EN ‘YHE %-%§G%”% CQUR’? Q? KARNATAK§. A?
DATES THIS THE 29?” my GP JANuAm%,;’_:::’as.§2;f _ 7 _
?F{ESENT % A
“ms !»éG?é”3LE MR. 3z.;sTIcEl.§.R; ?z@~.r~:§a§§i§;:~#%é;*§’z4;:»–}:_’%_VA&’v, ‘
Am? «A A r
THE HUMBLE MR. 3USTICE §{;v!;§i1v;’JEN§}G{§V§§’L$\ #$QWfiA
CRE%V£E%\i&L fiii?:F”i¥Ai.-‘_V§¥3§.;A 1512;/’E095 czvé
CRIMINALAE’PEi3sigI*i’s§’G.__82V;’3{2’;i705
2:2 C:*E.A.§’ée.iS12’i’2;GG§E’AVV’H Q:
azmmggm; w j,.%#: ~~ _{%»_W.
S”i’}é{?E*’8’é'”%.£2S;%’*.lES§i~i’%”£AR§;”§’éAQA%~?<'" '
$93155 srmozss, M J
§fis%'~éGA!'é__Q§'€;E
Q …r3.??E%..§..A?'é'?
gm’ ::9;;._ 5.5;’ iégégvzéé’, SE9)’
S;’.§ zéimisi €{NA?PA
‘ Am: AB{;.»!.ET “ms
Ni”) 23; Q§T?”¥~§;’%1’bé, 3% C3055
M&’?°«§}U ?.’–§A’z?’!<§X€€AG&R, §A?*é GALO RE.
.. RES?GF'~EDE?'~iT
f{3%*'sg:'MA SAX ?¥iAKAS?%, A§v,,}
' "WES CRLA IS FREQ LENDER SECTIQM 3?? CR.?.,C' 83'
3?? $69 "EHE S?ATE PRAYEQG THAT TEES §"%8?~é*§§.E QQSQ?
MAY SE P§.,E&SE$ T8 EFé%*#'§NCE TWE SENFENCE INPQSED 3'?
THE 95., 5&3? "§"R'fixCi< C{}UR"§"~E}(, fi'é_.€}RE /
s.c.:s:@.39?g93, wyrm 25.4.95 -» C0?»£VZ{,t3?1_}};.e:9_*§:" :*fi§4¥'E'
RES?SNE}E¥'4"F/ACCUSED mg 'mg QFFENCE 9;z.;,%4:;;3:3..:{':;';¥'L:='~M:
ANS SENTENCING HIM m UNDERGO M. FOR.»YE.é.RS*~.AP$Q 93$ »
IS ALSG ssmemcw T8 PAY A F1s~;:é0:=*« RS ,36'3–G:,f'?–.§(.§.';,' f{G«
EPCK
in g:g.M:o.s23g200§
" .agN:;ALa:%RE;'%–
SEHNEEN:
K RAJU
S/G KQISHMAPPA – _ .
AG§ – 26 ‘ms —
at 25; 9*” MAIN; 33? mass 3:
Mfis§£}U§&A”fHA{€;%Ql§R . ‘
3A£~ésALGRE;.’
,..§?PEi&&NT
{av 32;; A :*s»:;iV’;3:*2),»:.,a<§;s§:; 5
ANS: % A' 4'
s"rAT1;E–<::F s<A%E;~aATA;& H
av 3.*¥SA¥ESfiWARAB$.!§SARA PGLECE
",RESPC&DEN?
fa?-T;s’fr;’;:.’3:3,}§_aé;%q*:i~z, 3??)
“m’§sV t§;_.A 153 mm usssaaa sscmw 3?4(2:; cam. 52′
” jms; Ammttmfi mg mg APPEL£fiJ\%”§” AGAENST mg EEJDGMEN’?
” €}AT€_E C§_« 25q4$e§ mggsm 5:! mg 93., 53.3? ‘{‘RACK COE}R”%”-E}{,
3*;05§R?§ am’, :9; §,m~a@.39?;§3 M €Q§\é’%i’7§€T§%%@ “¥’H§
Apégamm”/Accusga FGR “ma QFFENCE P;’€.}£S.3§? Q? :9: Asaaa
j§Ess:”:”§;~$:«:1:~:@ me: Y9 UNDERGQ RE. ma 4 YEARS we HE is
M
weaeme s.};. sea 6 MGNTHS man: we :€§FFEfi£CE 1′;:,%:§V;’s.;é’;*:3*?.}::;é_
ALSQ SENTEMCEB Ta PAY A F1!\iE or: RS.3@G0,/~– :.::;;.»”ro
mzagasa 3.1. F’GR6MGNTHS.
These appeais coming an fer hearimf;§ ‘*
BANSURMATH, 3., defivered t%1efc>l§_Qys:»E_r3g: ‘
3&DGMENT A
36mg aggréeved by th’é._j’:;:.§j’gmén§_af_V¢’:§;v:§€2«§.§:tv§-on”land * L’
sentence éated 25.4.2905%%%§.:§jf%.1s;;.sx:{§;3§t?T;’%2Q%33, the
accused has fiiad Cr?.A.”§*é=;§’*823f2E-{§§3§3″”~é’;_2§iV’aggrieved by the
inadequacy cf*–__sen:é?1?<:s;;: v".t}§e V'.Sfaée has flied
CV5.A.Nca;1'5.3#2;{éG{3Ef.w'. Asm "'E:%m facts, appreciation of
eviderafzve anja "bath tha cases are common
and $§ng!ef"j4L£.Vé§g.r{;VV'er}€AQf" éééirned Sessivsns Ridge is required
ta §;é'«:.rg§jon§§défé*d,._b.Qi:%"z the matters are taken up together
–c¢n.sEde_’ra iic:_n and are beégzg disposeé of by mm
ciemmon }i;§5’__§f”:’Eéfit.
,2;. t.’§”%;e reiatienshég} between the accuses: anti the
” %£.éVt:zé’7a«$ses irscluding the injured, is not very much En
V’ cléjsaute. The éajwad witness PW’.2 » Raveenéran and his
wife PW.1 ~ Smt.§.a§§tha have a daughter Pwm —
5/”
injuries. Thés incident was nctéced net oniy by t_heV_ §’e’§_rm§%y
members, but alse mdeperzdent neighbours.
after the iriciderat, it E3 stated thgt, ‘a1cca:sé£i§vit§’:. ‘ci*2§”‘
weapen. ‘Ehereafter, the injuredv”?W.;2viiaé»Sh’£f§€§3 ‘éé’i§~%’i.é§iy
tc Shanbhag Nursing ¥'”|0¥’«;’1 E?”‘-.__.3E”3fi”A’tI{$TeB¥%§?” ¥”iéil.WM;8HY<'§ '
hospita} as the rzature__ of Enju_f_§'jA-2%;a:;_»_vver.y PW.13
Drfiradeep Nayak adffiigfad,"«Vex:3:f$i"r'x–e§:'% i$nd gave traatmerzt
ta PW.2. In the'.:31v'ear2~g»:'E*:%i;é pczfica statéora
at abaut .;L.Ef3}:3:$:5;iégfir:.: .a';}:j: észciéent to the
}u :'isdict;E E:: e1 VVst%%at;e:::%;e7:z€–%”of 9w.1 treating it as a first
§nfg§i?%fn§_fEe;j, rég§’:ste£s«'{he case in Crime N$.852 of 2902 far
‘ ‘§§’;!§€¢’vGi§’§’»Eé{€C€:jf’vi;i::??£§;€T Sectiora 30? IPC against the accusezd and
§r:s}éStigVa£%V~é’;rV.’§S taken up. The mandatory procedares iike
ho£é§Eag5″A§;;;.?cfit mahazar and preparation of rough sketch is
fia7r:”s:i;:.:c:{éd in the presence cf independent mahazar
wtnesses. Search for the accused is set §:2, séatements sf
mfhe witnesses mciuding the neighbours and perscns whs
can threw fight on the incident, are recarded, The accuses
6,/>'”
is etrestee en 1?.3.2.2G02 and after Eriterregtette;:.;._’__;:eis¢_:Vhe
vetenteered ta show the piece where he.t_h’eje.Vvh:éTieen
weapors, independent mahazar t§}itne}sses”«are_’_e7rittet§ Vtti-‘tsttze accused deified the
chatgiee” _ jt§.e”Vtr§ed, he ts tried En
e.c.Ne..3%9.?/zaeé; t
‘ziulrz eta-e_t:t’o eietabiéeh the guitt at the accused. the
;e.rt%’se¢:°ttti.e.§f”te%Eed upen the eviéence cf 14 witnesses and
get__ §§’xé.?1 ta P13. and Meal ta 4. Tetai deniai
epf5eer$:’tef”‘ be the defence strategy and ne era? er
:JIec;ttme’:§tary evidence is got marked or exhibfied by the
*3ecesed.
€42′
5. After considering the riva% contentions, asVVaVir éa§¥y
noted, the Triai Court found the accused
charge and by the impugned erder, conv%r_:3:e–:i, _j!jsEnifbrAtfié
offence under Sesztian 307 IPC. fia?ter..h?§3%in§ £h*é’a~r:c§§§adi’
regarding sentence, the ‘¥’riaV£T’€Z§:urt”%’2§s’ $ente’i§§e§.h%r_§:: t’c
undergo R3. for 4 years a’f§’c%._V a%s5o a ; fine sf
Rs.3,€)G£)/-, in defau§t,’ ;l.:_<'_.*Lj.=,2nc.EVéérg§$ '$..,_I.:fer_6 m;oA21V§:hs. It is
this judgment o€V_cnv§g:_ig}_: i§;”~<:.'fié$3VEE_é£'iged before us
by the accusafi '_f.#aféE~.in§1_a§g':fEé%}éVé"vbyjfhe inadequacy of
the sevn't"er3:;e;;j;'tiikéfi-:"5t'at:e haé"'ps* eferred the companion
appeai {Chi .4}_f?au.'i'£§§V.'.:3;".;-;'3:2;'.2C€3S)V._.'uhder Section 377 Cr.P.C.
6. _Qut of “wit fie§ses examined, PW.3., the wife of
‘wig theEompia¥nant and eye witness to the
I%%§:§e:T::ent1.V’:’*k1«§w.j’2-§sthe injured véctim of assauit. Pm/.4, the
yeAu’nge{_v’bri:$~%:har af PW.1, an independent eye witnes$,
aéd 6 Nagesh and Krishnamurthy the neighbeurs,
T._”afe-Qéxamined apart from éaughter 9!’ PWs.1 and 2
% ..Sr§11t,Rekha and also the wife of the accuseai is axamineé as
V Wmo a3 as eye witness. PW.3 Radhakrishna, PW.”/’
£4/’
16}
or commit the offence. it is often said that, reotéve is
ekways iecked up in the mine of accused end it can be
herdiy ereved by direct evidence. The Court has te.V_§e_ti2.er
the motive aspect from the circumstances _
time ef the accident or the his1.:e.ry’__’behied”
asseuit. As we have aweedy noted, w£j1eee’theere’~i§’ eeéeeniiej
of injured witneee ceupied wii:_h~..eye eetfiess acc:;%uenme= his –. ‘
wife, daughter, brother-in-ie_eé”-..:ae.g§ eise.[_:V’End_ependent
eaghbours, in our Vvie.’w,rr:je:¥ve.’j;}’ar£ even if eet
estabtistiéiz-e…§§:§i£ tasge :5e%eeca%se at’ the defence amt
fzzrthezflfl For this aspect is kept aside, we
have te coVe%::en’traV£e ere t’f;~*e acceptaeifity of the eye wfiness
*=,.,_eccej£3nt»_.,e::d $1′ §€”§s~–~—-eet preved, then the entire eeideece
heef tee E:e_”%:ei~e:a*§;einst the prosecution aed in favour of the
eece’sed,é.’.E’§$;_e%i etherwiee it is an admitted fact Ehat the
7.__re£ati’eeeh;%e between eccused and his wife PW.1O and her
A ‘~iLffeV:%f2Lié”;=. members are strained and as such there exists ifi
,, {,§;3t?V€* ‘
14
we came: draw sucfi inferences. What as; the dcv;£e_::%’T.§§as
admitted Er: the cross~exam§nat§n is that, tiié”é«’z§j–::}f§*:_.v§_s«_
possiisie by coming mto ccantact with 3 shag?»$ééfigé’é::abje:»§€.*~V.
1: is to be rsosteé that §t is an:-gatn ;z%»,;%;io%::;%e*::%c%a%;%ggmgg
and answer. This takes t%2a<:a;s3e of't%1}_é"accu[sédVA~ré:g_.f1:Egééiéi". "L.
This answer of dcctor does ':v?§tsi:; 'es§ab§§s§% $hét fine Erijury
concernad was net o:'9i.§'e;«s:lc£.'_:ho}:'.A5é.__g:%i;assaci by" 1-(Haifa M04.
Absciutew, there Es r: <J.:'I._ éf=.« m:s,%%}’;msa§%be Kept in mm that the
docterks’é»§_§der§ééV”tL$Va’: _§:§:.§” ;j_§1j.ury was nearly faiaé, nearer
to the héla~5:i,”v§§:af.E Ac.;_*”g’a«§é, mfiicafies we S€3″§Gé3S§’%8SS. if
:*ez3{L_§i3′:.r waAé”%’n§.as.:xe§ %n we facmrgé’, fie weaéd’ mt fzazsa
‘ ‘s;~.%af’§$e5d”v.vi_e ::’a:§fé’c«<3ct this case fer tine sake cf regiséeréag 3
§a;sfi'&"a§;aiE%é'$ifV.¥:§€e accuseé. Tm fiat thing, he weaid have
dafié ..is: ?;ov§é is the hcsfitaé and is fat: tms is what was
V' $£¢;:':9@A after the assaasét. $§mu§tanes:.ss¥y, wétheut §<;'}$§?'i§
§':::a:éA%§ time, PW,,1 has gene is the jurisdécticéfiaf pczééae
w§tat'i$:2 and fiadged Ewe? first infarmatéon. Emmediaiwy,
aftar taking ta Maiiya hespitaé, PW33 fisticifig the fact Efzat
6/"V
ms is a medics Eegaé case, has made entry in the regéster
by 18.2% p.m., wherein ever: w§zé%e meratienéng §"E84,§}v§':'.-*"%~_jt§'Lj'{.':..?_' §.",,
name :3? the accuseé as an assafiant with §<_::3'Ef$*~«':';s:-..j:a_;'5Essf;;
mentéeneci Of coarse, this énfarmatéofi _§3**»f:£j;j'~n§s'%i:e€EA
9394.4 and P't1%s'.4 deariy aérmts th%S.A1aspeL:f:; '4'–.?;} t.§1'eéafigéwfécg.'
3? any feuradaticn, much .§»é$s, pfcgésingat?2£§,§as§: éf'
acczideniai injury, that mo, at Vé "'ai'§iz£_Vp§a€é~%§u%<e':rzééring the
heart, in mgr view, theA-..i_§§=eQ:"§' ?Qf"W3'F§ fig 'me 'accused
by acciderztaé éngitgry ca;fi:n.§t'–.bév._Va;:céi;:§ét:§i.'vésgsteciaééy when
were e}'V{7e"'7asT.{%£,an3,}':f9:g"s e§!_'é"%;¥.?Et:'§esses $3 the éacééent.
Exceat °:i%3§s.. sug§e§t§§i2«,._ '§:%'a§*'e E5 aésaiatew as matariaé
aasaiiiafiée t¢L-""acV:':&pff.:'V-_té§é::_:ti:a:$e ef the acwaeé. Sn tize otfieg'
a_s,{ide%°§3cev**~«s~;' Pwsfi, 2, 4, arsfi 10 {ha raéafzed
_'w%%'.é¥e3s'es{'%§'$._ v*¢g§iE as twe éndepenéent 633$ witaesses,
%'?.;e=§g_:'§:'}§bGl.i_AEf§' ?V§¥"»..€::S.5 and 6 cieariy give the detafieé history 0%
fjlrhe 335.1-j&:'iL£'1§tVb'}/thé accused.
Even after tbareugh scrutiay ef thaw evééezéceg
wssaéé fiaé that, their evédence as ":3 {he acwsefi being the
assaééaréi has remained zmvémpeached. fixdéeé ta this, if
y"
E62
we zonséders the answers given mt Em accused wfzéie
being qasestécnad £11166?’ 8.313 C:’.P.C. éncficate that; ése
sémpiy warsts ts deny the antira Q:”0SECEJ’§§€}i”} casge anfi
evidence as faise. Tfime and agar: this Ceurt as W’e3i:’a4$’-tyne
Apex Coart haw heid that the stage of
answermg the acczssad unfies” S_V.33.3′ Czé;7¥’?’§¥€.’;.:’_s’;,*:» ‘%:hVé. Ea-fit””»
spportunéty far the accused to céxme;’_”up’ véT£%h”~%:£§’s :é*€§t’i§§’a3£}e
and if he flees not came u%*.._ 94%??? his. *§’&;”‘.Si83f.’:E, 1ie§_*ee:.§3:;s-53§§er§’i:V.L’
gr enéy éenées we arasecutiga,”:c.ase__as §3%se,_ thvé ieurt we
the faf%: t?.~: Va’;2<§{5.:%:*t§:'§§t2:'=;_1§3»:f§;f;es z::_'I"" 'E§9aa case is efiéiitiefi ts draw
an §r2fér".e%ace th$': §;:¢i:s§d»..%:'s–~héciérsg scmething bases} 03% tése
pravéséen $S ;1£3;63– cf=EP tf.'I Ccrzsédaréng the game evidence,
'*«vé. '%"%r4_fdV: that t§ie""c'<3hc§us§on cf the gzéiit 9? the accasseé
i_-be Yriai Ceurt canrsai be by any stretch af
é£';§§i'g§::ati'5of*:§f;V.Ezaiied as either mega: or perverse. fixer:
etherzfis-1e, on indeperzdent assessment Q? the antire
§$:§ &a%'aca, we find that the evédeace 93' the 9;"cseca:t%efi casé
Es tragthfm and acceptafiie and as such we find the
aenaiaséafi cf guiit G?' the accused arrived at by aha "ma?
Caasrt is giast ané firsgaer and needs me éntefie
17
12. This takes us to the next queséicfi
adequacy cf the sentence as it EsI-:h’a»%§e’ng–é§3fl53f t’§§é”$§;ai:a,, V
in the csmganéan appeaé. Under
fitmishment émpcsabie is 15§~.§fiéfi%?% éhd. é’nVVAji’?§§”A:./fvatts”jams ” L’
tzircumstareces of the vrzase aftez’-. q;*;:sést§s::§:ig~*;he#é_,i§’c§_’r:7g part.
.-‘:3, VZ:”: §h’é réfifigf ané far the far the fcregcifig
§’eE:a7¥s§3r:E’¢*.’.§,;A b}l:s~€i_§f_z t%aév”‘é: ;3:;3eais stand dismissed, affiyming the
&j§a2é_§;¥;~;vé4s§%’5:._»»V_éif-fzonvicticn am? seatenca passad $3; the
ie’a~:.*:*:e§’ Fa%A.<:1;'*'aA'T'%';"a:c%<, Bangaiare in S.C.39';?;'2Q03.
Sdli
Judge
sai-g,
Euége
K33,"