High Court Karnataka High Court

Subbanna Alias Subhash vs State Of Karnataka on 31 October, 2008

Karnataka High Court
Subbanna Alias Subhash vs State Of Karnataka on 31 October, 2008
Author: Mohan Shantanagoudar


3
*1…

IN THE HIGH COURT SF KARNATAKf§

cmcuxr BENCH AT’ GUL3A526i’zT f “fj % A

DATE!) THIS me 315′ am: 0? O§f1¢?QER:’: 1′

THE HONBLE Mf2.JU5TICE__ Mcifim $HAvffJV*f..§{\J.A6¢i?UbA£§: %
CRIMINAL APPE;éL r«;g.12%5″i/2oo4
Between : V ‘A ‘ V V’

Subbannazgfi Subhash’ . ‘
S/cs Sha131ap;?a Kodah g ”
Age 49 ._

Occ : Ag:r°icuV1tufi’L”–V.. ‘

R/0 Tadakai,.£e;}and iaxuii: ~ :

Gulbvaxga, ..Appella11t
(By A.:M; f:’:J;€%iéi1f§1’T»3fc4v;EfTAI{f§:.é1,~¢sa\.:aprabhu S. Patti, Advs.,)
And : V’ V

srgigé o§”KaI’;:V1.éa”i;:#.kg.__’_A A
‘f”hr=’ou,g.h Mahagaon Poiice Station

_ *H_i’gh v(Z:1guztV’c:~fI{a113ata1 is an eye witness, who has turned

hostile. PWJ7 is a circumstantial witness who has

tumed hostile. PW~8 is the doctor wi10VV.{§o§1;ri_Vucte€i

postnxortern ex.<m1j.na!::ir}.. PWJ3 is

,/. W

f:31’1giI1eer who has drawn the SCGIIEI ..Q}i1eric§: ~:sig:%:t:c’i1,

PW~»1() is the Dajapatj or m;-; vi;£:–:ige:’4’w1:1Q”c.fii:n§;»..1_:i>:,[_tIIe

spot after H16 irlcrideni. in
the pancnas tbr spot héve turned
hosfiie. PWS. L3, 1′ the panchas for
inquest: and seizuIfc. and Hit)
V A tumed

respectiveiy”. <):f?t1:{u=_:i:;r1, 16 have

i.é§' the jeep, who took the
vict§1 t§ ~18 is the doctor at Gulbarga

who tfieated t11::_ initial stage. PW/3.19 to 2:2

' 4. A "'1';V""'J'.";¢. :'i:1'1"a1 ($01.21*: agfterr hearing, convicted accused

Nos.i..e$1§d ',2 for the offences p1_2rn'shabJ'e under Sectimis

M

3:23, 324 and 504 I'/W. ::§ectioI1 34 eI"1P(j.1 and whereas
convicted accused No.:3~appe1la11t herein fb:"~.:he_[e£iences

punishable under Sec:t1'o:r1s 323, 324 4.01'

IPC and sentenced a(:e11sed_;€e.2 1:_ere'in)VV 4:5

undergo simple imprisonment jig')? 2:' eff. A

and to pay time of "pu}1isI1ebfe
under Section 3()"4 .§viLf:v…§e;%1u1t clause.
Since Section 'ié€3;;'a;:}fi§)r.VoI'fence, the trial
Court has Ij('}f. .iII1 fer the ofiences
pxmisngbie £3g3':3_ e%§em 3:24 of1P(§. The

trial %%%%% _Co~:1f§ 1314;;-:;_j¢;{ e' directed the pmod already
unéiergeiaey .."a§;;efi;a;1t herein shafl be set off.
However? acqlmited accused No.3 for the

qtfehce pufiisi2aI3ie.vL:nder Section 504 r_/W. Section 34 of

.e;'§d'«e eq_uitted accused Nos.1 to 3 for the oflence

-§unish;§’:;;eA’:1’nader Section 3022 r/w. Section 34 arm).

a ‘}”here are three eye witnesses to the incident in

q-ueéstion viz., PWS. 1, 3 and 5. Out of them, :>ws.3 and

M

V,