High Court Karnataka High Court

State Of Karnataka vs Basavaraju on 22 September, 2008

Karnataka High Court
State Of Karnataka vs Basavaraju on 22 September, 2008
Author: S.R.Bannurmath & B.V.Nagarathna
-1-

IN THE HIGH COURT op KARNATAKA AT §gNG§L0R: u."

DATED THIS THE 22m'aay Q? S$§TEM§ER 29Qé, f

pREs§NTA', 
ram HON'BLE MR1JusT:c$ 3 R BAQNUREATH

THE HoN'5LE MRSgSUsf:¢E"B V EEGARRTHNA

caifi:$AL7A?23An*fibfilszé/2007

BETWEEN€ux5fl'H

sTATEaoF'KARNAmAKAr_"

BY SRIRANGAPATNA-PGLICE

REP BY STA?E puBL:cgpRosEcuToR
.. "_ =~' = ... APPELLANT

..M,(Ey SR: s B pgvmu, SP?)

'7,A§D--"

5AéAvARAJfi, 42 YEARS

'v.3/o LATE HANUMEGOWDA @ BETTAPBA

4 ' ;,RiAnsR:RANeA9ATNA.TOWN

. . . RESPONDENT

” @BYsm:vsmnmww,Amn¢

I

-3-

was entrusted with the case and while thfi gees ~

was in his custody, the ,ea$e epapeze “ieund u

missing and later, as 7the””seidQgcoense1

expired, after getting the case paeers~bflilt*d

up again, the present appeal is filed._}

3. We arefi not: satisfied with the

explanation offered, ,Vid«

1;. _fn this regard; keeping in mind the
fact thet,fer the eegiigence of counsel, the

State shonldirnnf suffer, yna have considered

a”mer:t%heieQ. When we perused the impugned

“judgment and the evidence available, we notice

that ,thee’accusedr has been given benefit of

hi3 “deubt end acquitted by the learned trial Judge

‘Xfo: the offences under Sections 323, 326 and

d*—§06 IPC. According to the complainant ~E.W.2,

gw

-4-

the accused who is none else than his2brother’o

had assaulted him: on :}12Q2eG3 trin”,;the_#

afternoon near Darasagupge eiiiegeVeeer:sofi§
dispute regarding land. ifioticing the tact of
inconsistency andflofiontrsoiotory nstere of
evidence of p.w.2 in tee sense, though in the
complaint, sit eflsfi stereo wthat: the accused
asseultedi hiss eitfiw ears: gases, now it is
projecteo as it he fies sssaulting by a stone
and the said’ alleged to have ‘ been

recovered hy the ooiice. Furthermore, what is

imore damaging to the prosecution case is nonw

uefiaminationzoi the doctor who is alleged to

have! tresteo the complainant –P.W}2. The

“*a complainant, in his evidence, has stated that

‘= he had received grievous injuries due to the

E”o:essault and fell unconscious and immediately,

Lion attaining consciousness, he had lodged the

é§;J~/

-5-

complaint on the same «day, but_~thefl.teeordauv l

disclose that the complaifit eaellpfigéfitaftert

three days. Neticifig ” allitiitheeejl;

inconsistencies, the :ieleee’i’relationship
between the partiee aad the é%esible motive
for’ the complainant ihieeelfietef tile such a
case agaihet hie Srotherg the”ttial Court has
given benefit” eftlabehtl afia acquitted the
accusedaiirg¢§%a ¢E%}n§e an appeal against
acquittal} keeeihe jar mind tine well settled

prihciplea that: even if alternate View is

filpeeeifilejhenormally, the Court would be

interfere with the finding of

aequittaleh by the trial Court unless the

‘i”tifihdin§ of acquittal is totally illegal and

‘perverse. Even on merits, on perusal of the

i”uwifipugned judgment as well as the evidence, we

V do not find any illegality or perversity in

gel”

-5-

the appreciation of evidence by th§h”%fii$lcT

Court. As we do not see any merits”as:wéll”asw”‘

absence of sufficiency of 1caasec*fcr f?hég

inordinate delay cfif 612 dayc Exp aficficaching
the Court, in our view, fi§iS_i$ nct-§ fit case

to entertain the afipcalc _V __n _

5. Hence, the Lf’¥aQp1ication for

condonation,<n_cf 1 €dc1a§7cj_i$" rejected.

Conseqgenti§§qctfie "a@pealf fails and 'the same
stands fiejccted;cc"

Sd/…

Judge

Sd/-.

Tudge

‘ c_’bk§