High Court Karnataka High Court

Ramakrishna Reddy vs State Of Karnataka By … on 25 March, 2008

Karnataka High Court
Ramakrishna Reddy vs State Of Karnataka By … on 25 March, 2008
Author: R.B.Naik
un

T"E fil

I-I
%

-r 1-u-av-I--lagrrl, .-0.-nu , -n
':.o|'KJ'J-".1. LF'.C I\I."H'1.J-1"}-I'!.ufi £'.|..!.. Dffl'

BEFORE _,w_

Gh
BATED THIS THE 25$ DAE 03 MARCH 2Géé f3=7* '

THE HGN'BLE MR. Jusrxcs R}B;NA$K\   Tz "T

anxM1HAL nmvxsxgyjBET:w;oN'Nd.1755)fi§~-.5

.7 "¢flISI_H BE:ITIQHxRQ 2§?8f0E

1 mamafiaxsfina Esau? M _.,V 'W
axe flHIKKhNEHJAbH$DUT_":"
AGED ABQUTf§? Yas =;a "

2 amaaANATH;a$5m$- *,
599 aAMaEa13HNA aE9uv
AGmm_AaQuT,2G§vas, ="

._-L .I|v--N1 P11!

dfifiAKRLfifiNA.REfi'I
0 HBGUT 22"?as

u.fg

3 5a:wAmfiA,amubv"=

 aLL ARE aye HIUDALU VILLAGE

a.EAL?A"HQaLr;Sowaxsruamua TS
Hanan nxsT> +T ... PETITIONERS

y gr: 3 K WENHflTA asnmv « adv.)

--'-a-- --.'n.

V Vu5T%mE my annmnwnmm
'RVE? HRWCHEWEHRLLI ?0LIEE
« Gawflzuxnnnua TALUK, HQLAR DIST ... RBEPONBENT

[By Eri HONNhPEA -- HCGE]

/(.O.Lu\IA..}--lJ.._.r



Eu!

*IZfH14.FI.E' FILED Ua"33§')' RIM' 401 CR.P.C BY 

muvonwm FOR THE Emrzwzeuaa PRA¥ING THAT fTfiIS" 
HGN'ELE caunw MAY BE vmsnsan mm: saw AsL35 mHn:_
JUDGMENT ms GflHVICTI$H a fififififi 0? fiEfiTENCE ET 26~%?«
?-04 PAEEED av THE aura, aownxaxnnmua ,rHf CC '

wa.s5~!c3 Afifi THE Oflfififi ET. 23-9305 nAssEn_Bv"?HE
E -9: 4-  p    
;&flfiUIT THE §ETES. 1 ;- s 2

En CHL.RE no 2273 or 2005

uuqun---upouo--

STATE QF KAHNATAEA
Bra' THE SUB» INSI~:'EI:":'mR

E---'£.13'u'-.'{?}{E'»}€.'-'u"{J'-ELLE 'z?'"'Z.'.--ICE 3.'"f"i4.'1"I.{"'iiN '

umwnraxnnmua TgLu5;--Reyna.nisT ;§k-EfiTITIoNma

AND :  ----  N M V '

-an--nu

1 mAMA&a:sHNA,#Efimv", "~"
 .e'' D  F._'_:'é'?_.B..,1.f=.!.5!-..3'§'=.'.'A' . .3.EvD_'Q-'I'
AGED AEDUT'é?FYHS

;f2«_ $fifiR&MATH REfifiY" 

y'u$ffi_R5MAKfiIEHNfi nanny
=v$fiED2&BflUT'3U was

'"g _ 3 ".s&:HATfi£;éEnnv

axa fiA%%KHISHNA REDDY
Aaam asmuw 22 YRS

V'aLL"nnm Rio MIDDALU VILLAGE

a4§"-n;eaawa:Hw3Lr GUWHIBIDANUR TQ

" ~ V at u E:.7.".J.

"' "'u""I*4"L-7.?1""3% REEF)?' *- adv.)

'Ii. '.'

E39
53

*;'?F.L.E"iE' FELED U4"3397 AND 491 CR..'P.C BY THE
State Public: Pr-msecutcr FOR THE STATE PRAEIDZG

04UW3Nh*n5



U-3

THEE THIS HflN'BLEi GDUHT MAR' BE PLEASEB TO SET

'E135 THE 0"""" P%3SEE 5? THE ETC~III KflLAR_1fi¥

I.'-i-MIR-ll':

caL..-mxcauanxna mmmu 23.9.2005 AND CONEIAVE:-1*.T1=ILn£'T. 
@flfiER HATED E5.?.EUUé ?fi33Efi BY THE ABEL; JEFCRA*

QGWARIEIUANUH, IN CC.NO.555/EDDS.

":'HE:'£":Es CFLIMINAL REVISION rr*ri'T1QNs'., 

ma HEARING, T}-[IS um", 'r'HEcQuRjIE,'--TT»MAnE 'u"1=vH;-,

FOLLQWING:

 

'CJ11D.EE.,_ '

The patitianfirs-aficusefi. ¥_hava'AH been

canvictwd far the Qjfanfiééiyufiléhfible under

-e£;iena 326' ffQ:QéQtiQfi, 3fl" flfmiI?C and are

 _. _

~f©£ a parififi sf o;e

» |."1|.'r

$Ent&flGEfiEtQ5iQ§fiifiG
yaar -.&:,VVt1~ti  cf WP~s.3,0r'."'»fJf~ anti in
default  toM 5uff@r g$im@la imyrisonment for

fiuur5'mQntHs{ hQ  jfiagment dated 23.9.2005

5 .§asfiafi;fiy'the Pfééidimg Dffifier, Fast Tract

'mg _ ' " -1-  i
 "'  ..Lf 

  " qfinr in Criminal nneal Ho.6Q/Q4

-u.....-.

"3

=:

V" by *mwdifyinq the ardflr sf Ecnfictiofi *"d

u'7£éfintafica:pa3Bed by the JHFC, Gawribidanur in

4" dfit@$525u?.2DD4 passed in C.C.ND.556/2003.

2. It is the case at the prcsacutian that

theta was a. prupezty diapute between the
/QJhAAL:u_



flu.

ccmpT1.m.nar;t and his baccrathars G-1'1 tha one sigiieea.

and the f5L*f.?C'{15EC3. persons on the other.:,~'~~--.'If3if§;'iil'

fllflflllfifld I-10.1 is: the youngar hrath§J:'v"'-._QfLitkie 1

" W n. .-I 1.7 wt: ...."-:; 
C-'~.*»-';~;r;.'e.'..:--'..1n.,**E"..'al. nccusau n'-'.".-5.5 ;;;''1,

{IL}

rah. 1
H '
{II

::"b.il»:1ran caf accused I-I»:::V,:1_. «'B.e'cau3e.v"V-art' 'tizrs

lang standing 111 will an&y§s_thé*c§mfi1iinant
and hie: larotherza  aifire to
the as.-zcumsed para:-ns,H_V_'1J,_J_   persons

an 11.5.2oo3{a%§ah¢u§,a*p1flQ7a:m§d with i;-n

ah

tada and éte£ég,°as%$ait¢a swvs 1,2,3 fihfi
-:«:*:11.1ai:1-Q in.ji1,f:i.e1a=:"i.tc;.,t§:;ern_. . They were shifted
tea the  hoapital authorities

forw-em:t1,e<:1  to the pcslice . The

  p¢:aJ.i"x;:2»af£ 1:2':-.2-cm.;c1nac1 1i'Ii'»éV at-atemaant: of PW1 at about

af 1"' 3.11:}.

E13
13'!'
1.

..:

i1:;te3:*1.re1;_:’L_.__-g 11: h

-‘I »”:-Till’ – .- ,-1 —

..L.|.’.’.

agf 1-y,’20m3 uuu fin

Ed

fl
U

IE]
C3!

PI PI
K-3-

‘.-‘I

by about 9

.- 3:;

clzazugilaint came to be ragiatered against

ith&a.,_’i–;1etitionera harein for the Gffenceu

‘”=,ggfiiahah1a ‘under Sautians 323, 324 and 326

{read with section 34 of I95.

RLEJ—-\–\bL:-UL.

‘ KAIIINATAKA. HEGI-I COURT OF KARNATAKA HIGH COURT

C2-:1 7;.;”éE’e’

CIF KARNATAKA HIGH COURT ‘OF KJAKNATAKIR HIGH C’OUII1I’ OF IKARMATAIKA HIGH COURT Ol

14!

The prcnsecuti-cm in support nf his
baa e-;xam.iner31 PWB 1 to 11:’! and got

euzazhihita P1 ta PB and MG”a 1 3

I;v.’:’.-da .=.=.r.,..–4 MG3- ate;-ne. Clf the ;w;itnaa={a.fsaV ‘

saxmnined, Pv-F5 1 ta: -1 axe inj-utéd wi.’:n:avésEsos°’3. ”

EN’ 5 E: and 6 who were “°w:vg::.;$r}t’inc;;V” céqiies
nude}: W’-I3 are ind:§:§:5fj’e.nw;1e3’i’1’1″%_ the
incirzlmut in quraVst:icm_,_ p-finch
v;rj..t1.1ws-ea t::»;_” of MD’ 23 l_. 2
::-‘2. .,;+1?m traatd the
iz1jm1:*;s3z::V1i as pen:

E:«c.P’.’ .

..;T#}'”1¥Fw:iina1′-ayvana. Raddy has Ci-aposa-Ci that

V”.a’Uh£3fVII”?£fV .,;¢a5«.V:V””pr0perty diapute between the

a.=.u:u:1 himaalf and his brothers

‘ can thfif gather a ide and can the zrlat e of the
‘..i.ni:::L«.:1gfar1t batfi-Jean 5 and 5 0′ :21 ac]: _, quarre 1
= bsateze an tu-.5 32 at it inns rs -*.=.*.cc’..1sed $31

muss hand anti himself anci his brothefs on

the nether. In the aaici cpmxzrel, accuaed 1 to

\

J

/?,L-.M:u;UL–

FinE&#fim@afl”Hz3@d aggarated thg quazeiii u

partiaa pacifiad heath af the-rn arufi shi

COIURT OF KARNATAKAL HIGEH CCJUVRI OF IIIARNATAKIA HIGH €IOUll’.’I’ OF KARINATAKA HIGH COURT OF KAIRNATAKA HIGIH COURT OF KARNATAKA HIGH COUIT

the

3 whm were armed with clubs assaulted himffin
his legs. He auatained fracture.

admitted to the hoapital. malice 3 F

; “_ ” +-{W V .*r.1″” F’
$5,191: an… xeccxded. his statezaenm, ga

identified his sst:a.taman::_ at-3*’— ‘PW;

Aawath Eaddy has depaaaci””£}1at tfia§’§:.’w$é§ ill
will between the fiiiéfé waa
propeerty dispute of the
amci-ciwnt; -c:y._1-‘:41fifj;::§’tz’TVL the two
xaatira-ne ?’.-.’.’2 was
aasa1,x..1..t;§§,§iVFV and aim clubs.
The .~.L-.’:*i:9:’:1.u:»’–sn’=2-:3′ his bx:-::the_r’.s

daughter E\?E*i3t:Suk£1nj*aA’$.nd caused injury to her

and t:«1′:iié§’t’:’V Sriramappa and Kondap-pa

‘–in

Hi
fl”

CI.

3″-‘~___’t:»:t1aIr: t};e.V__AA’:ha hospital. PW3-Chiltkananja Raddy
V’ at ates that the accusad persona
~Vi,.14.:,’a,;;,’,eia.:11ta¢1 him mild PW”s 1,2, and 4. PW4-

ifiukang-‘a, wh- is a rzzhild witness and was aged

;11_:1’ia _

about 1.13:.’ yamzr;-3 its :2: the ineidant;

\

\

=-I

has Iflepfltfiad that there was quarrel hatwsahn

hi «._mc:J.r..=;a can the wane side and his fat.1e.4raj::..’:9.g VV”

12119 .:at1m:r and the accused. persons fi..fi’a.Vg111:J:; t$’ciT’

y Idbluaut ‘U’I-Ini’HI- III 4.3. v was In!

x
I ”

5* . .

I.

.}- .

r

aasawiltizig, iron rod _.1;:low”– tail

fur-almad and she too &:ust’e§;L:3:VV;:ia;ua-C1 irij1_1.’J:§y_ .=

“*?””1€§’%.VI{§*§*f”..4*-“ua an-ha ara
indapsrancziesnt wjjinyassg.=séé””a;ii§p1V.:w1§§::V.”§;iezé;é:’»”‘fl}orxing as
avg 1: i 1: 11 1. 1:1,”: rgxl ~ .4 __::: i’-e afiérfi ” they we re:
mlormg §¢;.1..t1:;'””Vfi’iI§r’;:’i:»;,;_’V3, the time of the
i.:1c.Lu:1a£’x1: accused persons who

“. . .»;~.-r”.-we tb_¥:’=_ Inf izzritiemt u’_i_J_’.’I!L’E_’-C1 with

1′

_VVaa.*-.”avAf1′.’«d+’4..:VAw.i_tnaasaa {PW”s 1 to 3) and

with rzlubs, iron rzads and

‘atonééL=1z.”” VThey irlterven-3:21. separated the

qda:’–:.i’uelViing gmrtiaa anal anhift-ad the injured

~-p%3.’E;;na t-:2 the hesp;.tal £0: traatment.

‘°W’$ 12 =”‘- 3 M ‘”‘..’–.’:I1 *:*~e«.’;.r”«_ é.-are’-..H9

.:…….’……..?.: ……-A ….
..1..[LJL.LLf+*=:l=2i’ i:u.’w

I39

PW-“I D3:..C: P Bhxanu, has dapaaad that {fig

axmrtined the injured witnesaaes-PW’a

traatad them. and issued we-und L2.’-e:1:t:i.;1′.:V:_l_.»-:’.’:é:.!.L.V1.:a§”~ T’

pet 94 3.112;! P5; He ir1 11i;-“3 ‘

*t.r:i.:.~1.e1.=aee’– . has’

stated that it was Pfii-Efihwatha i9ddyKwkb1hds

$ustai:ma»:;1 grievous in:’1ju’;ii*’:-Lérs a-.n<':'1._ 'thé; Wapthax:
inj'u.:ea:?L witnesses v FE?' a* R11 have
susteainsacx simple: ir1jur'i»aezL'."fir£d.-~«e§{&2vE:§;%::tiingly, he:

haw made ant ;*.'i'e':-:37 'infgtzhe -~ v'€v:¢:$t11icti:." we-,_::iii3'5i<:e1t as .

Pwlé.-av_ii;=; ;".-§»1e;;§,1ra;'£i§.':1fi3:" -..+:,;:Ve,ét.a:5; me: who had
austaifzugnd-. 'g.ti'a§n:i1a[»' "i:@Lju1:y. He has issuad
El_1~;.E"E wr::'Li*_x".1,fiH o_t_:.Ii_1_1au:_i that tlm

no. u.«_

':f:l$;§<m=ac1 ':1.%11..:'i::Zt1_e court that PW2 has Sustained

gJ:':iAév.r;-=u:.a'

iearned aourzasl for the petitianer:

V' that the: Iantixze case of the

"".V_}:."IIv.Z"£§i}fii¥v«."2'l1'['.'id'.I3=I1'1 -21:39:53 um: .1:-ave:-:a.2L as to how the

:~ inciden'l: comarxced. The genesis of tha[_

inc i»:.'i.a1n'!:: has been upgnre 55 ad by the

;Lsz~.~w'~u~

'6

prscmerraution witnases that theta wasa an

eztam.-:?Li.r1g ill will between: the

suaczumml. nsieptiveczl of their share in T' ''

E°l't1Y};1!E:l't}f fer a. ltzsng r:l_u:ati-r:~-_ '1:11-1a;t–._ 61125:;

was is éivi

Eiiit pending béffité t *

[ml

Caurt, the accused beains;';""u:fru3tr£:fi_9't:'.it-=afi'g_'tfist
the garzuaveecuting wit=1ie;§aa;3V"'§¢h#j;;. they face
ta faaue, it enraged herein

and because; trig grz.ém&.,A:"'V'–i_'q1;.§;trel erupted

E

.-attmz-n=_=-11 t1';.e.a 'fs_1ct–i"=».:n£:….*

§

uo.I-

In” 5 I tot’ ‘ _ha*%:ré _ ‘$u 9:5t:a.i_né’c3, injuria . 5:11

W

thaaa gxirytot an the spur of the

El:l.*C13-I’l1E3.t1f7′-.VbE¢’E1!W¢5….”the1’:5é: waa a provcsczation on

‘VV’Et-aaitafit i..gav.a«::hA ot’1V’ivé’r;”V quarrel erupted resulting

“‘:i,;1’VVV«t.£%5iis-§V:::i».;.f-i1a?§’«._”5,nj,1;u:iera tr: PW2 and implw

4n%uw4gn Fm’ n+ aw F van m4#n¢auna nnfl +ka

-violate.) ‘ ‘III’NnflJv’I’lWIui In-filIIhl0’3§? F74» Ioh’1lCWo?5-J&”fUt’ ‘II-luff: BI-‘Ii’

3″-w___Vés«,c:ti.a:1’t=s.,V__3-aaf tflfl patitianars-accused may net

V’ tn an csffenca puniahahle under Section

1:-fw. 5’5:-mticn 3»: IPC: am: at most 11: may

‘if-axll within the ambit of Section 335 csf IPC.

‘.

/€.Lu.J.u.u._. .

ma
£3

£. mn rewappraciation at the all tfia

material an record, I too fael that therfilfifiég”.

prnvumatiun and there is a aupgrassiqhxgf the”

.-mI:.-nut:-i m HF 1-1-an -i 11r–(Hun?-‘ ‘5 TI r-:11mn’]’–i’.-H-1″. {“F€n1-‘am . n”F’ «
w “H’&III\i’5nl’uEUJ’ ‘filo ‘H’nIII%’U’ *.”‘0’W”vr”-II. think “‘V’*vH Ifnfi Wlvfi-G U. fi’ H

tha witnesses ta the ingifienfigfiave 5f¢fiQ&’fi§l
ta hmw the quartal comafidéd find filtfi lgfiénd
tn thfi place of _thal lfiliflént fifiéf% is
discrapanay. $urtha;fl lfi§a.£@¢fillthat tha
Qetitionera jafififisefl aw%téln&ép#l¥éd of the
shar% in £%é¥l%£%$fiw$$$§§%§}iwéuld all ga to
revaalgfifififigfihééé §§§ nfi liking betwaen the
a.u:cu§madVV”‘A3;-‘firs ona hand and cuuain

hrmtfifita whblarfi’ Pfiffi 1. to 3 <n1 the other

*andll$3;%aucmL whéhl they" came face to face,

lggg;¢e1§gg;¢g:ga. and «due ta the aasault on

'–11.31. nu.A.–nnn. uun..-u_-u'ln|v-n..nI 5:11. ':I!|.I|'I'I1lI\.II' nun
3 .~ 't LLJ-K' =5 IIH LWQLLL I..|d'ul J-J-J. -I-ll-J IJ.-L-I-H53

1 .a

'rs.

Z’*li,e.,.31flgle injuriaa ta P’s 1,3 and 4 and

“igxiafifiua injuries ta W2 and as such. I hold

E”*;th%t thfl petitioners can utmost be held

lquilty £0: the offence punishable under

Eeatiun 335 af IPC and not under Section 325

1.:

-n

of IPC.

3. .Rc¢0rding1y, the fallmwing’Wfit$§:tRigV,

passed :-

I?

II}

IIifl

The revision patitiofl it glifiwéfift

The Qxder af Dcgnvigfitéfii and tfiéfitence

pasaad against flthtttfittitififigts for the

wffenqaféfififiigfiahttg’fitfiérflfiSaction 326
4″. . _ . _ V’ Sat

‘~34*,df 19¢ is

h-51:1 guilty of tha

Qffgnté.tufiiahafiie under Section 335 of

Vt§PEf figd tfiét are sentencad to pay
t£.§,fl§flf- math in dafiau;t ta auffer
!S.;- tat a patina rf ans year. The fina
T amafint shall be depusited within a

‘<H§$tiud mi two montha. Out 9f the fina

ammunt, Es.lD,GUDf- shall be paid tc PW2
as cmmpenaatiwn aa provided unden
as P =3: = t/0k .0.' .J"1,__,L–\""—

I-.c
I33

In View cf the observations made ahové,
the pet:i.'ti»r:'r;. in Criminal Revision

1»:ff_'a.;2E'.\'£ifE».5 filed by the: State

a1.:.W'*""'e Frau: at-:m.ide::a:ign,; 1;11=.:e ,1.;='.=' 7

rajectad.

‘WK
A-Q-F