Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri. Manjunath S/O Rudrappa Koti vs The State Of Karnataka
2026 Latest Caselaw 1070 Kant

Citation : 2026 Latest Caselaw 1070 Kant
Judgement Date : 10 February, 2026

[Cites 12, Cited by 0]

Karnataka High Court

Sri. Manjunath S/O Rudrappa Koti vs The State Of Karnataka on 10 February, 2026

Author: V.Srishananda
Bench: V.Srishananda
                                                -1-
                                                             NC: 2026:KHC-D:2026
                                                     CRL.P No. 100866 of 2025
                                                 C/W CRL.P No. 102702 of 2024
                                                     CRL.P No. 103394 of 2024
                      HC-KAR                                    AND 4 OTHERS




                           IN THE HIGH COURT OF KARNATAKA AT DHARWAD

                            DATED THIS THE 10TH DAY OF FEBRUARY, 2026

                                              BEFORE
                               THE HON'BLE MR. JUSTICE V.SRISHANANDA
                               CRIMINAL PETITION NO. 100866 OF 2025
                                      (482(CR.PC)/528(BNSS))
                                               C/W
                               CRIMINAL PETITION NO. 102702 OF 2024
                               CRIMINAL PETITION NO. 103394 OF 2024
                               CRIMINAL PETITION NO. 103610 OF 2024
                               CRIMINAL PETITION NO. 100677 OF 2025
                               CRIMINAL PETITION NO. 100875 OF 2025
                            WRIT PETITION NO. 104847 OF 2024 (GM-RES)


                      IN CRL.P NO. 100866/2025
                      BETWEEN:
CHANDRASHEKAR
LAXMAN
KATTIMANI
                      1.   SRI. MALLAPPA S/O YAMUNAPPA SAGAR
                           AGE. 34 YEARS, OCC. BUSINESS,
Digitally signed by
CHANDRASHEKAR
LAXMAN
                           R/AT. WARD NO. 5, ZANDA GALLI,
KATTIMANI
Date: 2026.02.17
                           BAGALKOT TQ AND
16:59:14 +0530
                           DIST. BAGALKOT-587101.

                      2.   SRI RAVI S/O YAMUNAPPA SAGAR
                           AE. 49 YEARS, OCC. BUSINESS,
                           R/AT WARD NO. 5, ZANDA GALLI,
                           BAGALKOT TQ AND DIST. BAGALKOT.
                                                                  ...PETITIONERS
                      (BY SMT. DEEPA P. DODDATTI, ADVOCATE)

                      AND:
                           -2-
                                     NC: 2026:KHC-D:2026
                               CRL.P No. 100866 of 2025
                           C/W CRL.P No. 102702 of 2024
                               CRL.P No. 103394 of 2024
HC-KAR                                    AND 4 OTHERS




1.   THE STATE OF KARNATAKA
     REP BY ITS POLICE SUB-INSPECCTOR
     POLICE STATION , BAGALKOT CEN CRIME PS,
     DIST. BAGALKOT-587101
     REP BY THE ADDL. STATE PUBLIC PROSECUTOR,
     HIGH COURT OF KARNATAKA ,
     DHARWAD BENCH DHARWAD.

2.  SRI GOPAL S/O SATTEPPA HITTHALMANI
    AGE. 58 YEARS, OCCP. DEPUTY DIRECTOR,
    DEPARTMENT OF TOURISM BAGALKOT
    R/AT DISTRICT ADMINISTRATIVE BHAVAN
    ROOM NO. 137 BAGALKOTE, 587101
                                        ...RESPONDENTS
(BY SRI. B.A. BELLIAPPAM, SPP. A/W SMT. KIRTILATA R.
PATIL, HCGP)

     THIS CRIMINAL PETITION IS FILED U/SE. 482 OF
CR.P.C.,SEEKING TO QUASH THE PROCEEDINGS INITIATED
AGAINST THE PETITIONERS/ACCUSD NO. 20 AND 21 FOR THE
OFFENCE P/U/SEC. 403, 406, 409 AND 420 OF IPC IN CRIME
NO. 18/2024 IN BAGALKOTE CEN POLICE STATION PENDING
ON THE FILE OF PRINCIPAL SENIOR CIVIL JUDGE AND CJM
BAGALKOTE, IN THE INTEREST OF JUSTICE.

IN CRL.P NO. 102702/2024
BETWEEN:

1.   SRI KIRAN S/O. ARUN ZINGADI
     AGE. 36 YEARS, OCCP BUSINESS
     R/AT HOUSE NO.24 BHAVANI BUILDING,
     22 ND CROSS NEAT LION SCHOOL,
     VIDYAGIRI BAGALKOT,
     TQ AND DIST BAGALKOT-587102.

2.   SRI. MANJUNATH S/O RUDRAPPA KOTI
     AGE. 36 YEARS, OCCP. BUSINESS
     R/AT WARD NO.11, 19TH CROSS, ENG COLLEGE
     ROAD,
     VIJAY NAGAR BAGALKOT,
                            -3-
                                      NC: 2026:KHC-D:2026
                                CRL.P No. 100866 of 2025
                            C/W CRL.P No. 102702 of 2024
                                CRL.P No. 103394 of 2024
HC-KAR                                     AND 4 OTHERS


     TQ AND DIST BAGALKOT-587102.

3.   SRI. SHIVRAJ S/O. THIPPANNA ATANUR
     AGE. 33 YEARS, OCCP COOLI
     R/AT WARD NO.5, BAGALKOT.

4.   SRI. MANJUNATH S/O. NAGAPPA BHOVI
     AGE. 46 YEARS, OCCP. PRIVATE EMPLOYEE,
     R/AT GANGAI STREET, KUNDAGOL,
     TQ KUNDAGOL, DIST. DHARWAD.

5.   SMT. SAVITHA D/O. THIPPANNA ATTANUR
     AGE. 34 YEARS, OCC. PRIVATE EMPLOYEE
     R/AT DODDA SABBANNA ONI,
     BAGALKOT TQ AND DIST BAGALKOT.

6.   SMT. GEETHA D/O. THIPPANNA ATTANUR
     AGE. 32 YEARS, OCCP. PRIVATE EMPLOYEE,
     R/AT DODDADA SABBANNA ONI
     BAGALKOT, TQ AND DIST. BAGALKOT.
                                       ...PETITIONERS
(BY SRI. DEEPA P. DODDATTI, ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA
     REP BY ITS POLICE SUB INSPECTOR
     POLICE STATION, BAGALKOT CEN CRIME PS
     DIST. BAGALKOT 587101
     REP BY THE ADDL STATE PUBLIC PROSECUTOR
     HIGH COURT OF KARNATAKA
     DHARWAD BENCH, DHARWAD.

2.   SRI. GOPAL S/O SATTEPPA HITTHALMANI
     AGE. 58 YEARS, OCCP DEPUTY DIRECTOR
     DEPARTMENT OF TOURISM BAGALKOT
     R/AT DISTRICT ADMINISTRATIVE BHAVAN
     ROOM NO. 137 BAGALKOT,
     TQ AND DIST BAGALKOT.
                                        ...RESPONDENTS
(BY SRI. B.A. BELLIAPPA SPP. A/W. SMT. KIRTILATA R.
                            -4-
                                        NC: 2026:KHC-D:2026
                                CRL.P No. 100866 of 2025
                            C/W CRL.P No. 102702 of 2024
                                CRL.P No. 103394 of 2024
HC-KAR                                     AND 4 OTHERS


PATIL, HCGP)

    THIS CRIMINAL PETITION IS FILED U/S 482 OF
CR.P.C. (528 OF BNSS), SEEKING TO QUASH THE FIR AND
COMPLAINT         INITIATED       AGAINST       THE
PETITIONERS/ACCUSED NO.11, 12, 16, 17,18 AND 19 FOR
THE OFFENCES PUNISHABLE U/S 403, 406, 409 AND 420
OF IPC IN CRIME NO.18/2024 IN BAGALKOT CEN POLICE
STATION PENDING ON THE FILE OF THE PRL.CIVIL JUDGE
(SR.DN) AND CJM BAGALKOT.

IN CRL.P NO. 103394/2024
BETWEEN:

     SRI. MAHESH S/O. PRAKASH JALAWADI
     AGE. 37 YEARS, OCC. BUSINESS,
     R/AT WARD NO.10, 7TH CROSS,
     VINAYAK NAGAR, BAGALKOT,
     TQ. AND DIST. BAGALKOT.
                                          ...PETITIONER
(BY SRI. DEEPA P. DODDATTI, ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA
     REP. BY ITS POLICE SUB-INSPECTOR,
     POLICE STATION, BAGALKOT CEN CRIME PS,
     DIST. BAGALKOT-587101
     REP. BY THE ADDL. STATE PUBLIC PROSECUTOR,
     HIGH COURT OF KARNATAKA,
     DHARWAD BENCH, DHARWAD.

