High Court Karnataka High Court

State By D J Halli Police Station vs Naga Bhushan @ Naga @ Abboda on 9 April, 2008

Karnataka High Court
State By D J Halli Police Station vs Naga Bhushan @ Naga @ Abboda on 9 April, 2008
Author: V.G.Sabhahit & Swamy
1

IN THE HIGH COURT OF KARNATAKA AT BANGA1,.().iI§}'3}_V

.lZ)z_a_t.e::c1_ this 1;11t:: 9th day of April, 2008 __  T T

J PRESENT  T A
THE I-ION'BLE MR.JUsT1cE?v GSABHAHIT   T  7
THE I~'ION'BLE MR.JUSTI(.'.E'«--L_ NARAYA.NA'.SWgxMVY

CRIMINAL APPEAL NoT[s54e:;k£ 200145)

"'TA'"E BY D J HALL1  
(BY SR1 ANAND 1<_ ~ 

AND:

NAGA B'§1"u'SHAI~I' (2135  ABBODA
s/0 N.M.NAIDU  f ,\ ..
AGE: 21 YRS, NQ.4.'_+A,~_ ' ~
OLD ;'I(';E, B RCJAD " V '

- _ KAVRJ EBYRASANDRA... ~

'BAN'GALQRE»._

5.4

10  

saryaia  @'SAPv1I
S; O'"PACHAiPPER
AGE: 2 
_ KAYUMTGARDEN
  DODANNA NAGAR
V. KAVAL BYRASANDRA
' -.BAN_.G'rALORE  RESPONDENTS

‘7(I3′.?lTGTE§ RAGHAVENDRA REDDY –A[)VOCA’I’E)

. H
STATE PRAIING THAT THIS I-iOI’«”BLE COL’;-.1 MAY BE PLEASED TO

CRL.A. FIELD U/’S. 3’78(1]&(3) CR.P.C

A

2

GRANT LEAVE TO FILE AN APPEAL AGAINST THE JUDGMENT mu
27.1.2001 PASSED BY THE IV ADDL. (2.0. 8:. S.J.,.’..’MiAYkOHALL.

BANGALORE IN SC N00 .42 199 BCQU j

RE’SPONUENTSiAC”USED FOR THE oaaaaoa o,!Sfi.oo~.3.;<.3p R,"3!"3.

’73-

H

D
E: ..

=2-

1

3

3

D
find

‘In.

L11

149+»; _C15’§3¥.% C.§§i1p'”3€= Sessions J1_1_d_ge, Mayo Hall,
Bangalore, acquiitir1gVre5po_’*dei’ts 1 8:. 2 “f t.h” offences punishable

jander 392 Wseotion 34 IPC.

The icaaeV..a1of the prosecution to be stated in brief is as

adiieoi«tf9110Ws=

‘ house of the complainant. Nag

‘i
I
I

Sami questioned the husband of the complainant

why he gave complaint to police against them. The husband of the

\”l

3

complainant told them that it was Rajeshwari who gave

to police. Therealter, Naga and Sarni tool: Jayaran; to ;an’o;pen5 :*.a1’4l

-1″‘ v” f”‘

followed them, three others were also present thel: Ely l

the time those persons went near.»’the ho1ise°of those;

persons present in the open yard asllietl 1\TVagallte..lassa1il:t Jayaram

as he has given complaint to police; Sami caught hold

run away and those persons ran away.
Naga also Eran __ knife. The husband of the
complainant diedlat *~..,rf1ei*eafter the complainant went to

the Police ‘Station Prabhavathi and gave complaint at 9-

3lil’.p.l1iu.A i1sici12§is199s,

PW’-24 AP I recorded the complaint as per Ex.P1 and

l casein Crime No.565/ 98 for the ofi’enoe under Section

34 IPC and submitted F I R. He visited the spot in

_ p-re-sence of witnesses conducted inquest over the dead body at

SD.

:3′
fj
<3

53..

