Karnataka High Court
Dollegowda vs The State Of Karnataka on 3 February, 2009
I
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 339 DAY OF FEBRUARY 2009
BEFORE
THE HON'BLE MR. JUSTICE A s PACHHAPf,J.R'E:. A R"
CRIMINAL APPEAL NO.1l17:'OF' -: RA
BETWEEN:
1. DOLLEGOWDA
AGED ABOUT 60 YEARS
S/O. MOLLEGOWDA A '
2. KULLA@CHELUvA I
AGED ABOUT 38rYEARS'""»f: _ -
S/O. MOLLEGBWPH 2: _
3. KATTE @ NARAS-EGOWD'A'j'.-- A
AGED 55 B, A "
S/O. MOLLEOOWDE
4. NARAYANSWAMY @fBADI_GE4
AGED ABOUT 30 '
S/O. DOLLWOOWDA
ALL ABE AT ONIKERE...
DODDAMARALAVALI VILLAGE
KAIaIA_Kz'1PUAR:'...TALUK
"BANGAiO'RE RURAL DISTRICT
B}?£NGALORI£j«.. ' APPELLANTS
(BY SE1 sBAN:€ARAPPA, ADV.,)
» . _ j~ ';~:1*A*1*E~--OE KARNATAKA
'P "Bir..BAPOBALLY POLICE STATION
BANGALORE RURAL RESPONDENT
{BY SR] SATISH R GIRJI, HCGP)
mi'
1}
that injury NO.1 is grievous and injury NO.3 is simple.
Ex.P.6 is also the certificate issued by the doctor at the first
instance i.c., at about use am. and those injuries
been referred to above. Ex}-".'? is the injury certificate is
by the doctor after his examination at
So, Ex.P.6 is the injury certificate issu}g1_ " A
cxa1nm1n' ' g P'W.1 at 11.30 a.m., is
of Victoria hospital, who _at obout
p.m. and issued the injury
PW. I was taken to the' was
maated by w. 12, 1:-w.1 on
4.9.96 at 2.15_p_.;n.=~ Ex.P.8
and even according ..1\__lO.1 is grievous, as them
was fiactum of ' tho ire has given his opah Jon'
on the 'cfthca So, if we consider the
3;,-:§;t,«eV of to supra, it reveals that the
the laocrated wounds, abrasions
iixe right buttock. In this context, if the
" 'évidgncg prp'w_:'1-and other 3 witnesses i,c., Pw.2, 5 and 5 is
it is the specific version of an these witnesses
~ No.2 caused the assault with the spade,
accused No.3 assaulted with the club and accused
No.4 assaulted with the machhu. The doctor has opined
M
12
that these injuries can be caused by the weapons stated
above.
11, So, the perusal of the witnesses of the
corroborates the version of the ev1d' ence of~PW$.
6. So far as the Part Played by accused i"t--A
concerned, the evidence of all these Vis.co'n,siSte'nt,.
and cogent. There is no material fa'-I'flas_t?I1e
part piayed by accused Nos. ,4 Though,
an effort has been made in nothing
relevant has V' discard the
evidence of these wét11e.939¢&. K '
12. is concerned, though
PW.1 states. that accused Nos. 2 to 4 to cause
théJt.assantt' on "" evfl enee has not been
cong,:3gm;¢a, hy.:,:&tit1eAV,.ei{§:dence of ms. 2, 5 and 6. PW.1
'E-,3;.1tes 1 instigated the other accused to
asseuit, whereas PW2, 5 and 6 does not say
eeqegaxtls the instigation and the mere fact that
was present there is itself not suflicient to
the accused N01 has shared the common
iotenfion with the other accused. The trial Court, so far as
accused No.1 is concerned, has relied upon the evidence of
I3
PW.1 about the instigation to cause the assault. But, as his
evidence is inconsistent with the evidence of Pws 2, 5 and 6, H
I think it would be just and proper to extend the benefit sf'
doubt to the first accused. Complete re1:an' cc o1':I,;A. -5
evidence of pvm by the trial Court view""af.::j'fi1é':::'~
inconsistency is improper.
13. So far as the spot ?f2
though the pmosecution has 3
and 4, they have net supppxied of the
prosecution and in = fact that
these all attesting is itsekt' not
suficient to tiaeiheresfigating oficcr,
who states ;.g,aa.hazar, Ex.P.4 in the
presence of the
"e established principle of law that
flees not an innocent and
_ 'c19es.1;ot lee:ve V1'a.;peI"son who reafiy caused the harm. In that
C mefler, the evidence of PW .1 which has been
by the evidence of PW2, 5 and 6 strengthens
V . of the prosecution as regards the part played by
Nos. 2, 3 and 4. It is also wen established pnncx' "pk:
of law that whenever there are more than one accused
94
:""-widence is diluted. Generally, whenever an
'goes to the hospital for the purpose of the
severe injuxies, he may not give all the details
' V" itaciclent and even may not mention the names of afi
'V But, the fact that the complaint, Ex.P.1 refers
the name of accused N02 and his end' woe is
14
arrayed in a case, the Court has to be cautious and make an
effort to remove the grain from the chafi. So far as
Nos 2 to 4 are concerned, them is consistent, cogent and'
acceptable version but, as regards accused N11 1, the j"
of doubt has to be extended, as the evidencecf .
been corroborated by P'Ws.'2, 5 and 6. It-:ienc§e,A~ '«
opinion that accused No.1 is entitledttto"-can of
The prosecution has examined
carried the Fixst "V-tite"B»§!Iagis11'ate,
whereas P'W.8 is the is the
police oficer, who the Pws. 9, 10
and 12 ate the Though: the
defense got extract, the
relevant exlhydhaxs. Ex.D.1(a) and (b) and
the perusal of the names of accused
that the compiainent did not
tell oeofie NO.2, it does not mean that the
corroborated by the evidence of Pwe. 2, 5 and 6, I am ofthe
94
15
opinion that Ex.D.1 did not have any such efiect to diiute the
evidence lead by the proseeufion. in that View of the matter,
looking to the evidence lead by the prosecution, I do not "
any such serious discrepancy or material contradicatlofa 2."
far as the ev1d' ence lead by it against accueezi' P303.
therefore, their conviction for the it]
324, 325 R/W Sec.34 IPC is 1ega1'5a;§_;c:..Vva1i&
appeilants have not made outzeny
interference. So far as the as
there is serious doubt wit}: mgaxe in the
crime and there ino he shared
common intention of entitled to the
onder of 1 9i' the point partly in
afiinnative proceed to pass the
following: .. Vt ''
ORDER
allowed. Conviction of accused
” ‘~(appe1}én_t3 No. 1) is set aside. He ‘m acquitted of the
324, 326 RIW Sec. 114 of the me. His basil
. cancelled. The conviction and sentence of
‘Lt Nos. 2 to 4 (accused Nos. 2 to 4) for the ofienoe
pnnjshable U/S 32-4 R/W Sec. 326 RIW 34 of me is
confirmed. Their bail bonds are cancelled. The trial Court is
5/_,_
i6
dirccmd to secure the presence of the said accused Nos. 2 to
4 (appellant Nos. 2 to 4) to undergo the sentence. They are _
entitle to set 011’ U] S 428 C1r.P.C.
BN8.