Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mohammed Siddiq vs National Investigation Agency
2026 Latest Caselaw 1331 Kant

Citation : 2026 Latest Caselaw 1331 Kant
Judgement Date : 16 February, 2026

[Cites 2, Cited by 0]

Karnataka High Court

Mohammed Siddiq vs National Investigation Agency on 16 February, 2026

Author: H.P.Sandesh
Bench: H.P.Sandesh
                                                    -1-
                                                                NC: 2026:KHC:9429-DB
                                                               WP No. 14883 of 2021
                                                          C/W CRL.P No. 5853 of 2020
                                                              CRL.P No. 6984 of 2020
                       HC-KAR                                         AND 2 OTHERS


                         IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                              DATED THIS THE 16TH DAY OF FEBRUARY, 2026

                                                 PRESENT
                                THE HON'BLE MR. JUSTICE H.P.SANDESH
                                                   AND
                              THE HON'BLE MR. JUSTICE VENKATESH NAIK T
                              WRIT PETITION NO.14883 OF 2021 (GM-RES)
                                         CONNECTED WITH
                                CRIMINAL PETITION NO.5853 OF 2020,
                                CRIMINAL PETITION NO.6984 OF 2020,
                              WRIT PETITION NO.12320 OF 2021 (GM-RES)
                                               AND
                              WRIT PETITION NO.12341 OF 2021 (GM-RES)
                       IN W.P. NO.14883/2021:

                       BETWEEN:

                       SYED ABBAS
                       AGED ABOUT 38 YEARS
                       S/O SYED IMTIYAS
                       SINCE THE PETITIONER IS IN CUSTODY,
                       REPRESENTED BY HIS WIFE, SHAIK ASMA
                       AGED ABOUT 28 YEARS
Digitally signed by
MOUNESHWARAPPA         RESIDING AT NO.845/A, 17TH CROSS
NAGARATHNA
Location: High Court   GOVINDPUR
of Karnataka
                       BENGALURU - 560 045.
                                                                         ...PETITIONER
                       (BY SRI MOHAMMED TAHIR., ADVOCATE)

                       AND:

                       NATIONAL INVESTIGATING AGENCY
                       REPRESENTATION BY STANDING COUNSEL
                       OFFICE AT HIGH COURT COMPLEX
                       OPP. TO VIDHANA SOUDHA
                       BENGALURU - 560 001.
                                                                       ...RESPONDENT
                       (BY SRI P. PRASANNA KUMAR, SPL.P.P.)
                              -2-
                                           NC: 2026:KHC:9429-DB
                                        WP No. 14883 of 2021
                                   C/W CRL.P No. 5853 of 2020
                                       CRL.P No. 6984 of 2020
HC-KAR                                         AND 2 OTHERS


      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF THE CONSTITUTION OF INDIA READ WITH SECTION 482 OF THE
CR.P.C. PRAYING TO SET ASIDE THE ORDER DATED 07-07-2021 BY
THE 49TH ADDITIONAL CITY CIVIL AND SESSIONS JUDGE AND
SPECIAL COURT OF NIA CASES, BENGALURU, CCH-50, PASSED IN
CONNECTION OF SPL.C.C. NO.141 OF 2021 PRODUCED AT
ANNEXURE-A AND CONSEQUENTLY, SET ASIDE THE INVESTIGATION
DONE BY THE RESPONDENT-NIA DURING THE FOUR DAY POLICE
CUSTODY BETWEEN 06-07-2021 TO 09-07-2021 OF THE
PETITIONER/ACCUSED.

IN CRL.P. NO.5853/2020:

BETWEEN:

    KALEEM PASHA
    S/O MOHAMMED ISMAIL
    AGED ABOUT 47 YEARS
    RESIDING AT NO.177, 2ND MAIN
    2ND CROSS, H R B R LAYOUT
    BDA 1ST STAGE, 1ST BLOCK
    KALYAN NAGAR
    BENGALURU-560 043.
                                               ...PETITIONER
    (BY SRI MOHAMMED TAHIR, ADVOCATE, FOR
        SRI ANEES ALI KHAN)

AND:

    NATIONAL INVESTIGATION AGENCY
    BY SPECIAL PROSECUTOR
    MR. P. PRASANNA KUMAR.
                                              ...RESPONDENT
    (BY SRI P. PRASANNA KUMAR, SPL.P.P.)

    THIS CRIMINAL PETITION IS FILED UNDER SECTION 482
OF THE CR.P.C. PRAYING TO QUASH THE ORDER OF GRANTING
POLICE CUSTODY ON 03-10-2020 FROM 05-10-2020 UNTIL
09-10-2020 AND AGAIN FROM 09-10-2020 TILL 12-10-2020
GRANTED BY THE HON'BLE LI ADDITIONAL CITY CIVIL AND
SESSIONS JUDGE, BENGALURU, C/C OF XLIX ADDITIONAL CITY
CIVIL AND SESSIONS JUDGE, BENGALURU, IN R.C. NO.35 OF
2020 IN CRIME NO.229 OF 2020.
                              -3-
                                           NC: 2026:KHC:9429-DB
                                        WP No. 14883 of 2021
                                   C/W CRL.P No. 5853 of 2020
                                       CRL.P No. 6984 of 2020
HC-KAR                                         AND 2 OTHERS




IN CRL.P. NO.6984/2020:

BETWEEN:

    MOHAMMED SIDDIQ
    S/O MOHAMMED MUKHTIYAR
    AGED ABOUT 24 YEARS
    OCC: PRIVATE SERVICE, SELLS BREAKFAST
    RESIDING AT NO.144, 1ST CROSS
    RAJAPPA BLOCK, D. J. HALLI
    BENGALURU - 560045.
                                               ...PETITIONER

    (BY SRI MOHAMMED TAHIR, ADVOCATE, FOR
        SRI ANEES ALI KHAN)

AND:

    NATIONAL INVESTIGATION AGENCY
    BY SPECIAL PROSECUTOR
    MR. P PRASANNA KUMAR
    T-5, 3RD FLOOR, KRISHNA TOWERS
    NO.21/22, 3RD MAIN ROAD
    GANDHI NAGAR
    BENGALURU - 560 009.
                                              ...RESPONDENT

    (BY SRI P. PRASANNA KUMAR, SPL.P.P.)

     THIS CRIMINAL PETITION IS FILED UNDER SECTION 482
OF THE CR.P.C. PRAYING TO QUASH THE ORDER DATED
05-10-2020 GRANTING POLICE CUSTODY FROM 08-10-2020
UNTIL 12-10-2020 GRANTED BY THE HON'BLE LI ADDITIONAL
CITY CIVIL AND SESSIONS JUDGE, BENGALURU, C/C XLIX
ADDITIONAL CITY CIVIL AND SESSIONS JUDGE, BENGALURU, IN
R.C. NO.34 OF 2020, EARLIER CRIME NO.195 OF 2020.
                              -4-
                                           NC: 2026:KHC:9429-DB
                                        WP No. 14883 of 2021
                                   C/W CRL.P No. 5853 of 2020
                                       CRL.P No. 6984 of 2020
HC-KAR                                         AND 2 OTHERS




IN W.P. NO.12320/2021:

BETWEEN:

    FIRDOUS KHAN
    S/O ILIYAS KHAN
    AGED ABOUT 41 YEARS
    RESIDING AT NEAR MEDISCOPE HOSPITAL
    K.G.HALLI, BENGALURU-560 045.
                                               ...PETITIONER

   (BY SRI MOHAMMED TAHIR, ADVOCATE, FOR
        SRI ANEES ALI KHAN)

AND:

    STATE BY D. J. HALLI P. S
    BY NATIONAL INVESTIGATING AGENCY
    BY ITS SPECIAL PUBLIC PROSECUTOR
    MR. PRASANNA KUMAR
    T-5, 3RD FLOOR
    KRISHNA TOWERS
    NO.21/22, 3RD MAIN ROAD
    OPP. SAPNA BOOK HOUSE
    GANDHI NAGARA
    BENGALURU-560 009.
                                              ...RESPONDENT

    (BY SRI P. PRASANNA KUMAR, SPL.P.P.)

    THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA READ WITH SECTION 482
OF THE CR.P.C. PRAYING TO QUASH THE SANCTION ORDER
DATED 4-2-2021 PASSED IN R.C. NO.34/2020/NIA/DLI VIDE
ANNEXURE-A PENDING ON THE FILE OF THE HON'BLE COURT OF
XLIX ADDITIONAL CITY CIVIL AND SESSIONS JUDGE, SPECIAL
COURT FOR NIA CASES, AT BENGALURU, IN R.C. NO.34 OF
2020, NOW SPL.C. NO.152 OF 2021.
                               -5-
                                           NC: 2026:KHC:9429-DB
                                         WP No. 14883 of 2021
                                    C/W CRL.P No. 5853 of 2020
                                        CRL.P No. 6984 of 2020
HC-KAR                                          AND 2 OTHERS



IN W.P. NO.12341/2021:

BETWEEN:

    IMRAN KHAN
    S/O HAMEED KHAN
    AGED ABOUT 33 YEARS
    RESIDING AT NO.309
    4TH CROSS, SAHUKAR LANE
    KUSHALNAGAR, K.G.HALLI
    BENGALURU-560 045.
                                               ...PETITIONER

    (BY SRI MOHAMMED TAHIR, ADVOCATE, FOR
        SRI ANEES ALI KHAN)

AND:

    STATE BY K. G. HALLI P. S.
    BY NATIONAL INVESTIGATING AGENCY
    BY ITS SPECIAL PUBLIC PROSECUTOR
    MR. PRASANNA KUMAR
    T-5, 3RD FLOOR
    KRISHNA TOWERS
    NO.21/22, 3RD MAIN ROAD
    OPP. SAPNA BOOK HOUSE
    GANDHI NAGARA
    BENGALURU-560 009.
                                              ...RESPONDENT
    (BY SRI P. PRASANNA KUMAR, SPL.P.P.)

    THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA READ WITH SECTION 482
OF THE CR.P.C. PRAYING TO QUASH THE SANCTION ORDER
DATED 4-2-2021 VIDE NO.11011/62/2020/NIA PASSED IN R.C.
NO:35/2020/NIA/DLI VIDE ANNEXURE-A, PENDING ON THE FILE
OF THE HON'BLE COURT OF XLIX ADDITONAL CITY CIVIL AND
SESSIONS JUDGE, SPECIAL COURT FOR NIA CASES, AT
BENGALURU, IN R.C. NO.35 OF 2020, NOW SPL.C. NO.141 OF
2021.

      THESE WRIT PETITIONS ARE COMING ON FOR ORDERS,
THIS DAY, ORDER WAS MADE THEREIN AS UNDER:
                                  -6-
                                               NC: 2026:KHC:9429-DB
                                            WP No. 14883 of 2021
                                       C/W CRL.P No. 5853 of 2020
                                           CRL.P No. 6984 of 2020
HC-KAR                                             AND 2 OTHERS


CORAM:     HON'BLE MR. JUSTICE H.P.SANDESH
           and
           HON'BLE MR. JUSTICE VENKATESH NAIK T
                             ORAL ORDER

(PER: HON'BLE MR. JUSTICE H.P.SANDESH)

Sri Mohammed Tahir, learned counsel for the petitioners,

and Sri P. Prasanna Kumar, learned special counsel for the

respondent-National Investigating Agency, submit that these

petitions have become infructuous.

2. Submissions of both counsel are taken on record.

3. In view of the submissions, these petitions are

dismissed as having become infructuous.

In view of the dismissal of the main petitions,

interlocutory applications, if any, stand dismissed.

Sd/-

(H.P.SANDESH) JUDGE

Sd/-

(VENKATESH NAIK T) JUDGE

KVK List No.: 2, Sl No.1

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter