High Court Karnataka High Court

Tailor Rajappa vs State Of Karnataka By Channagiri on 6 July, 2009

Karnataka High Court
Tailor Rajappa vs State Of Karnataka By Channagiri on 6 July, 2009
Author: A.S.Pachhapure
1 CARP 8i€}!.'Z906

IN THE HIGH COURT OF KARNATAKA AT'I3i%N{§3§£0I!§.E--IA  4_

DATED THIS THE 0613 §_3,A.Y_OF IIIJLY«?2§Ira13.3anya Bhat, HCGP.)

 I " '  Criminal Revision Pefition is fikcd under Sccfion 40}.
 j 'C12 to set aside the judgment of conviction and sentcnce of

 1;Ii3.2oo5 in C.C..No. 34012003 and the judgment and oréer.
 "tit. 29.11.2035 passed by the f)ist., as S..J., Davangcre in
 Crl.A.l'€o. 137/ 2005.

This Criminal Revision Pefifion coming on for hearing,
this day, the Court, made the following:



2 CIi.R.P 81 032906

ORDER

The peiitioner has challenged his

sentence for the oifcnoes under Sections oi: j

a Ina’ : held by the JMFC, channaggpi,

before the Sessions Court.

2. The facts rclcxiam fqr”i;’11eL- purp0V’ “L ._sc of revision are
as under: H ‘ ‘ V A V

PW. 1 B,s:égmy is; a g fié.idegi*v§jjf. Colony of channagxi
Taluk a3:ad=:’ .__afi _Pb-§stV.–Mastcr £11 Chaxmcshpur
V11′ Iage; “”” é;)n1plction of his Work, he
aiongwith Raja; on the katta of the temple of

Chowdarfiinaéé Go§Id_§s~.3 at about 9.30 p.m., the accused

, ‘_ quarreiling with the complainant

Why he talks with his Wife frcqucnfly and the

that his wife is the foxmer President of the

‘}?$1icii1ayath and the pmsent member anti Whenever he

H u égoxviie work, ha has to talk with her and that it should net

.’ ‘L~ c fiistakcn. While the complainant was answermg, the

“accused at once tack out 3. scissor and made an attempt to

assault on his chest. In an cfiiart ta escape the complainant

sustained injury to the right wrist. ‘When he cried, the accused

£3 CILRP SIOEZGG6

has sought for settirxg aside the conviction by
revision. Per contra, the learned High
Pleacier supports the impugned judgment V’ ‘ ‘

Courts below.

6. I have gone evide:11ee_”‘_= the
prosecution and also the fii:1″thev§evidenee.

As could be seen from the    incident took
place on     p.m. when the
  011 the katta of the
temple    aA't*abeut 9.30 p.m., when they

were S£ilEI~_f.1i€t’e; the accused at once started

abusing the a.%.§’t'”Soole Magane” and that he talks

u miueh hie when the complainant explained the

as ‘*i;z>’WI:l3I,_ he has to talk with his Wife i.e., as she was

tile the Grama ?a11chayath and the Member of

‘V the Fapeeaffith, the accused at once made an attempt to

” “ggssaugt the injured with the eeissor which he had brought on

tiavettelzjzest and whibe he made his efforts to escape, PW.}.

” éijtstained the injuxy to his right wrist and on the second

: attempt of assauit by the accused, the ?.W.1 sustained injury

on the abdomen and at that time, it is PWs.2 and 3 who came

8 CILRP Stfiififlflfi
recorded the complaint Ex.P.1 which came to be registered in

Crime No.36/2003 and the complaint Ex.P.1 and the FIR were
sent to the Magstrate. Though there is some delay the

registrafion of the complaint and the receipt of

by the Magistrate, in View of the fact that the

reveals the name of the accused, the”fiin’c2 ‘that

was admitted in the hospital Within ‘the

overruies the possibiiity of tiie tat”?

disaeivantage by the Police the crime

against the accused.

7′. V:i?W’.1′ ;eVidence as to Why the accused

made the assault and he sates that in the

_ éfirst.» whee’ ‘–.tt1e____&a.ccused assaulted on the chest, he

the injuxy to the right wrist and Ex, 13.3

rexreifilst injury on the right wrist. In the second

V .attexti’pt ” the accused, though PWJ tried to escaye,

on the abdomen and injury No.1 pertaxn” s to

the medieai evidence is consistent with the ocuiar

T ” eevieience of PW’. 3, t0 3. Furthermore, P’Ws.2 and 3 Weze present

” at the time of the incident cf assault by the accused and they

consistently state about the accused aseaulting the

19 Cri.RP 81012006
seized the seisscx” M(L).1. The perusal of Ex.P.’.2 reveals that the

scissor was measuring 9 inches in length and 2 inches in width
with a sharp blade. So taking into consideration the fact that it
is a sharp edged Weapon, it Could be held that it is a daiigemus

weapon. The mere fact that it was used. by :§1S

instzmment for cutfing the clothes itself is not a V’

that it is not a dangemus weapon.

10. So far as the injury is -eenceineii, it v

of the learned counsel that the was hefspital for a

day ancfhe and therefom, he claims
that the’riz.1js1y is not a gievous injury. On

this aspecut’ eczfé fl’_1.€ I..”‘l€ViA’£?_.§1:I’,« the provisions of Section 320 [PC

A’ uamqngst the kinds of the hurts mentioned in

‘3e€:’tiOfi–v32Q’_it is sfated as:

— Am: hurt which endangers iife or which

ea’izses Vthe »sufl’erer to he duzing the space of twenty days

V ” ieisevere bodily pain or unable to foiimv his oztizn” my

” : pursuits”,

1 LA?» conic! be seen fivm the nature 0f injury it
endangers the life and hence is a grievous injury as provided

under Section 320 WC. If since, it is established that the hurt

M

V 326 “I§;’C’.

11 Cti.RP 8IE)!2G06
endangers the life of an individual, it is not necessary ‘shot such

a person shouid be treated in the hospital for so

as to call it grievous injuxy under Section 320 I. 4′

suffered the injmy on the a¥adon1e3:;.MfI’}’:1e

the abdomen and thereafter causecta the

intestine. The contents were coining out ‘aa1;;d “there was

treatment to the injured at the he coixlctiilhtavefieollapsed.
In my coxisiderezi view, PW. 1 falls Within
the category of the inju1iesv:”met1fio.t1e<'iA"§,o'Seefion 320 IPC. So

the Weapon ueecigis ei3–.da1igerou:_§"'ivea;3on and the injuxy

sufi'e1ed:__is ._g1"-*ievo12';e_» Vii1jTii1*y 'and -therefore, in my opinion, the

ofience of the provisions under Section

V "be'~§roseeufion examined PWs.4 and '? the persons

wiioiiook to the hospitai. PW.6 is the Doctor who

Kftssuettl .. Vixxjnzy certificate. PWZ9 is the constabie who

"..fa;5pre};entied the accused and produced him before the 138%.

. is the Head constable who recorded the complaint and

" ettbmitted the same to PW.11 the investigating Ofiicer who

registered the complaint am held the investigation. So

considering the material placeei on record, I am of the

54

E2 Cl’i.R? 8I€}i20{}6
considered opinion that the Couxts below were justified in

convicting the petifioner for the offence under Section 326 IPC
and also under Section 506 (2) of IPC as there was a threat of

danger to the life of the complainant and therefore, not

find any justifiable grounds to warrant the

as the conviction of the petitioner for the aboj.fe”~$ai:I’T£”onfii§IicesA V’

are concemeé.

E3. So far as the sentenceis concerned,Tjt’i$’vco1;fcx:1tion. V ”

of the learned counsei that w.a”s~ ioivnyooiog person

aged abbfié ssiivfoyegiég aiftiic o£ the incident. He had
entertaiI§eci”<io1ib–tVVa?oou'tTi being the person who talks

with his Wifefioow fheiffor some dubious reasons and it is

;»_cV:izc;1mst$ii:1c~e:-xthat the incident has taken place. He

jfthere was no taik between the injured and his

wife, "there no necessity for the accused to cause any

',;assau'}"£. Zisvrelevant to note that the petitioner was aged about

A at the time of the incident ané even prior to the

' iotgieleot, they were sitting together taiking for 25 minutes and

" is thezeafter that the accused started abusing the

complaizxant and caused assault with the scissor. So taking

into consideration the age of the accused and the fact that his

54

13 Crl.R§’ 8EGf20{)6

wife has 1:0 be looked after by him and ifhe is continucci~.<;fi1.._thc

custody for a lcmgcf time, his family may be i"

think that tile sentence of two year$»VcrdcIt;ti"'f<–;w.:}*_V.t:1icV: c;aflQ'e:i'ce=

under Section 326 {PC is on the higficr sidzé; the

matter, I answer Point No.1 psirtlgg in é1$5i1'r1a1:i'::é i1_1 *.

negative: and proceed to pass tI:evL4ftJ;Lbavjng:" V

The the conviction for
the offence (2) IPC. The sentence
(the accused) is ordered
to undecgo for a period of one year and to

pay the finc a3._ o1'dcrtE<:I'- "the Trial Court and $0 also for the

V' Jgfiefiée :,_i;§1d'z:1f 506(2) IPC, he is oreicmd to undergo

for a period of one year. Both the

concmmntly. The bail bonds of the pctzitioner

'~.~.. \,(ae::<:ust;i)1stands cancelled. The Trial Sourt is directed in

thc pmsence of the accused to undergo the sentence.

:%;d/-

]UDGE

TL.