High Court Karnataka High Court

State Of Karnataka Through Police … vs Motilal Wanichand Porwal on 20 April, 2009

Karnataka High Court
State Of Karnataka Through Police … vs Motilal Wanichand Porwal on 20 April, 2009
Author: Subhash B.Adi


. A *3§_;se§sfi.$ia:.::’§_V

3

“E’§~.i§S {“iI€L,AE5″E”‘EL£.i; €:i{3§s2iIE*é{3 QR E?'{‘}E~? §iEZA.E’EN{}~ ‘§’§éiS
DAY, T}–iifil €3€}U§{“1″ §’}}%§LiVERE”;–E) “I”§*iEZ FC}LLff)W¥f’%C}:

u.¥E3’I.}GfiiiEHT

Th: appeal ‘{3}? the E”$*§a.1:€ is ezgaizlst fiiiis 2:;:.f:’

acquittéal 111:: i<;P'E'CL S}3€{i'ia} Casgzflég. fi;i§' %;:;:'f

aha Sfiéeciai Judge, E'5i§ap11;:' {ime;:::42ifi;i2..:i'<§t}jé§:V

2. i’sc<::1:;ed was ch2;:jgé~$E1seté<;3__ '{3fi:£iI}§TVfiS
{}E.}.IEiS}1£€%b1€ tirliiarsr ,$ecti9;"ss– 3'f»§ *:a_:1{2. 44"~..€)f* the E:1{iia.I1

E§§€:::.?f;:°iCi'é;.§' Eici, 3912i} §;}f,»*" iii? ¥2'igii:::}i3.t:7€ iééqriad,

Bijaptzr. _ .

3. ‘?§.’3.e_ §:’:3$€3 :€}’.f’€h’C }§I’Q$f*é'{I?§{.3:} is {hair airszmssaci had ‘€::’i}::6_”I3
the };:m*;*(ér sugiligé is i%*»:°{;;.’k Shop fbi’ mzzaxxizxg £5: 19%?’ mater.
T115 ;3miz@:*s1s;;;}’}:;1_§’ ‘i%g=::2:~.._gi1:*r5::1 zzzzcim” “f:{}€§ §.”i’1€{€I” N0..?*s£iE»’ 3{)’I”‘?{}fi

‘§’§§at BI} ai abaimt 1 ps.m., {1K§e’}~:7{;:3p£:aé:12231§.¢
_E;::¢a;:::i;%v:’t Ezzgizmaz”, CW2» iine; man, CW3~c<}:m"a.ci

H 2 Ea.§3c3;L.§:' 'é131€i ;:'CE!':’°i§ Sheep iiikéi ‘i11s§2fi<:fE':€d 3:316

iiéififiéifigziizégz {sf 233:: E*1{3€f13;E;§é3€i? 31$ mat: iime, csns Qf fhfif miafive

* :£T3._f i;E1é'a<::;::2_:si':{§ ?}y nzmm P"ra:«::–3s}.: was §}R"€S£i.§;"i'L Pie was asked
'£.<;5 ;3;:x::{iucz3 ma znamihlgf bfi}, magi @1516: said Pzakafiaéx §m{1Tu{:a5{3

: Evy-"<:: fiaaniiaky 'fiiiis far March ami. f'~.p:ri§, 2{}{};2. Ths rag.-1£.'§.i'r:g fag'

March was 311013.731; {I28 meeizfir .i'"{i::"i{§.i1"lg f§4'§'{}{} 3:1-xi fer jfii-.§.§."..§.§».§ it

''§

.3

W35 S}'.£€}'WE1 as 334186. f?311$p€c§;,i.:1g the s:a1::1<%, CW7'~i}1€ §?§fi{"'{§OI1

{}fi'i€,'€:*, CW8~AS$i$tar:€ Engizzeez' 13$-*EiI"£:': S€':(_'.'i_?.1"€{§. {ZZ$7€E5. :»1f4:Te.:"

izzspfietfizg 121:: I}Ci€:1.CCI', gave 23 zfséporf §;tati11g "é13;;a=£i §s€§.§_ii "$.33:

main. .m<f:te1* has been mm: and the c%9.z:s_:z:';3.§r' féaiérjn

3'é.;q31::1fy' {if p{3W€1' far 6 Hi" zmciteag: 311:5 '§::§: ._'E::3:§-5:1-_;;3<;§;{§i?;:é»f:a}; T

10351 of 3 HP mstm” z«::3d _ éififiigéii

cemmitizcii affczzéte {Bf §.}1<~:f'{ <}§"'§ti§és?€3'.ic.éE}"321:3.r:$;i.i:§t:jat%t1 E093 ai

