High Court Karnataka High Court

Nanjamma vs The State Of Karnataka By Hosakote … on 6 August, 2009

Karnataka High Court
Nanjamma vs The State Of Karnataka By Hosakote … on 6 August, 2009
Author: A.S.Pachhapure
following: _
O R 1.': --- .3-

Heard on LA.  'I'1.:L3e::e ._M5.§ ? a
delay at 4'? days 

?et}.t::i.n.

 Wfifi Cfiiifi? Q? mmmmm MGR Cfifififi? QF KflRNfi"¥'fi%fl MGR C1

2. 'raking   the grounds

 

made ou:;:-"" the met that
the .r:eapon<i'em;:t:':a:V  are absent that
delay of _é,'Iu  1.3::  Ravisiotan Petition
 V   A' I   I12 006 is accordingly

§
%&
fl
$3
3
§
g}
3%?
3
§
3
g
%~
Q
3

 

 g The'.4 pue't it'ixcxner has challenged the order:
 the agplication filed under Sectim
 requesting ta recall Hi-3.6 for

V  --   examination. K

§£,%E~% mmm fig KfifiN&"¥flK& MGM @%Q»"&§Ei"§" Q? 

Prosecutor, seating for re--examinatiazu of 
16: allow the apylicaticm filed by the 
Prosecutot, seeking for 1:o~oxam.i.no.t:ir1 o£«~~.Pi€.-if L-  ' ' 
16.   

These Criminal Rovisicn   
on for orders, this day tho"~:.t:cr;';'::i:' 



£3
E
$
3
E
E
3':
*5"


 

 

K
E
3%.»:
Q
$
:7";
§
£3
1
£3?

4. The facts relevant for the purpose or 

these revision patitiona are as uncier :

The respondents have been <:_3?7z.a.=.:.r.;a*-:3 1"1'«ée'63i?. «I{-:1V "' 4'

for the otfomes punishable &0ié_’_ ‘*iV’:ii§;’:t:_iA.’::3fi’e;:VV

493-3, 306 and anus) J.’/W 34*

and also Sections 3,
Pzrohibitian Act. It the

accused used to4_ ‘:;é.aLue_:’6 and

gm-.\
E
.55
a;

Q
x
Q
3

E
?;

§
E&
C:

I-“=3
%
3
Q
w
3
§
3
z
E
2
E
E9
§
W
k
3
3
L3
3
§
3
§
E
2
E
3;.

§
3
§’~ ._
Q ,,
x
if?

harassment to mney
and when ‘fiéilfillad she was
faxcsed ta temination or
pzegnam-xy. ‘of the charge, the
V f>’;I:V§g§<::ution wags rmzoxded and

W416 £64" Benakatti was examined. It

sfaéhifi * a L£ter the c-ompleticn or the
Ustha said Doctor the prcsacution
Qppiication undar Secti-oz}. 311 of
Qfequeating 12¢ reszall the said witness
that it is necessary ta raaall tha

witness 1501:: the puzpoae of eliciting the

$4

§
3
E?

x
%

E

§
gm
§
55%
M
@
Q
3
:3

-»,::x;§% §*”§§§€:$%”§ fififlfififlwfl” Q? Kfifimflfifiififla MEWH §I;Z%I}Mfl}’ Q? aammwamma Mifiéfl %;€wM§!M QM’ %fi.%Né%¥A?§& flfififirfi

7. It in the cozztention of the learned High
Court Government Pleads: and also the caunaa;_If .”
for the petitiomu: that the caa_e~_¢4:fi
proaecution against the accuaad wag’
deceased was subjected to
harasammt putting forth
and vénn the said dmnd fir.-%%% 3113
was famed to of
of this case
«’h;f.§£9:;:a the Trial Court by
” W-16, the Dactor was
examixia-;V%A v:§.fosecution and it is the
Counsel that the Trial Court
‘ an error in rejecting the
H though the matter is still at the
a:.ut”:a2tV1§.:_ the evidencve. It is aim: submitted
in case it the Doctor is not zecznlled
injustice will be caused to the

prosacmtian and that the accused is trying to

take disadvantage of the said position.

E-Eififi QWUR? %=€;é»?s.§3:§~§&’¥’iM{% Hififi Cfififififi” $3? wamwmmm HEGH cmuw Q? Kfl$flNA’E”&%& iwifififi {:6

WM fiifiififi? flfi Kfififlflfiflfifi Ewfiifiérfi fiflitfiflfi? W?’

8. The Trial Court: has rejactad th.grv. ‘f..p_T”‘«,

application 1110:! by the prasecutian !!cla3._:g:–:«..(‘:’1f;g” fl :”–

the qmuzzd that the yroaacution cmngt

that mistake canm.1.’tted and 1111 zip fiho’ 1’a»~’v”irxa_,A%%

by leading the evidence. ‘I’k1i§;: “‘a4;:p:6a;h

Trial Court some to he ;_9;:ror;a.e;:§§$f, ‘qt: :.:1i:%i–v11;cy,e1-3:
in case if the proaoctxztiérg airy
lacuna in that efzifiifiaqgo ‘igequast
cazmot: be jig} ta note
that it :?.–:5—. or the

was subj acted to

with a demand fax: meney

mt fulfil the demand she was

@ ‘1’:’s>.:;A:x:~.:§’v:;*. undergo medical termination of

A In support at the ease or the:

p§:c2afe.pfi§:ion, witnens was axaauined. It mpeaxs

” ‘TthatH from the records which are relevant to:
the purpose of prwinq the case were not

produced at the time when PW-16 was examined

and it is in such cixaumatancaa, as net:

§
3
§
3

SEE
3
g
Q
R.’

documents were available at the time of the

evidence. the pxoaecution appears to have

it by oversight withaut gatting tha a’§r.i,;d’.:’c.3:r::gc:»éa.A_t.”~ ‘%

at the stage of the v4″~@§a*idan:<':£::.'A.V"
proscmzticm desires tts
rectify the miatfake betvvtsfatiyd by any
stretch of ééauld amount ta

filling up' V.

9. I m of the
opifiog below emitted an
error. the application of the
there was a previous charge
‘A ;”<:-zfx haraament and canaequent death
fifiéaasad and the accused was czharga
afai1~=3e""*;a.;e¢1'f far the offences punishable under

2 'S-actions 306 and 304(3) at 1.9.6.

10. In as: far as the revision filed by the

State in concemsd, in my opinion, it is not

§”%§%§”‘E W?’ K%.’€fiNfi.’M’@Kfi MQQEM %m%€.M.§KE” £5? am..a<mmm~:.m E'!!€.;7rM £.;%7#%..§§£E" W?" %&5%§€N&EAKA fiififi €§§€"3** :5"

maintainablw, but anyhow the Criminal pstiticn

x4


§
3
§
$2
3
if?

nof PW-16 an that aspect.)W9§§i6g1″‘«_[th§« T.

KEWE QQUW?’ fl? Kfifiwflfifafififi Hififi C€:3f5E§§t”f £3? WGM C@U%:7§i” i%§fi%;.§§MfiW&K& Hfififl Cfilfifi? Q? MRNRYRW 3-EEQH mam? QF §fl%W%$%?fia%.% Miflséfi C23

is tiled by the eowlainant against thefV.:Trder

dated 31.3.2005. Eat, an thy cmpxgigggg figs

“field the petition, the order

be set aside by qrantin:g M§he..v”:el$.AH§iE’«_uft;V¢ t§12.e»7 AV

pzosoautian.

11. In the circ;:msta:gc.§s,_ V3.-7h: paint:
in affinuative to pass the
follawing Qtdsx g”” A V ‘x

No.493.5f2005 ia

‘ ‘..”V§”i.’£fliered to be recallad

for in View at this
ordfim. _ *Cr:iz@ Revisicsn .’9et;i.t:ic>z1
. V. survive tax consideration

dismissed .

sd/=1 L
1UDGE

REV/BEES