Citation : 2026 Latest Caselaw 1088 Kant
Judgement Date : 10 February, 2026
-1-
NC: 2026:KHC:7794
CRL.P No. 17638 of 2025
C/W CRL.P No. 16915 of 2025
HC-KAR
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 10TH DAY OF FEBRUARY, 2026
BEFORE
THE HON'BLE MR. JUSTICE SHIVASHANKAR AMARANNAVAR
CRIMINAL PETITION NO. 17638 OF 2025 (438(Cr.PC) /
482(BNSS))
C/W
CRIMINAL PETITION NO. 16915 OF 2025
IN CRL.P No. 17638/2025
BETWEEN:
ABDUL SABEER
S/O ISMAIL K
AGED ABOUT 33 YEARS
R/AT NALA HOUSE
NYAYATAPARPU POST
BELTHANGADY TALUK
KARNATAKA-574 217
...PETITIONER
(BY SRI. MAHAMMED MUSTHAFA, ADVOCATE)
Digitally signed by
LAKSHMINARAYANA AND:
MURTHY RAJASHRI
Location: HIGH
COURT OF
KARNATAKA STATE BY MUDIGERE POLICE
REP. BY SPP
HIGH COURT CAMPUS
BANGALORE-560 001
...RESPONDENT
(BY SMT. WAHEEDA M.M, HCGP)
THIS CRL.P IS FILED UNDER SECTION 438 OF CR.P.C
(UNDER SECTION 482 OF BNSS) PRAYING TO ALLOW THIS
BAIL APPLICATION AND ENLARGE THE PETITIONER ON
ANTICIPATORY BAIL IN THE EVENT OF HIS ARREST IN
CONNECTION WITH CR.NO.184/2025 OF RESPONDENT
-2-
NC: 2026:KHC:7794
CRL.P No. 17638 of 2025
C/W CRL.P No. 16915 of 2025
HC-KAR
MUDIGERE P.S., PENDING ON THE FILE OF PRL. CIVIL JUDGE
(JR.DN) AND JMFC COURT, AT MUDIGERE, CHIKKAMAGALURU
DISTRICT, FOR THE OFFENCES PUNISHABLE UNDER SECTIONS
331(3),331(4),305 OF BNS, 2023. WHEREIN THE PETITIONER
IS ARRAYED AS ACCUSED NO.4.
IN CRL.P NO. 16915/2025
BETWEEN:
RAMEEZA
C/O NADATHOTTU BADRUDDEEN
AGED ABOUT 33 YEARS
R/AT BAPUNAGARA, HESAGAL VILLAGE
HESGAL POST, MUDIGERE SUB DISTRICT
CHIKKAMAGALURU DISTRICT
KARNATAKA-577 132
...PETITIONER
(BY SRI. MAHAMMED MUSTHAFA, ADVOCATE)
AND:
STATE BY MUDIGERE POLICE
REP. BY SPP
HIGH COURT CAMPUS
BANGALORE-560 001
...RESPONDENT
(BY SMT. WAHEEDA M.M, HCGP)
THIS CRL.P IS FILED UNDER SECTION 438 OF CR.P.C
(FILED UNDER SECTION 482 OF BNNS) PRAYING TO
ENLARGE THE PETITIONER ON ANTICIPATORY BAIL IN THE
EVENT OF HIS ARREST IN CONNECTION WITH CR
NO.184/2025 OF RESPONDENT MUDIGERE POLICE
STATION, PENDING ON THE FILE OF PRL. CIVIL JUDGE (JR.
DIV) AND JMFC COURT AT MUDIGERE, CHIKKAMAGALURU
DISTRICT FOR THE ALLEGED OFFENCES PUNISHABLE
-3-
NC: 2026:KHC:7794
CRL.P No. 17638 of 2025
C/W CRL.P No. 16915 of 2025
HC-KAR
UNDER SECTIONS 331(3), 331(4) AND 305 OF BNS, 2023,
WHEREIN THE PETITIONER IS ARRAYED AS ACCUSED
NO.2.
THESE PETITIONS, COMING ON FOR ORDERS, THIS DAY,
ORDER WAS MADE THEREIN AS UNDER:
CORAM: HON'BLE MR. JUSTICE SHIVASHANKAR AMARANNAVAR
ORAL ORDER
Crl.P.No.17638/2025 is filed by accused No.4 and
Crl.P.No.16915/2025 is filed by accused No.2. Both
petitions are filed under Section 482 of BNSS praying to
grant anticipatory bail in Crime No.184/2025 of Mudigere
Police Station registered for offences under punishable
Sections 331(3), 331(4), 305 of BNS.
2. Heard learned counsel for the petitioner and
learned High Court Government Pleader for the respondent
-State.
3. Learned counsel for petitioner -accused No.4
would contend that FIR has been registered against
unknown persons. The name of petitioner -accused No.4
has not been mentioned in the FIR. The petitioner -
NC: 2026:KHC:7794
HC-KAR
accused No.4 arrayed as accused as he is registered owner
of Innova Car bearing number KA 03 NB 6563. The
petitioner -accused No.4 is relative of accused No.1 and
he had given his Innova car to accused No.1 for his
personal use. Accused No.3 has been arrested and at her
instance, 506 kg of pepper stolen has been recovered.
Accused No.3 has been granted bail by the Judicial
Magistrate First Class. The Innova belonging to petitioner
-accused No.4 has been seized under Mahazar. Offences
alleged against the petitioner -accused No.4 are not
punishable either with death or imprisonment for life. The
petitioner is ready to cooperate with the Investigating
Officer in the investigation. There are no criminal
antecedents of the petitioner. With these, he prays to
allow the petition.
4. Learned counsel for the petitioner -accused
No.2 would contend that that petitioner -accused No.2 is
the wife of accused No.1. Her name is not mentioned in
the FIR as accused. She was pregnant of 07 months as on
NC: 2026:KHC:7794
HC-KAR
the date of alleged offence and she gave birth to female
child 01 month ago. The petitioner -accused No.2 is under
post delivery care and she has to take care of her 01
month baby. With this, he prayed to allow the petition.
5. Per contra, High Court Government Pleader for
the respondent -State would contend that total pepper
stolen from the godown of the first informant is 1,800 kg.
The market value of which is Rs.11,70,000/-. In the CCTV
footage, the movement of the Innova vehicle of the
petitioner -accused No.4 is seen. Both the petitioners are
required for custodial interrogation. With this, she prayed
to reject the petition.
6. Having heard learned counsels, the Court has
perused the FIR, complaint and other materials placed on
record.
7. On the complaint of one Neelakumar, a case
has been registered in Crime No.184/2025 of Mudigere
Police Station for aforesaid offences. There was theft of 60
NC: 2026:KHC:7794
HC-KAR
bags of pepper containing 30 kg each have been stolen by
unknown persons. The case has been registered against
unknown persons. The petitioners apprehended their
arrest as their names are mentioned in the remand
application of accused No.3. At the instance of accused
No.3, 506 kg of pepper has been seized under mahazar
which she has sold to one Jabbar. Accused No.3 has been
granted bail by the Jurisdictional Court. The car belonging
to petitioner -accused No.4 which was parked in front of
the house of his wife has been seized under mahazar. The
petitioner -accused No.2 is lady, who gave birth to female
child one month ago and she is stated to be pregnant of
07 months as on the date of alleged offence. There are no
criminal antecedents of petitioners. The offences alleged
against petitioners are not punishable either with death or
imprisonment for life. The petitioners have undertaken to
cooperate with Investigating Officer in the investigation
and abide by any terms and conditions to be imposed by
this Court. Considering the above aspects, petitioners have
NC: 2026:KHC:7794
HC-KAR
made out case for grant of anticipatory bail with
conditions.
8. In the result, the following
ORDER
i) Both the petitions are allowed.
ii) Petitioners -accused Nos.2 and 4 are ordered to
be released on bail in the event of their arrest
in Crime No.184/2025 of Mudigere Police
Station registered for offences under punishable
Sections 331(3), 331(4), 305 of BNS subject to
following conditions:
a) Petitioners -accused Nos.2 and 4 shall
voluntarily appear before the Investigating
Officer within 15 days from this day and
execute a bail bond for a sum of
Rs.1,00,000/- each with one surety for the
likesum to the with the satisfaction of the
Investigating Officer.
NC: 2026:KHC:7794
HC-KAR
b) Petitioners -accused Nos.2 and 4 shall
appear before the Investigating Officer
whenever called for and cooperate for
investigation.
c) Petitioners -accused Nos.2 and 4 shall
appear before the Investigating Officer on
every Sunday for a period of 01 month
between 10 a.m. to 02p.m., or till filing of
the final report whichever is earlier.
d) Petitioners -accused Nos.2 and 4 shall not
directly or indirectly make an inducement,
threat or promise to any person acquainted
with the facts of the case so as to dissuade
him from disclosing such a facts to the court
or police officer or tamper with the evidence.
e) In case of filing the charge sheet, Petitioners
-accused Nos.2 and 4 have to appear before
the trial Court on all dates of hearing uless
NC: 2026:KHC:7794
HC-KAR
exempted and co-operate for speedy
disposal of the case.
Sd/-
(SHIVASHANKAR AMARANNAVAR) JUDGE
DSP List No.: 1 Sl No.: 37
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!