the
                                 98



aid of State having taken note of the materials which have been

discussed above in detail that omissions of P.W.15 is very clear

that none of the injured witnesses have spoken about the overt

act what has been deposed before the Court while recording his

statement. Hence, it is clear that the same is nothing but an

improvement at the time of leading an evidence by the

prosecution with regard to overt act and also the wound

certificate which have been produced not have discloses on what

date and time treatment was taken and even there is no any

overt act allegation against any of the petitioners, even by the

injured witnesses while giving history in the Hospital. All these

glaring material and error on the part of the Trial Court and

Appellate Court is very clear that both the Courts carried away

by considering the evidence of prosecution witnesses, but not

looked into in a proper perspective. When such being the case, it

is a clear case of miscarriage of justice and also the Court has to

take note of conduct of the Investigating Officer who conducted

the investigation with bias in favour of the management.
                                 99



      95.   The Apex Court also in the judgment reported in

(2009) 10 SCC 206 in case of Aarulelu with regard to

perverse finding is concerned, in detail discussed that the finding

which is not only against the weight of evidence, but is

altogether against the evidence itself is nothing but a perverse

finding and the same has been discussed in detail in paragraph

Nos.24 to 30. Further observed in paragraph No.16 that the

contents of FIR should atleast mention the broad story of the

prosecution and not mentioning of material and vital facts

though may not affect the credibility of the FIR. This Court also

in detail discussed under what circumstances FIR came into

existence since I.O was very much present in the place of

incident for about two days and discussed with the management

witnesses who have lodged the complaint with the I.O and there

was a prior deliberation and discussion before registering the

case, the same is also admitted by the prosecution witnesses as

well as the I.O who has been examined before the Court as

P.W.15 and FIR registered after almost two days.
                                 100



      96.   Having perused the material available on record,

though incident was taken place in the previous night at 10:30

p.m., and P.W.15 rushed to the spot within a span of 45 minutes

that he was there in the place of incident at 11:15 p.m., and he

was there till 1:30 a.m., and only he left for half an hour in

between 1:30 a.m., to 2:00 a.m., and he came back there to the

place of incident again at 2.00 a.m., he was very much present

from 2:00 a.m., to 6:00 a.m., and again he came back in the

early morning at 9:30 a.m., till 11:00 a.m., and till receipt of the

complaint at Ex.P.1 on the next day evening at 6:00 p.m., and

he had met the complainant P.W.1 and P.W.12-Manager and

discussed everything as well as even inspected the spot of

incident and noticed MO.1 to MO.3 which were lying at the spot

and throughout for about 19 hours he was very much present in

the place of incident   and FIR reached Court after two days of

incident and no explanation. Hence, this Court also found that

the proceedings initiated by the I.O., is hit by Section 162 and

having knowledge about everything that a cognizable offence

was taken place even he did not choose to record the statement

of any of the witnesses either the injured witnesses or persons
                                101



who have witnessed the incident, but only acted upon after the

deliberation and pre consultation that too complaint is received

at the instance of the Management as admitted and then

registered the case. The complaint was given by accused No.17

in the previous day itself and only the same is registered as

C.Misc and after the registration of case of the Management in

Cr.No.173/2011 and subsequently, Cr.No.174/2011 was given to

the complaint of accused. Though he was very much present and

observed the CC T.V and did not seize the MO.4 and MO.5 and

also no material that MO.4 and MO.5 are produced by any of the

management witnesses and surprisingly the same was marked

through the P.W.1 before the Court and there is no any seizure

of MO.4 and MO.5 and only seizure of MO.6-C.D that too in the

Police Station by drawing Mahazar at Ex.P.3. When the P.W.1

transmit the same to the C.D and produces the same before the

police and the said seizure of Ex.P.3 is in the Police Station and

even he did not see the visuals of the said CC T.V and whether it

is tampered or morphed and also not taken any opinion from the

expert whether the same is genuine or not and even there is no

any certificate under Section 65-B(4) when the secondary
                                      102



