High Court Karnataka High Court

State By Pavagada Police vs Thimmaraju S/O Marappa on 20 March, 2009

Karnataka High Court
State By Pavagada Police vs Thimmaraju S/O Marappa on 20 March, 2009
Author: V.Gopalagowda & N.Ananda
 3* A "M}sB.LmA.PPA

" A 7.2": '

A    " ...r§§ADHU

T  NARAYANAPPA.

IN THE HIGH coum: oz» KARNA"1'A.I{A AT   ' 
DATED mzs mm zom DAY or MARCH.   % ? 1
PRESENT %  M R V'

THE HOIPBLE naa.JUsTIcE:v.ét>i§A1.A R  "
TI-IE H1ON'BLI3    
_Q_R___I_MINA;_.   

BE-swam:     .  1'
STATE BY ?Av5;;ég:;§;é;':.i:§§§,;;§:,g«{  'V    ..  APPELMS MT

(B$'_V'.Sri}4S«;:_1t.iVs.I"1' 1F~2_C§i':ir':,;'i.,..AI~4i~€i.£'?:i5;'}§ 
AND: ....   *   

1 TH::Iy:MAR.A}3U;. .» , .,
SIONEAIRAPPA    

2 KRiSHi\fP£PPAv -_  "

sga 1§2THAe,A_NGAPPA 

» _ * 3,2 :3, KET-;a;;:3;g~;GAPPA

4  . "'TmRAé§1M_H}i'P:3A
A __s/0 KLTEAIIAQANGAPPA

_ vmA%AKUMAR
" AA  S/O*3\EARASAPPA

sf/0 NARASPPA

S/O GAN(3&PPA

ALL ARE R/AT HARLIANA COLONY,
PAVACEADA TALLFK,  RESPONDENTS

{E}? M/S. ACO ASSTS. ADVS.)

\\M/

CRLA FILED U/S. 378 {1}85{3)CI3€.P.C. E3′? ‘THE SPF’ FOR
THE STATE PRAYING THAT THIS HUMBLE COURT MAY.”E3E

PLEASED TO GRANT’ LEAVE TO FILE AN APPEAL AGAINST
JUDGMENT DATED 7.9,2U{}2 PAESSED BY THE: C.J. fJR}§)N’}–
JMFCK, PAVAGADA, IN C.C,NC3.172/02, ACQUET’}.”_};NG’–«
RESFONDENTS/ACCUSED FOR THE OFFENSES PU’N”ISE~£AB=LE. ‘

L}/83.143, :47, 148,448, 324, 326, 506, :14 WW 1.49,_§3l”5fi?§§. _

was CRLA. COMING ON FOR c5*;\?DE;’r2Ts:’H§:A’R:.Nc,

DAY, GGPALA GOWDA, J, DELIVERED THE F”QLLOW1§§§ . 2
Junenimifr, % A x V

This criminai appaal the
Judgment dated 7 : Judge
[JR.DN) 32. PAVA§i§ADAA},:V4Ap&~IN,i,._§3.C.No.r72/02,
acquitting for the offences
pun1shai,§1§ 1:n{::::f 333,,’ 143′, 448, 324, 326,
505, 114

2, qfhe : of the said Judgment is

‘in this appeal urging the

f0i’}QWi11g ”

‘i¥.ha1:’;}’e3L§ii”§1:ez1t of acquittal passed by the learned

T.Vfia1,,_,Iud’gé, is conflmy ta law and the evidence on

‘_’_;f§:_=,'<:i'«:?}i"{i."A'£t is czonteridsd that PW.1/compiainant is the

T -jfiféfeof the injured PW3. Injured Pws 2, 4 and 8 are the

Eye wimeswas; PW5 is the ID; PW6 is the docter; PW'? is

the Chief Officer of Taiuk Panchayath, PWS 9 and 10 am

the Panel': witnesses for M {jut of these

taken through the evidence of PW1, PW2, PW3 and PW6
and other Paneh witnesses and also the impugned

judgment passed by J MFC.

53. The case of prosecution is that, on 6. ‘

about 6.00 am. the accused urflawfuily

Harijan colony in Hassan with ehjeet ”

commit an offence under
1130 armed with clubs mag bxfiek 1;; hand,
trespassed iglto the hoeee and
assaulted him due to the
assault the sustained grievous
injury threatened to the
life of well as her husbeed.

