High Court Karnataka High Court

Ganesha @ Papanna vs State Of Karnataka on 17 March, 2008

Karnataka High Court
Ganesha @ Papanna vs State Of Karnataka on 17 March, 2008
Author: Jawad Rahim
|..a

C1'1.RP."i'28 I05

IN THE HIGH COURT OF KARNATAma' "' AT B1'1I\F(':.:-'=*CL.f")E's':ié3'.,

DATED THIS THE 17TH DAY OF MARCH--_4§£:O%   

BEFORE:wD~

THE HON'BLE MR.JUsTIcEgIAiiVAD    

 -

M1′. vans ‘ Papa111za,:.-H _

S/0 Mr.Appaji Gowda,

Aged 25 yea1’s,_. .»
Rcsidc11t0[_S.SQfl1a_uza11a11i Villagtg,
Archalli 31951:; – 1 Vi’-‘ E ” ‘D D
C11ik}1aJ11€,d L11″ Post, _, é ‘ D ‘

BcIur’1_’a1uk, «
Hassa11Disl;ri;:L; V . = ..PETITZON_ER

* 4 ‘V L. mt ¥- Ar-wr rr¢.\
_ PPl.”5hv101},’-..nu Vr\v}C!%11Ej

AM

. – ;~ “” v. ‘~

Stan: nm”‘ff’i1_aLa1na.V*””” by
Bclur P0116»: ,

D 3’.”‘TI’i£’QL1g11 mm

A Statcfiublic Proscc_:L1_t.c:r,

A “‘Hig1’1″C0u1’L Colnplcx.

“Br.:’-;1,1T1be€:kar Vt’:<':u"'n' i,

k% ':'_4Ba.11galo1'e — 01. ..RESPONDENT

% '(BY SR1 S .13 PAVTND ADDL9

-..-.-4.1′..- on-.4-an.

W

\/

3
I

2 cr1.m=.723 05

THIS CRLRP FILED U/S 401 CR.P.C.

PETITIONER PRAYING THAT THIS HON’BLE 1.033;.
DE PLEASED TQ ASIDE T1-IE ._I:JDt:r1y1EE’r &_a« _
SENTENCE DATED 13.2.03 PASSEDEEED THE 0.;:.(.IE.DN.;.

85 JMFC, BELUR, IN C.C.NO.556f 00 5
DATED 15.4.05 PASSED BY THE ADDL.S.J.,'”HFkSSAN§<IN'~.

CRL.A.NO.4?/O3 AND ACQUITTHE P11."?IfI'1'I0NE'£'l'~2;VV» V;

This Cfiiuiilai 1'(:vi.-3.im_1. pc:Li.E.iu1–J V.P"Ji11i_11g 011' 1b1'Vdic'La.1i11g
orders this day, the Court~.__n)ade the. fo-11oWi~n_g:–


AQEDERE€'E
Aga1'11si.      triai Court in

C.C.N0.556/_2U0§j:”(i§§J.€d the file of Lhc Civil

Judge and the judg111t~:11L in

C1-1.A.N0.4i/2003 ms.f’*:fi:§ or me Add1.S.J., Hassan,

l’C__’IiI–‘I¥ (JI’£”I ‘Q33-3’1 4|-‘.’ :1] 1″-‘5l”:H.”:l’\”I
_,\.VaI.€.-Ll..\.r\.L ,.4_u..r.\_t ruauuu, –….l.1L: :_.|.\_.y_u_Lu\..r\.L La 1.1]. .l.\.rl’.l.\J.l.\J’l..l.o

.2. ‘ — ltzaxtucd coullsel for 1.11:: petil.io11D1’

‘*xt.1..: D.}……..1 .{+~.~.1 11…. 1…”-….._..1 A.1.1:1:……1 (uni… D..1.1:..
5111.1 1£:u.1.1uun ~ q.g4u LLLL: 1\.n’.’.uuuu n.uu.1uuu¢:u tJLGl.LL» 1 uuuu

” “”PibEccuLDz’..S1’i.S.I3.Pavin. Pc1’u:s¢::d the I’flC01’dS.

