High Court Karnataka High Court

Sri. T.P.Muninarayanappa S/O … vs The State Of Karnataka on 14 October, 2010

Karnataka High Court
Sri. T.P.Muninarayanappa S/O … vs The State Of Karnataka on 14 October, 2010
Author: V.Jagannathan
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 14"' DAY OF OCTOBER 2.0.10

BEFORE

THE HONBLE MRJUSTICE V_JAoA;»i1§:ArJ}:AN   

CRIMINAL    
BETWEEN:   A R O 1 R  

SILT. P. Muninarayanappa O,  .

S / o Puttarma, 

Age 58 years, V   "  j 

Occ: Special Land Ar.4quA1s1m.;:: O'ffice1'--_b2,

KIADB, Gandhinagal'. A  ' " ~.  
Bangalore (refivred),A""  - 

R/0 No.2Q~7',"«;E_$§'Inain,g  . ' 
Kasthurin§a.g'aij,_;i'3anga1o.re..__= it , ...PETETIONER

[B3VfrSri.Ra\}i'V  -.  Counsel)
AND:" R'  "O O

Tfihe  fate of"I{ar_nataka,

. V "i'hroRughA..Karnataka Lokayuktha Police,
 A 'B.an.ga]or.e"'; 

---- . v«.a'Repre=se11t.ed*'by its S.P.P.,
' . High coat: of Karnataka,

"BaD,_ga10re-- 560 00 I . .. RESPONDENT

O [Bye-Smt.T.M.Gayathri, Sp1.P.P. for

mokayuktha)

This Cr1.P. is filed under Section 439 of the
Cr.P.C. praying to enlarge the petitioner on baii in
Cr.No.43/2010 of Lokayuktha Police, Bangalore, which

is registered for the offences P/U/Ss.7, 8 l3{l’){C){D)
12, r/W Sec. 12043 oflPC. ‘

This Crl.P. coming on for orders this

made the fol1owing:–

This petition is by Nofl whom, a

case is registered m7cr.1\id§.<i53/ 2.Q.'{0«.by the Lokayuktha

police for offencesV-vpunishiablle, Vtidnder Sections 7.

13(1)(c)(di)it/t 1~ 1d3§(2) the Prevention of

Corruptiofi:-. under Sections 465, 468,
47 420 andfjl.

fZ..,_T’h,e allegations in short are that the

lnspectogof Lokayutha, K.C.Lakshrninaryana. _

‘ :V”*l.odge’di a..:¢s”uo~moto complaint on 22.9.2010 to the effect

“..t1iatVin7’sjrespect of acquisition of lands for the purpose

of..es_tah1ishment of Hardware Park, 131’. Park, Aero

vlifiipace, Metro and High Speed ‘1’ rain and other projects,

it came to light that several irregularities have been
committed by the Special Land Acquisition Officer of

the KIADB who was in charge during the relevant

VB»

‘ E

period and that the complaint mentioned that one
N.R.Nagaraj, the Special Land Acquisition.-‘Officer

(accused No.1). during the period from to

28.6.2010 and some of the accused

were all working under him under’ *.*.ai*ious. posi.t_ions in 7

KIADB and during the aforesaid”–period,.”;in”resVp4ectofp

acquisition of land to thellexitent of acres out
of 8268-1014 in
Singahalli, Unasuriif

it”——-»~l3hatrainaranaha1li.

Areloionnarnangala, Gollahalli,
Huvinanayakanahalli and

Mahadei/”altodigehlallils compensation to the tune of

d _ was distributed and on verifying

after one Rukmangada came and

“info;fIIield’ about certain corrupt practices that had

.. place in respect of the land of one Srnt.Kamala

dbeing acquired, the Lokayuktha Inspector. after

examining the whole matter, noticed several
irregularities committed in the distribution of

compensation to Various persons and those

e

-‘xi…

irregularities numbering 10 having been highlighted in
the complaint itself and some of them are that, the

compensation had been given in respect of rno’re”flan.ds

than what was acquired; though the cases

to land acquisition were pending,”entlre.;con1pensation

have been distributed; in of

claimants were found to begplnot genuinefclalivrns and in

some cases, it was aiso noticejd that in respect of one
land, compensation ‘had’f’_lbeer–1»_ twice and the

cheques been} ‘issued:-l”*.r.rit.hout there being

thlelléupecial Land Acquisition
Offic’e1j.”pl A A it

3.i”Ba’sed’V–.on._the said illegalities or irregularities

after Ve1″iTying the records, the complaint was

13 accused persons for the offences as

A As far as this petitioner is concerned, it

A is Qalleged that he was the Spl.Land Acquisition officer

A * the period from 21.11.2005 to 26.03.2009 and

i it was during his tenure, the illegalities that are noted

in the complaint at page No. 11 of this petition said to

have taken place. – Therefore, the complaint of the

%

,._..

Police inspector led to the case being registered as

aforesaid.

4. Submission of Sri.Ravi B.Nai}i…1§5arn–ed ‘senior

Counsel for the petitioner is the peti:tione:r’VVVhpa’s

retired from service in the.year22-0209

has been roped in this and the period
when he was the “complaints
against him, and ordered in
respect.of..:Van5v’::.’of referred to in
the even when the raid
police did not secure

any incriminating” Vprnaterials, which could have a

vb.-ggaririgp on0ti’1e,c_on1plaint allegations made against this

‘ Apart from that, it is also not established

0’ . H that A petitioner had amassed wealth

disproportionate to his known source of income. It is

lialso submitted by him that though the petitioner was

the Spl.LAO during the aforementioned period from

21. I 12005 to 26.03.2009, the complaint refers to the
land acquisition proceedings that took place even far

too earlier and the amount of compensation said to

5*?

:6-

have been distributed also has not been properly

indicated in the complaint, as there are _.Vari.ati.Qns

between the amount mentioned in one_.A*place*land’—~in~.g

another place in the complaintygitselufi’

submitted by the learned Senior:..A_’C’ounse:l1′

relevant documents been the

Lokayuktha police.” and” after’ ‘~verii”yi1″1g the
documents, the alleged’illegal’iti_esl.or: irregularities have
been brouglltjgtio ‘thgessjcircumstances, the

petitioner ther’ef’o_re”be ban.

5.’ Ftirtiaer .sgsu,lf)1ir1i’ssion made by the learned

Senior” Counsel his the petitioner is suffering from

v_»}i:idne3*gprobleIn____and has to undergo dialysis twice or

‘ :v””t.hriee.yjnC”a.__Week and this factor also be taken into

consideration. Learned Senior Counsel also relied on

the ‘decision reported in 1980 (1) Supreme Court Cases

to contend that pre–trial detention for a

considerable period of time goes against the spirit of
the Code and the Constitution. Mainly because the
investigating agency has got to record the statements

of some of the witnesses, that itself cannot be made a

El»

-.n

ground to refuse bail, so long as the prosecution

apprehension with regard to tampering of evidenc’e”‘afid:

chances of the petitioner’ absconding are ”

As such, the learned Senior Co1:1nse1« that
the petitioner be released

conditions.

6. Smt.T.M.Gaya’thii,A ‘t–1ea.rrie(i.hj..Sip1.,P.P. for the
Lokayuktha on her part». objections

flied, argued» _;_the_: cp~e::tsp§nfer teas the Sp1.LAO

during the Vtpezéroidi £005 to 2009 and it

Qefiod, several iilegalities and
irregaiaritiesxii to the distribution of
has: taken place and having regard to
‘ of complaint and the illegaiities noticed

” . investigation, grant of Sail. to this petitisner

is not warranted. It is her submission that when the

_ V raid was conducted, huge arncmnt was recovered fronr ‘ I

the house of this petitioner. Under these.”

circumstances, having regard to the magnitude of the

offences alleged against this petitiener and several

if

other accused persons. grant of bail is therefore not

warranted.

7. Having thus heard both sides,

consideration is, whether the petitioner can -be rel_egas.:–j:dll ‘

on bail or not’?

8. The complaint as this
petitioner is concerriedare heltwttas working
as Spl.LAO of K159132005 to 2009,
during had been taken
alleged under P.C.Act
particularlviinidcrlv4’Sle:ctioris 7 and 8 gets attracted or

not v{fo.1ild_ the basic ingredients of

Sections ‘and____8 are being made out against the

‘ ,l”‘petitior1c_rl.”v .._So far as Section 7 is concerned, it is in

“..resplectfofi1’a public servant in taking gratification. As

far Section 8 of the RC. Act is concerned, it has to be

that this petitioner accepted or obtained or

attempted to accept from any person, for himself or for
any other person, any gratification whatever as a
motive or reward for inducing, by corrupt or illegal

means, any public servant whether named or

%”

so

otherwise to do or to forbear to do any official act.
These ingredients will have to be made out_.__before
holding that Section 8 of the RC. Act getsjlattracted

against this petitioner.

9. Apart from the above””factors, «smiley ‘

have to be taken note of’ is petitioner

have retired from servicecllrin thxexyear
respect of the alleged said'”to””have been

committed during they are all

verifiable :jrefer_en;:e«to”the[doc_iifn1ents. Even in the

co1nplai’nt,V ‘stated that the raiding party

has colelectedf t.he’._d0::(;ii1rr1ents pertaining to payment of

v»c5’3.m15ensatio’n.,VV_ _____ ‘@015 the case rests mainly on the

‘ “doc-u_n1en_ts so far recovered by the investigating agency

” . and lasxfftheillegalities referred to in the complaint also

can verified with reference to the documents which

“re in possession of the investigating agency, in my

view, it is unlikely that the petitioner who is a retired
Government servant is likely to tamper with the official
documents at his stage of life. More so, considering the

health condition of the petitioner as it is stated in the

fix

I’.

…[g.a

petition as Well as during the course of the submission
made by the learned Senior Counsel Sri.RaVi

namely; the petitioner is said to be suffer’ing3;–«_lsfifom

Kidney disease and requires dialysis or.cth-rice_”‘in’. ‘_

a week, this factor also inclinves”Ii3-erto–‘_’granitlbailvto this f l

petitioner.

10. In the above*..:.u:l§iFCurnstariceS_,
made by the 1earne’cl_Spl,P’;’Fl. for the
Lokayuktha that friolt’_ientitled for bail,

cannot be tjothe totality of the

facts and.cirrifc;rnstanc’e.s’o’f this case and the condition

of the llpetitiorierl.’Lflipiprehension of the prosecution can

.bfe taken car-e._of A by imposing stringent conditions on

‘ *t.he«ipe~titi_o11er while granting bail.

the result, petition is allowed, subject to
conditions:–

a) Petitioner shall be released on bail on his
executing a personal bond for a sum of

Rs.l,O0,000/~ with two sureties for the

likesum out of whom one shall be solvent

«’4′

(cl

..-E’ .«

surety, to the satisfaction of the trial

Court.

He shall not tamper with the prosecutio:n~..v
evidence and he shall not give
Witnesses in any manner T’
or indirectly and Wsliall

the witness or §§i\r6′”*ir1?1ucernen'”t

kind. 2 V V.

So far as of’-a.ttenda’n§ce is
concern’ed3 in” the “health
condition ‘o_fthe by the
learned I – “Seilior..,:* \ for the

Zn petitioner shall mark his

” « before the Superintendent

ofVl?§olice,”{lokayL1ktha Police, Bangalore

City,_____or. in his absence his incharge, on

,.-,,_151″ and 30″] of every month at any

lVV”.i~.tlin1e between 10 am. and 5 pm. If one

ix-_’l:of these days happens to fall on

(C1)

Sunday, in that event. the petitioner

shall mark his attendance on Saturday.

He shall leave Bangalore City

of the

not

Without prior permission

jurisdiction trial Court.

E’?

wfzz

(e) If he is in possession of passport, he
shall surrender the same to the trial
Court and he shall not make

attempt to leave the country.

The aforesaid conditions are im_pos’e.d’t._o’ erisure

that there is no tampering of evidenee of ‘

petitioner absconding. V.*if_the”‘petitionerV’-yiolates

one of the aforesaid the Poiice
are at liberty to CV;niir’t._ _for’car1ce11atiori of bail.