Thereafi;envaIt9€1e,:V the gave complaint to the

jigssdieeor;a1ee–pe1ice. ”” ”

poiice had regstered the ease

1 agaiizet agecixeeci under Cr.N0. 173/01. Accorciing In

Z eompiaint there was ill—wi11_betweeI1 the

Thim maraju, Krishnappa, Maeiietappa,

VT :N’are1eirnhappa, Vijayakumar, Madhu 3116: Narayanappa

9′ in respfitiri: 01′ the towfl pacmya n betweeix her’

husband and cemplainent. There was some quaxtrei

between them eariier to the ofienees aileged to have

committed by the accueeé. Due to injuries in1]i’i1_V_

PWK} and PW.3 by the accused, they have

offences punishabie under Secs.32€}A,>V ‘4

and 114 1’/W.S€C. 149 of H30.

7, We have carefully exaV1§1i1}edV”t}a.e
the finding and reasons ‘alge
in the impugze-(ii ‘4 points
framed by the ieanfxed to find out
as to (i) ‘5.?£7l”}(::”,’*C1″;t*'”.’-I4: warrants
inter’fe;’ence.\’;%%~~.1i;;’;é. the findings are
erI’one03_1e~- ‘

8. ‘i’hee«–._aforVeeaVit¥_v ” are required to be

‘answered qgaillst fi1€..S_t.-‘§3;t€ fer the foflewing reasons:

‘I’ria.1 Judge, on the basis of

proeeefi£ioIz ‘ee:se has formulated the paints and the

_;.;f21.¥_;I16 are vaixzswered in favour of accused by recording

at paragraphs 8 to 12 of the impugned

V. and held that pI'()S€C {ion has failed to prove

10. The 168131601 Trial Judge has rightly felt that

there is a doubt on record to enter the accused bmxjigtit

{<3 'aha house of colnplainani: and further eviééiittci .

PW4 states that the quarrel had taken,_p}aC§é'C§i%$§i:i'é'~:a1f;a3 u

house and he has stated in his efiiidbnéa "I;i'até;5ia1 1./.:

.-.

objects were faunci autsftde thtiV.if:1vjt).1;se.’
wife had stated that tf1e;_.quaIT§;1..L:§i%;*¥s’take.z.i flf)1»%£1.(A2{3vA..I;».§I3.Si(i(i3
the house but PW4 had {aken piace
outside the hogsé’ 7 MOS were
Seized by 31¢ 1.t§f1§g’..”13:§i?_i153s&;”‘i?’uI’ther the £0
has course of crass
examinafii€>11″ the statements of

relatives as $231}”a_$V’:1i€-._»§16:ighb0urs. But on perusal of

” t}jé’1ieighbour has been mezltiomed but

:1{§taz’e residing surrounding the heuse

of ‘¥:’I1 ¢”:§ The independent witnesses

–. : -‘«.f:XaIfliI’lC{1.V¥§I1O are not the raiativas of the Complainaxlt.

turned hostiia to the proaecution. The eye

“‘*.s,ri_j:_1j§.-=:ss*,si:s who are deposed in favour 0f the }3§'(}S€(3I.i’€.iOI}

?W2 and 4. They have aisce deposefi that they have

:10: Seen who assaulted the i According 151:) mam,

only after hearing the sound they came out €~1I1£i.’\ii}.’}::€

injured had alreaciy sustained mjuzies. There{0re,V,’:tfieV:VV”

iearned Triai Judge has rightiy observed {ha1;,__’t§§,::: T’ _

{:0 the era} evidence of PW1 to

evidence is inconsistent with eaCh”‘nther,..”.a1iVdA’ {l*Jje”*

complainant PW E. has not at in
accordance with the Vf;he\, ii*1ou–eeeléefiation
either by oral «evidence evidence
in reepect of” of the
complainant on the part of
the . Judge has Jdghtiy

made obseivéitiou that,’ ei*a§”e§ridenee of Pws 1 to 4 is

ineo11si;;te13.t with eéieh oiher and aise with the evieience

the Wife of irgureci PW8 and in the

abee_n€’..eA.0Ef’ exp_lauj}s:itieu regarding trespass into heuse of

veomplehuautt the accused create serious deubt in the

‘ ~ee;se* efpreeecution.

-‘ ‘I 1: The learned Judge has recercied a finding that

“.tf;ei*e is a temper of date which create sezrious doubt in

file ease of prosecution. Fmfher, in EXP3, the FIR

hedged in the peliee staiion she has stated that PW3 the

‘N/