V’ D£.!Il’:I__’\’:l\’I’I ‘:L_\ I’l’I”I’:’I’I’I.:\’ lIl\’I”|.l’\IlTVl’lJ.1’I’I’ I.’-I’l’Il:l’:’I’Il’}L\ J\[. 1ll\’1’I £IEI.I..l
‘. ;.l.\l..rV.l.C.) .u 1.53 c:;._*,a.u.:.s3L uuuuu.u.b.I.u. 1.:.J..1u.I.L.I.5,r.1 uu. uuu..L uu.

uC()L11’LS. However, in View of a:sst~;1’Live c011Lc11Li011:5 of the

leaxmsd cou.I1:st:1 for the peLilio11e1’ that the evidellce does not

,’1Qv
U

cu:

disclose comluission of olfence under Sec.376 IPC, I hase-«.196;

appraised the evidence. It reveals:

The petitioner herein-Ga11esha “.4Papa113]1_aV7w:as-.’

charmed slcn” with Manjuhatha for the effe11ces..pu113.s1;ab.1e~.j

under Sections 326 and 3:23, IFGGI1 the 3

9.4.2000, the from
Hadihalli at 8.00 p.1u. ..his.’.daagl1te1-Afalfitlta
i11t’o1″I__ed hfuu theiq of accused
persoirs t.h.. 1uatt_.r 1’e1ah’;_g, to
cutting kept quiet. Lairr,

wife–KusLnua”1’ets~_uA1ed- at.___’7.00 p.111. from work and the

accusejdf petitiorV1e1″‘aecested her and abused her. After

v’¥_1’eac.A1i12g ho:J._;e, she ag.ai11 went back to the

1
n
r
4
u.

i o
IIIH

-I .

-I
.1
:1
D
5
C.’

H why th

V: Iv

accusedi LU quesucu

V .(Ma1tj”Lu1at1ia “”a11d Papalma) had assaulted her sister; at

“‘.hat.es._ 111o111e:ut, accused 110. 1-Ma11ju11atha caught her

and proclajlned that he would assault her also;

“–._VVBhad1’egowda hajhg seen the accused 110.1 and accused

J1 ‘

do
”’h
D

110.2 /’ }JCLiI..it)I1CI’ herein hoiuurg h’;-5 wee. rushed .9 her

rescue. When he reached the spot, the pe1.it.io11er herein

(§.y01/

-r

4:.

$0
11:

-:1
N)
on
c_:§

assaulted him with a club on the fomlzcad

shoulder. Thtiy also assaulted his wifc–Kusu111£a.__’w}1o..Cainisf

to his 1′(::scut::. Accused 11us.3 and -4,*~’H’ala:1m1a 7P_:§a1fii1a”.

I’-H) J-]’T.5}5-Ill”!-‘f HI ‘nn Iflniru 1:1 ;.rr’i’1 :’3:iu um” :4 I–T(j\r’:.’i~n1 ‘
..__~…_ ._.-…-.._.._………-…. ……-u ‘.2-.-;4.;_|_4a.u.q..u.;.u.s.V;.;u nu;-‘Lg. ;-g.a.\.J Vl.I..l.\’L-o’ ‘ J.J.«G.VfJ.J.l

n ‘-

i uiics, the co1upiai11a’11i*’a11d iiis wit: 1’L;shed to

Belur H0spiLal.

‘u) 011 the i1fib_1’1ua_tiU11~ fg3.v”c1_1′.._byV’. do«.:Lo1′, poiict:
oI’1’1t:c1’s of Llirti jvI;_1’is(1icLiq1ia1…. pzjiiix: station maulied the
hospital a_ILL1ws1’§3;CéIi’jd.€E-jjE_ V111e:_”sI_iai.é1uc11L’§0f the coliiplainaul on

Cast: was 1’cgisLc1*<-:d initially

-at

. 1″‘) V’ ‘ ” . ..,: . £3u…’..–.. 0.4
uiiaci Scauaiis u~26,.32.4,~.341, IPC head with uut.i.1 u. ..;–r,

EPC aga&11sLi’fs)Vu1′ aCc«L1_s_<_:d pcisuns. Tlicy were L1'c:d by the

juA1'isdicLiona1;'11i&;isl.1'aLc beI'o1'c: whom L116 pins:-:cuLio11

.. 1'c]it:d O11 1l1C'<5yfi(§c11cc of 9 witnesses, 10 dot.:u111c11Ls and 4

W..__1i1e_1Lc1ial objects. Co11sidc1'i11g the said cvidcsiicts, l_.1i_. l._i_l

.ce.'{fL'13'L ai3q'uu'L'u-4

ti s."cust:u IiU.3–Hu.1u.1Ii.iIiii and a"L"'uSI':':d 110.4-

.._Pi'a11j;.fla, but convicted accused 110.1-Malijuuailia for the

_i4_4ii.£Tc11cc punishable uudei' Section 341, IPC and seiiieiiced

him to pay fine of Rs.500/- with deI'aiL11L sc-sntclice of 15

01

days, and convicted accused 11o.2~Ga:uesi1a @ –P’s].5_”a1fi1a

(petitioner herein) for the oflence pullishable un:(1e1f..See’Lioi1 ‘

324, IPC and sentenced him to i111p1’isc11111e5nL_Ici’~*V:f3 1no_I1Ll1s V

wi1..1; _111t_3 of R-s.500_l –. He was also convicted T01} i.~l,1t}.

uuuer Secuo 1 32;), {PC and seI1£e’–.tced iiiifltisciyiéiiei my

a peiiod of 2 years and ‘”t:.1_’payi’fi11e.’oijEs.2,5O”0f –“;’V§ Against
the said judgment. of 1hea’LV1’is_1 accused
weie in appesiiiiilfi /’:03 which was
con-.:i_e1er.. ,es1’ncd Additional
the judgmeiii. ‘ ‘die
um coui;L,VVVi;ide jLVV;1Li’§;j1;;£:’1.-..I._:”d”zi-Led 15.4.2005. Agsinsl. mu;

Lhese jmlglueiltsv, only i;l.1e”Qnc1 yxccust-:d–Ganes11a @ Papanna

(‘peLi£i’oi1ei”Ahe1:ei11) isflin revision.

4. ” judglnclits inipugned, learned counsel

fol’ Llie. i)eLiiio11e1′, Sri Pranxod would contend that me

‘~::*..’ideii<;e *ende*'ed 'W Lee W'! secuf n was nzflv l….I.1'r..19}1

I.-

…_”‘°pe1€so11s who weie i1J.iIl1iL8.l’ ‘ to the accused. Between

uufaccused nos.1 Lo 4 and PW1–B11ad1’egowda, there was long

sLa11di11g dispute Ielating Lo ‘ ininiovable property and time

30/

“s/

.5 C1’1.RP.728[05

..u..-u 1-v.~. u.- .1…

1 . ‘ .- 131.. 115411 .. . 1.3.. …-2 , ‘L’ ….. T’\ —
i’1.l..l.’L-1 i5I.5C1.l..l..l._.Vr ‘L).l.1:tJ.Ll..|C5 wuu, I..l..l.D W11 ‘.I\.L.£ I.-lJ..I..li7-L,

Vemitha and others would i11Lc1’I’c1’c with tl1c”:poslsc’s’sn;i3′–e *

right of the accused and provoke them, 2

that the incident on 9.4.2000 was’.V11ti_t “as

; a ,I_. it is 1.11..

rule

-1

J11;

0.1 l

iilciiibcfis who u liaa assaul ‘
the accused. The accusctl llzeacll only defended
the assault. lujtuics by the
cozuplaillant assault by the

accused,”‘l2ut*L.¢,V’*wa;”?tlL!.c”~t.Q’ tl1::”qt.a1I’cl Lictnrcezl them. in

ether WOI:(§54 . l1c.wo’uldl’c:.dI–:tc£1d that true facts 1’ela’L:i11’g to

the i11Cid_c11t su’ppiir:sscd by the prosecution and the

lc’o.u1’t’s..’:bc;l:)w=- A.11avcl’faiit:d to consider that the evidence

tcxldclfid _vi.fiu1csscs was illtcrcsted tcsljluony devoid

._ V _ .

‘ ‘. :\[‘ -:na–r,’!’II
\.IJ» hut.-.-,.|.I…

0 contra, ltm’11cd Addl. SPP, Sri S.B.Pavi11 has

~_n.1u.1-u\m:.u1 1111.1 1-111111.31)! nu: l!1″[ll-‘U1 II} I ll-‘I 1:-\u1″ru-Ir: l”l\II’l’Il&l-‘I1. Y1″
L’ }_J’\_JDu\.I. I…I..l.\.4 uuJ..l.t.u1..lu.\.u..ts.) Lu. uu. I-J’ I-.I.J-L4 .|.uu..I.J.:.\..-u. uuu.:.n.1u.|. l.\.l.l.

p<~:titio11c1' and would contend that the victi1n–PW1

(Bhad1't_~:gowda) and his wil'c–Kusu111a (PW2) have 110 szuuity

/go"/.

\/

7 Cr1.RP.7’28 0;:

Eiguiiifii. flit: cu; BI ‘

unprovoked; accused no.1 had deliberately

assault, causing iujuxies which in i1aLu1″e, V

Lhus bliiiging the offence ])L1I1i?_-‘»11«’:3i;i’_lv}(3:’.,_i1iidCi;”S6(§LiD11i.i:’32i6i._

IPC’.

6. I have heard both si(}_es;ia11dVexe_mii1ed Lhe I’CC01’dS.

7. PW1–Bl1ad::>egowda isflliex’Co1L1plé;i1i1a11L who in his

evidence, 1’eI'(i-‘:14″Vs at 7.00 p.111.; it

is 11Ll_1\”‘I£’-5V.’;_’\(\(Ill?:”I;’i.LM’i”7>Il-5L’l’l’ -i”I.”:’V£’.’.VVV’ivsVl\IlEl–\- gnu-:\1-;H1|n in Irina
accused iio. ..csL1gi1i. hold of him when he

went Lo_Vi11Lei’vt:_i’1e t11e'”co11ve1’saLio11 between his w’1[‘e~

K1_1su:–1ia1a11d– .111:-3 eiccilsed. He alleged that 2310′ accused-

G:;fiiesI1a_@_éiPeipai_i11a (peLit.io11e1′ hereizi) assaulted him with

n z-1:115 l\’I’l ¢1Il–ln”l.”:’f\¥I’ 1\.r\1-I-:.rr|-v :11′ i1’u–I 19:-u__’u1 111.11 n.\.’:1u1 ‘:1’r:| I1~’:t-In rill:-\
Q UL; ,LI.’,l\.} ‘.I_..J.5.{..I.L \J,I. LLLIII \J.f. ln.I..I.\.J .I..l.\JI’.’.\L’ LICJILLIJJ-[L5 I-.I.I|.J§_I-.I.J.\J$J LKLLLI

” fell and when his wife iiitervened, she was also

Ex.P1 is the report given by him recorded by the

‘juifisdicliolial police and blood stained clothes are seized

‘iiiider Es, P2, His wi£’e–KL1su1ua (PW2) has also gveu

,s:i1ni1;.n- uau1~.s.:in11 ‘L–I]]l-‘U’i’I’lIL) I Isa! 5–ll’l’Il5-2!-‘I1 1 I 1 ha: nulluill ii fir

3 (;1’i.R”F’.'”?’23[0

CHI

of her and when her husband i11!.e1’ve11ed,_’iaeejuseri

110.2/petitioner herein assaulted her

011 the head and then on the sl1o:.’.1ider’ slid or

u is 1- 0′ ‘~ . V ‘~ ”

– ~ – . ‘ t! I . I ‘~.f’ I -~
1.116 Jody. 1.1.1.6 vex s1 11 of PW2 cor; eL:si’aLes iviwfl ui-:–:.. er re:

husband that accused no. her.__ accused

no.2 / p(’31.i1.i0I1CI’ assaulted.’_Bl1_£1d’ifego}v.da_wiiliiiiaflvyclub and

then assaulted her also.

8. To p1’o.*J’e*Ll__1aSiL..L11es§:_«_wi111essesVhad su[Tered iI}jU1’i(:3S,

{he p1’osee-ulion flreliaiiee on the evidence of
PW7-D1′.Mal1ika1j midis,’ ivho speaks Lo the fact L1i11l_.he

41″.-._ .’.___ i _ 0.. _- n _-__1_4

exaiiiiiied l.u.t:–. _Veo.u1p}ai1,1a11.iJaiid his ‘Win: an. 12.u0 Iiiidiiigu

“‘n_1_1 uz_a11d”I’ou1..I.:._l.«’LhaL the complailiaiit had laeerated

oiv14:_”fl,ie:Tlbrehead and thus he referred him Lo

§_i_(_)g;f_t__)1’ 4-:]__i_nwi1p l.iI;;1_!_ B1254: ‘cg }\_M{S-I .-ulsiinirlfiri 131.3:

Ex.P6 is the eeifilieaie issued by Lhe

i:.ij1.u*ie.*_f~ in the mjddie of Lhe palieiai region, grazed

-.._i’V’sb1iasio11s over the tip of right shoulder and grazed

~ :.’ab1’asio11 over the medial border of middle of left folearm.

The radiologist has eonfimied that there is depressed

(3 my
OI’/\

9 Crl. RR728 [ 05

f1’a1;Lurc of lefl pafietal bone. PW9–D1′.Jays1’aJ;fl~–11ss_ ‘
s”a1u”iati”11 he fouiid fi’aCfi.u1′(:_Oi’
the head; the x–1’ay is p1’odu(;t:-1l_ at Ex_.I-*8 a1.ui”31fcpQ1’L ‘a1._’*.

Ex.P5.

9. The above evidsiise’ lhat
Bhadl-ggowda ll:T:1d_: caused by a
harsh object: cxaluilmd the said
m:1«.1_.u«_-.:.~.~.§sa;;u.;gL§;-£1 his G-..’s1″.. acts sf
accused Since PW1 and PW? have
atu’ibuj,sd acts ‘assault upon PW1 by accused
i1u,.2 /””‘;T.4).t:3’li{.Ai€:)11i31.’«, court had rightly lltild him

i’Cspq11si1j1c,fuIV” s_Li_L:I1 i11_jLlI’it2S. The appellate cou1’i. has also,

P–1

” LI: e’..u.l:-:I1t:c, Uiiffllflfid the fi1’d’i1’g.
~ not fiixsi any rsasoxx Lo dilTe1′ fi’o1u Lhe Vi6W taken by both
LI1c:ss. .c_(5u1’Ls.

Howt:ve1′, as seen frolu Lhe evidence of PW3-
Pourlxssh, while 1’cI’e11’i11g 1.0 the i11cide11L on 9.4.2000, he
alleges that accused no.3-Halazuma assaulted

3.0,,
U’

_, ,c11ai=ge

Bi1ad1’egow da with a chopper, while ~

no.2/petitioner herein assaulted him with a club. Vilddc ”

find any substance in such asse1’lic11″i11—view’ of 1’l1e’fa¢cL..tl1éiL

neither PW1–Bhad1’eg,owda V11o1′.E’;_’ V’

Q1114 III’:-1:1 t..’|1’n.r an 11′}: tun-I1-I L.’Il”I ‘it\.”~uu1u1r¢r11fi. ‘H-I’i’:–1 (‘uni
l’.uI.l.l.J.£.IJ’Ll.LI_r\.«l. LL13. LJL«l.\2.l..l. \.I’I’\.t.l.L CLUL *J:.’J.Cl-I.C1.I.I–L-Ts-I–I.CaI.r~_ :JL.:I.I.: I.uI..l.\..t .I.I3.\.JIu

that su1Te1’ant:e of’ inj u1fi”es_ by.V*Kus.LuI1″&__is Iclhtable to the
overt acts of accused no.2/pe1:i£iU1;1c1′ Si11.1i1aI’1y, I do
not find any Ixiatexjal w!._1ic11.:ii1dicLsj_’-accfised no.4 causing

injuries Lo BI’1ad1s’egcs?nia4’ci’f’-His }.vifi:–E'{usu1na. Rigljtly, Lhe

.1]. T1; . ”evide_;:i:e ” ‘E5V3ef4–Yas1;cds also snppc1’1.s 1_.1;e

41:… _._. A ___. _._._ ___ _ .1 . ___ ..__1a.__’.l
IL’lL H.UU’.’l.§UU’. l1U.£a]1JCl..lL1U.l..l 1 .l1H.LI. &’.I.55hI.U.1LCU.