evidence is placed and seized. But, all these materials were not

taken note of by the Trial Court as well as the First Appellate

Court and when there is no any legal evidence before the Court

while convicting the accused Nos.1 to 30, even witnesses have

not been spoken at the first instance by any of the injured

persons that the particular accused persons have assaulted

them, but only there was an improvement in the evidence. The

P.W.15-I.O categorically deposed before the Court that with

regard to the overt act is concerned, there is a omissions of each

and every one witnesses have not spoken anything about the

overt act. Under the circumstances, it is nothing but a

miscarriage of justice. Hence, it is a fit case to exercise the

revisional    jurisdiction     to   acquit   the   accused   persons   by

exercising the revisional jurisdiction since there is a clear

miscarriage    of   justice.    Hence, I     answered all     the   points

accordingly as there is a clear miscarriage of justice and also

even the FIR was hit by Section 162 of Cr.PC and MO.4 to MO.6

ought not to have relied upon by the Courts below and Courts

have committed an error in relying upon the same and apart

from that the very contention of the counsel appearing on behalf
                                103



of State that revision is not maintainable since there is no any

sentence cannot be accepted. But, the fact is that all of them

have been convicted for the offences is not in dispute. The fact

that Probation of Offenders Act was invoked, but the probation

officer's report though it was called, but not secured and passed

any order and not passing of an order on P.O Act cannot curtail

the rights of the petitioners when they have been convicted for

the offences and it was a mistake on the part of the Court

getting the report and passing an order on the same. Hence, the

contention that revision petition is not maintainable cannot be

accepted. All the points which have been arises for the

considerations are answered accordingly that conviction amounts

to miscarriage of justice in the absence of any legal evidence

and all procedures which have been made are illegal and hit by

Section 162 and also no legal evidence before the Court with

regard to MO.4 to MO.6. Hence, the petitioners are entitled for

acquittal and answered accordingly.


     97.   Having    considered   the   material   on   record,   it

discloses that this Court also taken note of lapses on the part of
                                 104



the Investigating Officer who had visited the spot within 45

minutes of the incident and through out, he was very much

present in the vicinity i.e., whole night as well as on the next day

almost a day but he acts upon only based on the complaint of

the management in terms of Ex.P1 inspite of complaint was

given by accused No.17 and about the cognizable offence only,

the criminal miscellaneous was registered.         But only after

registering the case by the management, Crime No.174/2011

was given. Hence, it is clear that the Investigating Officer has

investigated the matter with bias and not acted upon without

any bias and even failed to take the cognizance when cognizable

offence was came to his knowledge on the previous night itself

and met the complainant-PW1 at the spot and he did not choose

to record the statement of PW1 at the spot or even recorded the

statement till filing of the complaint by the management and

waited for management complaint as admitted. After due

deliberation and negotiation when throughout he was having the

knowledge about the cognizable offence was taken place in the

incident, fails to act upon and also he categorically admits that

he did not register the case since management was intend to file
                                         105



a complaint. This Court already comes to the conclusion that the

very initiation of criminal prosecution is with due deliberation

after having discussing the same with PW1, PW12 and with the

management.             Hence, it is a fit case to direct the Director

General      of     Police   and   IG    to   initiate        action   against   the

Investigating Officer who has been examined as PW15 in

accordance with law delegating the powers to the concerned

disciplinary authority where at present he is working and submit

the progress report regarding taking up of action against him.


      98.         In view of the discussions made above, I pass the

following:


                                        ORDER

i) The Revision Petition is allowed.

ii) The impugned judgment of conviction dated

24.01.2019 passed in C.C.No.1005/2011 against the

petitioners are hereby set aside and also the

affirmation made in Criminal Appeal No.4/2019

dated 26.02.2020 by the Appellate Court is also set-

aside. Consequently, the bail bonds executed by the

petitioners are cancelled. The Petitioners are

acquitted for the offences invoked against them.

iii) The Director General of Police and IG is directed to

initiate action against the Investigating Officer who

has been examined as PW15 in accordance with law

delegating the powers to the concerned disciplinary

authority where at present he is working and submit

the progress report regarding taking up of action

against him within Four months.

iv) The Registry is directed to communicate this

judgment to DG and IG to initiate action and report

as directed.

Sd/-

(H.P. SANDESH) JUDGE

MD/RHS/ST/SN

 
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