High Court Karnataka High Court

Jenukuruba Raju S/O Late Putta vs The State Of Karnataka on 20 January, 2010

Karnataka High Court
Jenukuruba Raju S/O Late Putta vs The State Of Karnataka on 20 January, 2010
Author: K.Sreedhar Rao B.Adi
N THE H%GH COURT or: KARNATAKA AT BANGALORE
oATEo THis THE 20"' DAY OF JANUARY 2010
PRESENT 4VSS
THE HGNBLE t\/|R..JUSTtCE i<.sREEoHAR;fRAo_::[__]  
AND _ _ H V in
THE Hoixreis it/:R.iiLisTtci--: s:L§B§:A3H; 
CRIMINAL APPEAL Ro,{847i2oo§..   " iv 'A
BETWEEN: S  V 3 it it
Jenukuruba Raj-ui
S/o Late Putta.

Con No. 14-46%

Central Prison, V 1   1 S
Mysore.        .../APPELLANT

(By Sri. Visi€iyyan"ath"  V
as AmictisCurie-e}1'i;__ Q»  t_ A
AND: 

The StateiofiKyarnataka' it

By the CPt.;--.of Madikeri._Ftor;aii Police -
{By the Ftubiéc P'.ros'eCutoh} ...FtESPO§\§DE§\éT

~  {E9-.é;-i.E{S't.BhayaRi singii see;

A '  V'y:=.Crimina| Appeat is preferred by the
convic&'appe§'.i«aiTt,faccused through the Superintendent, Central Prison.
§\/Eys"ore',yag'ainst the judgment dated: 1.12.2005 passed by the

 Sessionsiidudge. Kodagui Madikeri in S.C.No.23/2004. convicting the
 'convict/accusediappetlant for the offence punéshabte under Section
-- _ 8_92'ot H30 506 of IPC and sentencing him to underge imprisonment

lfor' éife and to pay a fine of F3ts.2,CtOO:? tiD., of payment of fine to

undergo Rigorous imprisonment for 8 months for the offence under

 " ~'Section 302 of H36 and further sentencing him to pay a fine of

Fist £000..-'2 for the offence under Section 506 of H38 SD. of Qayment
of fine he has ordered to undergo Eitigorotis imprisonment for 3

4/



months. At: the sentences of rmprisonment are ordered to run
concurrentiy.

This Appeal coming on for hearing this day. SREEDHAR RAG
J.. deéivered the toliowirag:

JUDGMENT

The materiat facts of the prosecution case discéosed’_.thatV.”‘Qne

Thimma is the deceased, PW-1 is the compiainant..;aridfsonAoi

deceased. On 7.1.2004. the deceased”hAad”visited t-:heilvhcuse’ot P’\N~? 7. V

and was staying there. The accused corfl._es:t_o the house of

demands repayment of loan . Thef deceased takes
exception to the conduct -=’o§’_ accL,i:’;e’dA a’r1ddal_3.usedi hii-n.»A”VAt 7.30 p.:’¥t..
the deceased goes to the sh$o;_p’ot’ on7e::’lbzfari:i_rjr=..Vto purchase beedi. The

accused bearin_g..g;ro.i,ise the deceased. PW~2

is a w1tness_ to’:the.cV_a:ssae.%tl.”‘r._PV\/-2 comes and tells PW~1 about the
incident.” ,vl_3\i’J_-1 atone’=i«ii’t’i:.___’?\r’J’.-3 comes to the scene and later on

giyes’cornpia{rit».,to’t’he Poltceat 1.30 am. in the night. PW~1 shifts the

l de”c’e{ase’d to ..DistrictlV’Hoispitaii Madikeri. from there he has taken to

Mangalore. Deceased succumbed to the injuries

ori.._t2.1’ll’The postmortem report disctoses that the death is on

account of shock and haemorrhage as a result of injury to the brain

and”‘A_«that the death is homicidai. The accused is charged for

l committing an offence under Section 302 of :Pc.

-V V. A’ is Entappealt

9.. PWV2. who is the eyewitness to the incident. has turned
hostile and does not support the prosecution case. PW-1 states that.
on coming to know tron”: PWVQ he goes to the scenve.H{inrd_Vs the

accused with a club and his father lying injured.

have accompanied PWV1 to the scene. however.doesnot’-corroborate

PW~E with regard to presence of accosedpatj. the ttiihe ‘*

when they visited. The evidencoof PVV”‘–tt_i”désclo8_eé:. at’i’theti§rtieg
when he goes t o the scene. theieiccusedii club and
threatened PWV1 that he vvoutd it he reveals
the incident to anybody. projects the said
circumstance the bloodsntained ctub
of A-1 wasreportjhowever. states that
the blovo’dst-atheistigongittfte-cl:u’b;cananot”‘oeVdeterntined. The trial court on
the eee’is_ otithe evidence.4ot’e:ittiVjavj.udicial confession testified by PW~1

coupled with_postmorte’inreport has convicted the accused. Accused

i_ “the evidence of PW–t that he comes to the scene

wivth’F3’t§tv’=i:t3 around 9.30 p.n”:.. the accused was at the scene with

a clubint. his hand and the deceased was tying unconscious. The

aecused states that he has killed his father and he would be kitted if he

reveals the said fact to anybody. It is in the evidence of PWV1 that he

went to the scene along with PW–3. PW-3._ however. does not

R

cowooorztte the extrajttdicrat contesséoh and the presence of the
accused’ at the st_:er’ae t?he;refore ét becomes doubttot to befiteve the

theory of the prosecutéoh that the accused was present fatth-e_tsce:te

and thteetened P’./Vet and made an extra-jttdicéat contessr’ot’.’»by.

threat. fit the saéd circumstance etéminated, there’ts:’a»bsotutety.t_ no.

evidence to connect the accused with th.e_f;ré4m,e’Z’TheV::o.(de-not

cont/éctton recorded is bad in tawy

The appeat ES attowed. Thee—-nttf-e:9″–oet com}§ction..~{s set aside

The accused to be set at tre’e’ttorth=.y_étVtetVif n.’o’tet.fjedu*éred to be detained in

any other case.

Fee of’At e¢Ltst’–va:tttt–a’t;t’i’stttsxéct at es.7,ooo,.~. The State

shati p;a:y”‘tt*te”tee.e. of .A_h”sé.cos Cutitéte.

s§;._
§E§BG;»’§j

Sd/-

JUDGE

–. V ‘ ts? tit wt ._