AV”BI’1sd1’ege§p(d_a;.,A:«”PW5–VaniIl1a, daughter of the complaillallt,

11a.sya_’1s’0e spi)_k.eA’1I1Voz1 sinxilar aspects. IL is seen she has

‘ exaggemted .Vl.”Iu:1L accused no.3–Hala1111ua had assaulted

___”‘evid;e11ce. However, State has not chalieiiged acquittal

_ pf accused nos.3 and 4. IL is only accused no.2 / petitioner

11c1’ei1_1 who has challenged the judgmellls impugned.

r9gQw
U

1 1 Cr1.RP.’728(05

12. 011 the basis of the cvidcnccs and what

in ya1’a.g1’ap11:-5 sup1’a_, I am satisfied that t11t:”” -p1’ué3eci1t.iG1.i

has esiauiislied acceptable sv;.1c1:¥1(:c Lhf:
hC1~;ji11–aCCL1SCd 110.2 has causfid 0′
]J(*31’SOI1 of PW2-Kusulua and Vt):-3180110
of PW1–B11ad1*t:guwda. this regard
1′::cu1’dcr.1 by LIL. Li” Wu: appellate

court is justif1t=31_- 51″‘ , .,

L1t§L~1’qI_%.:§Liu11 iS;”*yx?11et11t:1′ the overt acts of ,.-
accused i1o.’2_ as.pI1iv’t;éiv.1j’y<. ' 'o':5i:'cuti"11 camstitutas Lac

pi
oI'1'e11ct:_L111d¢i'~S¢ct.i;)u 32401' 826, IPC 01' any 011131' oI1"'c11cc:.

" -. _ 11,1 Tt:ga1'd, i<:aI'11<:d counsel for the p3~’3z./

U

12 Cr1.RP.’7’2.8[O5

spy

of the charge as their acts were retaliatory. This tscttiitelrtioiax

I’

is opposed ..I_\,r the St’_i_._. ahd hence, I 11aveV__b_e~st0wed 1i1yt_A 9

couceln to this aspect. as seen I’1″s111 vi1i”the«

complaint vide Ex.P1, Kusuma said to 11aye~”‘–t.ge:11e .i.’.ue’=

house of accused 11o.1–Mahj_’uhat11a’-.’hand accused
no.2] petitioner he1’ei11,V 7questi’o1_1edas them about the

assault on her sister’. –that none of the
accused mu }…uS.C Gr ma
I5W2-Kusuma who had
gone tlreztfe. ._ aiso followed her and

questioned accu_sed,» it is alleged they caught hold

.._cvf l3’u’-232; the e9.;’id.e11ceV of PW1–B11.ad1’eg_wda shows that

“:_there _V were -iricidelrts of sporadic vioieuce whe11e’v”‘r his

that of the accused faced each other.

‘.T11oug,tr that xcoxuplajnaut alleges that the accused were

m’esso1’s, it is noticed that there was some incident prior

” 15)
«_ I2!)-

5

‘”c’d*=nt of on .’..1 …1-.l PW2, The

“uci1’cu111sta11ces in which he has sufl’e1’ed i11jL11’i(3S shows

that there was a scuttle between him and the accused

which LL1I’11t3d violent. T hereI’o1’e, there is a doubt about

fin»

\/

13 C1’1.RP.’T2S [05

L116 gc:11t:sis of L111: i11cidC11L. The accused 11aVt:,._§3I.1’_’§.}§;if$Vi1T.’

part, tried to cu11Lt:11d that 111611: was 1’11i1ia1 41111111

15. Be that as it zuay, a11_V4″‘fa.cLs .”211__1d _VCi1fct:1’1″1s{1:fi1cc3″‘

. – .~ ~. _, . .. ….. ..

Ifl1€:’d.111″ 1:’ L111: 11’L1dfi11t,.-111u1 ad-,’ -1.11311.-~ 1 1c1uE.1.11~ Lu aumc;

.v is
l

i11L:idt–:11L 011 the sa11u:: d11y’d gout: L0 the
spot with his wi_ft::;a1.1d had provoked

L111: accused, 2:’:-1:5 i_°_=VL’:£1§;t’§'<._'_. S<:Co11dly, it is noticed

that ai_. i1__h1i9r_=.t_ 111 _.1W a.,:L

1 n I_..-«:«:.._…_= 1… ….._°.:
4 3.1 1111.4; pt:L1L1u11C1 W110 123 balu

to have _ LC11d'(§I’Cd. 011 the head of PW1. The

3 VStaLe1’1115111,A–11:11′ VPW2 xHS11u’ws that L111: pt:1.il1’o11<:1' had Le11de1'<:d

1, but it finds 110 support £1'o111 medical

I-gm
E.

5. possibility of I321:-1,,,,…’…..,11. 1.-3c,..1′.1.t,

1,513 “aC.i,$’1′ in 11111111, ::1 d(:.'(_2iSiD11 has ‘L0 be ‘La_kc11 as 110

“-V1/’11′(:*.L1_1<§1' the accusaLio11 mad:-J against the accused 0011155

1111: 11115011161' 01' Sc:cLiu11s 324 and 326, IPC.

" '<16. IL is 1101 in dispute that PW2–Ku:su111a sust1n'11t:d

1511111111, i11jL11it:: 11: 1't:gu1'dt:d by L111. 111t:diL:::1_1 1_)_LTi.:t;:1' I.1_11d¢::1'
Ana Z"

W

14 Cr1.RP.723 0:3

Ex.P4.

-….t,…_

h(‘.T’i:’.f”i”6, Lhc <;12a1'g., m–fi11:5L agtgutsecl

110.2/pt3LiLiu11e1* and his co11vicI;io11 for the 011'

% S<:ctio11 324, IPC for causilug, i11ju1'ic:s_,Lo L116 LS11':}3V§I2

is i111p1'upt:1'. However, as she. has 5t1iIt:1§(§(} 'Si1iLp1e_'i'nj i1flLs',¥1:_'

L111: 91.51159 \..H.,..11t_1 _'_fi Lllldtil' 323,'
i11ju1*ie:s su1"i'e1'ed by 1l3}1c'::1vlLi'Iff§35§§""v\«iili.i;V:P'K.v.xu.' '1–»,.._ :-"t.:=::',1_I, £';*f§__1; the
medical certificate at fI'&:1Ci{L1i'i'3 01'
paritttal bunt: a1g(_1~fi1 '_L1s, undcl' the

},_L)visio11s of SecLij01 1""324,"-1jPC;– wt: have seen that the

tividtiii-1:6 (mas 1191,:-::~:1;'r%;T;i!i.{j1~1.'fl;__L accused 110.2 had i11du1g<~:d
in acts 0f Vi0161i{3(:' "w:iij[1uLii;.,4é:1:1y 'p1'U'v'i§C&i'uiD11 3.11.. an: 111::

other 11331/d, ii."i:s_ sec:i1 C11aL"L11c gelzcasis of the i1u;idc11I'. was

iliitiatcd' by'. B1-sg;d1Bg0W'(ia and his wife-Kusuma. T11e1't:I'o1't:,

111….VQT_¢:11;;§i~..yv’Qi1]d_j..l’a]1 only L111dt:1′ the pmvisioxx of Scctioll

V V’ 335, E-PC. V_.~u._1iji..~:~5, cu11v.._;*..iun 9! accustttl 1;u.;I;_ for the oI1’c:11c<::

F'-

. .n’.’-I

H :7.4′”uVVi1.r1c:1′ Stzciion 326, IPC is liable ‘L0 be a’;uv1:. Inswad,

no.2/pei.iLio11c1′ 113.3 to be I’uu11d guilty for the

% Lu1de1′ Section 335, IPC.

U

15 C1′-1.RP.728{GS

1’7. T116 pu11isi1111e11L prescribed for the said

years 01′ fine uptu R5.2,OOO/–, or both. T11e1’e l11e1:’ef£i1″e_;_4’1

an option 1’ega1’di11g i111p0:-;iti<)11"" "".;f se1.1_xLe11a:e'W? Of:

i111p1'is011111e11L. The pu11i:s11111e11L co111_c1"be Le .:_'a'_:_v~:_1"l,…_.1:.r_:E_*.–;.

uffe1zde1'wii.11 i1up1'i5'*11111"1fi. (if 011'—Ld'i11_1.po":-e fine of
Rs.2,000/– 01' both. T1~1e1*e i11i11i111u111 "Se11Le11ce

p1'e5(:1'ibed.

18. Lea1’11e.é P.?,_’01’i1()d jfiould sub111iL that
after fl1ei1T1ei’de’11i;–:;,_’ e111_11i._L_y’ ” b.r:Lw,-‘$611 the parties has
di1ui11is11ez1 <;u11siVcIe_.re"fa1I1Iy,e»a11,§i"*Lhey are all living 111 11a1111o11__y

wi_L11n11L g_vi_1"';9 31,. me yl.'t.3'1', 5.113,! 1.111!,r.."..r..1'r.. i11s:ld.e11¥.. He

— cg ” 1″

_£:p11Le11.df:s ‘l.i1::1i. 11101122. vi:1__1_;:111 8 years have elapsed after the

Vi1.1ci:V1Ve1’1.L zi1,1d.Ll..1e1*eI’o1’e, the se11Le11ce of i111p1’iso11111e11L may

_ V be di:5pe111sed–‘i§*ii§’i;1Va11d instead, the accused/peLiLio11e1’ may

‘he Sadd’Ied’VwiVL11 a 1ea–1so11ab1e a111ounL of fine, and also a

. I .7. ‘ ._ c n 5
Li ‘m:Liu1.1 Le pay eu1r.I.pe11sa%.1o11 to the -..*1:;Lh11.

tau!
.,..4

AI’LeI’ taking into co11side1’aLio11 all Lhai. is u1’ge__ed_. I ;:1111

V 7s’a!,is11ed 1.11211. as 111<.:1'e £11311 8 "t.'&'.l'S have elzsweed afle" il'e
. . J V____W,V__V_V__u_V__ ; ,, ',__i,i , K, ,1 J, ,,.1,!A! , , _ -I
"1C1de111, se11u~:11<;111g Cue ¢::1LLL1bB(.1f peL1L1o11e1 1.0

(W

16 Cr1.RP.'?"2'<3 05

i111p1'isu11111e11i. may imt be jut-aified, insiwac.
order to pay fine could be illlposed.

20. In the above View of 1.11:: 1ua’:1:*i’, {3_1’d’¥t:1–‘ .1’r.:g..,1′:ii1.g”«

3611161106 01′ imp1’iso11111c11L agaimst accused 11;).-i2,ipeiititJiic:*-f

for the uI’.[‘c11ct: punishable: Lu1dt31″V5’S.<§c1io11s"32?rai1d:'326, IPC
shall stand luodificd. a'_CcI;.esét1_ ~i$'*«go11vicL6d for the
uffaiice undt:1* SscL_..rn:.-: ;HV<': is directed to
pay {"1116 of R$,.5–§)O,-f'f'VJ'.b1f. Lhe;.oi'i't:_1_u:tj 36611013 323, IPC
and a fiI1i;3__ f u11d<::1' Scctiulx 335,
IPC. OLii_._ of £116Sa:id"a;;11u_L11.1L,–125.500/– shall be treated as

-1116 to L11c”S_LaLt: a11d.VAoL1V[“‘-L)I’VL11e balance of Rs.9,500/-, a

1,50′{}A,4’_:==« :-;ha.. 5: W I Lu _W_2_–Kusu1ua and a

“‘.gsuI:1i–»g1′ R:s«..8′,QGQ_/’– shail be paid in PW1–Bi1ad1′<:"uwda as

c01'1a1iJ'eI1SaLi£I;–1,'jaa pt:I'II1i5Sib1t3 under SecLio11 357(3), C1'.P.C.

_ I1r..1i1e 1'c:su1L, the judglxmlu; dated 13.2.2003 passad

a._"1'}y_V"L11r;'fAA'ACivi1 J udgt: (Jr. Div11.), Bclur, in C.C.556/00 and the

j»L1€ig111c:11L dated 15.4.2005 passed by the Addl. Sessions

5' Judge, i_n {;'.1'1,Appt:a1 No.47/O3 stand 1z1od'1fit:d in

(!)g,C1/

'.1 _

'-I

C1'1.RP.7231'0'.'3

'an!

the Lt~:1'111s stated above. Tile Itzvisiun pc:i.ii.iu11 is

pa1'l.i1i 1611115 01' 11115 o1'de1'.

The 'dC(: used] pctiliolici' is g1'a1i,icd: -ii1A1f?t.'{~;-_w' asks'

coiuply with this u1'de1'.

S1i.S.B.PaviI1, Add1.’S_PP ivicmo of
Appearalicc within eight

Sd/–

Tudge