Karnataka High Court
K Kotrappa vs The State Of Karnataka Rep By Its … on 9 April, 2008
1
IN THE HIGH (301312? OF KARNATAKA,
DATED THIS THE 9TH DAY OF APR1L_ j2@QS'F%% T '
BE}3'{3RE~~~
THE HONBLE MR. JUSTIQE. 7R. B.. 1~m:<;"
CRIMENAL REVISION 15E'f{§fFIOI§$"bIO;9}%E38u"€§F" 2505
BETWEEN
K. Kotrappa S/0 Basa{:pa,'*». '
Aged about 46. years, "1
Occ: Drivel', 'V _
R/0 631 {3r::}'ss',_"--§E~1€)S::1ct " _
Beilary Di.s*£;fic~t.:"&;__ ~
: 13£3titiO1'1€2I'
(By S1*i. J2$asva:m?a;".é{§V e5a 'f'3..ii'Q1iand1'ashek11a1', Advocates)
._ . 'IV"he_ Si",;§1t:%:% E+Laf1*11ata1{a,
_.F3r;§;:re$z¢'31\h:d its
-V Ba11g.'gltxfe.V
: .(Ey ésri. Anand K. NaValg'1nat1"1, ECG-P.,)
Puhiic i?ft}s€;cut01*,
High Cflllfffilf Kaznataka,
: Respandcnt
9»; \J~J--bE3;L__,,
This Cximinal Revision P€:titio11 is filed
39'? and 401 (3r.P.C. praying to $612 asidaftile_Ju€I*ms11t
and sentence passed by the: District: _&;..S¢'s§i::i:js_&11dgg,".,__
Fast Track C0uI't~I1I, Hespet iI1~*Cr1,A.No.V5 Ifi2OC3_. .dé1t€dj "
14-104005 and Judgment S-::1:1tc:11i:.c" pas-3::*d.L_ by thc:
Fri, C.J.(Jr.D11.) 35 JMFc., HGs;j:¢t'1._ii1 C.r:;;&1o.4eQ;i999
dated 3-11-2001. .' 1 %
This petition coming oVfi.f0r_ hefi1"fiig; tiiis day the
Court, made the follcwizlg: --.
The '_j_cg§j§ji%$ted for an ofi'er1ce
is sent::111* 1 % months
and offence punishable undex'
Sectiqn 304 IPC3 SCI1tf:1'1C€d to undergo 23.1. for six
" V" . 1I1O1".it11sV.byA.an <:21*v;i¥';'(%:i*'Vcaf (zonviction and sentence passed by
tifi' Judge (Jr.D1"1) JMFC, Hospet, Dated:
3;z.%4L1-2o9L1 L%.m C.C.No.460/1999. The said order of
gonvibiégén and S€I"1t€I1CC is collfirmed by jndgnent dated
14.» :1 O-2005 passed by the Fast 'I'1'ack Court III Hospet in
<ér1.A.No,5 1/2001. Q.;2_%»..mZ»~--
2. It is 12116 case of the prosecution
at about 7-80 am. the accused 1x'(3*«1f'i"3}f
bearing NOKA 32/2016 011 'TB
proceeding towards 1'eau1fi
B.H. Circle he hit a % £1_¢adé' éf)f"I"1i'IV:11 who was
going on the lfight 31:1? to the mlpact
the cyclist fail: over the cyclist
and died at the
scenejof 6Cc:_.:f1f;"é:I§?;£é i.tsa1f. .
3.'i'}1_¢" p1'd':;cét11ti£fi?1 in Suppart of its case examined
P.W: got 1:11a1"'ked EX.P.2 to P. 10 and also
» to 6. M.Os.3 to 6 are the: Clothes of the
acct:-:ased--.7"uj; V
AA 10f the Witnesses examined P.W.l is an eye:
' 'Wimess to the incident in question. He in his evidellce
% -«iias stated that he was standing in 1:115: petrol bunk and he
saw the cyclist going towards a cinema talkies. The Early
bcmg driver} by the pe'titio11er/he1"€i11 caxne from behind
§"*
and dashed against the ctyclist. The peo}§:Ie
ama 3tart.€d shouting. The 10I'1fy'ivc4nt i)ve.rtIi€ _é:y Whéi'-3:17~mé1e1"."-itttié noted that the brain was intact.
. V. * If "313 statvééittthe lorry had gone over the head, the
have come out and the head would
hfliffi crusiiiétti. M.O.1 cycle would have cxmishad . It is also
: pQiI1teti"V1'3".'\:'.7,.V. -3 fact 7.
remains that the co1"1te11t_. of CoIi.if;r§1diCtiI1:g°'~%V{}1é:
CVidEflC(ii of P.W.1 (if he héisfiizg 366:1 "ti-1}%: éiccidailt in
q{1(:":StiOI1 311?} aa SuC1'1;:¢£i"C1011"{3t _a::*iS§:s3"w11ei;13c19A P.W.1 in fact
was present at the sQs:"11¢ vijf :0<:'<:1:£;E'1ié:_31é:a=: and saw the
irxcideilt in q{i1 eQti0:1.. é<;CéGfdi_i1§'te---'E91131 the long' wheels
had gone:' £.}11ii._i:5g'§.,e the brain would not
have '@6611 nfitéd dowrx in tlm post mortem report
Ex.P.5.' " .
, -- 5. "Je1"11%iap§:ta is a1'3.otl1e1* eye witness, he has;
"2T10"t" Su3;ipoi*tr:;d t11e f}ase of the prosecution and as such he
1.53:3' 1103315. In the Cross examinatian by the
£1(2'.{fi*!_1S€f£1 ES suggesteé that after heaving the sound of the
.'Li.CfCid€1}'t: he went to the scam: of occ1.11'1*e11c&. I~'.W.3
'fiéaaatxxxxailflaappa is exanaiiittd as eye witlless he has not
" ~~-sfqupported the Case of the presecutioll and he is treated
hostile. P.W.4- Shoban Babu is a panch witnrass for the
9L(Qgg._,».,LS:;.U-.__...
spot panchailanla Ex.P.4. P.W.8 Shyanl
witness for Ex.P.4. Both 11:16~-witj:1esSé$»'4_'riaVe f:3.Dtf A'
S11p}ZIIOI't€td 111::-: case: of t1"1{-V:
trraated 1"1OStil€i. P.W.6 filjafiét
that he coI1d1:1ci:e:d t;t1€..§;xaJ:fzii1atit;11 and has
issued post I1101't€.'.1"11 P.W.7 Maradi
Manj unatha 3 .13 i §2fitn€A§§%§'.j_f0;%_'_ii1<éuest panchananla
E:-«:.P.2. V..§'%§;;;3.$-:,3£*¢(§1*kir1g as AS} who on
receixgéiif ".vei"}._f"'t€; the hospital received 3.
co111p1Léfi1";i: :35 a;#§{i?;d.1'egistcrc:d a Case against the
petiti.Qner/'émgivuscd ht3i'ééi11. He conducted the inquest:
V' -.pr(§€§'ée:iir1g$é 0v$i?"f£*1Aé dead bad}? and drew a sketch of
écgxie .,£:§f._'OC§'v':i1Iff7€I1C€ and znahazar of place of Uccurrence.
v_S£'i.§f1§;vAasappa is the IMV I11sp<:--uxC.LE_LLW**'
the woman police constable who has earried::1i1"1ej§I§A1;e. i:Iie.__
jurisdietio11a1 Court. P.W.12 Me:g'fiaIn1ai1avaf £§T;;eieeriifingf'. AV
as CPI. After completing the
eharge sheet against the 13Vet';i$':ij{e13.e:°..V. of tee
pmeecutien, to p1*0ve:ilj1e ' hinges on
the evidence of PJW. .1 of he having
been present. scerie ef:"eee1,i1ffef1ee appears to be
doubtful. %§¢¢iaent Jambaiah 32;! "am.
But 1-eweetaelish the guilt of the
accused doubt. As euggeelfedg/fP.W. 1)
Jambaiah from the cycle and having fallen
.' V. - dgwi: ruled out. Except P.W.1 there are no
I ii:Aie.te1i%ii«V..§x;*i?;"1:e$ses thrmgh the aeciderlt has occurred in
he31't.efT the city. As the prosecution has failed to
beyond reasonable doubt the guflt ef the
' '-eeezised, the petitiorser/accused is; entitled for an order of
% eeqmttal. I~Ienee, the fellewirlgz /U"L"'°L'*L£fl
ORDER
_.u.nu-m_.–.—–
The Crin1i11al petition is allowed. “of
conviction and ssntexace passrad agai.11st~ ‘*t1*:«=:.1:’;3c:ti1::io1f1<:*1:" by
the Courts below is set aside. T135 prgtitioflzzf of
the charges levelied agai11s"€ V;1"h§§ hai1"ftjiisi;d./.f1;a,;:1i?.§hé§§'3;
2.
shall stand diss01ved.__ The ;, by the
petitioner shall be r€:i’i:a9ided–.§o{.»hi_1i1: fj
* M ~ ‘ Judge