High Court Karnataka High Court

Mahesha S/O Rajanna vs State Represented By Rural Police on 30 June, 2008

Karnataka High Court
Mahesha S/O Rajanna vs State Represented By Rural Police on 30 June, 2008
Author: K.N.Keshavanarayana
V (3! gwazz p.r,}'

IN '3'!-IE HIE-I CGWELT OF KARNATAKFL AT BANGELORE

Damn» THIS wan 36" may or JUNE 2003

BEFORE

Tim 2101?' 31:3 MR. JUSTICE K N 

CRIMINAL REVISIO pmrxrxon no.17e1L2éc§ 7; _

BE'1'.'HEEN :

nnfissnm

510 naanuua

AGE: so YEARS

ecu: cconxz «max

RfQ'HAIHflmE VILLAGE ,  

swamps TALUK Ann DISTRCTm"a_ _ ~ _M ,
.'¢ «' '*g.,V9E?ITIOflER

any sax nnunpaa 9 §AniaQn&$,,§r?{;2

smnmn .% % -%"a%%*.'
nspansnnrmn $2 mung: FOLICE, snxnoaa

. . . RESPONDET1'

 ;'t3Y.sa;<§x§aumLuUnmay M.G. 5293

" *rHis7¢fi:EInAL nmvxszuu pzwzwxqn IS FILEB
via 39? a £01 CR.P.C 33 run Anwocnmn FOR THE

,_',2E?ITION;n.9nAIING THAT THIS HDN'BLE 600%? um!
%f Bs,Em3A$ED TO SET ASIDE THE onnxa DT. 1?~9--c5
41.§hss3n 3? ram 9.9., FTC-II, SHIMGGA, IN
'.uaL.A.No.31/01 comrxnnaus THE ennsn DT.19-5~91

.;_ 'Ffi5SEfi BY was JHFC~II covmr, snmnen, IN cc
Tufxmm.47e4/97.

'rhia revision petition is craming on

hearing this day. the Caurt made the
follawing:

'?



0 R D E R

Thcsugh this revision petition ia li'§'t§d

for flinnl hearing today, even at 4  
there is no representation on  
potitiarmr. Therefore,      

learn-ad public pxoaocutgr afiy iheard'.-".i. .i§'eicu$7éé'i 

the lower Court records. 

2. This rmrinian   under
Sec. 39'? RIW; 4021.  the accused
in c.c:. my;   of aura - :1
snimegei;  "  'A legality and
co1:rec&.§'§::sV  af convictian and

aantegzge fiezxgaedv--- jtsyifitha laazrnad Magistrate,

 co;1v'i'iE:t.i31q'i--   "" "&<:r:uaad for the offenses

 Ssatioras 4:38 and 354 11%: and

 to undergo simple impriaomaent

 n'a__j::anth and 3 months reapectively. apart
   fine. He has also: questioned than
  and correctneaa of the Judgment

 ~ éélfdated. 1'?.9.2GD.5 passed by the Fast Track Court

- II Shimcga in C.r1.App-eal No.31/2001

%%§'%£"'3"'§ iaiffili-I Wfifilkffiixfifl 40 !.}4fl€)_"} §~éi?}§§-~! 'VKVSWNMVW «-If': I3éflr"3"\ unau "i-I\i\~«Il\~J2o.Iu\-In an i\Inl\1\-nu ........n



dismissing the said. appaaz. and upholding the
Judgement of aomriction arxd atentenca passed. by

the learned Magistrate ..

3. Tbs brief facta of the case am; 

11.1.1997 at about 2.30 a.m. at *Ha1$§1§§ *

village cf ahimoga talukV.:'"whgn

Mnheslrmazci and hm: g1:a11i:1V  

Sakkuhai were a1eepin{g~.,__ "in Hm; '.11V<:1:z&'~1§f' Ehe
aczcuamd by ramming thnAV11-1*.1Eug:11"*~-:31: tii'G--..t3!i:3atchBd

door of has: house :tI:Le'Es:aased inta

than   up, dragged
he: sat f »§:heV  an intention to
asutraga gm:   eriminal fierce
 wi1e11x"#h¢ crind taut laudly, PW.2

  - {?:I:i_;'.'ojoa and 1191.4 Jayarama, who

:i /'warn  the naighhcrha-od came running

"-1fij:§«.___h-ax reisfiiie. On seeing them, the accused

 hand and ran away from thfl place.

 the mm. lodged. a. ccmplaint cm

'ff2a;3.1997, based on which the police

'rcgitstared the case against the accused and

"V



sentenced him to undergo imprisonment as
neticxad above. Being aggrieved by the aid

Judgement at cotwiction, the accused fi1ar;i\¢n

appeal hefere the Sensation Judge  
cu. Appeal No.31/2003.. The p1:a$.i.'i:h*.4_t:hafl.';aA:i}ciaéa'V

Judgamant dated 17 . 9 . 206$: dismi 2»,-one   "said
appeal by uphoiiding V..V.,i,»_;fud9"§ttiea'ia.t of
ccnvictian and santonsfig  learned
Hagiatrate.   Brainy   by these
Judgargiéiit 5 ;. ~ .17  iii     Vihae: pres canted thi :3

twin i»$nVV'pati    i 

   urged in this revision

   there is inordinate delay of

2 days in lodging the cotwlaint and

 ":i§§.'ay in-self shows that it van a false
  but, the courts below have not
i '   pcinaido zed this aspect in it 5 pzope:

 peragaacztivo and that findings at tha courts

helm: are illegal and has xzelsulted in

%/



miscarriage of.' justice. as such thny are

liable 12:: has set: aside.

5. In the facta mad circmnatanqcéc-..::  V'

case, the paint: that  a{3:'i:-s§«._ 

consideration is :

1.

Whether the courts 1sa;¢wuTj’2a§’2§§”‘
justitiaa in holdV;§_gé~.._t’hc uamma
guilty for t;AffEe1:;.cia’e£._’L’vyuwgishabla
U19 4:13 and any

6. Even hsfége iuhg it was

anguac§VV’6i5;”‘aff”»!§i1a Aégckiussad that the delay
in filing’. show that cowlaiut

fi1.ot,;i__ Ai2s “° a false tzaraplaint and

V”‘vths;v.;c’£=:>xuaA. t:h’c ‘ii*hble case of the prosecution

as such the accused is entitle

at acquittal. This argument has

“‘~.-«.._’__”-.béen “3§}:iou5ly considered by both the Courts

Both the ccmrta have noticed that in

complaint itself, certain amount of

explaxmtion hem been off erred by the

complainant, an to why the cxczruplarint came to

%/

evidenao at 1393.1, she has stated the raasan as
to why she cauld not fila the cornp1¢;’i;1t

icamediata 1y.

3. In a. case of.’ this

otfansaa against the woman,

urmarriad girla,
at reluctance an paL’iéi:’A.L.1_;’11a *<r'i'::i:"i§ma as
alto their parents incident
to the involva
the futux-i: V parents in such
circumataixéaaéi time to think;
calmly, it may attach

a stigma} the girl, which my

than way of her marital

..::'::["x–§;arafore, in a case of this

natfixgf} qn§:a: ':1-jaxmot craps-ct the victim or the

–.%_T&T’_;’:..,§-:1.one raiiativas of the victim to immediately

3:¢ than police statien and lodge a

‘ In caatena Gf decisions, the Apex

‘V””A».._ {i’ourt has held that in a. casa involving

affense against the wemen, delay in filing that

5/

1!}

an one hand and the accused an the other hand.

Therefcareg there is no reason for reje¢t-inc

I\.l”§.i IflF*9. Euiffifl

the testimony of PEIL1. Trm avidenxxe

is <:orrob1:a!:ed by the mridence af . M

The evidence of 951.2 ta 4 ::”.”é§a<".i'«tgtz-.qot1i§'i*:__§!sf?aL :

whole corxoboxatos the _ avi&a_1:§.'c:§

material particulars. 4
are residing in E*'§:a'.1 is
nut: aerioualy V5},-*V."i_:':'_*..-1I3e<i. duxing
the areas to 4 have
canai st en'%:1.3f_." V evidence that
attar PW}. at the odd
hour. hvauaes and saw the

accuser; fffrom out of hm: house

g-eeifiq "" 'them, the accused leaving

running away from the place.

'I*r1a:'1:4g ig."'L:égh:so1uta1y, nothing in the cross

~.K,/..:':v'-'«._'§3K§1'EiIX§ti:~0B to doubt their testimony. It in

jfittggaatad to any of these witmsses that

was any kind of ill will between them

tha accused. P'iI.2 to 4 have no nicer to

gnzind against the accused. Thmrezfmre, there

§/