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

Sri Mallikarjun Sali vs State Of Karnataka
2026 Latest Caselaw 1230 Kant

Citation : 2026 Latest Caselaw 1230 Kant
Judgement Date : 13 February, 2026

[Cites 28, Cited by 0]

Karnataka High Court

Sri Mallikarjun Sali vs State Of Karnataka on 13 February, 2026

                                                -1-
                                                            NC: 2026:KHC-K:1422
                                                       CRL.P No. 200538 of 2025


                      HC-KAR




                                 IN THE HIGH COURT OF KARNATAKA
                                        KALABURAGI BENCH
                          DATED THIS THE 13TH DAY OF FEBRUARY, 2026
                                              BEFORE
                               THE HON'BLE MR. JUSTICE RAJESH RAI K
                               CRIMINAL PETITION NO. 200538 OF 2025
                                      (482(Cr.PC)/528(BNSS))
                      BETWEEN:

                      SRI MALLIKARJUN SALI
                      S/O SIDDAPPA SALI
                      AGED ABOUT 39 YEARS,
                      R/O KALLA HANGARAGA VILLAGE
                      JEVARAGI TALUK
                      KALABURAGI DISTRICT-585310

                                                                  ...PETITIONER
                      (BY SRI. D.R.RAVISHANKAR SR. COUNSEL;
                      SRI. BEERESHA H.,ADVOCATE)
Digitally signed by
SHIVALEELA
DATTATRAYA            AND:
UDAGI
Location: HIGH        STATE OF KARNATAKA
COURT OF
KARNATAKA             CHOWK POLICE STATION
                      KALABURAGI
                      (FIU UNIT, CID BANGALORE)
                      REPRESENTED BY OFFICE OF
                      THE ADDL. STATE PUBLIC PROSECUTOR
                      HIGH COURT BUILDING
                      KALABURAGI-585103

                                                                 ...RESPONDENT

(BY SRI.SUDARSHAN M, SPL. PP)

NC: 2026:KHC-K:1422

HC-KAR

THIS CRL.P IS FILED U/S.482 OF CR.P.C.(OLD) U/SEC 528 OF BNSS, BY THE ADVOCATE FOR THE PETITIONER PRAYING TO QUASH THE ENTIRE PROCEEDINGS AND ENTIRE CHARGE SHEET INITIATED AGAINST PETITIONER IN SPL C. CORR NO.07/2022 BY CHOWK POLICE STATION KALABURAGI FOR OFFENCES PUNISHABLE U/SEC 109, 114, 119, 120(B), 201, 202, 204, 212, 409, 411, 420, 465, 468, 471 R/W 34, 36 AND 37, 149 OF INDIAN PENAL CODE AND SECTION 7(a), 7(A), 8 R/W 13(1) AND 13(2) OF PREVENTION CORRUPTION ACT 1988 PENDING ON THE FILE OF THE HONOURABLE PRINCIPAL DISTRICT AND SESSIONS COURT, (SPL.COURT) KALABURAGI.

THIS PETITION, COMING ON FOR PRONOUNCEMENT OF ORDER, THIS DAY, ORDER WAS MADE THEREIN AS UNDER:

CORAM: HON'BLE MR. JUSTICE RAJESH RAI K

CAV ORDER

This petition is filed under Section 528 of Bharatiya

Nagarik Suraksha Sanhita, 2023, to quash the proceedings

against the petitioner/accused No.28 in Spl.CCorr.No.7/2022,

arising out of Crime No.48/2022, registered by Chowk Police,

for the offences punishable under Sections 109, 114, 119,

120B, 201, 202, 204, 409, 411, 420, 465, 468, 471 and 477(a)

r/w Sections 34, 36, 37 and 149 of IPC and Section 7(a)(c),

7(A) and 8 r/w Section 13(1)(2) of Prevention of Corruption

Act, 1998 (for shot "P.C. Act"), pending on the file of Prl.

District and Sessions Judge, Kalaburagi.

NC: 2026:KHC-K:1422

HC-KAR

2. The factual matrix of the case is, one K.H. Dilip

Kumar, Police Inspector, FIU, CID Office, Bengaluru lodged the

complaint that, Karnataka Police Department had called for

filling up of 545 vacancies of Police Sub-Inspector as per

Notification dated 21.01.2021 and in the ensuing examination,

certain candidates have committed malpractice and on enquiry,

it was found that along with candidates, other mediators and

Police officials have involved in the malpractice. On the

strength of the said complaint, the respondent-Police initially

registered FIR against one Veeresh and others in Crime

No.48/2022.

3. Subsequently, the Police Commissioner, Kalaburagi,

vide order dated 10.04.2022, transferred the investigation to

CID, Bengaluru. Accordingly, the said Police took up the

investigation and in all arrested 34 accused persons including

this petitioner. After completing investigation, the said Police

laid charge sheet against the petitioner and others for the

aforementioned offences, by arraying the petitioner as accused

No.28. Subsequently, a supplementary charge sheet was filed

on 03.03.2023 under Section 109, 114, 119, 120B, 201, 202,

NC: 2026:KHC-K:1422

HC-KAR

204, 409, 411, 420, 465, 468, 471 and 477(a) r/w Sections 34,

36, 37 and 149 of IPC and Section 7(a)(c), 7(A) and 8 r/w

Section 13(1)(2) of P.C. Act.

4. The charge sheet materials disclose that the

petitioner who was working as the Deputy Superintendent of

Police, Aland Sub-Division, Kalaburgai District, allegedly called

accused No.24 and 26 and told them that, there are complaints

against them with regard to malpractice in the examination of

PSI and allegedly demanded Rs.80,00,000/- for not to register

the case against them. However, on a negotiation between

themselves and accused No.14, the petitioner agreed for a sum

of Rs.10,00,000/- and received the said illegal gratification

through accused No.14 by way of cash at Udanoor road. With

these charges, the petitioner was arrested on 05.05.2022 and

later, released on bail on 05.01.2023. Hence, the petitioner is

before this Court to quash the proceedings against him.

5. Heard learned counsel for the petitioner and learned

High Court Government Pleader for respondent-State.

6. Apart from urging several contentions, the learned

Senior counsel for the petitioner primarily contended that, the

NC: 2026:KHC-K:1422

HC-KAR

crime was registered and investigated by the respondent-Police

which comes under Kalaburagi City Police and not within the

jurisdiction in which the petitioner was incharge i.e. Alanda

Sub-division, Kalaburagi. As such, there was no occasion to this

petitioner either to promise or receive any amount from

accused Nos.24 and 26 for not to register the case against

them. He further contended that, the investigation does not

reveal that the petitioner and accused No.14 knew each other

and there are no call details between them.

7. According to the learned Senior counsel, though it

is alleged that the petitioner received Rs.10,00,000/-, the

Police were able to recover only Rs.3,60,000/- from the

possession of the petitioner. According to the learned Senior

counsel, the said amount belongs to the petitioner, who had

obtained a gold loan from Muthoot Finance Corporation on

18.04.2022 by pledging gold ornaments and received the said

money to the Bank account of the petitioner in the Karnataka

Bank, which was withdrawn on 19.04.2022. Though the

petitioner offered this explanation with documents, the same

has not considered by the respondent-Police. Lastly he

NC: 2026:KHC-K:1422

HC-KAR

contended that, except the voluntary statement of accused

No.14, absolutely no other piece of evidence/circumstance

appears against this petitioner to implicate him in the alleged

crime. In such circumstance, the offences alleged against this

petitioner do not attract against him. Hence, the continuation of

proceedings against the petitioner is nothing but abuse of

process of Court. Accordingly, he prays to allow the petition.

8. Per contra, learned Special counsel for the

respondent-State submitted that though the petitioner initially

implicated in the alleged crime based on the voluntary

statement of accused Nos.24, 26 and 14, thereafter, based on

the voluntary statement of this petitioner, Rs.3,60,000/- cash

was seized at his instance vide panchanama, which was placed

in property list in PF No.37/2022. Nevertheless, during the

course of investigation, the respondent-Police obtained the Call

Detail Registers (CDR) of the mobile numbers of petitioner,

accused Nos.24 and 14 and those SIMS are in the name of

petitioner, accused Nos.14 and 24. In such circumstance, there

are prima facie materials forthcoming against this petitioner for

NC: 2026:KHC-K:1422

HC-KAR

the offences he has been charge sheeted. Hence, he prays to

dismiss the petition.

9. I have given my anxious consideration both on the

submissions made by the learned counsel for the respective

parties and the documents available on record.

10. As could be gathered from records, after

registration of case in Crime No.48/2022, the Police

Commissioner, Kalaburagi transferred the investigation to CID

Bengaluru, vide order dated 10.04.2022. Accordingly, the said

Police took up the investigation and arrested 34 accused

persons. The petitioner being accused No.28, the specific

allegation averred in the charge sheet against him is that he

was working as Deputy Superintendent of Police of Aland Sub-

Division, called up accused Nos.24 and 26 and told them that

there are complaints against them with regard to a scam in the

examination which was conducted for selection to the post of

Police Sub-Inspector and allegedly demanded Rs.80,00,000/-

for them. Since accused Nos.24 and 26 were not in a position

to pay the said amount, it was agreed that they will pay a sum

of Rs.10,00,000/- to him. The petitioner received the said

NC: 2026:KHC-K:1422

HC-KAR

illegal gratification for not to register any complaint against

accused Nos.24 and 26 in the PSI scam by informing them to

hand over the money to accused No.14-Rudragouda @ R.D.

Patil, who is the prime accused in the scam and was known to

this petitioner prior to the incident. The charge sheet materials

further reveals that the amount of Rs.10,00,000/- was handed

over to this petitioner by accused No.14 at Udanoor Road in an

Innova Car bearing registration No.KA-32/P-4576.

11. After the arrest of this petitioner, the respondent-

Police seized Rs.3,60,000/- at his instance and it is specifically

stated by this petitioner that Rs.6,40,000/ was spent for his

personal expenses. The seized amount of Rs.3,60,000/- was

placed before the Magistrate in PF No.37/2022. The explanation

offered by the petitioner is that the said amount was obtained

by him from Muthoot Finance Corporation by pledging the gold

ornaments on 18.04.2022 and received the money to his

Karnataka Bank account and withdrawn the same on

19.04.2022 appears to be not a probable defence, as the

amount was seized at the instance of petitioner on 11.05.2022

i.e., after lapse of 22 days. Further, the petitioner has not given

NC: 2026:KHC-K:1422

HC-KAR

any such description/receipt of the cash withdrawn from the

Bank on that day.

12. Be that as it may, the call details obtained by the

respondent-Police reveals that on 08.10.2021, there are four

phone calls between accused No.14 and this petitioner. The

voluntary statement of accused No.24 reveals that, one week

after completion of PSI examination, the petitioner called him

through his mobile phone and demanded money not to

implicate him and accused No.26 in the scam. The said

voluntary statement of accused No.24 corroborates the call

details of accused No.14 and the petitioner. Further, during the

course of seizure of the amount at the instance of petitioner, a

detail seizer panchanama was drawn by the Police, one Umesh

and Vishwanath are the witnesses for the said panchanama. In

such circumstances, on overall perusal of the charge sheet

materials, in my considered view, there are sufficient prima

facie materials forthcoming against this petitioner for the

offences he has been charge sheeted. It is pertinent to mention

at this juncture, the petitioner being the Deputy Superintendent

- 10 -

NC: 2026:KHC-K:1422

HC-KAR

of Police, no vengeance whatsoever against him by the

respondent-Police to falsely implicate him in the alleged crime.

13. In such circumstance, quashing the criminal

proceedings is called for only in a case where the complaint

does not disclose any offence, or is frivolous, vexatious or

oppressive. If the allegations set out in the complaint do not

constitute offence of which cognizance has been taken by the

magistrate it is open for this Court to quash the same. It is not

necessary that a meticulous analysis of case should be done

before trial to find out whether the case would end in conviction

or acquittal. If it appears on a reading of the complaint and

consideration of the allegation therein, in the light of the

statement made on oath that the ingredients of the offence are

disclosed there would be no justification for this Court to

interfere as held in the case of SAU. KAMAL SHIVAJI

POKARNEKAR vs. STATE OF MAHARASHTRA AND OTHERS

reported in 2019 (14) SCC 350.

14. In the instant case, the charge sheet materials

discloses a prima facie case against the petitioner for the

offence he has been charge sheeted. In such circumstances,

- 11 -

NC: 2026:KHC-K:1422

HC-KAR

the same has to be tested in a detailed trial. Hence, without

expressing any opinion on the merits of the case, suffice to

hold that the proceedings cannot be quashed at this stage.

Accordingly, the petition lacks merits and the same is

dismissed.

Sd/-

(RAJESH RAI K) JUDGE

HKV List No.: 1 Sl No.: 2 CT-BH

 
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