2.   SRI. GOPAL S/O. SATTEPPA HITTHALMANI
     AGE. 58 YEARS, OCC. DEPUTY DIRECTOR
     DEPARTMENT OF TOURISM BAGALKOT,
     R/AT DISTRICT ADMINISTRATIVE BHAVAN,
     ROOM NO.137, BAGALKOT,
     TQ. AND DIST. BAGALKOT,
                                        ...RESPONDENTS
(BY SRI. B.A. BELLIAPPA SPP. A/W. SMT. KIRTILATA R.
PATIL, HCGP)
                           -5-
                                       NC: 2026:KHC-D:2026
                                  CRL.P No. 100866 of 2025
                              C/W CRL.P No. 102702 of 2024
                                  CRL.P No. 103394 of 2024
HC-KAR                                       AND 4 OTHERS


NOTICE SERVED TO R2)

     THIS CRIMINAL PETITION IS FILED U/S 482 OF
CR.P.C., PRAYING TO QUASH THE PROCEEDINGS
INITIATED AGAINST THE PETITIONER/ACCUSED NO. 10
FOR THE OFFENCES P/U/SEC. 403, 406, 409 AND 420 OF
IPC IN CRIME NO.18/2024 ON BAGALKOTE CEN POLICE
STATION PENDING ON THE FILE OF THE PRINCIPAL CIVIL
JUDGE (SR.DN) AND CJM BAGALKOTE, IN THE INTEREST
OF JUSTICE.

IN CRL.P NO. 103610/2024
BETWEEN:

1.   SMT. SAVITA ATANOOR
     D/O. TIPPANNA ATANOOR,
     AGED ABOUT 34 YEARS,
     OCC. PRIVATE EMPLOYEE,
     R/O. DODDA SABBANNA ONI, BAGALKOT.


2.   SHIVARAJ @ SHIVU S/O. TIPPANNA ATANOOR,
     AGED ABOUT 26 YEARS,
     OCC. COOLIE,
     R/O. DODDA SABBANNA ONI, BAGALKOT.

3.   SMT. GEETA ATANOOR,
     D/O. TIPPANNA ATANOOR,
     AGED ABOUT 34 YEARS,
     OCC. PRIVATE EMPLOYEE,
     R/O. DODDA SABBANNA ONI, BAGALKOT.

4.   SRI. MANJUNATH BHOVI,
     S/O. NAGAPPA BHOVI,
     AGED ABOUT 46 YEARS,
     OCC. PRIVATE EMPLOYEE,
     R/O. GANGAI STREET,
     KUNDAGOL, BAGALKOT.
                                         ...PETITIONERS
(BY SMT. DEEPA P. DODDATTI, ADVOCATE)
                            -6-
                                      NC: 2026:KHC-D:2026
                                CRL.P No. 100866 of 2025
                            C/W CRL.P No. 102702 of 2024
                                CRL.P No. 103394 of 2024
HC-KAR                                     AND 4 OTHERS


AND:

1.   THE STATE OF KARNATAKA
     REP. BY ITS POLICE SUB-INSPECTOR,
     BAGALKOT CEN CRIME POLICE STATION,
     DISTRICT. BAGALKOT-587101
     R/BY ITS STATE PUBLIC PROSECUTOR,
     HIGH COURT OF KARNATAKA,
     DHARWAD BENCH, DHARWAD.

2.   SRI. MEHABOOB M. TUMBARAMATTI,
     S/O. MAINUDDIN,
     AGED ABOUT 32 YEARS,
     WORKING AS DISTRICT OFFICER,
     BACKWARD CLASS WELFARE DEPARTMENT,
     ROOM NO.101,
     DISTRICT ADMINISTRATIVE BHAVAN,
     BAGALKOT, DISTRICT. BAGALKOT-01
                                        ...RESPONDENTS
(BY SRI. B.A. BELLIAPPA SPP. A/W. SMT. KIRTILATA R.
PATIL, HCGP)
NOTICE SERVED TO R2)

     THIS CRIMINAL PETITION IS FILED U/S 482 OF
CR.P.C. (528 OF BNSS), PRAYING TO QUASH THE ENTIRE
PROCEEDINGS IN CRIME NO.23/2024 ON THE FILE OF
PRL.CIVIL JUDGE (SR.DN) AND CJM, BAGALKOT FOR THE
OFFENCES PUNISHABLE U/S 403, 406, 409, 420, 120B,
119, 464, 468, 471 R/W 34 OF IPC, 1860 REGISTERED BY
THE BAGALKOT CEN CRIME POLICE STATION, BAGALKOT,
IN SO FOR AS PETITIONERS/ACCUSED NO.6 TO 9 ARE
CONCERNED, IN THE INTEREST OF JUSTICE.


IN CRL.P NO. 100677/2025
BETWEEN:
                            -7-
                                      NC: 2026:KHC-D:2026
                                CRL.P No. 100866 of 2025
                            C/W CRL.P No. 102702 of 2024
                                CRL.P No. 103394 of 2024
HC-KAR                                     AND 4 OTHERS


     SRI. CHANDRASHEKAR ATANOOR S/O TIPPANNA
     ATANOOR
     AGE. 38 YEARS. OCC. PRIVATE EMPLOYEE
     R/O. DODDA SABBANNA ONI, BAGALKOT.
                                        ...PETITIONER
(BY SRI. DEEPA P. DODDATTI, ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA
     REP.BY ITS POLICE SUB-INSPECTOR
     BAGALKOT CEN CRIME POLICE STATION
     DISTRICT BAGALKOT-587101
     REPRESENTED BY ITS STATE PUBLIC PROSECUTOR
     HIGH COURT OF KARNATAKA
     DHARWAD BENCH, DHARWAD.

2.   SRI MEHABOOB M. TUMBRAMATTI S/O MAINUDDIN
     AGE. 32 YEARS, OCC. WORKING AS DISTRICT
     OFFICER
     BACKWARD CLASS WELFARE DEPARTMENT
     ROOM NO.101, DISTRICT ADMINISTRATIVE BHAVAN
     BAGALKOT, DIST. BAGALKOT-01.
                                        ...RESPONDENTS
(BY SRI. B.A. BELLIAPPA SPP. A/W. SMT. KIRTILATA R.
PATIL, HCGP FOR R1;
NOTICE SERVED TO R2)

     THIS CRIMINAL PETITION IS FILED U/S 482 OF
CR.P.C. (U/S. 528 OF BNSS, 2023) SEEKING TO QUASH
THE ENTIRE PROCEEDINGS IN CRIME NO. 23/2024 ON THE
FILE OF PRINCIPAL CIVIL JUDGE (SR.DN.) AND CJM,
BAGALKOT FOR THE OFFENCES P/U/SEC. 403, 406, 409,
420, 120B, 119, 464, 468, 471 R/W 34 OF IPC, 1860
REGISTERED BY THE BAGALKOTE CEN CRIME POLICE
STATION,     BAGALKOTE,      IN     SO     FOR     AS
                               -8-
                                        NC: 2026:KHC-D:2026
                                   CRL.P No. 100866 of 2025
                               C/W CRL.P No. 102702 of 2024
                                   CRL.P No. 103394 of 2024
HC-KAR                                        AND 4 OTHERS


PETITIONER/ACCUSED     NO.5    IS   CONCERNED,   IN   THE
INTEREST OF JUSTICE.
IN CRL.P NO. 100875/2025
BETWEEN:

1.   SRI. MANJUNATH S/O RUDRAPPA KOTI
     AGE. 38 YEARS, OCC.BUSINESS,
     R/AT/ WARD NO. 11, 9TH CROSS ENG COLLEGE ROAD,
     VIDYA NAGAR BAGALKOT
     TQ AND DIST. BAGALKOT-587102.

2.   SRI KIRAN S/O ARUN ZINGADI
     AGE. 38 YEARS, OCC. BUSINESS,
     R/AT. HOUSE NO. 24, BHAVANI BUILDING
     22ND CORSS NEAR LION SCHOOL VIDYAGRI
     BAGALKOT TQ AND DIST, BAGALKOT-587102

3.   SRI RAVI S/O YAMUNAPPA SAGAR
     AGE. 48 YEARS, OCC. BUSINESS,
     R/AT HOUSE NO. 95
     WARD NO. 05, NEAR SHIRUR AGASI
     ZENDA GALLI, VTC BAGALKOT
     TQ AND DIST. BAGALKOT-587101.

4.   MALLAPPA S/O YAMUNAPPA SAGAR
     AGE. 35 YEARS, OCC BUSINESS,
     R/O AT HOME NO. 95, WARD NO. 05
     NEAR ZENDA GALLI, VTC BAGALKOT,
     TQ AND DIST. BAGALKOT-587101.
                                          ...PETITIONERS
(BY SRI. DEEPA P. DODDATTI, ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA
     REP BY ITS POLICE INSPECTOR,
     POLICE STATION , BAGALOT CEN CRIME PS,
     DIST.-BAGALKOT-587101
     REP BY THE ADDL STATE PUBLIC PROSECUTOR,
     HIGH COURT OF KARNATAKA ,
                           -9-
                                        NC: 2026:KHC-D:2026
                               CRL.P No. 100866 of 2025
                           C/W CRL.P No. 102702 of 2024
                               CRL.P No. 103394 of 2024
HC-KAR                                    AND 4 OTHERS


     DHARWAD BENCH, DHARWAD.

2.   SRI MEHABOOB S/O MYNUDDIN THUMBARAMATTI
     AGE. 33 YEAR, OCC. DEUTY DIRECTOR,
     DEPARTMENT OF WELFARE OF BACKWARD CLASSES,
     R/AT. DISTRICT ADMIISTRATIVE BHAVAN,
     ROOM NO. 101, BAGALKOT 587101.
                                       ...RESPONDENTS
(BY SMT. KIRTILATA R. PATIL, HCGP FOR R1 AND R2)

     THIS CRIMINAL PETITION IS FILED U/SE. 482 OF
CR.P.C. SEEKING TO QUASH THE PROCEEDINGS INITIATED
AGAINST THE PETITIONERS/ACCUSED NO. 10, 11, 12 AND
15 FOR THE OFFENCES P/U/SEC.     403, 406, 409, 420,
120B, 119, 464, 468, 471, 34 OF IPC IN CRIME NO.
23/2024 IN BAGALKOT CEN POLICE STATION PENDING N
THE FILE OF THE PRINCIPAL SENIOR CIVIL JUDGE AND CJM
BAGALKOT, IN THE INTEREST OF JUSTICE.


IN WP NO. 104847/2024
BETWEEN:

1.   GOPALKRISHNA KUPPAN
     AGE. YEARS, OCC. MANAGER,
     IDBI BANK BAGALKOT BRANCH, BAGALKOT,
     PERMANENT
     R/O. 2/77, NALLAMPALYAM,
     KONNAIYAR, DIST. NAMAKKAL,
     STATE. TAMILNADU,
     NOW RESIDING AT BAGALKOT, DIST. BAGALKOT.
                                       ...PETITIONER
(BY SRI. IRANAGOUDA K. KABBUR, ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA
     R/BY PRINCIPAL SECRETARY,
                           - 10 -
                                     NC: 2026:KHC-D:2026
                                CRL.P No. 100866 of 2025
                            C/W CRL.P No. 102702 of 2024
                                CRL.P No. 103394 of 2024
HC-KAR                                     AND 4 OTHERS


     DEPARTMENT OF HOME,
     REPRESENTED BY ITS PRINCIPAL SECRETARY,
     VIKAS SOUDHA, BENGALURU 560001.

2.   THE DEPUTY COMMISSIONER, BAGALKOT,
     DISTRICT BAGALKOT-587101.

3.   THE SUPERINTENDENT OF POLICE BAGALKOT,
     DIST : BAGALKOT-587101.

4.   THE POLICE SUB-INSPECTOR,
     CEN CRIME POLICE STATION,
     BAGALKOT, DIST : BAGALKOT-587101.


5.   GOPAL S/O SATYAPPA HITTALAMANI
     DEPUTY DIRECTOR TOURISM DEPARTMENT,
     BAGALKOT,
     AGE : 58 YEARS, DIST : BAGALKOT-587101

7.  SHIVANAD S/O BALAPPA PATTANASHETTI
    DISTRICT OFFICER, MINORITY WELFARE
 DEPARTMENT, BAGALKOT,
    AGE : 31 YEARS,
    R/O : MOULANA AZAD BHAVAN, NAVANAGAR,
 BAGALKOT,
    DIST. : BAGALKOT-587101.

8.  MALLANAGOUDA S/O RAMANAGOUDA BIRADAR
   EXECUTIVE ENGINEER, PANCHAYATH RAJ
   ENGINEERING DEPARTMENT, BAGALKOT,
   AGE : 57 YEARS,
    ROOM NO.125, DISTRICT ADMINISTRATIVE OFFICE,
 BAGALKOT,
    DIST. :BAGALKOT-587101.

9.  MEHABOOB S/O MAINUDDIN TUMBARAMATTI
    DISTRICT OFFICER, BACKWARD CLASSES
 DEPARTMENT, BAGALKOT,
    AGE : 32 YEARS,
    R/O : DISTRICT MINORITY WELFARE OFFICE, ROOM
                           - 11 -
                                      NC: 2026:KHC-D:2026
                                CRL.P No. 100866 of 2025
                            C/W CRL.P No. 102702 of 2024
                                CRL.P No. 103394 of 2024
HC-KAR                                     AND 4 OTHERS


 NO.101,
    DISTRICT ADMINISTRATIVE OFFICE, BAGALKOT,
    DIST : BAGALKOT-587101.

10. SANTOSH S/O MALLAPPA CHARKHANI
    DEPUTY DIRECTOR DEPARTMENT OF HANDLOOM AND
    TEXTILES
    AGE : 40 YEARS, R/O., ROOM NO.140/141, DISTRICT
    ADMINISTRATIVE OFFICE, BAGALKOT,
    DIST : BAGALKOT-587101.

                                        ...RESPONDENTS
(BY SRI. B.A. BELLIAPPA SPP. A/W. SMT. KIRTILATA R.
PATIL, HCGP)

    THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA, R/W. 482 OF CR.P.C., 1973
(SEC.528 BNSS) PRAYING TO,

1. ISSUE WRIT OF MANDAMUS OR ANY OTHER ORDER OR
DIRECTION, TO DIRECT THE RESPONDENT NO. 1 TO HAND
OVER THE INVESTIGATION TO THE INDEPENDENT
IMPARTIAL AGENCY LIKE CBI OR OTHER AGENCY IN THE
INTEREST OF JUSTICE. IN,

I) CRIME NO. 18/2024, DATED 11-07-2024 REGISTERED
UNDER SECTION 403,406, 409, 420 IPC, VIDE ANNEXURE-
B.

II) CRIME NO 21/2024, DATED 25/07/2024 REGISTERED
UNDER SECTION 403, 406, 409, 420, 464, 468, 471 R/W
120B AND 34 IPC, VIDE ANNEXURE C.

III) CRIME NO 22/2024, DATED 25/07/2024 REGISTERED
UNDER SECTION 403, 406, 409, 420, 464, 468, 471 R/W
34 IPC, VIDE ANNEXURE D.

IV) CRIME NO 23/2024, DATED 03/08/2024 REGISTERED
UNDER SECTION 403, 406, 409, 420,119, 464, 468, 471
IPC, VIDE ANNEXURE E.
                          - 12 -
                                     NC: 2026:KHC-D:2026
                               CRL.P No. 100866 of 2025
                           C/W CRL.P No. 102702 of 2024
                               CRL.P No. 103394 of 2024
HC-KAR                                    AND 4 OTHERS


V) CRIME NO 24/2024, DATED 03/08/2024 REGISTERED
UNDER SECTION 403, 406, 409, 420, 468, 471 R/W 120B
IPC, VIDE ANNEXURE F.

REGISTERED BY THE RESPONDENT NO.4 (CEN POLICE
STATION BAGALKOT) PENDING ON THE FILE OF PRINCIPAL
CIVIL JUDGE (SR.DN.) AND CJM COURT BAGALKOT
DISTRICT IN SO FAR AS PETITIONER BANK AND ITS
OFFICIALS ARE CONCERNED.

2. ISSUE A WRIT IN THE NATURE OF CERTIORARI OR ANY
APPROPRIATE WRIT ORDER OF DIRECTION TO QUASH THE.

I) CRIME NO. 18/2024, DATED 11/07/2024 REGISTERED
UNDER SECTION 403, 406, 409, 420 IPC, VIDE ANNEXURE-
B.

II) CRIME NO 21/2024, DATED 25/07/2024 REGISTERED
UNDER SECTION 403, 406, 409, 420, 464, 468, 471 R/W
120B AND 34 IFC, VIDE ANNEXURE C.

III) CRIME NO 22/2024, DATED 25/07/2024 REGISTERED
UNDER SECTION 403, 406, 409, 420, 464, 468, 471 R/W
34 IPC, VIDE ANNEXURE D.

IV) CRIME NO 23/2024, DATED 03/08/2024 REGISTERED
UNDER SECTION 403, 406, 409, 420, 119, 464, 468, 471
IPC, VIDE ANNEXURE E.

V) CRIME NO 24/2024, DATED 03/08/2024 REGISTERED
UNDER SECTION 403, 406, 409, 420, 468, 471 R/W 120B
IPC, VIDE ANNEXURE F.
REGISTERED BY THE RESPONDENT NO.4 (CEN POLICE
STATION. BAGALKOT) PENDING ON THE FILE OF PRINCIPAL
CIVIL JUDGE (SR.DN.) AND CJM COURT BAGALKOT
DISTRICT IN SO FAR AS PETITIONER BANK AND ITS
OFFICIALS ARE CONCERNED.

3. ISSUE ANY OTHER APPROPRIATE WRIT, ORDER OR
DIRECTION WHICH DEEMS FIT TO GRANT BY THIS COURT.
                                - 13 -
                                               NC: 2026:KHC-D:2026
                                      CRL.P No. 100866 of 2025
                                  C/W CRL.P No. 102702 of 2024
                                      CRL.P No. 103394 of 2024
HC-KAR                                           AND 4 OTHERS


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



                          ORAL ORDER

(PER: THE HON'BLE MR. JUSTICE V.SRISHANANDA)

1. Heard Sri Iranagouda K. Kabbur and Smt.Deepa

Pavan Doddatti, learned counsel for the petitioners; and

Sri B.A. Balliappa, learned SPP for the State, assisted by

Smt. Kirtilata R. Patil, learned High Court Government

Pleader for the respondent Nos.1 and 2.

2. The prayers in all these petitions are as under:

Wherefore it is prayed that this Hon'ble Court be pleased to quash the proceedings initiated against the petitioners/accused No.20 & 21 for the offences punishable under Section 403,406,409 and 420 of IPC in crime No.18/2024 in Bagalkot CEN Police station pending on the file of the Principal Senior Civil Judge and CJM Bagalkot in the interest of justice and equity.

- 14 -

                                             NC: 2026:KHC-D:2026



HC-KAR                                          AND 4 OTHERS


Wherefore it is prayed that this Hon'ble Court be pleased to quash the quash the FIR and Complaint initiated against the petitioners/accused No.11,12,16,17,18 and 19 for the offences punishable under Section 403,406,409 and 420 of IPC in crime No.18/2024 in Bagalkot CEN Police station pending on the file of the Principal Civil Judge (Sr.Dn) and CJM Bagalkot in the interest of justice and equity.

Wherefore it is prayed that this Hon'ble Court be pleased to quash the proceedings initiated against the petitioner/accused No.10 for the offences punishable under Section 403,406,409 and 420 of IPC in crime No.18/2024 in Bagalkot CEN Police station pending on the file of the Principal Civil Judge (Sr.Dn) and CJM Bagalkot in the interest of justice and equity.

Wherefore, the Petitioners most respectfully pray that, this Hon'ble Court may be pleased to quash the entire proceedings in Crime No. 23/2024 on the file of Principal Civil Judge (Sr. Dn.) and CJM, Bagalkot for the offences punishable under section 403, 406, 409, 420, 120B, 119, 464, 468, 471 R/w. 34 of Indian Penal Code, 1860 registered by the Bagalkot CEN Crime Police Station, Bagalkot, in so for as Petitioners/Accused Nos.6 to 9 are concerned, in the interest of justice and equity.

- 15 -

                                              NC: 2026:KHC-D:2026



HC-KAR                                            AND 4 OTHERS






          Wherefore,      the   Petitioner/accused   No.5   most

respectfully pray that, this Hon'ble Court may be pleased to quash the entire proceedings in Crime No. 23/2024 on the file of Principal Civil Judge (Sr. Dn.) and CJM, Bagalkot for the offences punishable under section 403, 406, 409, 420, 120B, 119, 464, 468, 471 R/w. 34 of Indian Penal Code, 1860 registered by the Bagalkot CEN Crime Police Station, Bagalkot, in so for as Petitioner/accused No.5 are concerned, in the interest of justice and equity.

Wherefore it is prayed that this Hon'ble Court be pleased to quash the proceedings initiated against the petitioners/accused No.10,11,12 & 15 for the offences punishable under Section 403, 406, 409, 420, 120B, 119, 464, 468, 471, 34 of IPC in crime No.23/2024 in Bagalkot CEN Police station pending on the file of the Principal Senior Civil Judge and CJM Bagalkot in the interest of justice and equity.

WHEREFORE, it is humbly prayed that this Hon'ble Court be pleased to,

- 16 -

                                                  NC: 2026:KHC-D:2026



HC-KAR                                              AND 4 OTHERS


1. Issue Writ of Mandamus or any other Order or Directions, to direct the Respondent No. 1 to hand over the investigation to the independent impartial agency like CBI or other agency in the interest of justice. In,

i) Crime No. 18/2024, dated 11/07/2024 registered under section 403, 406, 409, 420 IPC, vide Annexure B.

ii) Crime No 21/2024, dated 25/07/2024 registered under section 403, 406, 409, 420, 464, 468, 471 R/w 120B and 34 IPC, vide Annexure C.

iii) Crime No 22/2024, dated 25/07/2024 registered under section 403, 406, 409, 420, 464, 468, 471 R/w 34 IPC, vide Annexure D.

iv) Crime No 23/2024, dated 03/08/2024 registered under section 403, 406, 409, 420,119, 464, 468, 471 IPC, vide Annexure E.

v) Crime No 24/2024, dated 03/08/2024 registered under section 403, 406, 409, 420, 468, 471 R/w 120B IPC, vide Annexure F. registered by the Respondent No.4 (CEN Police Station Bagalkot) pending on the file of Principal Civil Judge (Sr.Dn.) and CJM Court Bagalkot District in so far as Petitioner Bank and its officials are concerned.

2. Issue a writ in the nature of Certiorari or any appropriate Writ Order of direction to Quash the;

i) Crime No. 18/2024, dated 11/07/2024 registered under section 403, 406, 409, 420 IPC, vide Annexure B.

- 17 -

                                                    NC: 2026:KHC-D:2026



HC-KAR                                              AND 4 OTHERS


         ii)     Crime    No   21/2024,     dated    25/07/2024

registered under section 403, 406, 409, 420, 464, 468, 471 R/w 120B and 34 IFC, vide Annexure C.

iii) Crime No 22/2024, dated 25/07/2024 registered under section 403, 406, 409, 420, 464, 468, 471 R/w 34 IPC, vide Annexure D.

iv) Crime No 23/2024, dated 03/08/2024 registered under section 403, 406, 409, 420, 119, 464, 468, 471 IPC, vide Annexure E.

v) Crime No 24/2024, dated 03/08/2024 registered under section 403, 406, 409, 420, 468, 471 R/w 120B IPC, vide Annexure F.

registered by the Respondent No.4 (CEN Police Station Bagalkot) pending on the file of Principal Civil Judge (Sr.Dn.) and CJM Court Bagalkot District in so far as Petitioner Bank and its officials are concerned.

3. Issue any other appropriate Writ, Order or Direction which deems fit to grant by this Hon'ble Court."

3. The petitioners are shown as accused in Crime

No.18/2024 registered at CEN Police Station, Bagalkot.

The investigation was subsequently handed over to the

CID on 21.08.2024. Thereafter, the CID took up the

investigation and substantial progress has been made.

4. During the course of investigation, statement of

witnesses have been recorded and documents have been

- 18 -

                                                    NC: 2026:KHC-D:2026



HC-KAR                                              AND 4 OTHERS


collected.     The    main    accused,         by   name    Suraj,   an

outsourced employee of IDBI Bank, has been arrested.

5. Based on his voluntary statement, the

Investigating Officer was able to seize certain documents.

The seized documents were compared with the admitted

signatures of all concerned by forwarding the same to a

handwriting expert. The report received from the

handwriting expert forms part of the case papers and has

been placed before the Court today.

6. Taking note of the magnitude of the alleged

fraud and the number of persons involved, the

investigation has been undertaken in a comprehensive

manner. At present, the investigation conducted by the

investigating agency appears to be proceeding in the right

direction.

7. According to the petitioners, including

Gopalakrishnan Kuppan, the Bank has repatriated the

defrauded amount to the concerned departments of the

Bagalkot District. However, the investigating agency is yet

- 19 -

                                                NC: 2026:KHC-D:2026



 HC-KAR                                            AND 4 OTHERS


to   recover     the    defrauded     amount      from     the      actual

beneficiaries of the fraud. Therefore, merely on the ground

that the amount has been repaid by the Bank, innocent

officials of the Bank, including the petitioner

Gopalakrishnan Kuppan, ought not to be arraigned as

accused in the charge sheet.

8. Likewise, Smt. Deepa Pavan Doddatti, learned

counsel appearing for the petitioners in the remaining

criminal petitions, would contend that the petitioners

represented by her are innocent account holders of IDBI

Bank, who neither deposited the amounts in question nor

issued any instructions to the Bank to transfer the same to

the beneficiaries.

9. She would further submit that the alleged

transactions are the result of a concoction by the Bank

officials, carried out behind the back of the account

holders. Therefore, the petitioners are in no way

concerned with the alleged fraud and are entitled to

appropriate relief.

- 20 -

                                                    NC: 2026:KHC-D:2026



HC-KAR                                               AND 4 OTHERS


10. However, since the investigation is still in

progress, it would be too premature at this stage to accept

the contentions advanced on behalf of the writ petitioner

as well as the accused/petitioners represented by

Smt.Deepa Pavan Doddatti in the criminal petitions.

11. Smt.Kirtilata R. Patil, learned High Court

Government Pleader, on instructions from the

Investigating Officer, would submit that the investigating

agency has taken steps to unearth the siphoned funds and

has identified certain assets alleged to be the proceeds of

the fraud, including a residential house.

12. She would further submit that necessary steps

are being taken to safeguard the interests of all

concerned.

13. It is further submitted that disclosing the details

of the investigation at this stage may adversely affect the

ongoing investigation.

14. In the light of rival contentions, this Court

perused material on record including investigation paperws

- 21 -

                                           NC: 2026:KHC-D:2026



HC-KAR                                         AND 4 OTHERS


furnished to the court on such it is noticed that prima

facie, the efforts made by the Investigating Agency appear

to be reasonable, and this Court, at this stage, is satisfied

with the progress of the investigation.

15. Hence, this Court is of the considered opinion

that the prayers sought in the petitions cannot be granted

at this stage. However, after completion of the

investigation and filing of the final report, if any adverse

material is found against the petitioners and a final report

is filed accordingly, it is open to them to challenge the

same in accordance with law, if so advised.

16. With the above liberty, the following:

ORDER

The petitions are dismissed.

Sd/-

(V.SRISHANANDA) JUDGE AC CT-CMU LIST NO.: 1 SL NO.: 118

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter