Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri K Kiran vs The State Of Karnataka
2025 Latest Caselaw 10795 Kant

Citation : 2025 Latest Caselaw 10795 Kant
Judgement Date : 28 November, 2025

[Cites 26, Cited by 0]

Karnataka High Court

Sri K Kiran vs The State Of Karnataka on 28 November, 2025

Author: S Sunil Dutt Yadav
Bench: S Sunil Dutt Yadav
                                               -1-
                                                            NC: 2025:KHC:49636
                                                      CRL.P No. 15186 of 2025
                                                  C/W CRL.P No. 15187 of 2025
                                                      CRL.P No. 15216 of 2025
                   HC-KAR

                                                                                 R
                   IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                        DATED THIS THE 28TH DAY OF NOVEMBER, 2025

                                            BEFORE
                        THE HON'BLE MR. JUSTICE S SUNIL DUTT YADAV
                            CRIMINAL PETITION NO. 15186 OF 2025
                                           C/W
                            CRIMINAL PETITION NO. 15187 OF 2025
                            CRIMINAL PETITION NO. 15216 OF 2025

                   IN CRL.P No. 15186/2025

                   BETWEEN:

                   1.    SRI K. KIRAN
                         AGED ABOUT 34 YEARS
                         S/O P C KRISHNA
                         NO.2009, ASHA TOWNSHIP
                         DODDAGUBBI, 14TH CROSS
                         NEAR BRITS CLUB
                         BENGALURU - 560 077.

                   2.    SRI VIMAL RAJ B.
Digitally signed
                         AGED ABOUT 31 YEARS
by PRAKASH N             S/O BABU RAJ
Location: HIGH
COURT OF                 NO.10, VMV HOUSE 5TH CROSS
KARNATAKA                OLD YUKO BANK ROAD
                         VIJANAPURA, BENGALURU - 560 016.

                   3.    SRI MADAN R.
                         AGED ABOUT 28 YEARS
                         S/O LATE RAJAN
                         NO.327, RAMAIAH BUILDING
                         1ST CROSS, RAMMURTHYNAGAR
                         K.R. PURAM, BENGALURU - 560 036.
                                                               ... PETITIONERS
                   (BY SRI ARUN SHYAM, SENIOR ADVOCATE FOR
                        SRI SUYOG HERELE E., ADVOCATE)
                                    -2-
                                                   NC: 2025:KHC:49636
                                           CRL.P No. 15186 of 2025
                                       C/W CRL.P No. 15187 of 2025
                                           CRL.P No. 15216 of 2025
HC-KAR




AND:

THE STATE OF KARNATAKA
THROUGH CID
REPRESENTED BY SPP
HIGH COURT OF KARNATAKA BUILDING
BENGALURU - 560 001.
                                                      ... RESPONDENT

(BY SRI B.N. JAGADEESH, ADDL. SPP)


        THIS CRIMINAL PETITION IS FILED UNDER SECTION 528
OF   BHARATIYA         NAGARIKA    SURAKSHA        SANHITHA,      2023,
PRAYING TO CALL FOR RECORDS AND ALLOW THIS CRIMINAL
PETITION        AND    QUASH     THE     ORDER   DATED     17.10.2025
THEREBY     REJECTING        THE   APPLICATION       FILED   BY    THE
PETITIONERS       UNDER      SECTION      187(3)    OF    BHARATHIYA
NAGARIKA SURAKSHA SANHITHA, 2023 IN CRIME NO.73/2025
FOR THE OFFENCES PUNISHABLE UNDER SECTION 103, 190,
61, 189(2) & (4), 109 R/W 3(5) OF BNS 2023 AND 25(1B)(b)
OF ARMS ACT, 1959 AND SECTION 3(1)(i), 3(1)(ii), 3(2), 3(3),
3(4),    3(5)    AND    4   OF   THE     KARNATAKA       CONTROL    OF
ORGANIZED CRIMES ACT, 2000 PENDING ON THE FILE OF THE
LEARNED LXXXI ADDITIONAL CITY CIVIL AND SESSIONS
JUDGE,     BENGALURU         (PRODUCED      AT     DOCUMENT       NO.1
RESPECTIVELY)          AND       CONSEQUENTLY            ALLOW     THE
APPLICATION FILED BY THE PETITIONERS UNDER SECTION
187(3) OF BNSS, 2023 AS PRAYED FOR, IN THE INTEREST OF
JUSTICE AND EQUITY (PRODUCED AT DOCUMENT NO.9).
                            -3-
                                        NC: 2025:KHC:49636
                                  CRL.P No. 15186 of 2025
                              C/W CRL.P No. 15187 of 2025
                                  CRL.P No. 15216 of 2025
HC-KAR




IN CRL.P NO. 15187/2025

BETWEEN:

1.   SRI K. KIRAN
     AGED ABOUT 34 YEARS
     S/O P C KRISHNA
     NO.2009, ASHA TOWNSHIP
     DODDAGUBBI, 14TH CROSS
     NEAR BRITS CLUB
     BENGALURU - 560 077.

2.   SRI VIMAL RAJ B.
     AGED ABOUT 31 YEARS
     S/O BABU RAJ
     NO.10, VMV HOUSE 5TH CROSS
     OLD YUKO BANK ROAD
     VIJANAPURA
     BENGALURU - 560 016.

3.   SRI MADAN R.
     AGED ABOUT 28 YEARS
     S/O LATE RAJAN
     NO.327, RAMAIAH BUILDING
     1ST CROSS, RAMMURTHYNAGAR
     K.R. PURAM, BENGALURU - 560 036.
                                        ... PETITIONERS

(BY SRI ARUN SHYAM, SENIOR ADVOCATE FOR
    SRI SUYOG HERELE E., ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA
     THROUGH CID
     REPRESENTED BY SPP
     HIGH COURT OF KARNATAKA BUILDING
     BENGALURU - 560 001.
                                     ...RESPONDENT

(BY SRI B.N. JAGADEESH, ADDL. SPP)
                                   -4-
                                                  NC: 2025:KHC:49636
                                        CRL.P No. 15186 of 2025
                                    C/W CRL.P No. 15187 of 2025
                                        CRL.P No. 15216 of 2025
HC-KAR




     THIS CRIMINAL PETITION IS FILED UNDER SECTION
528 OF BHARATIYA NAGARIKA SURAKSHA SANHITHA,
2023, PRAYING TO CALL FOR RECORDS AND ALLOW THIS
CRIMINAL PETITION AND SET ASIDE THE ORDER DATED
17.10.2025 THEREBY ALLOWING THE APPLICATION FILED
BY   SPECIAL    PUBLIC    PROSECUTOR            UNDER    SECTION
22(2)(b)   OF    KCOCA,    2000         AND    PERMITTING      THE
INVESTING      AGENCY    TO      FILE    A    FINAL   REPORT    BY
GRANTING FURTHER PERIOD OF 45 DAYS IN CRIME
NO.73/2025 FOR THE OFFENCES PUNISHABLE UNDER
SECTION 103, 190, 61, 189(2) & (4), 109 R/W 3(5) OF
BNS 2023 AND 25(1B)(b) OF ARMS ACT, 1959 AND
SECTION 3(1)(i), 3(1)(ii), 3(2), 3(3), 3(4), 3(5) AND 4 OF
THE KARNATAKA CONTROL OF ORGANIZED CRIMES ACT,
2000 PENDING ON THE FILE OF THE LEARNED LXXXI
ADDITIONAL      CITY     CIVIL     AND        SESSIONS    JUDGE,
BENGALURU        (PRODUCED          AT        DOCUMENT      NO.1
RESPECTIVELY).


IN CRL.P NO. 15216/2025

BETWEEN:

1.   PRADEEP
     S/O KAMARAJ
     AGE: - 28 YEARS
     OCC: NIL
     ADD: - FCI MAIN ROAD
     VIJINAPURA, BANGALORE NORTH
     BANGALORE - 16.
                            -5-
                                        NC: 2025:KHC:49636
                                  CRL.P No. 15186 of 2025
                              C/W CRL.P No. 15187 of 2025
                                  CRL.P No. 15216 of 2025
HC-KAR




2.   V. SAMUVEL
     S/O VICTOR
     AGE:- 21 YEARS, OCC: NIL
     ADD:- NO.134/1, 6TH CROSS
     T C PALYA, BANGALORE NORTH
     BANGALORE - 94.
                                       ... PETITIONERS

(BY SRI VENKATESH DALAWAI, ADVOCATE)

AND:

1.   STATE OF KARNATAKA
     BY CRIME INVESTIGATION DEPT
     REPRESENTED BY
     STATE PUBLIC PROSECUTOR
     HIGH COURT OF KARNATAKA
     BENGALURU - 560 001.
                                       ... RESPONDENT
(BY SRI B.N. JAGADEESH, ADDL. SPP)

     THIS CRIMINAL PETITION IS FILED UNDER SECTION
528 OF BHARATIYA NAGARIKA SURAKSHA SANHITHA,
2023, PRAYING TO SET ASIDE ORDER DATED 17.10.2025
PASSED BY THE LEARNED LXXXI ADDL. CITY CIVIL AND
SESSIONS JUDGE AT BENGALURU (CCH-82) IN CRIME
NO.73/2025    PRODUCED   AT      DOCUMENT   NO.1   AND
CONSEQUENTLY ALLOW THE APPLICATION FILED BY THE
PETITIONERS UNDER SECTION 187(3) OF BNSS, 2023 IN
THE INTEREST OF JUSTICE AND EQUITY.


       THESE CRIMINAL PETITIONS HAVING BEEN HEARD
AND RESERVED ON 24.11.2025 AND COMING ON FOR
PRONOUNCEMENT OF ORDERS, THIS DAY, THE COURT
MADE THE FOLLOWING:
                               -6-
                                            NC: 2025:KHC:49636
                                       CRL.P No. 15186 of 2025
                                   C/W CRL.P No. 15187 of 2025
                                       CRL.P No. 15216 of 2025
HC-KAR




CORAM:       HON'BLE MR. JUSTICE S SUNIL DUTT YADAV

                          C.A.V. ORDER

        (PER: HON'BLE MR JUSTICE S SUNIL DUTT YADAV)

         This Order has been Divided into following sections

to facilitate analysis:

   I.     BRIEF FACTS OF THE CASE                               8


   II.    ANALYSIS:
            A. CONTENTION REGARDING NON-ENCLOSING
               COPY   OF   THE    REPORT          OF     THE    10
               INVESTIGATING OFFICER.

            B. FULFILLMENT   OF    CONDITIONS   FOR
               EXTENSION OF TIME FOR INVESTIGATION
                                                                37
               BEYOND 90 DAYS AS IS PERMISSIBLE IN
               TERMS OF PROVISO TO SECTION 22(2)(b)
               OF THE KCOCA.

            C. APPLICATION    OF     MIND    BY        PUBLIC   48
               PROSECUTOR.

            D. SATISFACTION OF THE DESIGNATED JUDGE.            50


            E. PRODUCTION     OF    ACCUSED   WHILST            55
               CONSIDERING APPLICATION FOR EXTENSION
               OF  TIME   FOR   INVESTIGATION  WHILE
               ACCUSED STILL REMAINS IN CUSTODY.


   III.     CONCLUSION                                          60
                             -7-
                                         NC: 2025:KHC:49636
                                   CRL.P No. 15186 of 2025
                               C/W CRL.P No. 15187 of 2025
                                   CRL.P No. 15216 of 2025
HC-KAR




     Crl.P No.15186/2025 has been filed by accused

nos.2, 3 and 7 calling in question the correctness of the

order dated 17.10.2025 passed rejecting the application

seeking to be enlarged on default bail, while extending

time for investigation and for filing of final report under

Section 187(3) of Bharatiya Nagarika Suraksha Sanhita,

2023 ("BNSS", for short) in Crime No.73/2025 for the

offences under Sections 103, 190, 61, 189(2) & (4), 109

r/w 3 (5) of BNS, 2023 and Section 25 (1B) (b) of the

Arms Act, 1959 and Section 3 (i) (ii) 3(2), 3(3), 3(4), 3(5)

and 4 of the Karnataka Control of Organised Crimes Act,

2000 ("KCOCA", for short) pending on the file of learned

LXXXI Additional City Civil and Sessions Judge, Bengaluru

and allow the application filed by the petitioners under

Section and etc.


     2.   Crl.P No.15187/2025 has been filed by accused

nos.2, 3 and 7 calling in question the correctness of the

order dated 17.10.2025 in Crime No.73/2025, allowing the

application filed by the Special Public Prosecutor under
                                      -8-
                                                NC: 2025:KHC:49636
                                           CRL.P No. 15186 of 2025
                                       C/W CRL.P No. 15187 of 2025
                                           CRL.P No. 15216 of 2025
HC-KAR




Section        22   (2)   (b)   of   KCOCA    Act   permitting   the

Investigating Agency to file a Final Report by granting

further period of 45 days.


     3.        Crl.P 15216/2025 has been filed by accused nos.6

and 8 calling in question the correctness of the order

dated 17.10.2025 passed under Section 187 (3) of BNSS,

2023 in Crime No.73/2025 for the offences under Sections

103, 190, 61, 189(2) & (4) , 109 r/w 3 (5) of BNS, 2023

and Section 25 (1B) (b) of the Arms Act, 1959 and Section

3 (i) (ii) 3(2), 3(3), 3(4), 3(5) and 4 of the KCOCA,

pending on the file of learned LXXXI Additional City Civil

and Sessions Judge, Bengaluru.


I.        BRIEF FACTS OF THE CASE:-

          4.     Smt. Vijayalakshmi, mother of deceased, is

stated to have filed a complaint to Bharathinagar Police

Station on 15.07.2025 alleging that her son was murdered

by certain persons and accordingly, First Information
                               -9-
                                               NC: 2025:KHC:49636
                                      CRL.P No. 15186 of 2025
                                  C/W CRL.P No. 15187 of 2025
                                      CRL.P No. 15216 of 2025
HC-KAR




Report was registered in Crime No.73/2025 for the

offences under Sections 103 and 190 of BNS.


     5.     The State of Karnataka had transferred the

investigation to the CID subsequently and the said Agency

has invoked the provisions of KCOCA against all the

accused.


     6.     The accused no.6 and 8 are stated to have

surrendered on 16.07.2025 and the said accused have

filed an application on 15.10.2025 claiming that they are

entitled to be considered for grant of Bail for failure to file

investigation report within the stipulated time.


     7.     It is further made out from the facts that the

Public Prosecutor had filed an application on 09.10.2025

for extension of time to file Final Report which application

was filed under Section 22 (2) (b) of the KCOCA Act.


     8.     It is submitted that the Trial Court had granted

extension   of   45   days   to   file   the   final   report   and
                                  - 10 -
                                                   NC: 2025:KHC:49636
                                          CRL.P No. 15186 of 2025
                                      C/W CRL.P No. 15187 of 2025
                                          CRL.P No. 15216 of 2025
    HC-KAR




consequently has rejected the bail application as having

become infructuous.          Being aggrieved by the said order,

the present petition is filed.


II.      ANALYSIS:

A. CONTENTION REGARDING NON-ENCLOSING COPY OF THE
   REPORT OF THE INVESTIGATING OFFICER.

         9.     Learned Counsel appearing for accused nos.6

and 8 Sri. Venkatesh Dalwai has placed strong reliance on

the judgment of the Apex Court in the case of Hitendra

Vishnu Thakur and Others v. State of Maharashtra

and          Others1   to   contend       that   the   report   of   the

Investigation Officer ought to have been a part of the

report of the Public Prosecutor submitted to the Court.

It is contended that unless the report of the Investigation

Officer is referred to in the report of the Public Prosecutor,

the application of mind by the Public Prosecutor as regards

the report of the Investigation Officer cannot be discerned.




1
    (1994) 4 SCC 602
                               - 11 -
                                                  NC: 2025:KHC:49636
                                        CRL.P No. 15186 of 2025
                                    C/W CRL.P No. 15187 of 2025
                                        CRL.P No. 15216 of 2025
HC-KAR




Reliance is placed on the observations of the Apex Court in

para 23 which is extracted as bellow:

            "23. We may at this stage, also on a plain
     reading of clause (bb) of sub-section (4) of
     Section 20, point out that the Legislature has
     provided for seeking extension of time for
     completion of investigation on a report of the
     public    prosecutor.   The       Legislature    did   not
     purposely leave it to an investigating officer to
     make an application for seeking extension of
     time from the court. This provision is in tune
     with     the   legislative     intent   to     have    the
     investigations completed expeditiously and not
     to allow an accused to be kept in continued
     detention      during        unnecessary        prolonged
     investigation at the whims of the police. The
     Legislature expects that the investigation must
     be completed with utmost promptitude but
     where it becomes necessary to seek some more
     time for completion of the investigation, the
     investigating agency must submit itself to the
     scrutiny of the public prosecutor in the first
     instance and satisfy him about the progress of
     the    investigation    and       furnish    reasons   for
     seeking further custody of an accused. A public
                             - 12 -
                                            NC: 2025:KHC:49636
                                    CRL.P No. 15186 of 2025
                                C/W CRL.P No. 15187 of 2025
                                    CRL.P No. 15216 of 2025
HC-KAR




     prosecutor is an important officer of the State
     Government and is appointed by the State
     under the Code of Criminal Procedure. He is not
     a part of the investigating agency. He is an
     independent statutory authority. The public
     prosecutor is expected to independently apply
     his mind to the request of the investigating
     agency before submitting a report to the court
     for extension of time with a view to enable the
     investigating   agency          to   complete   the
     investigation. He is not merely a post office or a
     forwarding agency. A public prosecutor may or
     may not agree with the reasons given by the
     investigating officer for seeking extension of
     time and may find that the investigation had
     not progressed in the proper manner or that
     there has been unnecessary, deliberate or
     avoidable delay in completing the investigation.
     In that event, he may not submit any report to
     the court under clause (bb) to seek extension
     of time. Thus, for seeking extension of time
     under clause (bb), the public prosecutor after
     an independent application of his mind to the
     request of the investigating agency is required
     to make a report to the Designated Court
                               - 13 -
                                               NC: 2025:KHC:49636
                                      CRL.P No. 15186 of 2025
                                  C/W CRL.P No. 15187 of 2025
                                      CRL.P No. 15216 of 2025
HC-KAR




     indicating   therein     the      progress       of     the
     investigation   and    disclosing      justification     for
     keeping the accused in further custody to
     enable the investigating agency to complete the
     investigation. The public prosecutor may attach
     the request of the investigating officer along
     with his request or application and report, but
     his report, as envisaged under clause (bb),
     must disclose on the face of it that he has
     applied his mind and was satisfied with the
     progress of the investigation and considered
     grant   of   further    time      to    complete        the
     investigation    necessary.       The    use     of     the
     expression      "on    the report of       the        public
     prosecutor indicating       the     progress of         the
     investigation and the specific reasons for the
     detention of the accused beyond the said
     period" as occurring in clause (bb) in sub-
     section (2) of Section 167 as amended by
     Section 20(4) are important and indicative of
     the legislative intent not to keep an accused in
     custody unreasonably and to grant extension
     only on the report of the public prosecutor.
     The report of the public prosecutor, therefore,
     is not merely a formality but a very vital report,
                                     - 14 -
                                                         NC: 2025:KHC:49636
                                              CRL.P No. 15186 of 2025
                                          C/W CRL.P No. 15187 of 2025
                                              CRL.P No. 15216 of 2025
HC-KAR




     because the consequence of its acceptance
     affects the liberty of an accused and it must,
     therefore, strictly comply with the requirements
     as contained in clause (bb). The request of an
     investigating officer for extension of time is no
     substitute        for        the report of           the       public
     prosecutor.           Where       either       no report as         is
     envisaged         by        clause      (bb)        is     filed    or
     the report filed by the public prosecutor is not
     accepted by the Designated Court, since the
     grant of extension of time under clause (bb) is
     neither      a        formality      nor      automatic,           the
     necessary         corollary          would       be       that     an
     accused would be entitled to seek bail and the
     court 'shall' release him on bail if he furnishes
     bail as required by the Designated Court. It is
     not merely the question of form in which the
     request for extension under clause (bb) is made
     but    one       of     substance.         The      contents        of
     the report to          be    submitted         by        the   public
     prosecutor, after proper application of his mind,
     are designed to assist the Designated Court to
     independently decide whether or not extension
     should be granted in a given case. Keeping in
     view   the       consequences            of      the      grant     of
                               - 15 -
                                                   NC: 2025:KHC:49636
                                       CRL.P No. 15186 of 2025
                                   C/W CRL.P No. 15187 of 2025
                                       CRL.P No. 15216 of 2025
HC-KAR




     extension i.e. keeping an accused in further
     custody, the Designated Court must be satisfied
     for the justification, from the report of the
     public prosecutor, to grant extension of time to
     complete      the     investigation.          Where       the
     Designated Court declines to grant such an
     extension, the right to be released on bail on
     account of the 'default' of the prosecution
     becomes indefeasible and cannot be defeated
     by reasons other than those contemplated by
     sub-section (4) of Section 20 as discussed in
     the earlier part of this judgment. We are unable
     to agree with Mr Madhava Reddy or the
     Additional Solicitor General Mr Tulsi that even if
     the public prosecutor 'presents' the request of
     the   investigating    officer         to   the   court    or
     'forwards' the      request       of    the   investigating
     officer to the court, it should be construed to be
     the report of the public prosecutor. There is no
     scope for such a construction when we are
     dealing with the liberty of a citizen. The courts
     are expected to zealously safeguard his liberty.
     Clause (bb) has to be read and interpreted on
     its   plain   language        without         addition     or
     substitution of any expression in it. We have
                                 - 16 -
                                                  NC: 2025:KHC:49636
                                         CRL.P No. 15186 of 2025
                                     C/W CRL.P No. 15187 of 2025
                                         CRL.P No. 15216 of 2025
HC-KAR




     already     dealt     with      the      importance        of
     the report of       the    public       prosecutor        and
     emphasised that he is neither a 'post office' of
     the investigating agency nor its 'forwarding
     agency' but is charged with a statutory duty.
     He must apply his mind to the facts and
     circumstances of the case and his report must
     disclose on the face of it that he had applied his
     mind to the twin conditions contained in clause
     (bb) of sub-section (4) of Section 20. Since the
     law     requires    him    to       submit   the report as
     envisaged by the section, he must act in the
     manner as provided by the section and in no
     other     manner.     A   Designated         Court    which
     overlooks and ignores the requirements of a
     valid report fails in the performance of one of
     its essential duties and renders its order under
     clause (bb) vulnerable. Whether the public
     prosecutor labels his report as a report or as
     an application for extension, would not be of
     much consequence so long as it demonstrates
     on the face of it that he has applied his mind
     and     is satisfied with       the progress of the
     investigation      and    the       genuineness      of   the
     reasons for grant of extension to keep an
                                    - 17 -
                                                       NC: 2025:KHC:49636
                                           CRL.P No. 15186 of 2025
                                       C/W CRL.P No. 15187 of 2025
                                           CRL.P No. 15216 of 2025
HC-KAR




     accused in further custody as envisaged by
     clause    (bb)       (supra).            Even      the        mere
     reproduction of the application or request of the
     investigating officer by the public prosecutor in
     his   report,    without          demonstration          of    the
     application of his mind and recording his own
     satisfaction, would not render his report as the
     one envisaged by clause (bb) and it would not
     be a proper report to seek extension of time. In
     the   absence        of      an        appropriate report the
     Designated Court would have no jurisdiction to
     deny to an accused his indefeasible right to be
     released on bail on account of the default of the
     prosecution     to    file    the       challan    within      the
     prescribed time if an accused seeks and is
     prepared to furnish the bail bonds as directed
     by the court. Moreover, no extension can be
     granted to keep an accused in custody beyond
     the prescribed period except to enable the
     investigation to be completed and as already
     stated before any extension is granted under
     clause (bb), the accused must be put on notice
     and permitted to have his say so as to be able
     to object to the grant of extension."
                                 - 18 -
                                              NC: 2025:KHC:49636
                                        CRL.P No. 15186 of 2025
                                    C/W CRL.P No. 15187 of 2025
                                        CRL.P No. 15216 of 2025
HC-KAR




     10.    Accordingly, it is submitted that Investigation

Officer's report not being made available to the court as it

was not part of the report of the Public Prosecutor, the

Special Court was deprived of relevant material to arrive

at a conclusion to extend the period of investigation to file

Final Report by accepting the reasons made out.


     11.    At the outset, it would be necessary to extract

the relevant statutory provisions.


      Relevant extracts of Section 167 (2) of Cr.P.C.,

reads as follows:

            "(2) The Magistrate to whom an accused
     person is forwarded under this section may,
     whether he has or has not jurisdiction to try the
     case, from time to time authorise the detention
     of    the   accused   in    such    custody   as   such
     Magistrate thinks fit, for a term not exceeding
     fifteen days in the whole; and if he has no
     jurisdiction to try the case or commit it for trial,
     and considers further detention unnecessary,
     he may order the accused to be forwarded to a
     Magistrate having such jurisdiction:
                             - 19 -
                                         NC: 2025:KHC:49636
                                    CRL.P No. 15186 of 2025
                                C/W CRL.P No. 15187 of 2025
                                    CRL.P No. 15216 of 2025
HC-KAR




          Provided that:


          (a) [the Magistrate may authorise the
     detention of the accused person, otherwise
     than in the custody of the police, beyond the
     period of fifteen days, if he is satisfied that
     adequate grounds exist for doing so, but no
     Magistrate shall authorise the detention of the
     accused person in custody under this paragraph
     for a total period exceeding, -


          (i) ninety days, where the investigation
     relates to an offence punishable with death,
     imprisonment for life or imprisonment for a
     term of not less than ten years;


          (ii) sixty days, where the investigation
     relates to any other offence, and, on the expiry
     of the said period of ninety days, or sixty days,
     as the case may be, the accused person shall
     be released on bail if he is prepared to and
     does furnish bail, and every person released on
     bail under this sub-section shall be deemed to
     be so released under the provisions of Chapter
     XXXIII for the purposes of that Chapter;]
                                        - 20 -
                                                        NC: 2025:KHC:49636
                                               CRL.P No. 15186 of 2025
                                           C/W CRL.P No. 15187 of 2025
                                               CRL.P No. 15216 of 2025
HC-KAR




           [(b)        no        Magistrate       shall     authorise
     detention of the accused in custody of the
     police under this Section unless the accused is
     produced before him in person for the first time
     and subsequently every time till the accused
     remains in the custody of the police, but the
     Magistrate may extend further detention in
     judicial custody on production of the accused
     either in person or through the medium of
     electronic video linkage.]


           (c) no Magistrate of the second class, not
     specially empowered in this behalf by the High
     Court, shall authorise detention in the custody
     of the police.


           [Explanation I - For the avoidance of
     doubts,      it        is     hereby         declared       that,
     notwithstanding             the     expiry    of     the   period
     specified in paragraph (a), the accused shall be
     detained in custody so long as he does not
     furnish bail.]


     Relevant extracts of Section 187 (3) of Bharatiya

Nagarik Suraksha Sanhita, 2023 reads as follows:
                            - 21 -
                                        NC: 2025:KHC:49636
                                   CRL.P No. 15186 of 2025
                               C/W CRL.P No. 15187 of 2025
                                   CRL.P No. 15216 of 2025
HC-KAR




     (1) XXX

     (2) XXX

     (3)"The Magistrate may authorise the detention
     of the accused person, beyond the period of
     fifteen days, if he is satisfied that adequate
     grounds exist for doing so, but no Magistrate
     shall authorise the detention of the accused
     person in custody under this sub-section for a
     total period exceeding-


          (i) ninety days, where the investigation
     relates to an offence punishable with death,
     imprisonment for life or imprisonment for a
     term of ten years or more;


          (ii) sixty days, where the investigation
     relates to any other offence, and, on the expiry
     of the said period of ninety days, or sixty days,
     as the case may be, the accused person shall
     be released on bail if he is prepared to and
     does furnish bail, and every person released on
     bail under this sub-section shall be deemed to
     be so released under the provisions of Chapter
     XXXV for the purposes of that Chapter."
                                       - 22 -
                                                        NC: 2025:KHC:49636
                                                CRL.P No. 15186 of 2025
                                            C/W CRL.P No. 15187 of 2025
                                                CRL.P No. 15216 of 2025
HC-KAR




     Relevant extracts of Section 22 (2) of KCOCA reads

as follows:

              "22.        Modified     application        of   certain
     provisions of the Code. -


              (1) XXXX


              (2) Section 167 of the Code shall apply in
     relation        to    a   case         involving    an    offence
     punishable           under      this      Act   subject   to   the
     modifications that, in sub-section (2), -


              (a) The references to "fifteen days" and
     "Sixty days" wherever they occur, shall be
     constructed as references to "Thirty days" and
     "ninety days" respectively;


              (b) After the proviso, the following proviso
     shall be inserted namely:- "Provided further
     that if it is not possible to complete the
     investigation within the said period of ninety
     days, the Special Court shall extend the said
     period up to one hundred and eighty days on
     the report of the Public Prosecutor indicating
     the progress of the investigation and                          the
                                  - 23 -
                                                NC: 2025:KHC:49636
                                         CRL.P No. 15186 of 2025
                                     C/W CRL.P No. 15187 of 2025
                                         CRL.P No. 15216 of 2025
HC-KAR




     specific    reasons   for      the   detention      of   the
     accused beyond the said period of ninety days."



     12.   As rightly pointed out by the Additional State

Public Prosecutor, the power of the court to extend time

for filing the Final Report, is premised on acceptance of

the reasons assigned by way of "report of the Public

Prosecutor indicating the progress of investigation and

specific reasons for the detention of the accused beyond

the period of Ninety days".


     13.   The plain language of proviso to Section 22 (2)

(b) would indicate that the Special Court is to take an

appropriate     decision   on     the     "report   of    the   Public

Prosecutor".


     14.   No doubt, in para 23 in Hitendra Vishnu

Thakur (supra) the Apex Court has in extenso refered

the importance of the Public Prosecutor applying his mind

to the requisition of the Investigating Officer. However, a

careful reading of the observations of the Apex Court
                             - 24 -
                                          NC: 2025:KHC:49636
                                    CRL.P No. 15186 of 2025
                                C/W CRL.P No. 15187 of 2025
                                    CRL.P No. 15216 of 2025
HC-KAR




would reveal that the Apex Court has infact in para 23

remarked that, ".... the Public Prosecutor may attach the

request of the Investigating Officer along with his request

or application and report..." (emphasis supplied)


     15.   The Apex Court has reiterated that the report of

the Public Prosecutor is not a mere formality. However,

the discussion touching upon the importance of the report

of the Investigating Officer which is to be subjected to

scrutiny by the Public Prosecutor does not have the effect

rendering the report of the Public Prosecutor vitiated if the

same does not contain the report of the Investigating

Officer as an Annexure.


     16.   The observations of the Apex Court cannot be

read without referring to the factual matrix that was under

consideration. The factual matrix is reflected in Para 36,

37 and 38 of the judgment in Hitendra Vishnu Thakur

(supra).
                               - 25 -
                                               NC: 2025:KHC:49636
                                      CRL.P No. 15186 of 2025
                                  C/W CRL.P No. 15187 of 2025
                                      CRL.P No. 15216 of 2025
HC-KAR




     17.    The Apex Court has noticed that what was

before the designated Judge was an application filed by

the Sub-Divisional Police Officer and addressed to the

designated Judge.       Para 36 and 37 are extracted for

reference and would throw light on the factual matrix.

            "36. The application for extension which
     was treated as a report of the Public Prosecutor
     by    the   Designated     Court        and   on   which
     extension     of    time          for   completion    of
     investigation and filing of charge-sheet was
     granted has been filed by the appellant as an
     Annexure P-5 which is available at page 110 of
     the paper-book and reads thus:


                 "OUT WARD NO. 90/89-P-1993
                 SUB-DIVISIONAL POLICE OFFICER,
                      WESTERN RAILWAY,
                     CHURCHGATE, BOMBAY.

                                        Date : June 29, 1993
           To,
           Hon'ble Designated Judge,
           Designated Court,
           Pune.

           Sub: Regarding progress of investigation
     and request for extension of period to file the
     charge-sheet under CR No. 90 of 1989 under
                                 - 26 -
                                                   NC: 2025:KHC:49636
                                        CRL.P No. 15186 of 2025
                                    C/W CRL.P No. 15187 of 2025
                                        CRL.P No. 15216 of 2025
HC-KAR




     Sections 302, 338, 114, 120(b), 147, 148, 149
     of IPC and under Sections 3/25(1)(c) of Indian
     Arms     Act   and   under          Section   3   of    TADA
     registered at Palghar Police Railway Station.


         Respected Sir,

         With regard to the above, I have to state
     that with permission of District and Sessions
     Judge of Thane the investigation of the above
     case is continued from 23-9-1992....


   Received on 12-7-1993                 Respectfully submitted
               Sd/--                      Date: 29-6-1993
               Judge.                           Sd/--
                                         (M.V. Deshmukh)
                                         Sub-Divisional Police Officer
                                         D.R.
                                         Churchgate, Bombay.

         Submitted to:
         Shri Vijay Sawant,
         Specially appointed Government Pleader,
         Designated Court, Pune."

            37. As would be seen from the application
     itself, it is not a report of the Public Prosecutor
     but an application filed by the Sub-Divisional
     Police   Officer     and     is      addressed     to    the
     Designated Judge of the Designated Court.
                                - 27 -
                                               NC: 2025:KHC:49636
                                       CRL.P No. 15186 of 2025
                                   C/W CRL.P No. 15187 of 2025
                                       CRL.P No. 15216 of 2025
HC-KAR




     Even if it be assumed from the endorsement at
     the bottom of the letter which reads thus:


          "Submitted to:
          Shri Vijay Sawant,
          Specially appointed Government Pleader,
          Designated Court, Pune."]


     that the application was submitted to the Public
     Prosecutor and not directly to the Designated
     Court, in vain have we searched for any
     material on the record to show that the Public
     Prosecutor    filed   any report along         with     this
     application before the Designated Court. In fact
     learned counsel for the respondents admitted
     that besides the application, extracted above,
     no     other report was      filed   by      the      Public
     Prosecutor    to   seek     extension     of   time      for
     completion of the investigation as envisaged by
     clause (bb) of Section 20(4) of TADA though
     the Public Prosecutor had filed his objections to
     the bail application filed under Section 20(4) of
     TADA read with Section 167(2) of the Code.
     The Designated Court treated the application of
     the investigating officer as a report from the
     Public   Prosecutor    as     is   obvious     from     the
     following observations of the Designated Court:
                                  - 28 -
                                                  NC: 2025:KHC:49636
                                         CRL.P No. 15186 of 2025
                                     C/W CRL.P No. 15187 of 2025
                                         CRL.P No. 15216 of 2025
HC-KAR




          "It   is   pertinent     to     note   that   in these
     applications     the   Investigating         Officer   had
     forwarded the report indicating the progress of
     the investigation on 29-6-1993 and in the said
     progress report he prayed for extension of two
     months' time for submitting the charge-sheet
     on the ground that the prosecution wants to
     seek sanction of the Inspector General of
     Police. It may be noted that as per the
     Amendment Act, 1993, Section 20-A has been
     added and as per this provision, the previous
     sanction of the Inspector General of Police
     would be necessary. Similarly, it is mentioned
     in the said report that in this matter four police
     officers have also been involved and prior
     sanction of the Government for prosecuting the
     government servants as per the provisions of
     Section 197 CrPC (is required). Thus, the
     investigating officer wants time for making
     compliance of law. Taking into consideration
     very serious and complicated nature of the
     offence the prayer for extension of two months'
     time from 29-6-1993 appears reasonable for
     seeking sanction to file charge-sheet. It is
     contended on behalf of the applicant-accused
                                - 29 -
                                                   NC: 2025:KHC:49636
                                        CRL.P No. 15186 of 2025
                                    C/W CRL.P No. 15187 of 2025
                                        CRL.P No. 15216 of 2025
HC-KAR




     that   a   report   of   the       Public   Prosecutor   is
     necessary. It may be noted that the Public
     Prosecutor while giving his reply has referred to
     this report of the investigating officer and
     prayed     for   extension     of     time.    The   Public
     Prosecutor is also required to obtain the report
     from the investigating officer and on the basis
     of that report the Public Prosecutor files the
     reply in the court. The reply of the Public
     Prosecutor, read with the report dated 29-6-
     1993 of the investigating officer, is sufficient
     compliance of the report contemplated under
     the proviso (bb) indicating the progress of the
     investigation. Therefore the extension will have
     to be granted to the investigating machinery for
     two months from 29-6-1993. In the result the
     bail cannot be granted."


     18.    The Apex Court then proceeds to specifically

observe that the request of the Investigating Agency

cannot be treated as report of the Public Prosecutor. The

observations at Para 38 reads as follows:


            "38. We are unable to persuade ourselves
     to accept the view of the Designated Court that
                                - 30 -
                                                  NC: 2025:KHC:49636
                                       CRL.P No. 15186 of 2025
                                   C/W CRL.P No. 15187 of 2025
                                       CRL.P No. 15216 of 2025
HC-KAR




     since the application of the investigating officer
     was supported by the Public Prosecutor, the
     request of the investigating agency could be
     treated as the report of the Public Prosecutor
     when read with the objections filed by the
     Public Prosecutor to the bail application. The
     observations of the Designated Court show that
     the said court lost sight of the importance of
     the report and treated the whole thing in a
     rather casual manner. The application of the
     investigating      officer         dated      29-6-1993,
     reproduced      above,    can      by   no    stretch    of
     imagination be construed as a report of the
     Public Prosecutor        as   envisaged       by   Section
     20(4)(bb) of TADA and therefore no extension
     under clause (bb) could have been granted by
     the Designated Court without the receipt of
     the report of the Public Prosecutor. That apart,
     even if we ignore the discrepancy in the various
     dates   regarding     the      presentation        of   the
     application in the court it appears from a bare
     perusal of the application of the investigating
     officer that the Public Prosecutor did not even
     endorse the application with any comments to
     indicate as to whether or not he was agreeing
                                     - 31 -
                                                       NC: 2025:KHC:49636
                                            CRL.P No. 15186 of 2025
                                        C/W CRL.P No. 15187 of 2025
                                            CRL.P No. 15216 of 2025
HC-KAR




     with      the      statements            contained       in     the
     application. The Public Prosecutor obviously did
     not apply his mind to the request of the
     investigating agency and merely acted as its
     'post     office'.    The      Designated           Court       was
     deprived        of the opportunity of scrutinising
     the report of        the    Public        Prosecutor        before
     granting extension. We need not, therefore,
     even comment upon the reasons given by the
     investigating officer in the application to test
     their correctness or otherwise because we are
     firmly        of     the       view        that      the        said
     letter/application of the investigating officer
     cannot be construed or treated as a substitute
     for     the report of      the     Public       Prosecutor       as
     contemplated by clause (bb) of Section 20(4) of
     TADA. Faced with this situation, learned counsel
     for     the     respondents             submitted    that       the
     objections filed by the Public Prosecutor to the
     bail application read with the application of the
     investigating        officer     may       be     held     to    be
     substantial compliance with the requirements of
     clause (bb). We cannot agree."
                                - 32 -
                                             NC: 2025:KHC:49636
                                       CRL.P No. 15186 of 2025
                                   C/W CRL.P No. 15187 of 2025
                                       CRL.P No. 15216 of 2025
    HC-KAR




         19.   The observations made by the court must be

read in context and the judgment is not an authority for

what it lays down in the abstract but is an authority for

what it lays down in the context of a particular factual

matrix. It would be relevant to notice observations of the

Apex Court in Deepak Bajaj v. State of Maharashtra,2

which reads as follows:

   "7. It is well settled that the judgment of a court is not
to be read mechanically as a Euclid's theorem nor as if it
were a statute....

         ....17. As held in Bharat Petroleum Corpn. Ltd. v. N.R.
      Vairamani [(2004) 8 SCC 579: AIR 2004 SC 4778] a
      decision cannot be relied on without disclosing the
      factual situation. In the same judgment this Court also
      observed: (SCC pp. 584-85, paras 9-12)

            9. Courts should not place reliance on decisions
         without discussing as to how the factual situation fits
         in with the fact situation of the decision on which
         reliance is placed. Observations of courts are neither
         to be read as Euclid's theorems nor as provisions of a
         statute and that too taken out of their context.
         (emphasis in original) These observations must be
         read in the context in which they appear to have
         been stated. Judgments of courts are not to be
         construed as statutes. To interpret words, phrases
2
    (2008) 16 SCC 14
                             - 33 -
                                          NC: 2025:KHC:49636
                                    CRL.P No. 15186 of 2025
                                C/W CRL.P No. 15187 of 2025
                                    CRL.P No. 15216 of 2025
HC-KAR




     and provisions of a statute, it may become necessary
     for Judges to embark into lengthy discussions but the
     discussion is meant to explain and not to define.
     Judges interpret statutes, they do not interpret
     judgments. They interpret words of statutes; their
     words are not to be interpreted as statutes.
     (emphasis supplied) In London Graving Dock Co.
     Ltd. v. Horton [1951 AC 737: (1951) 2 All ER 1 (HL)]
     (AC at p. 761), Lord MacDermott observed: (All ER p.
     14 C-D)

            "... The matter cannot, of course, be settled
         merely by treating the ipsissima verba of Willes, J.

as though they were part of an Act of Parliament and applying the rules of interpretation appropriate thereto. This is not to detract from the great weight to be given to the language actually used by that most distinguished Judge, ..."

10. In Home Office v. Dorset Yacht Co. Ltd. [1970 AC 1004: (1970) 2 WLR 1140: (1970) 2 All ER 294 (HL)] Lord Reid said:

"... Lord Atkin's speech ... is not to be treated as if it were a statutory definition. It will require qualification in new circumstances."

Megarry, J. in Shepherd Homes Ltd. v. Sandham (No.

2) [(1971) 1 WLR 1062: (1971) 2 All ER 1267] observed: (All ER p. 1274 d)

- 34 -

NC: 2025:KHC:49636

HC-KAR

"... One must not, of course, construe even a reserved judgment of even Russell, L.J. as if it were an Act of Parliament;"

And, in British Railways Board v. Herrington [1972 AC 877: (1972) 2 WLR 537: (1972) 1 All ER 749 (HL)] Lord Morris said: (All ER p. 761 c)

"... There is always peril in treating the words of a speech or a judgment as though they were words in a legislative enactment, and it is to be remembered that judicial utterances are made in the setting of the facts of a particular case."

11. Circumstantial flexibility, one additional or different fact may make a world of difference between conclusions in two cases. Disposal of cases by blindly placing reliance on a decision is not proper.

12. The following words of Lord Denning in the matter of applying precedents have become locus classicus:

"Each case depends on its own facts and a close similarity between one case and another is not enough because even a single significant detail may alter the entire aspect; in deciding such cases, one should avoid the temptation to decide cases (as said by Cardozo [, J.]) by matching the colour of one case against the colour of another. To decide therefore, on which side of the line a

- 35 -

NC: 2025:KHC:49636

HC-KAR

case falls, the broad resemblance to another case is not at all decisive.

*** Precedent should be followed only so far as it marks the path of justice, but you must cut the dead wood and trim off the side branches else you will find yourself lost in thickets and branches. (emphasis in original) My plea is to keep the path of justice clear of obstructions which could impede it.

(emphasis supplied)"' "

The same view was taken by this Court in Sarva Shramik Sanghatana (KV) v. State of Maharashtra [(2008) 1 SCC 494: (2008) 1 SCC (L&S) 215: AIR 2008 SC 946] (SCC pp. 499-501, paras 14-17) and in Govt. of Karnataka v. Gowramma [(2007) 13 SCC 482: AIR 2008 SC 863]."

20. The observation of the Apex Court in Hitendra

Vishnu Thakur (supra) at Para 23 throwing light on the

distinction between the inputs of the Investigating Officer

vis-à-vis report of the Public Prosecutor is in the context of

a report of the Investigating Officer being presented to the

court without a separate report of the Public Prosecutor.

It is in such context, that the Apex Court has emphasised

the distinction between the inputs of the Investigating

- 36 -

NC: 2025:KHC:49636

HC-KAR

Officer and the role of the Public Prosecutor in submitting

a report to the Court after applying his mind.

21. If the observations of the Apex Court are

understood in such context, there is no ambiguity. In fact,

the Apex Court has specifically observed that the Public

Prosecutor may attach the request of the Investigating

Officer. Accordingly, even a reading of the plain language

would not admit of a mandatory requirement to attach the

report of the Investigating Officer along with the report of

the Public Prosecutor.

22. It is necessary to be cognizant of the legal

position that unless the Final Report is submitted by the

Investigating Agency to the Court the prosecution cannot

be compelled to divulge the extent and stage of

investigation. Though if in the opinion of the Investigating

Officer they are entitled to waive such privilege, which is

the prerogative of the prosecution.

- 37 -

NC: 2025:KHC:49636

HC-KAR

23. The absence of annexing the report of the

Investigating Officer would not denude the legal value to

be attached to the report of the Public Prosecutor.

B. FULFILLMENT OF CONDITIONS FOR EXTENSION OF TIME FOR INVESTIGATION BEYOND 90 DAYS AS IS PERMISSIBLE IN TERMS OF PROVISO TO SECTION 22(2)(b) OF THE KCOCA.

24. In terms of the proviso inserted as specified

under Section 22 (2) (b) the detention of the accused may

be further extended beyond the period of 90 days as

provided under the Code of Criminal Procedure up to a

period of 180 days.

25. The proviso which provides for such extension as

inserted by Section 22 (2) (b) of KCOCA, reads as follows:

22. (2) (b) After the proviso, the following proviso shall be inserted namely:- "Provided further that if it is not possible to complete the investigation within the said period of ninety days, the Special Court shall extend the said period up to one hundred and eighty days on the report of the Public Prosecutor indicating the progress of the investigation and the specific reasons for the detention of the accused beyond the said period of ninety days."

- 38 -

NC: 2025:KHC:49636

HC-KAR

26. What becomes clear is that such extension

beyond 90 days would be permissible where:

i) On the report of the Public Prosecutor indicating

progress of investigation.

ii) Assigning specific reasons for detention of accused

beyond the period of 90 days.

27. At the outset, the uncontroverted facts would

reveal that the application seeking extension is filed well

within the period of 90 days. The report of the Public

Prosecutor is detailed. A perusal of the report would

reveal:

(a) Progress of investigation at Point 1 to 17 which is

self-explanatory is extracted as below:

"ಸ ೕಯ ೕಸರ ತ ೆ"

1. vÀ¤SÉ PÉÊUÉÆAqÀ ¥Éǰøï E£ïì¥ÉPÀÖgï, ¨sÁgÀw £ÀUÀgÀ ¥Éǰøï oÁuÉ gÀªÀgÀÄ PÀÈvÀå £ÀqÉzÀ ¸ÀܼÀPÉÌ ¸ÉÆÃPÉÆÃ C¢üPÁjUÀ¼ÉÆA¢UÉ ¨sÉÃn ¤Ãr 1) Control swab collected from the road. 2) Supsected (sic) blood stained swab collected from the road at the place of incident. 3) Suspected blood stained Right shoe collected from the road at the place of incident ¸ÀAUÀ滹 ¥sÉÇÃmÉÆÃUÀ¼À£ÀÄß vÉUÉ¢gÀÄvÁÛgÉ. ¸ÀzÀj ªÀ¸ÀÄÛUÀ¼À£ÀÄß J¥sï.J¸ï.J¯ï. vÀdÕgÀ ¥ÀjÃPÉëUÉ gÀªÁ¤¹gÀÄvÁÛgÉ.

- 39 -

NC: 2025:KHC:49636

HC-KAR

2. ªÀÄÈvÀ£À ±ÀªÀ ¥ÀAZÀ£ÁªÀÄ PÉÊUÉÆAqÀÄ, ¨ËjAUï ªÀÄvÀÄÛ ¯ÉÃr PÀdð£ï D¸ÀàvÉæ, ¨ÉAUÀ¼Æ À gÀÄ qÁ।। £ÁUÉñï PÀÄ¥Àà¸ïÖ, ¸ÀºÁAiÀÄPÀ ¥ÁæzsÁå¥ÀPÀgÀÄ, «¢ü ªÉÊzÀå «¨sÁUÀ gÀªÀgÀÄ ªÀÄÈvÀ£À zÉúÀªÀ£ÀÄß ¢£ÁAPÀ:16.07.2025 gÀAzÀÄ ±ÀªÀ¥ÀjÃPÉë ªÀiÁr¹zÀÄÝ, ªÉÊzÁå¢üPÁjUÀ¼ÀÄ ªÀÄÈvÀ zÉúÀzÀ ªÉÄÃ¯É 45 UÁAiÀÄUÀ¼À£ÀÄß £ÀªÀÄÆ¢¹ ªÀÄÈvÀ£À ¸Á«UÉ "DEATH IS DUE TO NEUROGENIC SHOCK DUE TO INJURIES SUSTAINED OVER THE HEAD. FACE, NECK AND THORACO-ABDOMINAL REGION JAzÀÄ C©ü¥ÁæAiÀÄ ¤ÃrgÀÄvÁÛgÉ.

3. ªÀÄÈvÀ£À «¸ÉgÁ ªÀÄvÀÄÛ §mÉÖUÀ¼À£ÀÄß ¸ÀAUÀ滹zÀÄÝ J¥sï.J¸ï.J¯ï. vÀdÕgÀ ¥ÀjÃPÉëUÉ M¼À¥Àr¹ ¥ÀævÀåPÀë ¸ÁQëzÁgÀgÁzÀ ²æÃ EªÀiÁæ£ïSÁ£ï (qÉÊæªÀgï) ªÀÄvÀÄÛ ²æÃ ¯ÉÆÃPÉñï (qÉʪ æ Àgï) gÀªÀgÀÄUÀ¼À ºÉýPÉUÀ¼À£ÀÄß zÁR°¹PÉÆArgÀÄvÁÛgÉ.

4. PÀÈvÀå £ÀqÉzÀ ¸ÀܼÀzÀ ºÁUÀÆ EvÀgÉ ¸ÀܼÀUÀ¼À ¹¹n« zÀȱÁåªÀ½UÀ¼À£ÀÄß ªÀÄvÀÄÛ ªÉƨÉÊ¯ï £ÉléPÀÎð¼À lªÀgï qÀA¥ï zÁR¯ÁwUÀ¼À£ÀÄß ¸ÀAUÀ滹, ¥ÀævÀåPÀë ¸ÁQëzÁgÀ£ÁzÀ ²æÃ ¯ÉÆÃPÉñï (qÉÊæªÀgï) FvÀ£ÀÄ vÀ£Àß N¥ÉÆà PÀA¥À¤ J¥sï-27 ªÉƨÉÊ¯ï ¥sÉÇãÀ£ÀÄß d¥ÀÅÛ¥Àr¹gÀÄvÁÛgÉ.

5. ¢£ÁAPÀ 16.07.2025 gÀAzÀÄ J-2 QgÀuï PÉ., J-3 «ªÀįï gÁeï, J-6 ¥Àæ¢Ã¥ï, J-7 ªÀÄzÀ£ï ªÀÄvÀÄÛ J-8 ¸ÁåªÀÄÄAiÀįï gÀªÀgÀÄUÀ¼À£ÀÄß, ºÁUÀÆ ¢£ÁAPÀ: 19.07.2025 gÀAzÀÄ J-9 CgÀÄuï PÀĪÀiÁgï @ mÉªÉÆÃ. J-10 £À«Ã£ï PÀĪÀiÁgï @ £À«Ã£ï ªÀÄvÀÄÛ ¢£ÁAPÀ: 22.07.2025 gÀAzÀÄ J-11 ²ªÀ @ DmÉÆÃ ²ªÀ, J-12 ªÀģɯÃeï PÉ @ ªÀÄ£ÀÄ, J-13 J ¥Àæ¸Ázï. J-14 £ÀgÀ¹AºÀªÀÄÆwð @ ¹AºÀ, J-16 ªÀÄÄgÀÄUÉñï PÉ. J-17 ¸ÀÄzÀ±Àð£ï @ aPÀÄÌ, J-18 C«£Á±ï JA @ C©. J-18 ¥ÁånæPï, ºÁUÀÆ ¢£ÁAPÀ: 25/07/2025 gÀAzÀÄ J-19 QgÀt @ qÉrè QgÀt FvÀ£À£ÀÄß zÀ¸ÀÛVj ªÀiÁr vÀ¤SÉUÉ M¼À¥Àr¹gÀÄvÁÛgÉ.

6. PÀÈvÀåPÉÌ §¼À¹zÀ ¸Á̦ðAiÉÆÃ ªÁºÀ£À ¸ÀASÉå: PÉ-53¦-7193 d¥ÀÅÛ¥Àr¹ ¸ÉÆÃPÉÆÃ C¢üPÁjUÀ¼ÀÄ ¥Àj²Ã°¹ ªÁºÀ£ÀzÀ°èzÀÝ MAzÀÄ ªÀÄZÀÄÑ, gÀPÀÛzÀ ¸ÁåA¥À¯ï, PÀÆzÀ®Ä, 3 ºÉ¯ÉämïUÀ¼À£ÄÀ ß d¥ÀÅÛ¥Àr¹gÀÄvÁÛgÉ.

7. vÀ¤SÁ PÁ®zÀ°è DgÉÆÃ¦-2 PÉ. QgÀuï vÉÆÃj¹ UÀÄgÀÄw¹zÀ PÉJ-03 PÉqÀ§Æèå-9424 DQì¸ï ¢éZPÀ Àæ ªÁºÀ£À, PÉJ-17 E¦-9608 gÁAiÀįï J£ï ¦üÃ¯ïØ §Ä¯Émï ªÀÄvÀÄÛ PÉJ-03 PÉJA-4393 ¨ÁèPï J£ÁÖPÀð ¢éZPÀ Àæ ªÁºÀ£À ªÀÄvÀÄÛ 02 ºÉ¯ÉämïU¼ÀÄÀ ºÁUÀÆ DgÉÆÃ¦-3 «ªÀįï gÁeï, DgÉÆÃ¦-6 ¥Àæ¢Ã¥ï, DgÉÆÃ¦-7

- 40 -

NC: 2025:KHC:49636

HC-KAR

ªÀÄzÀ£ï ªÀÄvÀÄÛ DgÉÆÃ¦-8 ¸ÁåªÀÄÄAiÀįï gÀªÀgÀÄ vÉÆÃj¹zÀ PÀÈvÀå £ÀqÉzÀ ¸ÀªÀÄAiÀÄzÀ°è zsÀj¹zÀÝ §mÉÖUÀ¼À£ÀÄß §zÀ¯Á¬Ä¹zÀ ¸ÀܼÀªÀ£ÀÄß ºÁUÀÆ gÀPÀÛ ºÀwÛzÀ §mÉÖUÀ¼À£ÀÄß ¸ÀÄlÖ ¸ÀܼÀzÀ ªÀĺÀdgï PÀæªÀÄ dgÀÄV¹gÀÄvÁÛgÉ.

8. ¢£ÁAPÀ: 21 ªÀÄvÀÄÛ 22.07.2025 gÀAzÀÄ DgÉÆÃ¦-2 QgÀuï ªÀÄvÀÄÛ DgÉÆÃ¦-3 «ªÀįï gÀªÀgÀ ªÁ¸ÀzÀ ªÀÄ£É DAf£À¥Àà ¯ÉÃOmï, 6£Éà PÁæ¸ï£À, ªÀÄ£ÉAiÀÄ ªÀÄÄA¨sÁUÀ ªÀgÁAqÀzÀ°è 2025gÀ K¦æ¯ï wAUÀ¼À°è M¼À¸ÀAZÀÄ gÀƦ¹zÀ ¸ÀܼÀªÀ£ÀÄß ºÁUÀÆ DgÉÆÃ¦-2 PÉ. QgÀuï, DgÉÆÃ¦-3 «ªÀįï, DgÉÆÃ¦-4 ªÀÄzÀ£ï, DgÉÆÃ¦-5 ¸ÁªÀÄÄåAiÀįï, DgÉÆÃ¦-15 ¥ÁånæPï, DgÉÆÃ¦-10 ¥Àæ¸Ázï ªÀÄvÀÄÛ DgÉÆÃ¦-9 ªÀģɯÃd @ ªÀÄ£ÀÄ gÀªÀgÉÆA¢UÉ 8 jAzÀ 10 ¨Áj M¼À¸ÀAZÀÄ gÀƦ¹zÀ ¸ÀܼÀªÁzÀ «f£Á¥ÀÅgÀ DlzÀ ªÉÄÊzÁ£ÀzÀ ªÀÄzsÀåzÀ ¸ÀܼÀªÀ£ÀÄß ¥ÀAZÀ£ÁªÉÄ PÉÊUÉÆArgÀÄvÁÛgÉ.

9. DgÉÆÃ¦-2 PÉ.QgÀuï, DgÉÆÃ¦-3 «ªÀįï, DgÉÆÃ¦-6 ¥Àæ¢Ã¥ï, DgÉÆÃ¦-7 ªÀÄzÀ£ï. DgÉÆÃ¦-8 ¸ÁªÀÄÄåAiÀįï gÀªÀgÀÄ ²ªÀ¥ÀæPÁ±ï£À£ÀÄß PÉÆ¯É ªÀiÁrzÀ ¸ÀܼÀªÀ£ÀÄß vÉÆÃj¹zÀÄÝ ¸ÀzÀj ¸ÀܼÀzÀ ¥ÀAZÀ£ÁªÉÄ PÉÊUÉÆArgÀÄvÁÛgÉ.

10. DgÉÆÃ¦-2 PÉ QgÀuï FvÀ£ÀÄ ºÉýPÉAiÀÄ°è ¸ÀzÀj PÀÈvÀå J¸ÀUÀ®Ä FvÀ£ÀÄ PÀÈvÀåPÉÌ §¼À¹zÀÝ ªÀiÁgÁPÁ¸ÀÛæ ªÀÄvÀÄÛ vÀ£Àß ªÉƨÉʯï¥sÉÆÃ£ï C£ÀÄß QvÀÛUÀ£ÀÆgÀÄ PÉgÉUÉ ©¸ÁrgÀĪÀÅzÁV w½¹zÀÄÝ, ¸ÀzÀj ¸ÀܼÀzÀ ¥ÀAZÀ£ÁªÉÄ PÉÊUÉÆAqÀÄ PÀÈvÀåPÉÌ G¥ÀAiÉÆÃV¹zÀÝ 01 ªÀiÁgÁPÁ¸ÀÛçªÀ£ÀÄß d¦Û¥Àr¹gÀÄvÁÛgÉ ªÀÄvÀÄÛ ªÉƨÉʯï¥sÉÇãï C£ÀÄß ¥ÀvÉÛ ªÀiÁqÀ®Ä PÀæªÀĪÀ»¹gÀÄvÁÛgÉ. DgÉÆÃ¦-3 «ªÀįï, DgÉÆÃ¦-7 ªÀÄzÀ£ï, DgÉÆÃ¦-9 CgÀÄuï PÀĪÀiÁgï gÀªÀgÀÄ PÀÈvÀå J¸ÀUÀ®Ä G¥ÀAiÉÆÃV¹zÀÝ 03 ªÀiÁgÁPÁ¸ÀÛçUÀ¼À£ÀÄß QvÀÛUÀ£ÆÀ gÀÄ PÉgÉAiÀÄ ¥ÀPÀÌzÀ°è vÉÆÃj¹ ºÁdgÀÄ¥Àr¹zÀÄÝ MlÄÖ-4 ªÀiÁgÀPÁ¸ÀÛçUÀ¼À£ÀÄß d¥ÀÅÛ¥Àr¹gÀÄvÁÛgÉ.

