High Court Karnataka High Court

Narayana Swamy vs State Of Karnataka on 30 January, 2009

Karnataka High Court
Narayana Swamy vs State Of Karnataka on 30 January, 2009
Author: A.S.Pachhapure


.the compléint ~ Ex.P.1, FER M

“M§g;sfi:éte flfid thereafter vifiited the spot in the

V”mafia2ar”~ £x.P.2 and zecarded the statemfints cf
‘y$#$ E2 and 3. It is thereafter that ?W.§

V” x gbntinued the investigation anfi recoréad the

complainant referring to hi3 caste as:

‘5 –<é'€ %%-.E'5Jods3 mflzéi 55érwe,s; §€53 535% gémgy? wgeaa géaim .9oc.i-::h::?
gbéw 255,39 §é_,2%§ 5%; éiootab rflzg’/«fig; i&:»¢er¢i%:s:% %
épc§ex,&.u§=’i’_9e’&” . ~

beat him on the cheekg andw>havLfi§ “;§kéhVn:h3
chappals in the hands to aé$au@€ hi§fi§%€ké§w§i®’
with the legs and the ihc;defi€_®as a%£@%§§§é §y
PWS. 2, 3 and others. %Ea%e§ft%E; éfiay assured
to settle the matt%f in fh§”§;é$enCe §f PW.6 on
the Qext day” in t§§ A®O§fi§fig,flé£Q %bout 10 a.m.

But, though }@he cQm§iaifiéfit,wfiaited for the

3ettl¢mentTj%é k§:nQg c$m§ “tQ} settle the matter,
PW.l §hefiLap§fi5%#he§Vfi§é:fieiice station and filed
his c0mfiZ§;ntx Qfi Lth%$e facts, which éame ta be
rggflfifiexed 5? figig in Crime No.150/9% and he sant

x.P.7 to ihe

E13

préfien§é~ bf PW.? and athars, held the snet

sbatements of other witnesses and secured the

caate Certificata ~M EX.P.3 and after cempletion

[>4

‘”.Qf’ €h@=w#i:n@sseé “have 3upportedT the version Of

‘t&é»pyg$e¢m{;¢§ with regard to the abuse 9f the

47 “3@gord’~with regard to the injury sustaiaed by

‘%N,1 and further ha centenfls that there are many

Therefera, he submits th&t the judgement figgz

Aggriavsd by th@ conviciion and sentance the

accused h&s approached this Cmurt in appeai. ,

3. I have heard the iearaed. counsei2_rQr

the appellant and also the l§arnefi”u;Qgi;5*

plaader.

4. The point _that’*Aé£ise §.fof my’P

consideration is:

Whether tfie, juégmémi and cider” cf
canvictisn éf’Tthe_fappéiiant_ for the

0ff§n§e_p£hi$§éb1é”§fSV3(l}§X} of the

A-::.-;:.[and”‘:§:;;:T;<:;é,~*,f-323and 5:35 of the 192

y is illééal ahd_perverse?

iJ”|

. g1:. i§_ the 7contention of th@ learned
cou§seL for thé agpeiiant that except ?%.1 name

£Ompiaihah{A?in vuigar language in referring ts

his caS:e and that ther@ is HG material placed an

discrepancies in the avifience of pw.:.

~»..,,}

even with regard ta the abuse by thé accused
reférriag ta the casta of the cemplainant M PW.1

with an intentien to insuit him.

8. 3% far as the Qvidegce Q5′ ?%.;’Mig

many sontradictions and 1%’ tEe° dQmpiaififiH&”

Ex.P.1 ha had gtateé thai”fihe accused beat ggm G52′

the left cheek and :»::L<::s<ea:£"'«.i:a.::"-mu. :és«?::.e_;eagf§:;;: the
avideace he fiad statéd ébcutlthévasaault en the

abdamen and also on the Cheexfyvfipait fram thia,

th©ugh= the ,i§5,de§t'atodk~ place 93 31.8.§é afi
abaat 5.%U p}§L fig did sot approach the police

staiien igii tag Eéxé flay 1.9., 1.9.94 upto $.13

p.m.§'Vn:L ié~,reievant :0 note that th@ Ma3thi

po;icei$tafii@n is just adjoiniag ihe piacg of the

*;nc;@en§gan§uihis fact has beafi afimitted by 9%.}

in gh:$*'e?idence. ?urthermore, it is in the

Vevideficé Sf @w.: that the wiinefises « ?Ws 2 is é

u"ba;éiged to big commugity aua t&at ihaugh about

4% to 50 persons witne33@& the incident, excegt

the yersans balonging is :&e Community' cf the
complainaat me ather pérsans ware examined.

Agaxt from. this, it :3 reievant ta note that

5/\

'any eEher"meterial. in the Circumstances, this

A*eeebfi-eee teaee to the benefit ef the accused.

",xerrer ix: relying upon iflma evidence cfi? PW.1 and
'ewegaed the cenviction. Hence, I am of the

vmeyinien that the judgment and area: ef conviction

W

versiee which is ungeiiebie in View of the

discrepancies referred to above.

11. ?he presecutiem has examified 934$ »
the 982 whe registered the eemgiaiet aeérheifileege
eget mahaza: — Ex.P.2 and PW.§ 5~tee,C§}.y$e».
recerfied the statement efi tee ;wi:fi¢3§e3e gg§f

secured Ex.P.3 ~ the caste *eertifieetefl’ 3The’*

whole scrutiny of the eevideficgg lead by the

proeecuti0n_.§QS$ date ;ns9;rg»uan§’ confidence te

heid thaeӣee eeeeeee{ig_eeeity for the offences
charged~be%Cedkeeasefieele*§ouet. A serioue deubt
erieee as reéeiee ifié page of the presecutien, in
View ef”tfie_fee€ gage ehe interested versiee of

?W,§ has noégeeen supperted and corroborated by

l2.’ The trial Court has committed a grave

is illegai ande perveree. in that View” of the

04

mattex, E answer the gain: in afzirmative and

prcceed to pass Ede foilowingz

The appeal is allowed. Canvictgfin _§i ”
appeilant for the offence puai3h;bLéwUf§ 3fi1}§K{
of the Act and also secs. 323 afid 5$6 0§”iEf aw;
the sentence thereon Far? §e§’ a5§€Qg,LW$Ehé_

:.

appellant is acquitted of éhé above said éhaxges.

Court Order f ‘appellant. 1. e. 0

*corrected vidb The bail bonds arg’Hcance}led; “a Fine if an’ ¢b.;71
N’. N’ – 11 .4′ ‘ 2,24
at’ 30. 1. 2999. deposmted :;:na;; be 30 .._~.}j,e ..V§§a;atgxxxxaxx.

the a&;gugedA’V’i$;sfio_:.+:a tfié-..:r1?a1 court.

m’
‘ ‘ 9-A-:r¢’
Z: J

-12-

138?} :

:-2o~m*20a9 iirigfi.3*~%’€:}’?:?§4″!,_i2;fJi_2–3§: ‘-

Grders on Being Spélféfi-E0
E”§{‘:’.2i3i’§i the iearrzczé counseé f£;zf”£}3& a;.;3}_,%»:%,i.iVg’:iw’L:.’s3r; °£§1$ ¥i;It::*:;:9
fierd. § :1 the oyerzativs parficfi {3§..§?”‘£.'{i{f”v_’:CI*gLi1′-1″‘fla{E§§ f5.’3:.;2Q9Q, in

tha East 1312:, it hag been naéixiioziriéfais ~_: “-E¥”f’:s.’:’;é 3231:; Ci6pC3Si’if3{i

5321311 be :€funded’_:fc.__ “‘E:I_*:e§’£rcV§Vfi1″;:§’i213’4:1aAL;:2::§;§,*..’_’. V§rLf;:iVC’é;, it has is be

rfifuntiéd is 11714:: fi”;31£i””.’g’E i_(.’~?§_3,”z5′>f.’3{i héiféra éhe Triai

(bur: He:_};(,§;j:, “:i:*;._£S tijxézi ;…_.,’,’§.”z:51€: if dfitpasiieii SE33}

bfi ‘z1=:fm;3.di:{€ ii: f£1fi”‘V:1;;’j;§3é}}ai1t¥,hi;-62;, tézs acczafieii §)€3f:3I’€ €116 ‘F3:iaE
Smart”, Mama}. is Vziiggfiogéégi.’ of éjcceréizzgifg.

saié,
juagé

” >.–J;=