IN THE His}; cam'? 01? KARn:ATAK,§_"f
<::1R:::u;'r BENCH AT IDHARWAQ '
DATED THIS ma: 26TH mm;:--::?
BEF0RE:' ' A V'
THE }fii}N'BLE MR;1§Lr-a.:._1§Qi.' :22.;2::§Q3
M gamma; 55$ 7i:§:'§gRABI':~££§Q_R"Ap;?a,--'
AGE!) 3?' '$2?-:3';-tI::;43:_, fi;E'{_'&£2¥f;R-, ~
R/AT ;*sIEART,B'g:s STE: r~:'i;:a.,"---
E<ZC}'i"§'UR,_ . . .
K:1m:%:fs;; TALGK, ' PE'I'§TI*~'Z}NEZR
{ BY SEE. 7sm<g%;e%, <::}':;~::§;'miLA, ABEL}
-- ' I¢.'fiR.fi&T£KA,
BY H2fi}}E(}£~§Li~.}?'OLICE STWFIQN,
'ag:;.MR&*- l'::_1$?z: RESPONDENT
{B3% S.;éI'vP;. :91", {3§TK§-mzfiz, HCGP)
TEES CRIMINAL RE"s.i'iSI%~¥ ?E'FIT:0N ES FILED Ufs,
:39? :1.) CR.E'.n{3 PRz§.'&'ING ms SET ASEDE THE C}R§ERS 0;:
' 'V .....::02W:r.::?I0;¢s AND SENTENCE i3'F.2;2.;3Q05 Pg%SSED BY
THE .¥MFC,, HADAGALJ 39$ C,C..NC}.2'?{}f29§4 ANS
COE€£'~3"IRME1{) BY THE JUDQMENT S'I'.18.12.i2QQ'7 PASSED
BY THE AfiD£.;.DIS'i',, AND SESSIQNS JUDGE(P.Q,,} FTCi~¥EE,
HOSP}??? {§RIMINF;L APFEAL. R0. 1 1] 2605.
:2:
THE PETETION SGMENG ms §'OR ADM.;&§31¢%réV?'%j':--€i{'i&§"A-
DAY, mg Ceum' MASS THE FOLLOWING:_..... , f ' -
ORDER
The matter is listed for; admisaiaf}. ‘E’i:;e–‘V.V.’m,:rfi:&ér f:$f{;é,1:’t *
records are recfiivecl. ‘}’1}£:;=€:for£3’;u petifi0§i”‘iéV-3iai§;:::fiVVVup far
fnai éispsosai with the ‘:C«.~:11«:1se?_=:.&;’1?’t’ ¢;j’ Ccfiiviiséi for both
{ha parties.
2. ‘EV .1;»1e:.-éml 1: ‘ Goedwala, ieaxneé
cnunséi gm a§g5:i~«.’$;~.s,§*_–,}«:< Gestkhindi, learned HCGP
fax" Siatfi.' " . A b 1
A. aéficzifitnt fineiings ef the f:0"i1I"'ES
" V' –.be}:és§é? '§3;.a.€"– petiiiéiiéé 3:133 cemmiiteé Qffmizceg §um$hablc
_ m;§:?e': $29, 33? and 30% we. In View of me
c5m.§VKm1°¢;n't'f:;r;§i11gs I'€COI'd€d by caurts bsiaw, ii is zzecessazjgs
._'i9 refsrgcsi a dacisiezz of Sugammfi Ccaurt ztpofisé in AIR 1&9?
A '~:: $fg(VKj;'" §31; the Supreme Cwurt hag heiii,
"In its rmzisionai jzzzisdictign, tfité High 6613;': can
{tail far am examine Elm recftzsrfi af may
pmcefidings far tha gmpase Qf Satisfying itssif as
to the C¢3ZT€C'€I}_E:$$, legaiity or prapzéety 9%' 3:23:
fizgiiizzgg, S€3}§€I'::CEf 3;' ertigr. But $25 Sziié
3
EU” £4″, 5″»:-J = W
:3:
rmrisionai gmwer Cazmot he gguatéd wifrix
paws: ef an Pxggspeliatfi Ccurii 1101″ can it ‘
6:26:31 as a second Apgsllatc J;”£iVI’9i$?’£:¥;:§c_§jv:i:VfiiV: _’
O1*é§:1’a2″i1y, thsreforeg it wguifi nQ§ !A:>%:: & .’
for tha High Cour: to re~app§”c;;°ié:{e tl1g.b’®g{§,€1′:c£s’:”
and came to 11:3 €)W};1 €;%ii3§;11).Si;ti§iTE.__O3T}.VV fi3_§:
when the: evidence has .}::¢e1i”apT;§i”sci§éi€er3
by the Magistraféas Wféii V;£§SL”§;e.’V ‘8€:ssiaI1$AJfidge
$.11 appeal.”
4. €”.2;<:;~:1~§1s'6:}T fo%:"§)z:_tiii0n€r would submit
that éhere z1§3V3v.$ys:.4Vi%sij::1f:s;:&§ to the occurrcnee, 'Q16
r:::vide:1cr%: a<is:§8.<:c:§~–..'E3r§%"'—;;nfi:S§e<:1m§<3:1 is digcrepant. Th:
§)€*C§.'§T§O%f§€i' W;&:3..€§E"iV'}:§1gV'fl1.$ vehicis at a mademifi SEJEEQ .2~mr:.¥;
30" A~.E3'1'GE3@«1V'"WS9i' d€ af 3% §z::ad;. T215', zieireaxsd §0j;
éé?;d€§*;§€::1:i3%V_C1'r3$$é ;§ the mad am am. acrcidani was iizevéiabia.
5.6 ' 3?; aides" ta appreciate {ha abmze submissions, E
fiavs thrsugh eviéence am: imgugzzfici judgmefié'
AA 6 E: is gas}: {mm mzidencttg Ehai accident teak giacs
' u ""§:%ifi:i§1 ms vfiiage fimiis cf itagi, 'Firm ziacefiged §:::y was ageezi
abazzt. £3 fzeaysg Tim acciésizt 'wok piaca on 3 narmv: §§:%dg€
witkzim ihe viflags Emits. T116 ctiacfiasafi bay 'W33 §E§i§?i{ig by
N' . _x
the Sidfi of 1:118 méd. The inetitiener after
village limits should have reduced sgeed 0f 1310- A "i'1::1é}-2 " u
petitioner owed a Wfiguty of .¢hé1¥iren_ mad
pedesfiians. The pe:titio11er})La$ no Casi: t}1a:"&§c¢ase§; b!o}; ";
had suddefily crsssed tha r0ac'v:1;u;'_xT'11Tc driving
31$ vehicle on a I:arro;z?§f.'b.ridgz§e. ..Y;7.§%S'.f3Xp€Ct;€€£ to reduce
$313 fipfied Qf I216 iit:hic1e,__QE;z3:s§,§1é1i11g;"t1ie~}g;gé–' of the éeceased
boy no cij;?’;f3fj;r fl€3_g1i§3′,fi’I):C£§”‘(féEi1€}..btf; attributed is him,
‘I’l1€:ref<:m::;v .150. xflfifi 'gtmuhdfi/,te i:1te:fere: with {Em
impugi3€d'– _}*i1::1g::aéé::i:: bf fissxrfiéictién.
?: V<;'*onf':sshéioW having 36:13-ifiriccci 1:116 aczcuseci
f0:j*' <'33=;fi':&E;ii::-:.=§ p'ui5ii333_a§i3£fi under' sections 33'? 31161 3Q4A ZPC,
' Qiight –51V<5%;A haw passaé. a saparate serztencér under section
'a§§4§L:9:fl:?:Vi§ca$ under wction 2?9, 33?, 394A are similar
in bislt of difieztnt észgrctss.
8? in Viffii? asf the above, I pass 338 foliézawing:
GRQER ‘
The petitien is accegstsd impart. T216 Sexztence
imgosead far an Offfifliffi punishabia unéfif sectien 2’?9 EPCE i3
l”\?3 57%-‘x-xfgy.
(.3
set asida. %R€St of the impugned j”:1c¥;”g”:;;§:i:;:4.i’__::
C”
Cr1.§§,11/2905 5n the file 3:” Fast Track co;J:.:::{;i::.,V ‘:ég:;spe’:j 15., V’
canfmmed, ,
*s11b/