I!
+
E
3
<1:

:2.

m -nfl 0 n m me her R? 1317 l3fiJ-‘)4 n ,i-7
L’-‘C U-H-LI.’-C H ‘-LCHLI ‘-I”-5-7 I-I’-‘L J–lJ’IJ- J. I’ Q I ‘I ‘J I §’-I’J£l\l

¢
(

w’

‘*,under R

investigation to Inspector. Sine e er

4

photographer to the spot. Photos of the dead body were

the sp_t. No ‘__om”,tion could be gathered by usingthe 7d_.og’s

He recorded the statement of the Witrieeees; handed’ ever ”

further investigation to PW-25.

PW-25 conducted “On 20/ 12/ 1998 H C

2049 samitig Sherifl; mt ~;e.e;aini;&eappa, PC 2011

the Court. On A~3, he recovered the
property jeese and on 24/12/1998 he
produced before A-1 had surrendered before
the Magietrme. it itobtained him to police custody from
,1 A-1 volunteered information as per

. . fihusnm

A 1
.I”l.’1. .16 w J.VJ- Lj

VVAMCieaners””whe’re shopkeeper produced the shirt MO-4 that was
eehe”d..under”«Ex.P14. On 3/ 1/ 1999 A-1 led him and witnesses to
pietyground within D J I~«IaJ1iiP s limits and from a bush he

to’_ok»v«out a knife and produced before him. I-Ie seized the same

The e fie he hnnded over further

VI an-a.

5
traced, the charge sheet came to be ffled only against Accused 1. 8:.

3 by PW-12.

3. The Trial Court framed charge for’ the ‘ ; T

against the respondents. The respondents

,I;.n’111gd 1;_ be frjfidi

\lA.IJ|. us .- van.

4. The prosecution to PW;25 and got

marked Ex.P1 to P20 and Statement of

-13 (mi was recorded on bent-.1. of

4-1″ A v_y_ :’
L416 ?_CC’t1S6u flfiiizfif .Sf3L:§.1GI1 3

the respondents i1o1Je_ were’ exarrS,ined’T’a1i’g:i no documents were aiso

got marked. {The defer1cen3oif’ tlieaccused is one of total denial.

5. The’v’!’ria1’Ceurt”after considering the materials on record
concliisioniithat the prosecution has failed to prove

+1-.. ’14-2 1′-‘”4-1-‘.’« it .~ _ ‘ ‘ ‘
L116 “fl1u;.0; …:.ie,.’»;-tee used and acccrdinrfly acquitted. them. Being

Vx”aggrieved;««._the__vpresent appeal is f”ed.

it ‘e-We have heard the learned High Court Government

ii’.F”l:e’ade1*: and the learned counsel for the respondents. The learned

Court Government Pleader took us through the deposition of

6

that the evidence on record clearly proves the guilt of the Vaeoused

and the trial Court has committed an error in acquittir1g’th’e_::z’1;:._i’1′ _

that there are no eyewitnesses to the ii;cide11t.f; ‘°Recovery”visV riot;

proved in accordance with law. There___ is amateriai»’ii1eo;1sis_i;eI1cy° ;

in the evidence of PW -1 and PW-2 the ‘iirithesses are

either police Witnesses or doctor.”a.nd~tir1e’ circumstances,

it is not a case for i11terfere11ce…1§y. this, the appeal is
1:….1.1… 4… 1…. .1.’…….’……d:”
U]. IJG Kllallllflflc 1-‘

“7. On the of iiitheabove. contentions, the points that

arise for our deterrfiinatioriih. “afipeal are:

(ii, Whether the 3u.dgI_11e11t pas._¢=d_ b, the T111 _.o__rt. cal…
.I’..”..i.,…..4.,.i….4′.§’.~…-s……. ….. +1.. . n n n n …-.
JUL 1|. t, .l.l.’~’3.1.T J. G Ll]. L.l..Lli5 flyyfifllf

i _(ii) A”‘««Wh{it order?

i aiiewer to the above points is as follows:

‘ * Point No.1 ~ In the negative. and

– oi_.t No 2 – . -5 per t..e ..rI….1 o-d.er

7

8. P’W–1 is wife of the deceased and she is a complainant in

the case. She has deposed Lat CW–2 Puel ha :’¥.__mr.riu

er .- _ ‘.’V

are 11 1 dacrm, KJVV”

are the sisters and CW-5 is the h5L1S?f?*3rI1ii:’ haet. -:

reiterated the complaint avermer1’te.__i11 11VerV_depositj.on.v.ih1
examination she has admitted thateheu has”giyen statemeiit that

she does not know the eo.nt3nta _She has stated that

_ dyon .’t””.»3)’V1’s”.’-i’9E’s there was no street
light and from her-ifipouse to. the place of occurrence there is no tar

road. Theiiplacex 1000 ft., away from her house.

The place of ‘occL1rren.ce”~i:s _1iet_”visib1e from her house. Four or five

personséihadp accompanied. A-1. It is further admitted that her

also .ad’1ni’ti:eéi~« ‘went to the place of occurrence only after

VVVheari11g’~.the.__”crieie of her husband and when she reached the spot

.. , iggeused No.’-1.85 3 ran away the moment they saw her.

PW–2 is the daughter of PW–1. She is not an eyewitness.

‘-‘J. . . + A +
«. She has deposed that on the date of 11’lC1d611-., accuse… came LG

their house and took her father to open yard. She heard the cries

er”

I

8

of the deceased father and she stated she has seen the accused

assaulting the deceased and accused Naga (A-1)

H’ e c” the a'”‘ men and Jameer M-3} eaug…_.he1r!. er fa e

m Jul K-AI-J. Illa! .I..I.\.rI. I

Her father fell down. ‘She has further deiposeddtjhat «mesememe

ran to the spot those persons ran away and” they we;”e’- t11eji_-;*e’.” ;

her cross-examination PW-2 has stated’ she was
informed by her neighbour the »oi’«her father she went

to the spot. She hasAVfi1rther..admittedL i3i”vthe’jVVei*oss–exa1ni11ation

mat at me time of thereiwas nc._st.teet”light in the area and
she answered to the qluielstiorti *I\To.’d_incident at all took place between
A-1 and deceased’ A’ the«.Veffect… that incident might have taken

place, I do not know’. ‘

………£-. ..,.e.. ‘ _ F.ri.t .a………….1 1…. t… ‘. …,..’.1′
ycwlhicee.’ 2 ‘ T10, v!.’.li1b ucyuacu ti. t us is: 1 aluifl” at

xKVava1abyrasar;d1’a;.3″ His house is at a distance of 5-6 houses away

JtheVLhouse of PW-1. He does not know who assaulted the

after he heard’ the shouts of deceased. he went to the

_ and found the deceased lying with injuries and at this

“a.Air.+.:g_., at the _equest of the Pthhc Prosecutor this witness was

~r’
1

9

treated as hostile. Nothing is elicited in his cross–exarniri§ition in

11. PW-4 is a tenant in the houseiof 55. isV.a..rj2§itness

to me inquest Mahazar. Both hostiie
and nothing is elicited in their evidence to fthejcase of the
prosecution. A i it it

12. W6 is Iviéiiia:V’am”.5\’\Fv*’t’ie”s_.’ 1*’*s’ deposed to the euect

that about 8 or urhen he was going in the
bus Police his signature stating that
there was was also treated as hostile
and nothing is of the prosecution case.

Sui-esh N G*o max’, Se’ * S L. He

13*.

deposed_”thneti on 27/ 1/ 1999 he received 7 sealed articles

‘4 to case and after examination he issued report Ex.P4.

‘ PW-8 is the police constable of D J Halli P S who took

Wv._s’n”bmitted’c_ha;fge .s.i1eet on 20/3/19?

p_:

C)

15. PW–10 is the Associate Professor of Dr.Ambe:iitar

.. _ _._I j._,__.___. __ -__ __;,_’

Una lnjurics at me

Ex.P6. The doctor has opined that tl1e4_’deat1’i_iiVas diieits = ~’

haemorhage as a result of stab He that the
injuries mentioned at 1 to 4 weabon like M0-

5 knife.     i i i M

11-

16. 1″”-11 is Poiiee’ i.ns~f)_eetor of; R’ T Hagar Police Station
he stated that as io1i1_–vt11e3v.Vdate”~«of incident he was in additional

charge ofD J Ham P 4642 to F s L for the report.

is P I J Halli P S. He has deposed that he

took fa}-1-liate._iv1ea*’1eS31’1nnfinI1 and n’Fl”

can

A -13 is the Head Constable of D J Halli Police Station

u keot watch over the body and he shifted the body to

‘—i):1*;2¢£n1bedkar Medical College. PW-14 is the photographer who has

1I1r\+I\I:\ n-“I-I-1:: Hoar’ ‘urn-I11
LL73 ‘J1 L-.I.l’.l Lr|.\(q|4I. l4’\J’\J. I

V
\

11

19. PW-15 is a Head Constable of Shivajinagefir’ _

apprehended A=3. P’.’.’=15 is one Nareyare ‘”ho—.If'”.1s”–Laa1I1dfi«* ..

shop. He has deposed that about 2 years ago’AA-ii1.,hsd’–given_.V

for washing said shirt had bloodstains, virere ;

vanished and thereafter A-1 collected 2-3 days
thereafter police enquired and that accused had
given shirt with bloodstains. id t;”_e as M04 be.o_e
+1…. . ..4 .- 4.1…. _ 3;; . 1&7 1 ii i it

.. .. .. -4′ .. . …:I .. 1 “$1..-..’ -.._-‘ -._…__ __ _.
L11 Cuun. so u tux atguurcg 1jIu.1..,_ 11 pl W ‘tin as b i’.t.l3U

hostiie as he has not ease the prosecution.

20. PW isa, Govern.mentV”Sewant who has deposed that he

had gone to’t1′:e shop give his clothes for washing. At

V’y,x§Vss _present when gave his clothes. He stated yes. He has

i nowiahazar is prepared in his presence. This witness

else ‘treated as hostile and nothing is elicited in his cross-

in support of the case of the prosecution.

rt
I

12

21. PW-18 is a Junior Engineer who drew the sketchiof the

spot. PW -19 is a police constable who apprehended A5’3′-aiongxiiith

22. PW-20 is another constableéiwfho wash’

apprehend A-2 but he could not apprehend report is
marked as Ex.P16. A it i it it

no 1:mr_n1 ‘ .

tau. 1. iv -42; IS .01’l€a::ru;u..

house beionging lsiieiiiiasiistdeiposed’ that on 18/’ 12/’ 1993 at
about 9 ofperson. The moment she
reached the spot; was lying in a pool of blood,
accused ran awe; she’ has not seen the accused persons

aet.uaIiy, asa’n_f1tingp_ the deceased. Hearing the cries of the

,1…..,..A.e .. -. ~. mt ~ …..

use-eased, ;-y¢».1,-,1-«J.-2; 1- w’-3 :1 Id CW-4 came to the spot. She has

deposed that of the deceased brought kerosene lamp and

i it lightiiinjiired/deceased was witnessed._ She has deposed in

«_her cross»-efiramizlation that the distance between the house and the

it a two minutes walk.

__._6_;_

13

24. PW–22 is one Veerappa a relative of the deceeiused;e..V He

went to the hwtwse of deceased on the next day. _;’He not
S’I.i§_’fJOI””d tn” case of th” proseeutien and *”fieaee_c?=,as.V:hesfile… ”

Nothing could be eiicited 111 his cross-exa3n:ii11atizciri’i.n’: the

case of the prosecution.

25. PW»-23 is a it not supported the

‘:13.

.33′ to
“3 ‘”137

‘E’
C» u,”

|- -.

1,,
1-Q, ”

ca 3′
‘-F
P’
re
«o
‘L:

Ii
6”

26. PW-24e_psnd’PW;.§7’5 Investigation Ofiicers whose

depositionéfis ‘al1feady”s.t_sted stating the facts.

‘-‘r_4_. ‘A:__ _i.;’____,;___ _I
41 p1 , xC?I~C1’£)IG, C1

vv’.j-VAA£V1vfiOI1 t11e”‘depositie’n of PW-1, PW-2 and PW–21 to bring home the

the eeeused. None of them were the eyewitnesses to the

imcieeee. Though PW–1 has stated in her examination in chief that

V _ followed her husband to the open yard keeping a distance of 30 ‘

it gbecause oi”~.tIfis’I’eason her statement cannot be beiieved. The last

14

has totally disowned the complaint itself stating that she ‘not

know what is all written in the complaint.

‘:11 1nat- rl-rIr\n¢ifin.’:rt:|1’rI1’1’|r1’I’:r\1’1 4′ Cr!’ aha 111A-71+ +l”2n 4i1.1\nI’
a.\aI.l’L.lLl-J\.l\oI. 1.1.1. 1191 ‘IL \}I:’|’.’ \Jl\Cl.Iul.In.l.1l.C1lnl.\Jl.l h.I..lQ-lo 9.1.13.1 VV\.v’.lJ.|.– Vb’ ‘-if BHU3 C13-LXI]. ~.

hearing the cries of her husband and whenshe the’ ‘spot

accused Nos.1 8r. 3 ran away the m’cn_1ent”the’y

material contradictions in the depositionyy ofia renders her
testimony untrustworthy. of In one
breath she states thatyshe assaulting the
abdomen and J her father. But in the
cross–examination_A _~ by the time she ran to
the spot, those ‘persons’tanhaiyaytyand they were not there. She has
further aclrnitted _ was informed by her neighbour

her she went to the spot, There is ag__in

‘ it Witness.yoVn which reliance is placed by the prosecution is one PW-

E_§11e’is -also not an eyewitness. She only went to the spot after

cries. The admission of HIV-1 8:. PW-2 that they went to

“spot after hearing the cries is shpported by the deposition of

,—5-\

15

prosecution mainly relies upon are not the eyewitnessvesi.._to_V the

incident.

28. PW-21 has stated in her depopsitioniz ‘ls brought

Kerosene lamp with which they couid.___see ith,e’deceasezl;. a

clearly admitted in her deposition tliatitiiere were streeflights on
the said date. PW–2 has the time of incident

there we

e no streetlights. :t11ereiii{ei_o’iear doubt as to

admittedly taken 8.1″ is not proved as all
the Mahazaii: witnessesV_ and PW-23 have turned
hotile. The wit11esses’PW§3–, sweat PW-11, PW-12, PW-13, PW–15,

pw_19, pwigg? l”W-25 are police witnesses. The

V’1-.isupported’~–.the__'”oase of the prosecution. Therefore. with the above

i on record it is not possible to hold that the prosecution

eprotzedeitlie guilt of the respondents beyond reasonable doubt.

/-53.5

16

prosecution has failed to bring home the guilt of t11eWaic_cused

beyond reasonable doubt. In the circumstances, t.- ;;’;I.”

acquittal passed by th” ‘I’ri”‘ Court, doLn t ea

answer the point No. 1 accordingly.

30. In view of our finding on Poiriffiio. 1′, wepsissljthei following

order:

onfifinifi

The \,r*i;u*”ir;a’z1_,%’7′;ppi*::aa’u’V is’ .dismissed.’ “‘i”*e judgment dated

27/1/2001 in s c No.4«.mo o£1*iiis1e; _’fileVi:ofVithe IV Addl. City Civil

and Sessions Judge; A’MayoViliiaihdfiangaiore is hereby confirmed.