Rs5i),?21/» ass 31:32' E§i}f.;}3§}, '3i{ié§.£1£?i£;€%§'\."~A{:iaE5€ 'V;-":'«§–Z'i":.5; 'xftzgistered in

Ciasémé? E'-E0f?':9;*'f2;V "by :$ta§i§:': 'H€53Lijs.r: €I§jfi"i;C€r, Gu.1b.ra1"ga City

pcsficfi, é.._._§'b'.}"i\:_j–A.__vji"t;.__ §:1ii"sua:1<:€ «sf the Said crimsz,
iszvesiigatigié; ";z-fiade z::11a3:ge$}t;.eef, was filed.
'F%1€t1'é.af{z:jr, 't}:eV'a'§,c;:s§:§d;T';a§3s§ giver: an Opp{}I"t113"}i'{'j; am}. :i:%1:s2;rge

W313 fififiififii. .

3′..E?’mSs<:<:ut:{c:1x~z:;s<:*a1z1i:.1€€£ as main}; 52$ ii} w§'mt:33 as PVJS.

V " marézad é:§<hiE}."§.i$ E31 $9 PET'. Exhibit P63 1'3

'.né;.–'2:"§<:i{i"V'§,};2. fithfi <:1*<:;3$~exam;%;na.tion :3? §'\f€i as E33: mid

£'$;1″{>{£uz:%::d.

,..’

.;>, .%3’E¥ E. is the fissisfmit Eixfiiruiivté iéirzgizifier a*£i”a{:E:e{i {Q

Vigéiazicré: Sigizmi. PW2 31:33:16 gizaréi aiiii PEV3 fine man

$ezt”i.a<':E::£ E23 ‘éhc ‘%Jég.iE2’u.1C€. squaci. EVVJ4 is the E-‘assistazai

}i’.§.},£i{ $;.E”::’é_; A ?acrc%:*:3.S’:=:a%;” V % h;a.sL

E:1g.i:1€:€:’ Gf BES{E{}1’v§ aitacizezi to Hifiiiiii.’ tegtixig ziivision.

?W5 is {ha Sec.-.ti.a:m Efifiimr, FW5 is the Eiead €l0.;i’::§a’h_E6

:~fi.tac:h::::’§ in the S2-zit? squati. PW? is the station E;(:_iis$u’;:{iEECe:’

of {}u1ba:rga (fifty police, PW8 the 12:18:53: ”

‘i’:1vc-fiigating Offi{tf2}”,, Pwlfi £3 ‘*Assistani’-V i§T§€e<:i:;t;i{?::

}3}I;gi1:5iér, GIVE éivisérén, Bijapur.

6. in $116 fiviiifiiiiéfif add11»:*::£i:£V ‘”§:3j§; 31:54:” ._;3i’€)§%f3(?!iiZ§Q1E1, it fa:-a

afitgcd ihexi €316 m&ter¥”:*..§as -‘E)_y brefékiflg {ha sea}.

ami found ihai. Wire v+sas.T_i*y made: ‘fhff

metex’ to is’, atated by PW4. PW8
is i21¢’VV”1§f:;:a:3%:::;2;v5.;~e$.;§V¢:’. 2123: he hen} naticaci
i::am;pe1;i1}g” fiyf J,%’€.}i}G}”t€E£. If; is ailegcif}. that ‘£136
1:m~:€{-:1″ rzééiiigi” :%;:ga,rcii:1g tamperirxg to Em:

Sscfgjgfa Qéficgf mi; {E16 next” {Ea}-Y {sf his madzlrig ;”..s:=,:23.3;2€}Q},

S5;¢f;i<;t:17Tf}3i1éfc§S wha has bean czxamineegi as PW5 31261 §~'\§si1,

'§TE'3§:§7V V x 3bc3'u'E the 1139911 afiggefi to henscr b€:1*€:"I1

g'ié¢1=_f:":'i 'fisfom file Envesiigaiing fifl"i<:er~PW€~}. it is 315:;

33:31 t:;§<;::Eaiz1£:{§ 3% Es 17:01:: the "meter was rxmziizag anti

*<:}{%(3'i~::3vi$e, .¥%<2w6ve:r, mater 2't:a£§er issuati :21 bifi fer E%2s,3§}6i –

R31' mmiiih caf April, 21306 as pm" Ei-:x.;.f)2. Not 2% gingie

i11{iep<:n€£€1*1'i. wi.'i:1e$S was cited £231' the afleged gpot

§38:i"iCi1aI},£~"ii11€;L ii is 93180 atim.ifitr:§i iihai. <:s::.f£js; E315 persazzas in

=(_

L?'

{W1

that; " =1'-3§::j1§'_§ 'fhfiif wax ez diacrepancy in $216 bifl fer
% 'v..;~g1a;;;~,1;.%:.?:jé@.'2_ arid Ami 290:2, the §7'ulak€Sh;:i E~'ae:if: squad

" ._ V":2s_aV,:s:VV3"c<:?_tAs<3}’V§{‘}1¢’5,’-¥,f:’s ta?)
232:’: 5;’-.p€I%’§ mahagaxx Eixgdv 14 is a bifl whit}; tie:a@§;_ ‘any
f,:1m;3m”i12g 0:” 3&3} ant’: ihig ii; at)? tiispgzteii’-. :: it
the f’.’3.%’i(,§€1}{?ff; that. {Em Wii::r1e$:;és VL
Eizvsistigaijfig {}§fi§rc~:r~PW9 fhazé £x$?’g’i:§;?Ia.»x£%’§:sI
311 aid :13{~:tm” {arm aC€.7:1Véifi::::}L”~~..f;;23{§ A.§;i°i{§%r’Vg._3;~.i é;%€;§’%g§£i£’é;;{iQn §(’31”
:’€§}1a£:<ime1":'f of ::§::@ 'E"z..1,;*€.E1c'3:&' '¥<'1a€§ ..:.§:€f.}GSii€{§ the
amount ah"-.50, it is has gm its own
vigiizmcfi ca3_1ia(j_1. 3 {Now Caiied as
Begcong. p1:1;§}Q;$§§V :{3% 'inv€:3iAigatie:;, detection

and pr<3:§1':*.§:"i::i};:2*;: 93;" guci: Cagcs.

1?. fiézjna i1V}’f::”{3}.§”f =v§;9§'{;:_j:§ié’3_;3es state 21$ :0 at ixzhat time ihfi

ia1Sp€:<:§,i~f:2;:i 21%;-"as; :21:&r_3.é.V…_Tf'}=1e esaiaim ziviziencfi 9%' fhfi gmssiczxiicin

$36 ségidfigzittar is i:1s'§a§i&€i $.21 Exigiz poie gmci it ES .m;:'£i ggxsssibie

1'6t:;_ui;"st::£ {'9 bis? Ecéiigfiéi. with '£233 KP'F'fiL/ f3Ei?SC{}M vigfiaI:<:%<z

Sazgzaad, {hrs p{3li{1'f§ which is at Be'§g:2213.::1, at that time,

F%.:€:L

6

Sf1T:l11g6l}’, co111pL2u’33a11t– PW} lo(.ig€:s Complaint me

Gulbarga City police zuld even Gulbarga V’
Inaking over the i.nv’e-sttigation to rim til] V

22..2..1200iT£ and this is stated by

There is 110 m<;'.n.ti0n of any of.l1_ci'~ .,§a1111Jé'ri;'1g. _ T'

9. Sectiorl 39 and 4f} of A’;:t””:lca1s \’\;*i”t1’1′”dishoxlcst
abst1’ac.rtion of t2lfiCT.I’i{iiTj_y”l.’V):y:” ‘the, w:§'(;’iI1S_1’].h111:’tEIf ‘”w.i1:1″1 2311 i11te1’1ti011

to cause 1983 V59 7t.I_1v:f. BE_E3_CO_M.-.j’F’3}os<:cutio1'1 was required to
prove t1_1;_a__t 'f}.1cV*f" .':;i*3:(_?1.1S€_d' Vdv'iShQ11CSfi}' obstructed the power
supplygxvitli ?LVLVl §11"'t1§:14'1?1jO1'1._fcincifilisfi loss, but the t:vide11ce on

1I:(fi(JrCl d0=,110t pi'€)v€. tE1t.-* "alIeg<:(41 C11a1'gC bey01'1(i 1"easo112Ib1c:

d011'L;§t'." "?he Sp'c:..r.:_iéi1 C'oi11't CUI]Sid€'.1'iI1g the elltirfiz evidtrllce on

rc*.crVju1rl _V"i<';n_,._11J.(i that the C11:-zrge is not proved. This bciing

acquittal even if there is 50% (.'2.1S€,'., be11efit

oi'cio1.11)_!_:'s}1o'i1ld go to the: aC(:1.lSf?d. Corxsiclemlg the matter, I

nof fixfli any justjfiCatio11 to ix'1ter'fe1*e with the _judg1.ue11t of

" -a{%q'tfi:'tta1. Accordingly-', the appeal fails and t1'1(=: same is

.V (1 ismissed.

Sd/-

JUDGE

TS