11. ¢£ÁAPÀ: 24.07.2025 gÀAzÀÄ DgÉÆÃ¦-6 ¥Àæ¢Ã¥ï ªÀÄvÀÄÛ DgÉÆÃ¦- 7 ªÀÄzÀ£ï gÀªÀgÀ ªÀÄ£ÉUÀ¼À£ÀÄß ¥Àj²Ã°¹ ªÀÄ£ÉAiÀİèzÀÝ ¹.¹.n.«. PÀÄjvÀÄ r.«.Dgï C£ÀÄß d¥ÀÅÛ¥Àr¹ £ÀAvÀgÀ DgÉÆÃ¦ dUÀ¢Ã±ï @dUÀÎ FvÀ£ÀÄ L¹L¹L ¨ÁåAPï CPËAmï £ÀA. 029801525916 gÀ°è£À gÀÆ.1.10,79,977/- UÀ¼À£ÀÄß ¢£ÁAPÀ 23.07.2025 gÀAzÀÄ ªÀÄvÀÄÛ Lr©L ¨ÁåAPï CPËAmï £ÀA. 10233461666 gÀ°è£À gÀÆ.33,51,103/- UÀ¼£À ÄÀ ß ¢£ÁAPÀ 23.07.2025 gÀAzÀÄ ¦üæÃeï ªÀiÁrgÀÄvÁÛgÉ.

12. ¥ÉÆ°Ã¸ï ¥ÀæzsÁ£À PÀbÉÃj ¥sÁåPïì ¸ÀAzÉñÀ ¸ÀA: J¯ï & N (6)/111/2025, ¢£ÁAPÀ: 24.07.2025 gÀ CzÉñÀzÀAvÉ ¥ÀæPÀgÀtzÀ vÀ¤SÉAiÀÄ£ÀÄß ¹.L.rUÉ ªÀ»¹zÀÄÝ ²æÃ.JA.ºÉZï.GªÉÄñïÀ, rªÉÊ.J¸ï.¦. ºÉZï & © «¨sÁUÀ,

- 41 -

NC: 2025:KHC:49636

HC-KAR

¹.L.r ¨ÉAUÀ¼ÀÆgÀÄ gÀªÀgÀÄ ¢£ÁAPÀ 26.07.2025 gÀAzÀÄ vÀ¤SÉAiÀÄ£ÀÄß PÉÊUÉÆAqÀÄ vÀ¤SÁ PÁ®zÀ°è ºÉZÀÄѪÀj PÀ®AUÀ¼ÁzÀ 61, 189(2) & (4), 109 ¸À»vÀ 3(5) ©.J£ï.J¸ï. DPïÖ ªÀÄvÀÄÛ 25(1B)(b) DªÀiïìð DPïÖ 1959 UÀ¼À£ÀÄß ºÁUÀÆ ¢£ÁAPÀ 12/08/2025 PÀ£ÁðlPÀ ¸ÀAWÀnvÀ C¥ÀgÁzsÀ ¤AiÀÄAvÀæt PÁAiÉÄÝ-2000gÀ C¼ÀªÀr¹PÉÆ¼Àî¯ÁVzÉ JAzÀÄ £ÁåAiÀiÁ®AiÀÄPÉÌ ¸À°è¸À¯ÁVgÀÄvÀÛzÉ.

13. DgÉÆÃ¦-4 C¤¯ï ªÀÄvÀÄÛ DgÉÆÃ¦-5 ¨sÉÊgÀw §¸ÀªÀgÁeï gÀªÀgÀ ªÀÄ£É/PÀbÉÃj ©lÄÖ ¸ÀA±ÀAiÀiÁ¸ÀàzÀ ªÀåQÛ Cfvï gÀªÀgÀ ªÀÄ£É ªÀÄvÀÄÛ PÀbÉÃjUÀ¼À ºÁUÀÆ J¯Áè DgÉÆÃ¦UÀ¼À ªÀÄ£ÉUÀ¼À£ÄÀ ß ±ÉÆÃzsÀ£ÉUÉÆ¼À¥Àr¸À¯ÁVgÀÄvÀÛzÉ.

14. ¢£ÁAPÀ: 20/08/2025 jAzÀ ²æÃ r.¹. £ÀAzÀPÀĪÀiÁgï, ¥Éǰøï G¥Á¢üÃPÀëPÀgÀÄ, ºÉZï&© «¨sÁUÀ gÀªÀgÀÄ ¥ÀæPÀgÀtzÀ vÀ¤SÁ¢üPÁjUÀ¼ÁV £ÉêÀÄPÀUÉÆAqÀÄ, ¢£ÁAPÀ: 24/25.08.2025 gÀAzÀÄ DgÉÆÃ¦-1 dUÀ¢Ã±À @ dUÀÎ FvÀ£À£ÀÄß EA¢gÁUÁA¢ü CAvÀgÀgÁ¶ÖæÃAiÀÄ «ªÀiÁ£À ¤¯ÁÝt E«ÄäUÉæÃµÀ£ï C¢üPÁjUÀ¼ÀÄ vÀªÀÄä ªÀ±ÀPÉÌ ¥ÀqÉ¢zÀÄÝ, ¢£ÁAPÀ:26/08/2025 gÀAzÀÄ zÀ¸ÀÛVj ªÀiÁqÀ¯ÁVgÀÄvÀÛzÉ.

15. DgÉÆÃ¦ dUÀ¢Ã±ï FvÀ£À ªÀ±À¢AzÀ DvÀ£À ªÀ±ÀzÀ°èzÀÝ «zÉò PÀgɤìUÀ¼À£ÀÄß ªÀÄvÀÄÛ DgÉÆÃ¦ dUÀ¢Ã±À FvÀ£À Passport NO.9555432 EªÀÅUÀ¼À£ÀÄß ºÁUÀÆ DgÉÆÃ¦ FvÀ£ÀÄ vÀ¯ÉªÀÄgɹPÉÆ¼Àî®Ä G¥ÀAiÉÆÃVzÀÝ Dr PÁgï £ÀA§gï KA 01 MQ 0272 d¥ÀÅÛ ¥Àr¸À¯ÁVgÀÄvÀÛzÉ.

16. DgÉÆÃ¦-1 dUÀ¢Ã±ï @ dUÀÎ FvÀ£ÀÄ vÀ¯ÉªÀÄgɹPÉÆAqÀÄ ZÉ£ÉßöÊ£À°è vÀAVzÀÝ ZÉ£ÉßöÊ£À CrAiÀiÁgï ¨Éù£ï ¸ÀܼÀzÀ ¥ÀAZÀ£ÁªÉÄAiÀÄ£ÀÄß PÉÊUÉÆAqÀÄ ¥ÀævÀåPÀë ¸ÁQëzÁgÀgÁzÀ ¦üAiÀiÁ𢠲æÃªÀÄw «dAiÀÄ®Qëä PÉÆÃA ¯ÉÃmï UÀeÉÃAzÀæ£ï, 67 ªÀµÀð, ªÀÄvÀÄÛ ªÀÄÈvÀ£À ¥Àwß ²æÃªÀÄw gÁeÉñÀéj PÉÆÃA ¯ÉÃmï ²ªÀ¥ÀæPÁ±ï 40 ªÀµÀð, EªÀgÀÄUÀ¼À ºÉýPÉUÀ¼À£ÀÄß PÀ®A:183 ©.J£ï.J¸ï.J¸ï. CrAiÀİè WÀ£À 4£Éà J.¹.eÉ.JA. £ÁåAiÀiÁ®AiÀÄ, ¨ÉAUÀ¼ÀÆgÀÄ £ÀUÀgÀgÀªÀgÀÄ zÁR°¹gÀÄvÁÛgÉ.

17. ¥Éưøï C©ügÀPÉëUÉ ¥ÀqÉzÀÄPÉÆAqÀ DgÉÆÃ¦UÀ¼ÁzÀ 1) DgÉÆÃ¦- 2 QgÀuï 2) DgÉÆÃ¦-3 «ªÀįïgÁeï 3) DgÉÆÃ¦-8 ¸ÁåªÀÄAiÀÄįï 4) DgÉÆÃ¦-11 ²ªÀ 5) DgÉÆÃ¦-9 CgÀÄuïPÀĪÀiÁgï @ mÉªÉÆÃ, 6) DgÉÆÃ¦-12 ªÀģɯÃeï PÉ @ ªÀÄ£ÀÄ, 7) DgÉÆÃ¦-13 J. ¥Àæ¸Ázï, 8) DgÉÆÃ¦-14 £ÀgÀ¹AºÀªÀÄÆwð @ ¹AºÀ ªÀÄvÀÄÛ 9) DgÉÆÃ¦-19 QgÀt @ qÉrè QgÀt PÉ. EªÀgÀÄUÀ¼À rfl¯ï ¥sÉÆÃmÉÆÃUÀ¼À£ÀÄß ¥ÀqÉAiÀįÁVgÀÄvÀÛzÉ.

- 42 -

NC: 2025:KHC:49636

HC-KAR

Accordingly, the requirement of progress of

investigation being appraised is satisfied.

(b) The report of the Public Prosecutor also enumerates

the details of the further investigation from point 1 to 30

under caption "¥ÀæPÀgÀtzÀ°è ¨ÁQ EgÀĪÀ vÀ¤SÁ CA±ÀUÀ¼À «ªÀgÀ." The

content of the report is self-explanatory and is extracted

as below:

"¥ÀæPÀgÀtzÀ°è ¨ÁQ EgÀĪÀ vÀ¤SÁ CA±ÀUÀ¼À «ªÀgÀ"

1. F ¥ÀæPÀgÀtzÀ°è ¨sÁVAiÀiÁV ºÁ° £ÁåAiÀiÁAUÀ §AzsÀ£ÀzÀ°ègÀĪÀ 16 d£À DgÉÆÃ¦UÀ¼À zsÀé¤ ªÀiÁzÀjAiÀÄ£ÀÄß ªÀiÁ£Àå £ÁåAiÀiÁ®AiÀÄzÀ DzÉñÀzÀ ªÉÄÃgÉUÉ J¥sï.J¸ï.J¯ï vÀdÕgÀ ºÁUÀÆ ¥ÀAZÀgÀ ¸ÀªÀÄPÀëªÀÄ ¥ÀqÉAiÀĨÉÃPÁVgÀÄvÀÛzÉ. F ¥ÀæQæAiÉÄ PÉÊUÉÆ¼Àî®Ä WÀ£À £ÁåAiÀiÁ®AiÀÄPÉÌ ªÀÄ£À« ¸À°è¹zÀÄÝ, DzÉñÀ ¨ÁQ¬ÄgÀÄvÀÛzÉ.

2. DgÉÆÃ¦UÀ¼À zsÀé¤ ªÀiÁzÀjAiÀÄ£ÀÄß PÀÈvÀåzÀ°è §¼ÀPÉAiÀiÁVgÀĪÀ ¥ÀzÀUÀ¼ÉÆA¢UÉ ºÉÆÃ°PÉ ªÀiÁr J¥sï.J¸ï.J¯ï vÀdÕgÀ ªÀgÀ¢AiÀÄ£ÀÄß ¸ÀAUÀ滸À¨ÉÃPÁVgÀÄvÀÛzÉ.

3. ²ªÀ¥æPÀ Á±ï @ ©PÀ貪À FvÀ£À PÉÆ¯É WÀl£ÉAiÀÄ£ÀÄß ¥ÀævÀåPÀë ¸ÁQëzÁgÀgÀÄ £ÉÆÃrzÀÄÝ, ¸ÀzÀjgÀªÀgÀÄUÀ½AzÀ DgÉÆÃ¦UÀ¼À UÀÄgÀÄvÀÄ ¥ÀvÉÛ ºÀZÀÄѪÀ PÀªÁAiÀÄvÀÄ ªÀiÁr¸ÀĪÀÅzÀÄ ¨ÁQ EgÀÄvÀÛzÉ. F ¥ÀæQæAiÉÄ PÉÊUÉÆ¼Àî®Ä WÀ£À £ÁåAiÀiÁ®AiÀÄPÉÌ ªÀÄ£À« ¸À°è¹zÀÄÝ, £ÁåAiÀiÁ®AiÀÄzÀ DzÉñÀ ¨ÁQ¬ÄgÀÄvÀÛzÉ.

4. ¥ÀæPÀgÀtzÀ ¥ÀæªÀÄÄR ¸ÁQëzÁgÀgÀ£ÀÄß UÀÄgÀÄw¹ CªÀgÀÄUÀ¼À ºÉýPÉAiÀÄ£ÀÄß zÁR°¸ÀĪÀÅzÀÄ ¨ÁQ EgÀÄvÀÛzÉ.

5. FUÁUÀ¯Éà zÁR°¹PÉÆArgÀĪÀ ¸ÁQëzÁgÀgÀ ºÉýPÉUÀ¼À£ÀÄß PÀ®A:183 ©.J£ï.J¸ï.J¸ï.CrAiÀÄ°è ¸ÀPÀëªÀÄ £ÁåAiÀiÁ®AiÀÄzÀ WÀ£À 4£Éà J.¹.eÉ.

- 43 -

NC: 2025:KHC:49636

HC-KAR

£ÁåAiÀiÁ®AiÀÄ ¨ÉAUÀ¼ÀÆgÀÄ gÀªÀgÀ°è zÁR°¸À®Ä ªÀÄ£À« ¤ÃrzÀÄÝ, £ÁåAiÀiÁ®AiÀĪÀÅ ºÉýPÉAiÀÄ£ÀÄß zÁR°¸ÀĪÀÅzÀÄ ¨ÁQ EgÀÄvÀÛzÉ.

6. £ÁåAiÀiÁAUÀ §AzsÀ£ÀzÀ°ègÀĪÀ ªÀÄÆgÀÄ DgÉÆÃ¦UÀ¼À£ÀÄß ¥ÀAZÀgÀ ¸ÀªÀÄPÀëªÀÄ rfl¯ï ¥ÉÇÃmÉÆÃUÀ¼À£ÀÄß ¥ÀqÉAiÀĨÉÃPÁVgÀÄvÀÛz.É F ¥ÀæQæAiÉÄAiÀÄ£ÀÄß ªÀiÁ£Àå £ÁåAiÀiÁ®AiÀÄzÀ C£ÀĪÀÄw ªÉÄÃgÉUÉ PÉÃAzÀæ PÁgÁUÀȺÀ ¥ÀgÀ¥Àà£À CUÀæºÁgÀPÉÌ ¨sÉÃn ¤Ãr PÉÊUÉÆ¼Àî®Ä ªÀiÁ£Àå £ÁåAiÀiÁ®AiÀÄPÉÌ Cfð ¸À°è¹zÀÄÝ, £ÁåAiÀiÁ®AiÀĪÀÅ C£ÀĪÀÄw¹zÀ £ÀAvÀgÀ PÉÊUÉÆ¼Àî¨ÉÃPÁVgÀÄvÀÛzÉ.

7. DgÉÆÃ¦UÀ¼À rfl¯ï ¥sÉÇÃmÉÆÃUÀ¼À£ÀÄß ªÀÄvÀÄÛ ¹.¹.n.«AiÀÄ°è ºÁUÀÆ ªÉƨÉʯï£À°è zÁR¯ÁVgÀĪÀ zÀȱÁåªÀ½UÀ¼À£ÀÄß ºÉÆÃ°PÉ ªÀiÁr J¥sï.J¸ï.J¯ï. vÀdÕgÀ ªÀgÀ¢AiÀÄ£ÀÄß ¥ÀqÉzÀÄPÉÆ¼Àî®Ä vÀdÕgÀ ¥ÀjÃPÉëUÉ PÀ¼ÀÄ»¹ vÀdÕgÀ ªÀgÀ¢AiÀÄ£ÀÄß ¸ÀAUÀ滸À¨ÉÃPÁVgÀÄvÀÛzÉ.

8. ¥ÀæPg À ÀtzÀ vÀ¤SÁ PÁ®zÀ°è CªÀiÁ£ÀvÀÄÛ¥Àr¹gÀĪÀ ¹.¹.n« zÀȱÁåªÀ½UÀ¼À£ÄÀ ß, ªÉƨÉÊ¯ï ºÁUÀÆ EvÀgÉ ¸ÀévÀÄÛUÀ¼À£ÀÄß £ÉÊdvÉ PÀÄjvÀÄ J¥sï.J¸ï.J¯ï. vÀdÕgÀ ¥ÀjÃPÉëUÉ PÀ¼ÄÀ »¹ ªÀgÀ¢ ¸ÀAUÀ滸À¨ÉÃPÁVgÀÄvÀÛzÉ.

9. PÀÈvÀåPÉÌ G¥ÀAiÉÆÃV¹gÀĪÀ ªÁºÀ£U À À¼À£ÀÄß «¢ü «eÁÕ£À vÀdÕjAzÀ ¥Àj²Ã®£É ªÀiÁr¹zÀÄÝ, CªÀÅUÀ½AzÀ ¸ÀAUÀ滹gÀĪÀ gÀPÀÛzÀ ªÀiÁzÀjUÀ¼À£ÀÄß r.J£ï.J C£Á°¹¸ïUÉ J¥sï.J¸ï.J¯ï vÀdÕgÀ ¥ÀjÃPÉëUÉ PÀ¼ÀÄ»¸ÀĪÀÅzÀÄ ¨ÁQ¬ÄgÀÄvÀÛzÉ.

10. ¥ÀæPÀgÀtzÀ DgÉÆÃ¦-2 QgÀt ªÀÄvÀÄÛ ªÀÄÈvÀ ²ªÀ¥ÀæPÁ±À EªÀgÀÄUÀ¼À £ÀqÄÀ ªÉ d«ÄãÀÄ «ZÁgÀzÀ°è £ÀqÉ¢gÀĪÀ UÀ¯ÁmÉAiÀÄ «rAiÉÆÃ zÀȱÁåªÀ½UÀ¼ÀÄ ¸ÁªÀiÁfPÀ eÁ®vÁtzÀ°è ªÉÊgÀ¯ï DVzÀÄÝ, ¸ÀzjÀ «rAiÉÆÃUÀ¼À£ÀÄß CªÀiÁ£ÀvÀÄÛ¥Àr¹PÉÆArzÀÄÝ, J¥sï.J¸ï.J¯ï. vÀdÕgÀ ¥ÀjÃPÉëUÉ PÀ¼ÀÄ»¹ ªÀgÀ¢ ¥ÀqÉzÀÄPÉÆ¼Àî¨ÉÃPÁVgÀÄvÀÛzÉ.

11. DgÉÆÃ¦UÀ¼À ªÀÄvÀÄÛ ªÀÄÈvÀ ªÀåQÛAiÀÄ ªÉƨÉʯï PÀgÉUÀ¼À «ªÀgÀUÀ¼À£ÀÄß «±ÉèõÀuÉUÉ M¼À¥Àr¹ vÀ¤SÉ PÉÊUÉÆ¼Àî¨ÉÃPÁVgÀÄvÀÛzÉ.

12. F PÀÈvÀåzÀ°è ¨sÁVAiÀiÁVgÀĪÀ DgÉÆÃ¦UÀ¼ÀÄ ¨ÉÃgÉ ¨ÉÃgÉ ªÀåQÛUÀ¼À ºÉ¸Àj£À°è ¹ªÀÄμÀ£ÀÄß Rjâ¹, D ¹ªÀiï UÀ¼À ªÀÄÄSÁAvÀgÀ ¸ÀA¨sÁµÀuÉ £Àqɹ PÀÈvÀåªÀ£ÀÄß J¸ÀVzÀÄÝ, ¹ªÀiïUÀ¼À£ÀÄß ªÀiÁgÁl ªÀiÁrzÀ ¸ÀA¸ÉÜUÀ¼ÀÄ, ¹ªÀiï Rjâ¹gÀĪÀ UÁæºÀPÀgÀ£ÄÀ ß ¥ÀvÉÛ ªÀiÁr ºÉýPÉ zÁR°¸À¨ÉÃPÁVgÀÄvÀÛzÉ.

- 44 -

NC: 2025:KHC:49636

HC-KAR

13. vÀ¤SÉAiÀİè zÉÆgÀAiÀÄĪÀ ¸ÁPÀëåzÁgÀU¼ À À ªÉÄÃgÉUÉ F PÀÈvÀåzÀ°è ¨sÁVAiÀiÁzÀ ªÀÄvÀÄÛ PÀÈvÀåPÉÌ ¸ÀºÀPÀj¹gÀĪÀ ºÁUÀÆ ¸ÀAWÀnvÀ DgÉÆÃ¦UÀ¼À£ÄÀ ß ¥ÀvÉÛ ªÀiÁr vÀ¤SÉUÉ M¼À¥Àr¸ÀĪÀÅzÀÄ ¨ÁQ EgÀÄvÀÛzÉ.

14. ªÀÄÈvÀ£ÀÄ G¥ÀAiÉÆÃV¸ÀÄwÛzÀÝ ¸ÁåªÀĸÀAUï PÀA¥À¤AiÀÄ ªÉƨÉÊ¯ï ¥sÉÇãï C£ÀÄß d¥ÀÅÛ¥Àr¹zÀÄÝ, ¸ÀzÀj ¥sÉÇãÀC£ÀÄß «ÄgÀgï EªÉÄÃeïUÉ M¼À¥r À ¸À®Ä CzÀÄ j¥ÉÃj EzÀÄÝ, CzÀ£ÀÄß ¸Àj¥Àr¹zÀ £ÀAvÀgÀ J¥sï.J¸ï.J¯ï. vÀdÕgÀ ¥ÀjÃPÉëUÉ ¸À°è¹ ªÀgÀ¢ ¥ÀqÉAiÀĨÉÃPÁVgÀÄvÀÛzÉ.

15. F ¥ÀæPÀgÀtzÀ DgÉÆÃ¦ CgÀÄuï PÀĪÀiÁgï FvÀ£À ªÀÄ£ÉAiÀÄ ±ÉÆÃzsÀ£Á PÁ®zÀ°è PÀÈvÀåzÀ ¸ÀÀªÀÄAiÀÄzÀ°è zsÀj¹zÀÝ ±ÀÆUÀ¼À£ÀÄß MvÀÄÛ¥Àr¹zÀÄÝ, ¸ÀzÀj ±ÀÆUÀ¼£ À ÀÄß r.J£ï.J ¥ÀjÃPÉëUÉ M¼À¥Àr¹ vÀdÕgÀ ªÀgÀ¢ ¸ÀAUÀ滸À¨ÉÃPÁVgÀÄvÀÛzÉ.

16. ¥ÀæPg À t À zÀ DgÉÆÃ¦ DmÉÆÃ ²ªÀ FvÀ£ÀÄ ªÀÄÈvÀ£À ZÀ®£ÀªÀ®£À UÀªÀĤ¸À®Ä ªÀÄvÀÄÛ PÉÆ¯É J¸ÀUÀ®Ä DmÉÆÃªÀ£ÀÄß G¥ÀAiÉÆÃV¹zÀÄÝ, ¸ÀzÀj DmÉÆÃªÀ£ÄÀ ß UÀÄgÀÄw¹, d¥ÀÄÛ¥Àr¸À ¨ÉÃPÁVgÀÄvÀÛzÉ.

17. DmÉÆÃªÀ£ÀÄß d¥ÀÅÛ¥Àr¹zÀ £ÀAvÀgÀ CzÀ£ÀÄß J¥sï.J¸ï.J¯ï vÀdÕgÀ ¸ÀªÀÄPÀëªÀÄ ®Æ«Ä£Á¯ï mɸïÖUÉ M¼ÀªÀr¹ vÀdÕgÀ ªÀgÀ¢ ¸ÀAUÀ滸À¨ÉÃPÁVgÀÄvÀÛzÉ.

18. F WÀl£ÉAiÀÄÄ d«Ää£À «ªÁzÀzÀ §UÉÎ ¸ÀA¨sÀ«¹zÀÄÝ, F PÀÄjvÀÄ £Àq¢ É gÀĪÀ ºÀtPÁ¹£À ªÀåªÀºÁgÀzÀ §UÉÎ vÀ¤SÉ PÉÊUÉÆ¼Àî¨ÉÃPÁVgÀÄvÀÛzÉ.

19. F ¥ÀæPÀgÀtzÀ DgÉÆÃ¦-1 dUÀ¢Ã±ï @ dUÀÎ FvÀ£ÀÄ PÀÈvÀå £ÀqÉzÀ £ÀAvÀgÀ «zÉñÀPÉÌ ¥ÀæAiÀiÁt¹ vÀ¯ÉªÀÄgɹPÉÆArzÀÄÝ, FvÀ£À eÉÆvÉ «zÉñÀPÉÌ ¥ÀæAiÀiÁt¹ ¸ÀºÀZg À ÀgÀ£ÀÄß UÀÄgÀÄw¹ vÀ¤SÉUÉ M¼À¥r À ¸À¨ÉÃPÁVgÀÄvÀÛzÉ.

20. DgÉÆÃ¦-1 dUÀ¢Ã±ï @ dUÀÎ FvÀ£ÀÄ «zÉñÀPÉÌ ¥ÀæAiÀiÁt¸À®Ä ºÀtPÁ¹£À ¸ÀºÁAiÀÄ ªÀiÁrzÀ ªÀåQÛUÀ¼À£ÀÄß UÀÄgÀÄw¹ vÀ¤SÉUÉ M¼À¥Àr¸À¨ÉÃPÁVgÀÄvÀÛzÉ.

21. DgÉÆÃ¦UÀ¼ÀÄ PÀÈvÀåPÉÌ G¥ÀAiÉÆÃV¹zÀÝ ¸Á̦ðAiÉÆÃ ªÁºÀ£ÀªÀ£ÀÄß ¤ÃrzÀ ªÀÄzsÀåªÀwðUÀ¼À£ÄÀ ß UÀÄgÀÄw¹ vÀ¤SÉUÉ M¼À¥Àr¸À¨ÉÃPÁVgÀÄvÀÛzÉ.

22. F ¥ÀæPÀgÀtzÀ ¥ÀæxÀªÄÀ ªÀvÀðªÀiÁ£À ªÀg¢ À DgÉÆÃ¦-4 C¤¯ï FvÀ£À£ÀÄß vÀ¤SÉUÉ M¼À¥Àr¸À¨ÉÃPÁVgÀÄvÀÛzÉ.

- 45 -

NC: 2025:KHC:49636

HC-KAR

23. F ¥ÀæPÀgÀtzÀ vÀ¤SÉAiÀİè PÀ®A 3(1)(i), 3(1)(ii) 3(2), 3(3), 3(4), 3(5) ªÀÄvÀÄÛ PÀ®A 4 PÀ£ÁðlPÀ ¸ÀAWÀnvÀ C¥ÀgÁzsÀ ¤AiÀÄAvÀæt PÁAiÉÄÝ 2000 gÀ£ÀÄß C¼ÀªÀr¹PÉÆAqÀÄ vÀ¤SÉ PÉÊUÉÆArzÀÄÝ, DgÉÆÃ¦vÀgÀÄ ¸ÀAWÀnvÀgÁV F WÀl£ÉAiÀÄ°è ¨sÁVAiÀiÁVgÀĪÀ PÀÄjvÀÄ E¤ßvÀgÉ DgÉÆÃ¦vÀgÀÄUÀ¼£ À ÀÄß UÀÄgÀÄw¹ CªÀgÀ£ÀÄß vÀ¤SÉUÉ M¼À¥Àr¸À ¨ÉÃPÁVgÀÄvÀÛzÉ.

24. PÉÆ¯ÉVÃqÁzÀ ²ªÀ¥ÀæPÁ±ï @ ©PÀè ²ªÀ FvÀ£À ZÀ®£ÀªÀ®£À UÀÄgÀÄw¸À®Ä ªÀÄvÀÄÛ PÉÆ¯É J¸ÀUÀ®Ä ºÀt ¤ÃrzÀÄÝ, F ¸ÀA§AzsÀ ºÀtzÀ ªÀÄÆ® ªÀÄvÀÄÛ ¨ÁåAPï zÁR¯ÁwUÀ¼À£ÀÄß ºÁUÀÆ AiÀÄÄ.¦.L zÁR¯ÁwUÀ¼À£ÀÄß ¥Àqz É ÀÄ ¸ÁPÁëöåzsÁgÀUÀ¼À£ÀÄß ¸ÀAUÀ滸À¨ÉÃPÁVgÀÄvÀÛzÉ.

25. PÉÆ¯É J¸ÀUÀ®Ä G¥ÀAiÉÆÃV¹zÀÝ ªÀÄaѤAzÀ PÀÈvÀåzÀ°è ¨sÁVAiÀiÁzÀ DgÉÆÃ¦-3 «ªÀįïgÁeï FvÀ¤UÀÆ ¸ÀºÀ UÁAiÀĪÁVzÀÄÝ, ¸ÀzÀj ªÀÄaѤAzÀ DgÉÆÃ¦vÀ¤UÉ UÁAiÀÄ DVgÀÄvÀÛzÉAiÉÄà JA§ §UÉÎ ªÉÊzÁå¢üPÁjUÀ½AzÀ ªÀgÀ¢ ¥ÀqÉAiÀĨÉÃPÁVgÀÄvÀÛzÉ.

26. F ¥ÀæPÀgÀtzÀ J¥sï.L.Dgï DgÉÆÃ¦-5 ¨sÉÊgÀw §¸ÀªÀgÁdÄ gÀªÀgÀÄ vÀ£Àß «gÀÄzÀÞ zÁR°¹gÀĪÀ zÀÆgÀ£ÀÄß gÀzÀÄÝ¥Àr¸À®Ä UËgÀªÁ¤évÀ PÀ£ÁðlPÀ GZÀÑ £ÁåAiÀiÁ®AiÀÄzÀ°è Qæ«Ä£À¯ï ¦nµÀ£ï £ÀA:10290/2025 jÃvÁå ¦nµÀ£ï ¸À°è¹gÀÄvÁÛgÉ. C®èzÉ ªÀiÁ£Àå GZÀÑ £ÁåAiÀiÁ®AiÀĪÀÅ DgÉÆÃ¦vÀ£À «gÀÄzÀÞ AiÀiÁªÀÅzÉà §®ªÀAvÀzÀ PÀæªÀÄ PÉÊUÉÆ¼ÀîzÀAvÉ DzÉñÀ ¤Ãr¢ÝgÀÄvÀÛzÉ. F PÁgÀtPÁÌV ¥ÀæxÀªÀÄ ªÀvÀðªÀiÁ£À ªÀgÀ¢AiÀİè£À DgÉÆÃ¦-5 ¨sÉÊgÀw §¸ÀªÀgÁdÄ ºÁ° ±Á¸ÀPÀ£ÁVgÀĪÀÅzÀjAzÀ ªÀiÁ£Àå GZÀÑ£ÁåAiÀiÁ®AiÀÄzÀ ªÀÄzsÀåAvÀgÀ DzÉñÀzÀ vÉgÀ«UÁV PÀæªÀÄPÉÊUÉÆArzÀÄÝ, F ¥ÀæQæAiÉÄAiÀÄ£ÀÄß M¼ÀUÉÆAqÀAvÉ ªÀÄÄAzÉ PÀÆ®APÀĵÀ vÀ¤SÉAiÀÄ CUÀvÀå EgÀÄvÀÛzÉ.

27. F ¥ÀæPÀgt À zÀ°è ªÀÄÈvÀ ªÀåQÛ DgÉÆÃ¦vÀgÀ «gÀÄzÀÞ 2 ¨Áj fêÀ¨ÀA s iÀÄ¢AzÀ ªÀÄvÀÄÛ gÀPÀëuÉ PÉÆÃj ¥ÉǰøÀgÀ°è ªÀÄ£À« ¸À°è¹zÀÄÝ, F PÀÄjvÀÄ PÀÆ®APÀĵÀ vÀ¤SÉAiÀÄ CUÀvÀå EgÀÄvÀÛzÉ.

28. ªÀÄÈvÀ ªÀåQÛ ¥sɧæªÀj 2025 gÀ°è ¥ÉǰøÀjUÉ ¸À°è¹zÀ zÀÆj£À°è EªÀgÀ ªÀÄvÀÄÛ DgÉÆÃ¦vÀgÀ £ÀqÀÄ«£À jAiÀįïJ¸ÉÖÃmï ªÀåªÀºÁgÀzÀ PÀÄjvÀÄ G¯ÉèÃT¸À¯ÁVzÀÄÝ, D »£À߯ÉAiÀÄ°è ªÀÄÈvÀ£À fêÀPÉÌ C¥ÁAiÀÄ«gÀĪÀÅzÁV ºÉýPÉÆArgÀÄvÁÛgÉ. EzÀPÉÌ ¸ÀA§A¢ü¹zÀ ¸ÀàµÀÖ ¸ÁPÁëåzsÁgÀUÀ¼À£ÀÄß zÁR¯É gÀÆ¥Àz°À è ¸ÀAUÀ滸ÀĪÀ CUÀvÀå EgÀÄvÀÛzÉ.

- 46 -

NC: 2025:KHC:49636

HC-KAR

29. F »AzÉ ªÀÄÈvÀ ªÀåQÛ ¥ÉǰøÀgÀ°è ¸À°è¹zÀ zÀÆgÀÄUÀ¼À°è ¥Àæxª À ÀÄ ªÀvÀðªÀiÁ£À ªÀgÀ¢AiÀÄ 5£Éà DgÉÆÃ¦AiÀÄ PÀÄjvÀÄ G¯ÉèÃT¸À¯ÁVzÀÄÝ, 5£Éà DgÉÆÃ¦vÀgÀÄ ±Á¸ÀPÀgÁV C¢üPÁgÀ §®¢AzÀ jAiÀįï J¸ÉÖÃmï CªÀåªÀºÁgÀ ªÀÄvÀÄÛ jAiÀįï J¸ÉÖÃmï ªÀåªÀºÁgÀ ªÀiÁqÀÄwÛzÀÝ ªÀÄÈvÀ ªÀÄvÀÄÛ DvÀ£À PÀqÉAiÀĪÀªÀ£ÀÄß PÀÄVθÀ®Ä ¥ÀæAiÀÄwß¹zÀ §UÉÎ PÀAqÀħgÀÄvÀÛzÉ, EzÀgÀ PÀÄjvÀÄ ¸ÀºÀ PÀÆ®APÀĵÀ vÀ¤SÉAiÀÄ CUÀvÀå«gÀÄvÀÛzÉ.

30. ¥ÀæxÀªÀÄ ªÀvÀðªÀiÁ£À ªÀgÀ¢AiÀİèAiÀÄ 5£Éà DgÉÆÃ¦ ±Á¸ÀPÀgÀÄ ªÀÄÈvÀ£À PÉÆ¯ÉAiÀÄ ¦vÀÆjAiÀÄ°è ¨sÁVAiÀiÁzÀ §UÉÎ ¸ÁPÁëöåzsÁgÀ ¸ÀAUÀ滸À¨ÉÃPÁVgÀÄvÀÛzÉ. F PÀÄjvÀÄ 5£Éà DgÉÆÃ¦vÀgÀ C©ügÀPÉë «ZÁgÀuÉAiÀÄ CUÀvÀå EgÀÄvÀÛzÉ.

31. F ¥ÀæPg À ÀtzÀ "¸ÀAWÀnvÀ C¥ÀgÁzsÀ" DVgÀĪÀÅzÀjAzÀ ªÀÄvÀÄÛ FUÁUÀ¯Éà PÉÆÃPÁ PÁ£ÀÆ£ÀÄ C£Àé¬Ä¹gÀĪÀÅzÀjAzÀ PÀÆ®APÀĵÀ vÀ¤SÉ CUÀvÀå EgÀÄvÀÛzÉ.

This enumeration in the report would indicate the

remaining investigation.

(c) The report also contains the reasons for continuing

the detention of accused in judicial custody beyond 90

days. This would relate to the requirement of assigning

"the specific reasons for the detention of the accused

beyond the said period of 90 days."

The relevant extracts of the report at point 1 to 7 under the caption "£ÁåAiÀiÁAUÀ §AzsÀ£ÀzÀ°ègÀĪÀ DgÉÆÃ¦vÀgÀ£ÀÄß £ÁåAiÀiÁAUÀ §AzsÀ£Àz° À èAiÉÄà ªÀÄÄAzÀĪÀgɸÀĪÀ PÀÄjvÀÄ"

- 47 -

NC: 2025:KHC:49636

HC-KAR

1. F ¥ÀæPÀgÀtzÀ°è£À FªÀgÉV£À vÀ¤SÉAiÀÄAvÉ jAiÀįï J¸ÉÖÃmï ªÀåªÀºÁgÀPÉÌ ¸ÀA§A¢ü¹zÀAvÉ ºÀtPÁ¹£À ºÉaÑ£À/CPÀæªÀÄ ¯Á¨sÀPÁÌV Qæ«Ä£À¯ï »£À߯ÉAiÀÄļÀîªgÀ ÀÄ jAiÀįï J¸ÉÖÃmï ªÀåªÀºÁgÀzÀ°è vÉÆqÀV¹PÉÆAqÀÄ gÁdQÃAiÀÄ ¥Àæ¨sÁ«UÀ¼À ¨ÉA§®¢AzÀ ªÀåªÀºÁgÀ ¤ªÀð»¸ÀÄwÛgÀĪÀÅzÀÄ PÀAqÀħgÀÄvÀÛzÉ. F »£À߯ÉAiÀİè DgÉÆÃ¦vÀgÀÄUÀ¼À £ÁåAiÀiÁAUÀ §AzsÀ£ÀªÀ£ÀÄß ªÀÄÄAzÀĪÀgɸÀzÉ EzÀÝ°è ªÀÄÄA¢£À vÀ¤SÉUÉ CrØ DvÀAPÀ GAlÄ ªÀiÁqÀĪÀ ¸ÁzsÀåvÉUÀ½gÀÄvÀÛªÉ.

2. F ¥ÀæPÀgÀtzÀ°è «±ÉõÀ PÁ£ÀÆ£ÀÄ PÉÆÃPÁ C£Àé¬Ä¹gÀĪÀÅzÀjAzÀ ¥ÀæPÀgÀtPÉÌ ¸ÀA§AzsÀ¥ÀlÖ ¸ÁQëzÁgÀgÀÄUÀ¼ÀÄ vÀ¤SÉAiÀÄ°è ¸ÀºPÀ Àj¹zÀªÀgÀÄ ªÀÄÄAzÉ DgÉÆÃ¦vÀgÀ MvÀÛqÀPÉÌ ªÀÄtÂzÀÄ ¥ÀæwPÀÆ® ¥Àjt«Ä¸ÀĪÀ ¸ÁzsÀåvÉ EgÀĪÀÅzÀjAzÀ DgÉÆÃ¦vÀgÀ £ÁåAiÀiÁAUÀ §AzsÀ£À ªÀÄÄAzÀĪÀgɸÀĪÀ CUÀvÀå«gÀÄvÀÛzÉ.

3. ¥ÀæPÀgÀtzÀ°è 5£Éà DgÉÆÃ¦ ±Á¸ÀPÀgÀÄ ¨sÁVAiÀiÁzÀ §UÉÎ vÀ¤SÉ £ÀqA É iÀÄÄwÛzÀÄÝ, CªÀgÀ ¥Àæ¨sÁªÀ¢AzÁV vÀ¤SÉUÉ CqÀZÀuÉ GAmÁUÀĪÀ ¸ÁzsÀåvÉ EgÀÄvÀÛzÉ.

4. F ¥ÀæPÀgÀtzÀ°è PÉÆ¯ÉUÉ ¸ÀA§A¢ü¹zÀAvÉ ªÀÄÈvÀ£À vÁ¬Ä ªÀÄvÀÄÛ ªÀÄÈvÀ£À D¥ÀÛgÀÄ ¥ÀæªÀÄÄR ¸ÁQëzÁgÀgÁVzÀÄÝ, CªÀgÀÄUÀ¼À fêÀPÉÌ C¥ÁAiÀĪÀÅAmÁUÀĪÀ ¸ÁzsÀåvÉ EgÀĪÀÅzÀjAzÀ DgÉÆÃ¦vÀgÀ §AzsÀ£ÀªÀ£ÀÄß ªÀÄÄAzÀĪÀgɸÀĪÀÅzÀgÀ CUÀvÀå«gÀÄvÀÛzÉ.

5. ºÉaÑ£À DgÉÆÃ¦vÀgÀÄUÀ¼ÀÄ Qæ«Ä£À¯ï »£À߯ÉAiÀÄļÀîªÀgÁVzÀÄÝ, ¥ÀæPÀgÀtzÀ ¨sÀ«µÀåzÀ zÀȶ֬ÄAzÀ DgÉÆÃ¦vÀgÀ §AzsÀ£ÀªÀ£ÀÄß ªÀÄÄAzÀĪÀgɸÀĪÀ CUÀvÀå«gÀÄvÀÛzÉ.

6. PÀÈvÀåzÀ £ÀqÉzÀ £ÀAvÀgÀ ¥ÀæPÀgÀtzÀ ¥ÀæªÀÄÄR DgÉÆÃ¦-1 dUÀ¢Ã±À @ dUÀÎ EªÀgÀÄ «zÉñÀPÉÌ ºÉÆÃV vÀ¯ÉªÀÄgɹPÉÆAqÀÄ £ÀAvÀgÀzÀ°è §Æè PÁ£Àðgï £ÉÆÃn¸ï ªÉÄÃgÉUÉ ªÀÄgÀ½ ¨sÁgÀvÀPÉÌ §A¢gÀÄvÁÛgÉ. DzÀÝjAzÀ EªÀjUÉ eÁ«ÄãÀÄ ªÀÄAdÆgÀÄ ªÀiÁrzÀݰè EªÀgÀÄ ¥ÀÄ£À: vÀ¯ÉªÀÄgɹPÉÆ¼ÀÄîªÀ ¸ÁzsÀåvÉ §ºÀ¼À EgÀÄvÀÛzÉ.

7. F WÀl£ÉAiÀÄ°è ¨sÁVAiÀiÁVgÀĪÀ DgÉÆÃ¦UÀ¼ÀÄ gÀÆrüUÀvÀ C¥ÀgÁ¢üUÀ¼ÁVzÀÄÝ, eÁ«Ää£À ªÉÄÃ¯É ©lÖ°è ¥ÀÄ£ÀB EªÀgÀÄ EzÉà £ÀªÀÄÆ£ÉAiÀÄ PÀÈvÀåzÀ°è ¨sÁVAiÀiÁV ¸ÀªÀiÁdzÀ°è ±ÁAwAiÀÄ£ÀÄß £Á±À¥Àr¸ÀĪÀ ¸ÁzsÀåvÉ EgÀÄvÀÛzÉ

28. Accordingly, it can be stated that the report

does satisfy the requirement of the proviso insofar as (i)

- 48 -

NC: 2025:KHC:49636

HC-KAR

the progress of investigation is detailed; (ii) the specific

reasons for detention of the accused beyond 90 days is

also enumerated.

C. APPLICATION OF MIND OF THE PUBLIC PROSECUTOR

29. What needs to be seen as regards the report of

the Public Prosecutor is that there has to be application of

mind when the prosecutor is forwarding his report to the

court. The report even if it were to endorse in entirety

the report of the Investigating Officer by a separate report

of the Public Prosecutor and the entirety of the report of

the Investigating Officer is adopted, it could stand legal

scrutiny if the reliance is on the reacquisition by the

Investigating Officer which itself is detailed. However,

while adopting the report of the public prosecutor in its

entirety the report should also expressly contain the

independent application of mind of the Public Prosecutor.

It would be appropriate to extract the concluding Para of

the report of the Public Prosecutor which reads as follows:

- 49 -

NC: 2025:KHC:49636

HC-KAR

"F ¥ÀæPÀgÀtzÀ°è vÀ¤SÁ ªÉÃ¼É FªÀgÉUÉ 40PÀÆÌ «ÄQÌ ¸ÁQëzÁgÀgÀ ºÉýPÉUÀ¼À£ÀÄß ¥ÀqÉAiÀįÁVzÀÄÝ, CªÀgÀ ¸ÀÄgÀPÀëvÉAiÀÄ zÀȶ֬ÄAzÀ F ªÀÄ£À«AiÀİè CªÀgÀ ºÉ¸ÀgÀÄUÀ¼À£ÄÀ ß §»gÀAUÀ¥Àr¹gÀĪÀÅ¢®è F ¥ÀæPÀgÀtzÀ°è FªÀgÉUÉ ¸ÀAUÀ滸À¯ÁzÀ ¸ÁPÁëzsÁgÀUÀ¼À ¥Àj²Ã®£É¬ÄAzÀ ªÉÄð£À CA±ÀUÀ¼ÀÄ ªÉÄÃ¯ÉÆßÃlPÉÌ PÀAqÀħA¢zÀÄÝ, vÀ¤SÁ ¸ÀªÀÄAiÀÄ «¸ÀÛj¸ÀĪÀÅzÀgÀ CUÀvÀå«gÀĪÀÅzÁV C©ü¥ÁæAiÀÄ¥ÀnÖgÀÄvÉÛãÉ. F »£À߯ÉAiÀİè F ¥ÀæPÀgÀtzÀ°è vÀ¤SÁ ¥ÀæQæAiÉÄUÀ¼À£ÀÄß ¥ÀÇtðUÉÆ½¹ WÀ£À £ÁåAiÀiÁ®AiÀÄPÉÌ ¤UÀ¢vÀ 90 ¢£ÀUÀ¼À°è (¢£ÁAPÀ:14/09/2025 PÉÌ C£ÀéAiÀĪÁUÀĪÀAvÉ) DgÉÆÃ¦UÀ¼À «gÀÄzÀÞ zÉÆÃµÁgÉÆÃ¥ÀuÁ ¥ÀnÖ ¸À°è¸À®Ä ¸ÁzsÀåªÁUÀÄwÛ®èªÁzÀÄzÀjAzÀ ºÁUÀÆ F ªÉÄÃ¯É «ªÀj¹zÀ PÁgÀtUÀ½UÁV vÀ¤SÉ ¥ÀÇgÉʸÀ®Ä PÀ£ÁðlPÀ ¸ÀAWÀnvÀ C¥ÀgÁzsÀUÀ¼À

¤AiÀÄAvÀæt PÁAiÉÄÝ 2000 gÀ PÀ®: 22(2)(b) C£ÀéAiÀÄ ºÉZÄÀ ѪÀj 90 ¢£ÀUÀ¼À PÁ¯ÁªÀ¢üAiÀÄ «¸ÀÛgÀuÉ DUÀvÀå«gÀĪÀÅzÀjAzÀ 180 ¢£ÀUÀ¼ÀªÀgÉUÉ vÀ¤SÁ CªÀ¢ü «¸ÀÛj¸ÀĪÀAvÉ PÉÆÃj ªÀÄvÀÄÛ ºÁ° £ÁåAiÀiÁAUÀ §AzsÀ£ÀzÀ°ègÀĪÀ DgÉÆÃ¦UÀ¼À£ÀÄß £ÁåAiÀiÁAUÀ §AzsÀ£ÀzÀ°èAiÉÄà ªÀÄÄAzÀĪÀgɸÀĪÀAvÉ WÀ£À £ÁåAiÀiÁ®AiÀÄzÀ°è ¥Áæyð¹PÉÆ¼ÀÄîvÉÛãÉ."

30. A reading of concluding paragraph clearly

reflects the independent application of mind of public

prosecutor which would be sufficient to stand legal

scrutiny. While the entirety of the report of the

Investigation officer forms a part of the report of the Public

Prosecutor, and the Public Prosecutor proceeds to state

that he has applied his mind and requests the Court for

- 50 -

NC: 2025:KHC:49636

HC-KAR

extension of time to complete investigation. This would

constitute sufficient application of mind.

31. Though the report of the Investigating Officer

does not appear to have been produced before the

designated Judge, the same has been produced in the

present proceedings. The report of the Investigating

Officer is detailed and, on its basis, report is made to the

designated Court by the Public Prosecutor separately.

That by itself in the present facts would be sufficient.

D. SATISFACTION OF THE DESIGNATED JUDGE.

32. In terms of proviso inserted by Section 22 of

KCOCA, power is conferred on the Special Court to extend

the period of custody beyond the maximum period of 90

days is on the designated Judge who needless to state is

required to be satisfied about the report of the Public

Prosecutor being in compliance with the requirements of

indicating the progress of investigation and specifying

reasons for detention of accused.

- 51 -

NC: 2025:KHC:49636

HC-KAR

33. While the first safeguard is that of application of

mind by the Public Prosecutor, the second tier of

safeguard is the decision to extend time to complete

investigation while accused continues to remain in

custody. Such power being exercised by the designated

Judge is decision which needless to state has to reflect

application of mind.

34. As noticed supra, this decision of extension

under proviso of Section 22 (2) (b) is intertwined with

power to extend custody in terms of Section 167 (2) (a) of

Cr.P.C. Every time extension of order of remand is passed

under Section 167 (2) (a) of Cr.P.C., there is a

requirement that the designated Judge "is satisfied that

adequate grounds exist for doing so".

35. In the present case, the reflection of application

of mind of the designated Judge can be found on a reading

of the order, the relevant extracts reproduced below:

- 52 -

NC: 2025:KHC:49636

HC-KAR

"20. The main aspect which is submitted by the prosecution indicates that genesis for commission of the above case is the real estate dispute which was prevailing between the parties. The learned SPP has submitted that certain documents are required to be confronted to the accused persons which can only be done only on the receipt of the FSL and further the accused No.5 has obtained necessary interim protection by the kind orders of the Hon'ble High court. It is submitted that he was the main person at whose instance the incident had taken place and hence his interrogation was very much essential. That apart, I have also bestowed my anxious reading to the reasons assigned by the learned SPP and on considering the same, it seems to be justifiable one. Further it is relevant to note that the application was filed on 09.10.2025 which was much prior to the completion of the stipulated period for completion of investigation and also it is noticed that at the time of and were filing the application the accused persons secured/present before the court proper opportunity was granted to them to file their statement of objections. Though in strict parlance, they may not have any say on the manner of investigation being conducted, but considering the fact that allowing of application may in a way interfere with the indefeasible right which may occur in favour of the accused if the final report is not filed within the stipulated period, the court had permitted the accused to filed necessary objections.

The accused had filed the objection and they were also permitted to make submission in this regard. As such the mandate of the act which is more fully enshrined in the authority of the Hon'ble Apex court is complied with.

21. xxx

- 53 -

NC: 2025:KHC:49636

HC-KAR

22. In the aforesaid authority it has been clearly held that the grant of extension of period of investigation cannot be made on mechanical grounds since it affects the liberty of the citizen on extraneous grounds. Further it is held that, for seeking extension of time, the public prosecutor after an independent application of his mind to the request of the investigating agency is required to make a report to the Court indicating therein the progress of the investigation and disclosing justification for keeping the accused in further custody to enable the investigating agency to complete the investigation. The public prosecutor may attach the request of the investigating officer along with his request or application and report, but his report, as envisaged under clause (bb), must disclose on the face of it that he has applied his mind and was satisfied with the progress of the investigation and considered grant of further time to complete the investigation necessary. In this regard the application filed by the learned SPP itself is self-explanatory, wherein he has dealt in detail.

23. Further the Hon'ble Apex Court has held that the extension could be granted only on the Report of the Public Prosecutor for completion of investigation and filing the challan thereafter and for no other purpose. Even in the aforesaid case, it is noticed from the records that extension of period of limitation is sought only for the purpose of continuing with the investigation and not for any administrative defects. The reason assigned by the SPP seems to be plausible ..."

36. Clearly the order reflects application of mind and

such satisfaction of the designated Judge would satisfy the

- 54 -

NC: 2025:KHC:49636

HC-KAR

statutory mandate under Section 167 (2) (a) while

extending judicial remand as well as the order extending

time for investigation in terms of the proviso under 22 (2)

(b) of KCOCA.

37. So far as the challenge to order of the Court

extending investigation by 45 days it would be sufficient to

observe such extension is an exercise of judicial discretion

by the Court and we find no reason to interfere with such

exercise of judicial discretion.

38. Though, the counsel for the petitioner Venkatesh

Dalawai has contended that Sessions Judge has failed to

observe that the accused 6 and 8 have filed their

statement of objections, that would not be of any legal

significance as the said accused having filed statement of

objections indicate them being aware of the prosecution's

application for extension of time which would ipso facto

fulfil the legal requirement of keeping the accused

informed.

- 55 -

NC: 2025:KHC:49636

HC-KAR

E. PRODUCTION OF ACCUSED WHILST CONSIDERING

APPLICATION FOR EXTENSION OF TIME FOR INVESTIGATION

WHILE ACCUSED STILL REMAINS IN CUSTODY .

39. One of the other contentions raised is as regards

accused not being produced during the relevant point of

time when their application for default bail was considered.

40. The following table would indicate the relevant

date on which application was filed and argued and the

date of presence of the accused.



SI     Details of      Date of       Date of         Date of     Presence of
No
       Accused         Arrest        Filing of       Filing of   Accused on
                                    Application     Objections   the dates of
                                                                   Hearing

1       K. KIRAN      16.07.2025     09.10.2025     14.10.2025    10.10.2025
     (Accused No.2)                                              (through VC)
2     VIMALRAJ. B     16.07.2025     09.10.2025     14.10.2025    10.10.2025
     (Accused No.3)                                              (through VC)
3       MADAN. R      16.07.2025     09.10.2025     14.10.2025    10.10.2025
     (Accused No.7)                                              (through VC)
4.      PRADEEP       16.07.2025     09.10.2025     15.10.2025    10.10.2025
       (Accused 6)                                               (through VC)
5.     V. SAMUAL      16.07.2025     09.10.2025     15.10.2025    10.10.2025
       (Accused 8)                                                (through VC



41. Undisputedly the application was filed before the

expiry of 90 days.

- 56 -

NC: 2025:KHC:49636

HC-KAR

42. The petitioners have contended that there have

been procedural violations insofar as the petitioners were

not notified regarding the filing of application and were not

produced on all dates when the application was being

considered.

43. The Apex Court in the case of Sanjay Dutt v.

State through CBI, Bombay (II)3 speaking through a

Constitution Bench after a detailed discussion as regards

production of accused before the Court has concluded at

Para 53 (2) (a) as follows:

"53 (2)(a) Section 20(4)(bb) of the TADA Act only requires production of the accused before the court in accordance with Section 167(1) of the Code of Criminal Procedure and this is how the requirement of notice to the accused before granting extension beyond the prescribed period of 180 days in accordance with the further proviso to clause (bb) of sub-section (4) of Section 20 of the TADA Act has to be understood in the judgment of the Division Bench of this Court in Hitendra Vishnu Thakur [(1994) 4 SCC 602 :

1994 SCC (Cri) 1087 : JT (1994) 4 SC 255]. The requirement of such notice to the accused before granting the extension for completing the investigation is not a written notice to the accused giving reasons therein. Production of the accused at that time in the court informing him that the question of extension of the period for

(1994) 5 SCC 410

- 57 -

NC: 2025:KHC:49636

HC-KAR

completing the investigation is being considered, is alone sufficient for the purpose."

44. Accordingly, it becomes clear that as regards

notice to the accused before granting extension for

completing the investigation, production of the accused at

the relevant time in court informing him that extension of

period of completing the investigation is being considered

is sufficient. Such would be the legal position on a

meaningful reading of para 53(2)(a) of Sanjay Dutts

case(supra).

45. The matter was called out on 27.09.2025 and

adjourned to 10.10.2025. The case however was

advanced to 06.10.2025 and accused no.1 had filed

application under Section 346 of BNSS requesting the

court to direct the Central Prison Authorities to provide

accused no.1 with home cooked food. The matter was then

adjourned to 09.10.2025. On 09.10.2025, SPP had filed

application under Section 22 (2) (b) of KCOCA seeking

extension of time to complete investigation. The court had

- 58 -

NC: 2025:KHC:49636

HC-KAR

adjourned the matter to 10.10.2025 on which date the

accused were produced from judicial custody through VC

and judicial custody was extended for a period of 15 days

in terms of the mandate under 167(2).

46. It is the submission of learned Additional SPP

that on 10.10.2025, copy was served to the counsel. The

matter was then adjourned to 14.10.2025. On such date,

learned counsel for accused nos.2, 3 and 7 had filed

objections to the application filed by the prosecution

seeking for extension of time. Hence it is clear that the

very filing of objections to the application filed by the

prosecution would indicate that the accused were notified

regarding application for extension of time to complete

investigation.

47. The application for extension of time was filed

on 09.10.2025 and came to be decided on 17.10.2025.

During this period, the accused were produced on

10.10.2025. They have filed objections to the application.

- 59 -

NC: 2025:KHC:49636

HC-KAR

Their production on 10.10.2025 would be sufficient

compliance in terms of the observation of the Apex Court

in Sanjay Dutt (supra). If presence during the process of

consideration of application is in order to notify the

accused regarding such extension so that they could

object, then it can be stated that the purpose is served. As

in the present case, they were produced on 10.10.2025

after an application for extension was filed, and objections

were filed to such applications was filed on 14.10.2025

and they have been heard.

48. Insofar as their contention that they were not

produced on other dates, it must be noticed that in terms

of Section 187 of BNSS (section of 167 CRPC), every time

custody is extended for every period not exceeding 15

days, the accused is to be produced. This requirement has

been complied for the period during which application was

being considered i.e., between 09.10.2025 and

17.10.2025 when orders came to be passed. The accused

were produced on 10.10.2025 and subsequently on

- 60 -

NC: 2025:KHC:49636

HC-KAR

24.10.2025. The requirement of production on dates of

extension of remand has been complied with.

49. The contention that during the process of

consideration of application seeking extension of time for

investigation the petitioners were to be present on every

date of hearing is rejected, as there is no such legal

obligation.

II. CONCLUSION

50. This court considering a petition under Section

482 with its limited jurisdiction cannot sit in appeal over

the conclusion of the designated Judge and accordingly,

there are no grounds made out for interference with the

exercise of such judicial discretion conferred under the

statute.

51. Accordingly, in light of the discussion supra, the

petitions are dismissed.

Sd/-

(S SUNIL DUTT YADAV) JUDGE NP

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter