Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Anshula Parwal vs State Of Karnataka
2026 Latest Caselaw 2146 Kant

Citation : 2026 Latest Caselaw 2146 Kant
Judgement Date : 11 March, 2026

[Cites 4, Cited by 0]

Karnataka High Court

Anshula Parwal vs State Of Karnataka on 11 March, 2026

Author: M.Nagaprasanna
Bench: M.Nagaprasanna
                                            -1-
                                                       NC: 2026:KHC:15004
                                                  CRL.P No. 16181 of 2025
                                              C/W CRL.P No. 16186 of 2025
                                                  CRL.P No. 16985 of 2025
                 HC-KAR                                    AND 2 OTHERS

                     IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                          DATED THIS THE 11TH DAY OF MARCH, 2026
                                         BEFORE
                       THE HON'BLE MR. JUSTICE M.NAGAPRASANNA
                           CRIMINAL PETITION NO. 16181 OF 2025
                                         C/W
                         CRIMINAL PETITION NO. 16186 OF 2025
                         CRIMINAL PETITION NO. 16985 OF 2025
                         CRIMINAL PETITION NO. 17027 OF 2025
                       WRIT PETITION NO. 30700 OF 2025 (GM-RES)

                IN CRL.P No. 16181/2025:

                BETWEEN:

                MR. NAGARAJU M K
                S/O KUMARA,
                AGED ABOUT 27 YEARS,
                RESIDING AT MANTYA, HOLALAGUNDA POST,
                AMRUTHUR, TUMKUR, KARNATAKA-572 111.
                                                             ...PETITIONER
                (BY SRI. BIPIN HEGDE., ADVOCATE
                    SRI.VIKRAM SIMHA.,ADVOCATE)

Digitally signed by AND:
SANJEEVINI J
KARISHETTY
Location: High      1. THE STATE OF KARNATAKA
Court of               BY KENGERI POLICE STATION,
Karnataka              BANGALORE-560 060.
                      REPRESENTED BY SPP, HIGH COURT COMPLEX

                2.  MR. SATHISH KUMAR,
                    S/O MR. SUBRAMANYA,
                    AGED ABOUT 32 YEARS,
                    R/A. NO.643, NEAR VENKATESHWARA TEMPLE,
                    PRAGATHIPURA, BANGALORE-560 070.
                                                         ...RESPONDENTS
                (BY SRI.B N JAGADEESHA., ADDL. SPP FOR R1;
                    SRI.J N LOHITHA., ADVOCATE FOR R2)
                             -2-
                                       NC: 2026:KHC:15004
                                  CRL.P No. 16181 of 2025
                              C/W CRL.P No. 16186 of 2025
                                  CRL.P No. 16985 of 2025
HC-KAR                                     AND 2 OTHERS

      THIS CRL.P FILED U/S.482(FILED U/S.528 BNSS) CR.P.C
PRAYING TO A. QUASH THE FIR DATED 11.09.2025 AGAINST
THE PETITIONER/ACCUSED NO.5 IN CRIME NO.444/2025 FOR
THE ALLEGED OFFENCE P/US/ 66(C),66(D) OF IT ACT 2000
U/S.318(4), 319(2), R/W SEC.3(5) OF BNS ACT 2023 PENDING
ON THE FILE OF THE HON'BLE VI ADDL CJM, BENGALURU CITY,
BENGALURU (ANNEXURE A) AND B. QUASH THE COMPLIANT
DATED 11.09.2025 AGAINST THE PETITIONER/ACCUSED NO.5
IN CRIME NO.444/2025 FOR THE ALLEGED OFFENCE P/US/
66(C),66(D) OF IT ACT 2000, U/S.318(4),319(2), R/W 3(5) OF
BNS ACT 2023 PENDING ON THE FILE OF THE HON'BLE VI
ADDL CJM BENGALURU CITY, BENGALURU (ANNEXURE B) AND
ETC.,

IN CRL.P NO. 16186/2025:

BETWEEN:

     MR. VISHNU VIJAY,
     S/O VIJAY,
     AGED ABOUT 26 YEARS,
     RESIDING AT NO.1/20,
     WEST STREET SANDHU, THIYAGAI POST,
     KALLAKURICHI TALUK,
     VILUPPURAM, TAMIL NADU-606 206.
                                       ...PETITIONER

(BY SRI. BIPIN HEGDE., ADVOCATE
    SRI.VIKRAM SIMHA.,ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA BY
     KENGERI POLICE STATION,
     BANGALORE-560 060.
     REPRESENTED BY SPP,
     HIGH COURT COMPLEX
     BENGALURU - 560 001.

2.   MR. SATISH KUMAR,
     S/O MR. SUBRAMANYA,
     AGED ABOUT 32 YEARS,
                             -3-
                                          NC: 2026:KHC:15004
                                  CRL.P No. 16181 of 2025
                              C/W CRL.P No. 16186 of 2025
                                  CRL.P No. 16985 of 2025
HC-KAR                                     AND 2 OTHERS

    NEAR VENKATESHWARA DEVASTHANAM,
    PRAGATHIPURA, BANGALORE-560 070.
                                      ...RESPONDENTS
(BY SRI.B N JAGADEESHA.,ADDL. SPP FOR R1;
    SRI.J N LOHITHA.,ADVOCATE FOR R2)

    THIS CRL.P FILED U/S 482 CR.PC (FILED U/S 528
BNNS) PRAYING TO 1. QUASH THE FIR DATED 11.09.2025
AGAINST THE PETITIONER / ACCUSED NO.7 IN
CR.NO.444/2025 FOR THE ALLEGED OFFENCE P/U/S
66(C),66(D) OF I.T ACT 2000 UNDER SEC.318(4),319(2)
R/W 3(5) OF BNS ACT 2023 PENDING ON THE FILE OF THE
HON'BLE VI A.C.J.M BENGALURU CITY, BENGALURU
(ANNEXURE-A) AND ETC.,

IN CRL.P NO. 16985/2025:

BETWEEN:

     MR. JAVEED FARAZ,
     S/O S M BASHA,
     AGED ABOUT 32 YEARS,
     RESIDING AT NO.118, 5TH MAIN ROAD,
     GANGA NAGAR, R T NAGAR,
     BANGALORE NORTH,
     BANGALORE 560 032.
                                           ...PETITIONER
(BY SRI. BIPIN HEGDE., ADVOCATE
    SRI.VIKRAM SIMHA.,ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA BY
     KENGERI POLICE STATION,
     BANGALORE 560 060.
     REPRESENTED BY SPP,
     HIGH COURT COMPLEX,
     BENGALURU- 560 001.

2.   MR SATISH KUMAR,
     S/O SUBRAMANYA,
     AGED ABOUT 32 YEARS,
                            -4-
                                       NC: 2026:KHC:15004
                                 CRL.P No. 16181 of 2025
                             C/W CRL.P No. 16186 of 2025
                                 CRL.P No. 16985 of 2025
HC-KAR                                    AND 2 OTHERS

     R/AT NO.643,
     NEAR VENKATESWARA DEVASTANAM,
     PRAGATIPURA, BENGALURU 560 070.
                                      ...RESPONDENTS
(BY SRI.B N JAGADEESHA.,ADDL. SPP FOR R1;
    SRI.J N LOHITHA.,ADVOCATE FOR R2)

    THIS CRL.P FILED U/S 482 CR.PC (FILED U/S 528
BNNS) PRAYING TO 1. QUASH THE FIR DATED 11.09.2025
AGAINST     THE     PETITIONERS/ACCUSED    NO.3     IN
CR.NO.444/2025 FOR THE ALLEGED OFFENCES P/U/S
66(C), 66(D) OF I.T ACT, 2000 UNDER SEC.318(4), 319(2)
R/W 3(5) OF BNS ACT, 2023 PENDING ON THE FILE OF THE
HON'BLE VI A.C.J.M AT BENGALURU (ANNEXURE-A) AND 2.
QUASH THE COMPLAINT DATED 11.09.2025 AGAINST THE
PETITIONERS/ACCUSED NO.3 IN CR.NO.444/2025 FOR THE
ALLEGED OFFENCE P/U/S 66(C),66(D) OF I.T ACT 2000,
UNDER SEC. 318(4), 319(2) R/W 3(5) OF BNS ACT, 2023
PENDING ON THE FILE OF THE HON'BLE VI A.C.J.M AT
BENGALURU (ANNEXURE-B) AND ETC.

IN CRL.P NO. 17027/2025:

BETWEEN:

    MR. SALMAN J,
    S/O JAMEEL BAIG,
    AGED ABOUT 35 YEARS,
    RESIDING AT NO. C 082,
    SHOBHA MAGNOLIA APT,
    BANNARUGHATTA MAIN ROAD,
    GURUPPANA PALYA, BANGALORE 560 029.
                                     ...PETITIONER
(BY SRI. BIPIN HEGDE., ADVOCATE
    SRI. BHANUPRIYA., ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA BY
     KENGERI POLICE STATION,
     BANGALORE 560 060.
     REPRESENTED BY SPP,
     HIGH COURT OF KARNATAKA,
                              -5-
                                        NC: 2026:KHC:15004
                                   CRL.P No. 16181 of 2025
                               C/W CRL.P No. 16186 of 2025
                                   CRL.P No. 16985 of 2025
HC-KAR                                      AND 2 OTHERS

     BENGALURU - 560 001.

2.  MR. SATHISH KUMAR
    S/O SUBRAMANYA,
    AGED ABOUT 32 YEARS,
    R/AT 643,
    NEAR VENKATESHWARA DEVASTHANAM,
    PRAGATIPURA,
    BENGALURU 560 070.
                                     ...RESPONDENTS
(BY SRI.B N JAGADEESHA., ADDL. SPP FOR R1;
    SRI.J N LOHITHA., ADVOCATE FOR R2)

    THIS CRL.P FILED U/S 482 CR.PC (FILED U/S 528
BNNS) PRAYING TO A. QUASH THE FIR DATED 11.09.2025
AGAINST THE PETITIONERS/ACCUSED NO.2 IN CRIME
NO.0444/2025 FOR THE ALLEGED OFFENCES P/U/S 66(C),
66(D) OF THE INFORMATION TECHNOLOGY ACT, 2000, U/S
318(4), 319(2) R/W 3(5) OF BNS ACT, 2023 PENDING ON
THE FILE OF THE HON'BLE VI ADDL.CJM, BENGALURU CITY
BENGALURU     (ANNEXURE-A)    AND   B.  QUASH   THE
COMPLAINT      DATED    11.09.2025    AGAINST   THE
PETITINERS/ACCUSED NO.2 IN CRIME NO.0444/2025 FOR
THE ALLEGED OFFENCES P/U/S 66(C), 66(D) OF THE
INFORMATION TECHNOLOGY ACT, 2000, U/S 318(4),
319(2) R/W 3(5) OF BNS ACT, 2023 PENDING ON THE FILE
OF THE HONBLE VI ADDL. CJM, BENGALURU CITY
BENGALURU (ANNEXURE-B) AND ETC.,

IN WP NO. 30700/2025:

BETWEEN:

     ANSHULA PARWAL
     AGED ABOUT 35 YEARS,
     RESIDING AT NO.48,
     J.P.NAGAR, 1ST PHASE,
     9TH CROSS ROAD,
     JEEVAN SAKTHI COLONY,
     BANGALORE - 560 078.
                                          ...PETITIONER
(BY SRI. BIPIN HEGDE., ADVOCATE FOR
                           -6-
                                      NC: 2026:KHC:15004
                                 CRL.P No. 16181 of 2025
                             C/W CRL.P No. 16186 of 2025
                                 CRL.P No. 16985 of 2025
HC-KAR                                    AND 2 OTHERS

     SRI. VIKRAM SIMHA.,ADVOCATE)



AND:

1.   STATE OF KARNATAKA
     BY STATION HOUSE OFFICER
     KENGERI POLICE STATION,
     BENGALURU.

2.   SATISH KUMAR
     AGED ABOUT 32 YEARS,
     R/O NO. 643,
     NEAR VENKATESHWARA TEMPLE,
     PRAGATHIPURA,
     BENGALURU - 560 070.
                                     ...RESPONDENTS

(BY SRI.B N JAGADEESHA.,ADDL. SPP FOR R1;
    SRI.J N LOHITHA., ADVOCATE FOR R2)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA READ WITH
SECTION 528 OF BNSS, 2023, PRAYING TO A. ISSUE A
WRIT, ORDER OR DIRECTION OF APPROPRIATE NATURE
QUASHING     THE   REGISTRATION    OF   THE   FIRST
INFORMATION REPORT AND ALL FURTHER INVESTIGATION
IN THE CASE IN CRIME NO. 444 OF 2025 REGISTERED AT
KENGERI POLICE STATION, BENGALURU, AS AGAINST THE
PETITIONER HEREIN WHO IS ARRAIGNED AS ACCUSED
NO.1 FOR THE ALLEGED COMMISSION OF AN OFFENCE
WHICH IS MADE PENAL UNDER SECTIONS 66(C), 66(D) OF
THE IT ACT, 2000 AND UNDER SECTIONS 318(4) R/W 3(5),
319(2) OF THE BHARATIYA NYAYA SANHITA, 2023 WHICH
IS PRODUCED AANNEXURE -A AND ETC.,

     THESE PETITIONS COMING ON FOR ADMISSION, THIS
DAY, ORDER WAS MADE THEREIN AS UNDER:
                                -7-
                                             NC: 2026:KHC:15004
                                     CRL.P No. 16181 of 2025
                                 C/W CRL.P No. 16186 of 2025
                                     CRL.P No. 16985 of 2025
HC-KAR                                        AND 2 OTHERS




CORAM:    HON'BLE MR. JUSTICE M.NAGAPRASANNA

                         ORAL ORDER

In CRL.P.No.16181/2025, the petitioner is before this

court seeking the following prayers:

"a. Quash the FIR dated 11.09.2025 against the petitioners/accused No.5 in Crime No.444/2025 for the alleged offence punishable under sections 66(C),66(D) of information technology act, 2000 under sections 318(4), 319(2), R/w 3(5) of BNS act, 2023 pending on the file of the Hon'ble VI Additional Chief Judicial Magistrate Bengaluru city, Bengaluru (Annexure- A);

b) Quash the Complaint dated 11.09.2025 against the Petitioners/accused No.5 in Crime No.0444/2025 for the alleged offences punishable under sections 66(C), 66(D) of information technology act, 2000, under sections 318(4), 319(2), R/w 3(5) of BNS act, 2023 pending on the file of the Hon'ble VI Additional Chief Judicial Magistrate, Bengaluru city, Bengaluru. (Annexure-B);

c) Quash the entire proceedings against the petitioner/accused No.5 in crime No.0444/2025 for the alleged offences punishable under sections 66(C), 66(D) of information technology act, 2000, under sections 318(4), 319(2), R/w 3(5) of BNS act, 2023 pending on the file of the Hon'ble VI Additional Chief Judicial Magistrate, Bengaluru city, Bengaluru. (Annexure-C);

d) Grant such other relief as this Hon'ble court deems fit and proper in the facts and circumstances of the case, in the interest of justice and equity."

2. In CRL.P.No.16186/2025, the petitioner is before

this court seeking the following prayers:

NC: 2026:KHC:15004

HC-KAR AND 2 OTHERS

"a) Quash the FIR dated 11.09.2025 against the Petitioner/accused No.7 in Crime No.0444/2025 for the alleged offences punishable under sections 66(C), 66(D) of information technology act, 2000, under sections 318(4), 319(2), R/w 3(5) of BNS act, 2023 pending on the file of the Hon'ble VI Additional Chief Judicial Magistrate, Bengaluru city, Bengaluru.(Annexure-A);

b) Quash the Complaint dated 11.09.2025 against the Petitioner/accused No.7 in Crime No.0444/2025 for the alleged offences punishable under sections 66(C), 66(D) of information technology act, 2000, under sections 318(4), 319(2), R/w 3(5) of BNS act,2023 pending on the file of the Hon'ble VI Additional Chief Judicial Magistrate, Bengaluru city, Bengaluru. (Annexure-B);

c) Quash the entire proceedings against the petitioner/accused No.7 in crime No.0444/2025 for the alleged offences punishable under sections 66(C), 66(D) of information technology act, 2000, under sections 318(4), 319(2), R/w 3(5) of BNS act,2023 pending on the file of the Hon'ble VI Additional Chief Judicial Magistrate, Bengaluru city, Bengaluru. (Annexure-C);

d) Grant such other relief as this Hon'ble court deems fit and proper in the facts and circumstances of the case, in the interest of justice and equity."

3. In CRL.P.No.16985/2025, the petitioner is before

this court seeking the following prayers:

"a) Quash the FIR dated 11.09.2025 against the Petitioners/accused No.3 in Crime No.0444/2025 for the alleged offences punishable under sections 66(C), 66(D) of information technology act, 2000, under sections 318(4), 319(2), R/w 3(5) of BNS act, 2023 pending on the file of the Hon'ble VI Additional Chief Judicial Magistrate, Bengaluru city, Bengaluru.(Annexure-A);

b) Quash the Complaint dated 11.09.2025 against the Petitioners/accused No.3 in Crime No.0444/2025 for the alleged offences punishable under sections 66(C), 66(D) of information technology act, 2000, under sections 318(4), 319(2), R/w 3(5) of BNS act, 2023 pending on

NC: 2026:KHC:15004

HC-KAR AND 2 OTHERS

the file of the Hon'ble VI Additional Chief Judicial Magistrate, Bengaluru city, Bengaluru. (Annexure-B);

c) Quash the entire proceedings against the petitioner/accused No.3 in crime No.0444/2025 for the alleged offences punishable under sections 66(C), 66(D) of information technology act, 2000, under sections 318(4), 319(2), R/w 3(5) of BNS act, 2023 pending on the file of the Hon'ble VI Additional Chief Judicial Magistrate, Bengaluru city, Bengaluru. (Annexure-C);

d) Grant such other relief as this Hon'ble court deems fit and proper in the facts and circumstances of the case, in the interest of justice and equity."

4. In CRL.P.No.17027/2025, the petitioner is before

this court seeking the following prayers:

"a) Quash the FIR dated 11.09.2025 against the Petitioner/accused No.2 in Crime No.0444/2025 for the alleged offences punishable under sections 66(C), 66(D) of information technology act, 2000, under sections 318(4), 319(2), R/w 3(5) of BNS act, 2023 pending on the file of the Hon'ble VI Additional Chief Judicial Magistrate, Bengaluru city, Bengaluru.(Annexure-A);

b) Quash the Complaint dated 11.09.2025 against the Petitioners/accused No.2 in Crime No.0444/2025 for the alleged offences punishable under sections 66(C), 66(D) of information technology act, 2000, under sections 318(4), 319(2), R/w 3(5) of BNS act, 2023 pending on the file of the Hon'ble VI Additional Chief Judicial Magistrate, Bengaluru city, Bengaluru. (Annexure-B);

c) Quash the entire proceedings against the petitioner/accused No.2 in crime No.0444/2025 for the alleged offences punishable under sections 66(C), 66(D) of information technology act, 2000, under sections 318(4), 319(2), R/w 3(5) of BNS act,2023 pending on the file of the Hon'ble VI Additional Chief Judicial Magistrate, Bengaluru city, Bengaluru. (Annexure-C);

- 10 -

                                                NC: 2026:KHC:15004



HC-KAR                                           AND 2 OTHERS

d) Grant such other relief as this Hon'ble court deems fit and proper in the facts and circumstances of the case, in the interest of justice and equity."

5. In WP No.30700/2025, the petitioner is before this

court seeking the following prayers:

"a. Issue a Writ, Order or Direction of appropriate nature quashing the registration of the First Information Report and all further investigation in the case in Crime No. 444 of 2025 registered at Kengeri Police Station, Bengaluru, as against the Petitioner herein who is arraigned as Accused No.1 for the alleged commission of an offence which is made penal under Sections 66(C), 66(D) of the IT Act, 2000 and under Sections 318(4) r/w 3(5), 319(2) of the Bharatiya Nyaya Sanhita, 2023 which is produced ANNEXURE -"A";

AND/OR b. Pass such other Order/s as this Hon'ble Court may deem fit and proper in the ends of justice."

6. Heard Sri.Bipin Hegde, learned counsel appearing

for the petitioners, Sri.B.N.Jagadeesha, learned Addl. SPP

appearing for respondent No.1, Sri.J.N.Lohitha, learned counsel

appearing for respondent No.2 and have perused the material

on record.

7. During the pendency of the proceedings, the

respondent No.2 and the victim to the lis have settled the

dispute among themselves and have filed a Memo for

Settlement. The Memo for Settlement reads as follows:

- 11 -

                                               NC: 2026:KHC:15004



 HC-KAR                                          AND 2 OTHERS

                     "MEMO FOR SETTLEMENT

The above-mentioned Petition has arisen out of the Crime bearing FIR No. 0444/2025 registered before the Kengeri Police station for the alleged offences punishable under sec 66(c), 66(d) of IT Act 2000, sec 318(4), 319(2), 3(5), 112 and 61 of BNS 2023, on the basis of complaint dated 11.09.2025 lodged by Mr. Satheesh Kumar/Complainant.

It hereby most respectfully submits that before this Hon'ble court the second respondent/complainant, alleged victim and petitioners/Accused Nos.1 to 3, 5 and 7 are settled their dispute out of the court amicably between them.

Hence, in the view of this settlement memo, kindly may dispose the above-mentioned petitions and quash the impugned crime bearing FIR No.0444/2025 registered against petitioners/Accused Nos.1 to 3, 5 and 7 and the same may be accepted in the interest of justice."

8. The parties to the lis are present before this Court

and are identified by their respective counsels. In the light of

Memo for Settlement and offences not being against the State,

I deem it appropriate to accept the Memo for Settlement and

terminate the proceedings against the petitioners/accused Nos.1

to 3, 5 and 7 in the subject petitions.

9. For the aforesaid reasons, the following:

ORDER

[I] Criminal Petitions are disposed.

[II] Proceedings in Crime No.444/2025 pending before

the VI Addl. Chief Judicial Magistrate, Bengaluru

- 12 -

                                                   NC: 2026:KHC:15004



 HC-KAR                                             AND 2 OTHERS

                City,   Bengaluru,     stands    quashed    qua   the

petitioners/accused Nos.1 to 3, 5 and 7.

Sd/-

(M.NAGAPRASANNA) JUDGE

CBC List No.: 3 Sl No.: 0

 
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 Newsletter