BEFORE
TIE-IE HONBLE mmJtIssTIcE_m.I:gaA.?iiirL*ré:;;i§”
-I.\IwnvIwnI.-A–our
5′-hum-mn}1n gqfg ‘F|..m’1-an-rIrn.n
Ag agent 24 yaam._ V
RM» tfiaxaganagma,
Muttapya Bmok, -‘3″! ¢::r¢a_?«.V ;_
Narazymmppga _
(By sr;am.A,c:mmmm&.m%A
%smmm~
By flue affiajjagnpura _ 4 ‘
” .:_-.’L’._-L21-ac_f’..-‘~a -w .m………._……: 1.. unrzrm
gage’ $J_I..L.-..F4.«F..»’.–L:
..t;:1uuugm.:5nz&.L1. .l. u..-ur;
1:. !’l:.1t:~..:_~1_ mg; % 37′-sqggynr the;
gprayhg wixmt tlzm judgnlent dated.S.1§1.05′
– **paa.a¢¢i by the P.0.. Tarncm, in s.c.1i¢.7o. (oo;
mm app-allantfa-:3-ousud for the ‘.ut1’énoe ‘ ‘
. pwfishabla undar Section. 313′? nftha I..P.C’..
This ~Crl..A. coming cm for hearing this :.cl’a_y,_ this.
Elcmrt delivared tlrm fo1hwing:- 5
mg gmtttr wag :;m,_lh;=n;1, mg _
,,,_,_. _’I’I, “AL £31,.
for firm appauant and 3
ce:m;rsrm’L1:z1u:l.i_t1g of flu’: ofienee i;r1t:ig:::1@- fiécfiisvifx
oft1’1eI.P.C. and to e1cq11it’t}w._V§1p}fiiEllfi.11t
mm: in the: ‘joint patiuon.
-V – ~ ‘I ” . “£1, 1,
flnf amdavi: Q m Am
irg’um::1f bacltgltluxld of
the i31:1.u:3aEz::1-¢i’it%_ ‘a.a§b1L&;1,__ the? parties to
can11gia3LLtud 133 acquit the appellant. On
V. has valcalat the
pc;rmia$Im§’:fi::”‘mf the learmd I-ICIIGP for the State
“s%r%s;H.;:
I”! .. l.”‘.. .. .1. .. ._.’…:…’f..__ ___. ___. _’.._ _. .1… n.1_._ _’_……_…..
ufih. 1. I13 IELIIE Elm 1111.53 CU TILE HEIVB
‘ iidcwansel-cq:1~rmnt;s am 17:: the cfiemt. that the appellant herein
‘mam-s pmat mm trial in S.C.Nn.’?DfOD for the ofiiance
purfiakmblu undnr fiectiun 30′? cut” the: I.P.C. an the
aflmwmg-;fiy-an 1;h.n1’__ an 1-he 111191 fifha ._.ug.:_§fl_
na..;.n-‘rE’r..n lunar-I: .u .u..nu..p aha: 4 – u -r -v :. ——–r -1-I-v-u———–‘ –
lung; aiclde mfl ass-atfltetd all over
calmed him gzdeawus injurir:-aa. The moi-fie V
ammtxh. by the eaccussed is aaidjii’ ‘
a;«a’1:.a::.t” azf £11.15: :,1-.J1.1g«a:1 nun-335w
in itlhe nrsnnlplainsant ‘tz1x,'”‘T’*~,§*i’.’
n1i.m:hi»¢wL1s nimmnaf-*l;a,_tma~”‘di1 the
p;a.«cms:.=x;*.11tian leading of the charge
t1’1:rw:::u3,,Lg,h was %1-mi g1~¢ag¢u:gaacum.m 1.-zxa. P1
m M’? §.a;mm.a¢:+ntaame; 1m-r-.-2:51. _’__1 ‘._fld.,.g!.§
f’mm1:_i ‘{fIf1fif pfiifiaefiiatian haéi provrsci the cane agama” “t
the mljgrgfiant’ jpuniahahle under E!-action
3(1f1§°’* a£%tme”1.;m::. ma uiianuicnad him and mmtanced him
vfV”§r’:’-‘feat pa:-1:;-:1 xrzaf 10 yearn and to pay a
“.r:«.Q 42:.” _ I .: . .. _….. .,.
. LI. JII*U_5.u,.Uuu[ “‘ |J.LI..l. u.u1.nI.|..u. auumwwmn :u.4.u.
3:-3.51:1 igflfiammt, an amount at’ Ra.5.0{)0f- to be paid
n t:*:__ 1;11.ig1w;m:mm;:r1ainant.: This judgnwnt of canvictian and
‘ pauased in rxvallnci in qL1m1;io1’1 in thia appeal by
Ina arm: nnnlfi Q
” W,”-
u…m..- u.mI.II J1.-Inn.:.’. am am: i.JI.I_n.w._a.|. Luu nun-n.a.i1.j.i i1.I_|.’ ‘ Jul.” ‘T.-I.I.’ n..rn.dI..u””” ‘ ‘u.uuI” ‘1}. £3.11 ‘1; 3
sq?!
fix. it is. at stag” ffnf fix’ “”””t”‘~” ‘us-:=:it'” “-=m3.ir’-”
fcnr he:+a1’i1’1g that the prasant developmenin
pmum in firm femrn of j-mint petiticun being ”
aggqwllmnt aw wall as. the V
sm.’i,e:&. timt he has izhe» V
by mm and he iii: hm:-k W.-k.Ha run-um
s%n:m-ad the ixnjuriea ware?’ parts of his
b@dig;’ and he; during the
by hi… an g;a_Lh ix;
thn :2.-._’Iifi-:?la.$’xrA:’t’1*t.L’m1t.7.’rV1′<:.i§;&.§Va¢tti§€i firm dii'1"esret1cea
him. ¢a':uiia;i3: the a;é1J;md"–gififihably and therefore prays fiar
'-1:9' the nffance. Same is the
" «.1=*giésa:sr-.rifi.eé:1J';s1«;.';ad -11'! jr.:L'1t. patitian.
leamatl Cmunsel far thfi appellant has
n p7i:;w:t13§§fi 5 dmian of this. Cuurt in £2r1.A.Nu.483{'99 and
am ma Apex Court daciaainn reported in 1999
C1"T'..L…E€..3%%'+-5 to auumi. t..:z-…. fin if '£1.13: Q9114-t to
a 'i.i"i1zt§'i-$.56? "mat tlm mass cnf the appaiiant falls tiflciezr Sea"*fi
35331 mi' 1111:: I.P.C3. and the said offanxm being not
9%
1t1*'1.::.w:1 hara 9.13:: 111…… 9… n'……1"l'1-'..:3_*t.r1'£=V whgrain.
avt=.'=::':!.'|;E1'1::'.'vr:*. of hnpxfiammmnt aheady undm-guns
fi§2_;1f[.JvEfi1la§z11tft?&.I3#£3113it$£§3. 12¢ trezawd as: the "
the mifitxzuaa punishable ureder Secfibat K 2
E' 5*'! '44 -I -I–nn.r-I
iI1"i.'i£'m of thc 1:uL«c:ae:1ic»1=ja1~..g:xric1':*§fia3€,;.I'*a1I¢1l as theamdmt
r1s:m.r E]:-.u:1 by the ' Court may
-;~.m:1.:,siw:iL:::1r me t::fi4e$i~1ces Swtion 326 of
mm sidaa and aha taking
. . . ” I .
” . 61 ‘-4
mi’ 1:];-1e p¢;r’fiea also «$.13-5% to put an and in than
clam mlatimcaa, in’I11j-‘ view,
._ ‘i:’5’f1_.f:fI.1.1i§_;§:|5I”_r’r,’s_:”1:~.~..T’j;:*i£a’i floufi. hfifin canviated tlwa .==r’*filla:.-*-… £9:
msraza.;~apun.ia1mb1e under Section 307 oftha 1.r>.<:.,
* mi,m:uéé''' iznjuries caused to tha victim mat
dahgmma tr.) fife and thus victizn alsm satatirag in the
' au..M:§-..*«..:i.. .1…-=-:1 by; him twat 115 ix; back to his nnrmal
an Wflfk an"; 'usual, "*a:'.'r*r the
Q
q I'
heaailrla and ~'::arr3ri;ng
Ifin
.–.'Bu4-nuns. .,I:Ja;n.rLu-aIAn.|~1.~|n$_A|.alnaI.A-lulu. &-'mam .,-n.;u..:-ha. .a.«l" #1-LA .n.a.-1.
{I-'l§iu"a.»"H' 4"p.1"1l 7'-11.5 I 'V ' L1.l35 5433711!" UL
b3?mL1§g}1t mi ' the ambit. of Section 326 of .4
S" In the deciafinn cf the V
.. ..– …-w, …. -.ne…
19:39 «.::::»_-1 Lat er wag he1«.a. t1:,a.:t1%m:aar-%%. .
1
uxm”-e’r ‘:1-mc’f” tizmu of H13″ I;T£r’.7i3,. its not ua’nI:::””T
otm. cozmimimfixlg the:’:i”a_e:%t settled
thflir riiaptxtas uu.tsid§:3:_ tan years also
h.mz5 ¢i«Lta.jgassega§.’ and the
flourt ruaduwd 156193
ue2:”1te;9n:§%: ” ‘ to the already
4…. _’I..
‘ 1-” .. _1_-. .n.’L__ _-_.___’_1.___..%
‘ ‘;’.\’;-‘…vl’.1’l.~flI.I:~§B $3.33 011 IIBIICI. B150, [HE 1I]I.a-‘1U,.BI1L LIJUIE
fnfi£au,m:r:n ‘fi5».1lnl999. ahnaat tan 3-mm back and
nE4.+:+_.u’r.tu’;:rsi1;:’t1.1.~_r,.r the affidaxrit filed by the cnmplaixmnt hixnself
A’ “‘.. ii1xii::;~.atm the vziessire at” the: parties to bury their
” H’;-Ffin-‘Hwnmnnhn nnnn nr
…………..n……………….. ……-a… -..–
wzfl. than-‘
anfié f1:;t*”r.’tmr aa aubrniaait:-11 rrroacia by the appeiianifs
Cmunaei that thsa appellant was in custody for mum
%
t;hm:; :…u:” ha pfatfisery ‘”‘~.-:6 ciajrai
said. amflhzamission made by the appellant alum
a«:sr*iu:auae13r disputed by the laamad HCGP,
Viufiw’ that thixs. case scan aha be
p1_.;-._i.I.~.t.._a…1_
307 of the I.P.C. is
‘A :31’ cmnviatian u.1:1der
‘ ‘of the I.P.r:….
3;:
5
E
“K
E.
E.
E
3
.~ .. .’.. ……. …,…… .. L.
:.,y:..-‘ 1:911 11?. 1.51., 1.’l”J.1′ u1u11i}’1u, 15 L1’.
sentence: by that trial Ccaurt is
mduuuacl ta t1’E period uf three munflm
alreawzlgr muiergone by the appellant in
mmhwdy.
£’\
fir
fi’u.aJ.u'”‘i’I’..
.I””h
3.5..
wt:
:1
5′-‘
h
h
3
_n1 1 I-19′ in nu1′.Aum-v-
‘3’ ‘Hull ‘In’ IR’ ”
‘I
the appellzmt. before the %
nut 01′ which an uf
nzmmpiaiimntf
me appeal dippoaaa at in the
ab-mm YllE.’9I’11’1E.’
51-1. Judge
maid mnou11t ha ::1gpggit_.@” A’
‘ .. ” ‘ . 1*’ T A