High Court Karnataka High Court

Chandre Gowda vs State Of Karnataka By Arehalli … on 15 September, 2008

Karnataka High Court
Chandre Gowda vs State Of Karnataka By Arehalli … on 15 September, 2008
Author: R.B.Naik
 ~$$X$HI'I?'5'j'

"fl? *'I'|'l'.1"l'."' T_'l"'I'
-I-..l,'I -I-J.'.L.H.l .Fl.nI-

£3
{'3
3
El
'1
5}
31!-3
R
3
[3
5
B'
-3
D'
H
B
t:
E
2
-I
3
17!

BEFORE

THE HaN*BLE MR. JUSTICE R B.EAifi"  ' f_'

Crl.RP Nu 563 GF 2QG5° 

BETWEEN

1 cnaunns sowna _a M :_V»_._=_
sJo.aANmE GOWDA @'rH1nEE-Gawna=_
AGEn.30 YEARS, Aa3IaULruRI§T*4;»
E!D.BABEE4?ILLAQE Amp Ems: -'V'

a3£HaLLI¥H¢mh: I = . v~~

BELUE mg; fiAssHNgn:5T: i'

@ .... -.T\ '*a« = a '"~»xf. FETITIUNER

{By 3x:;'r'HA3§$Afim e§w§A'a Bnaman-Adv.)

any :;»

", 1[*aTA$E mi KERNATAKA BE AREHELLI PGLICE

"1 i3y.£:i = HUNNRPBA wHCGPJ

---vcrHama$'f$HE srarz .,BLz:
'p @RmsE¢armn, HIGH caunm CDMELEX
 vEE1'J"'1

BflNGfiLORE-G1

... RESEDNDENT

-.V  j-mafia v:RL.REvIs1aN' EETITIGN Is FILEII U/S 401
'-_A'acn.P.m 3% ram RDVDCATE FDR THE ?ETTTIDfiER
""'PEAYIHE THAT THIS HON'BLE covnr MAY BE PLEABED

TU $ET HSIDE THE JUUGHENT & SEHTENUE DT.
EJEIQE P%$SED BY THE ciJi(JRinM} & "MFG-

BELUR; IH C.C.HD.930fQ1 3ND THE ORDER DT.



t-J

 P!-LSQED BE 'IT!-IE A7331.-=~

- C.' _
CR ..I&'4..I'ifCi!..BZ1..r"'.'II3 K51-KI ACQUIT THE PETR..

 H_Ass2:;:r. $1:

This patitimn coming on fax hearing-thiES 

day, the court made the follawing:

ifllllfid   ._

It:
It!
|.-I-
L
1m-  
:3. '  .
Hi
0
IF"!

The getitienwxfacruaed 15*

ll
ii'?!
:11
1":
Li.
E.
'ii:
C»   '
Hi
1-"!
'1
('1

an mffenma punis1amlé
and 13 sentenced tn'agff§f"fiQi},fof fi"p§riod
mi 6 mmnths and tn p#y §" "i -r1"'111'r'1.r +"r": 'hI'-11" *I"'1't'r'h1"
".4.-'94..-1 ml. I-:I'_§a«.-I. xv '-m-_-an-\.¢u.:~'..o..n;»;.-s_g. .4..a.;._; -.u..n..._r 'w'-hr .1...-».-.-.-- -..-.u3,--w-

' 51.:
I35

"v£";}2"iACfi113;I'£"1v§E31}';"F'..W."fi;_;z__.___fif~§f:l'.i.I.'3.1 had suatainari injuries

_1;..:::.._t'he.. G»=3;1r2aral Hospital Bveluzc for taking

tr£Iiifn:.erafii  a  lmoapi tal authmzi ti as farwardad

';i.r1t:i+Ir:4§ia:.i;:i;':2g;r1 ;t:-2. the juriadietiranal police.

  ';~'.'~'.W.-*1 Indrevzgrowda -Head constable want:

the hflflpitfll. recorded the statement of

' P..W'.1 and rzagiatetvsd a case against tha



itflelf

b
H:
1'!'
IE:
I":
*:
=3
an
11!
1'1'
'-1
m
X-
1'1'
rain
2)
3
«"1
3'
Eb
H
3
1%
iii
tr
ID
1!:
!|'1'

rzzzmne t c: Ema f ii eezi against 

' :1? . 4.

patit :"z.»:mm:;' a«m':.uem-«:1 :1? £3.31' the -1:1'b~:}Vv9 "    A

»::rffen<:=ss.. Thereafter e:.an;t_h;:  

j*L1.rim«:~J.;i.x:ti.r;ar1 the case aarna tag 35¢.' t:r.;;*s:xi3$éaJ:1c'e§Ifl.V?'11»?.A

tc: Ar-aru11.l.1. Pculice stati»o§i;;~...' J1sA.i:9ha:1l'§.v 

u u n A  '. ' 
a£?.e,.=: J.fl'!&fltJ.*§£¥.'L7.LmIl fllfid  511;!=.ee'i:._

ai. 'I'ha:a prn$efcL1tiu:§-;f;_V:';';.;;  the case
@K§..T'£|.i1".i.'E€Z3. P I V. n «
7.3.4 ma;  'the injurad fiuu
via*:t;i.r11   :_L1;" V<Vi":_V1#1va2asti«':u1:1. She in
11%;: ese~.ricV:i'¥;=r1r4a.r":::V that can 12.12001 at

e;=1]::m:::m'.:e:=.t.m.I .531":-::s7':-réfia Eearrying eatahlea ta her:

  working in the landed

p2a...p~.=z.1.:'":'r'.. the _i;.aetJ.:;r::_;s2a;*»"ar;.:1_1sasd I.-ra5_:yle;;Lr_:l_ her,

" § ." '-zfiirecieaatj} whma she resisted, he assaulted

 a spade on her zahcsulcier causing

 "'1':.l~f=fed:Lr:Lg injury trzs her.

fin E'.'§*I.2 Raj-age-wda who was: working in the

 £.i.e.1r;1 being T.-..';3:::a.z:._A.m:l

his wife:  ta 'fiE:1ra E:**a:m.r:s rbf CH?:c.':"L.1i'.T.."r'-7':Ii'J.<'..'¢'§1 and
\
}LQ.LvL°~3-U----



MI

suanua urn:-vi:-L"! u -- -run:-u-up

aaw *Me aucuaad runninfl nnnv fram the nunha at

mcmurrence. ?.W"3 ia the panch. witne5s~ff§:"p

EH.P.E-apnt mahazar and aeimure at =H;G;1 *=

apade. . w-

6. P.W.4 as atatad;_§bofe  is the  fleafi '

cunstmbla, who naaardefl tfi@TatatéméfiE7§f§£ha
injurad P.W.1. F;W,5.'#gS;p;Taatt$§h$@ to
krahalli E.S. tgak wqe@%tfiéfliflfi§$t$§ation and
i.:;16.@;': fifliidétiiti __ 
not aup§@£fié£ fig; cfififi wf ffifi prosecution and.
has tux#&fi"hbBtii§¢: fi#W.7 is the doctor who

aflamifiadxtfié,injurédVP.W.1 and isaumd wound

7 éfixtifiiéfitéz as fiéi Ex.P.4. The aame reveals

rtw"

_._  J . J

h&gg-;fl§;"flgd sggta;ngd hlaadina infiurias but

wv'
. u 

"Le aarevcffitififid tr ha single in nature. The

zu"afir;al fiafirt an appraciatian af the material on

"fiiucmmfi has arrivad at ea conclusion that tha

Vfl*pat1tionar is guilty of the afifence$

vA"~@unimhahle unde: sectian 354,341 and 324 IPC

tanced him as stated abuva. There

.3 an, o. 9-.-In-'lu_£ un..IIr AILHI. ur..-g..-.n.-u,a, ._w. -= 4
,L::» 'El.%..N..l!.J. r us. .l;.T='§..'U.'l.d. flu :.'i.a.fih-?l.z."'5'$ Gr discarfl



UH

tux... a1;r.2'.c1encs'.-.=.: cf 1=';'E-L'!-1='i-:tT'.i .

in c1umat.i-an.

1.

The avidanca at p.w.2 is ab@at4j£fiaT7»

sir-aurnzstance of the pa-tiizicz-:1e3:z’a.¢:¢:11.”3ér:1 r1inr1iz1§_

away fram the amzena cat aaa1i”::r=é2 i_?1::i:a

waannt 1.’?-Ca the y1.a::-a of 0aaé9uj:’::g:nc:»:§”‘a,f%te£v.V

{’35

Av -o. rr-In , – r,~_ It

3

tlw cxziea 91′. his wfife-PW’:-. “*1–‘_h.Ie;:e a..+:”-.._;1e_.’r;.::.=-

graun-zfis made aut tm;-. }p£’e’:sa.f1t_ revision
petition to ifitmrfeié »;1pn§ the, arder of

mzunvi at is-sun ”

:3. A3″VT3:.agae£1x-da4″‘~f::he. santentze, learned

cmurmeal Afiggr’ Vth.e.V_.&Efi:-létfi[i:.:i;§:s:1ér submitted that tha

:i.1u:::~i«fl:a:1r.»*.:’Li1’1 “q1;est”io t’: iiaa mmurraad *3′ lcmg years

: _$i§’¢:?;V.+;fE;Fiz& V”-~=r’?I«*.1n4:1fi’ “”” ‘«’-and :r:%iva.1_ry between the

1:5 tim =:;:13′.y.i’.V’}::::eai=:1c’;’L érTu:=fli”

§.’..!’#’t._’i.-.8-1.3%v. Vfl£L”ié:’.};f§.£fifiJ.hE.¥fi=’ The getitimnezfacmusad

.. J_’L._ .C…….! ‘I…

LLIJW J.C1.H.l.L..L}’

111*; ha: i

‘-‘3!
ti

K j:’.:’2= »2.=.:.:*r.1 eagrim1l1:urisst. His wifa, children

35-atventtaa am use-1-s1.y dependant on the

: »s=,:..e:2:jnj.r1a:;sa of the petitioner’ artuzi if the

‘gétetitiorxer who is: an agriculturiat is put.

h:2~;M:’Lr.tr.i bars; ….1′..$ l.»’:u.r:!.s ‘-‘.-»=.r-1..,1..n::i. f 13. fall all

auffar hard ship and inconvenience and prays

that lenient View should be taken whiLé

imgnfling santaneag Ha g;gg an mitg””tha§H

aantence of imyriaonment Grfiéffifl y~c;éfitf.a1

.3-an

cwurt is harah anfl axeaasivég In #iaw,df the ~

ssuhntismicms made by l.y_a£:1.*IVi’u.=:.-;_:1 -ztotzfgi;-5§;1.__V V

looking into the over all cixcumatancéfi, 3 toe
feal the aantémfih -1 ;m§&ss&._ requires
tins

The =,tefi;sidn ” p¢tition is partly
allawad} _Thé gn:flar,”af.jcanvictian of the

p$titimné£ for thé Giféncem punifihable under

age. Q5fl,34igh§fi& SE4 IE6 is confirmed. The

.A . .A$ n’ I
E%RC%flm%,&G[2fih% offense punishable unusr 55¢.

3§i’fip&”n£4fi3 alga amnfirmed. But hnwaver,

the éanthhafi of E menths impriscnment and to

‘ fifiy fine fif Ra.5OD/- fur an offence punishable

4:ufidéx*3ac. 354 IPC is set aside and in lieu

u thE patitioner is asntanced tn pay a fine of

“s “”fi%£= in flfifiault ta suffgr E.I. tan a

J31 I MP ‘u-‘ ‘an

peximd GE 5 mnntha. Out of the fine amuunt, a

mum caf 1E!.3..fiDDE1′..*”- shall be paid ta P.W.:L

injure-:1 Rathnamtna. Fine amcunt shall_4…VV_Tb§[~.V_

.a’9.mv-nI~u:n”i+-aw’! 1:.-r-1+ 1’v-u +”l.’.f.-‘M. nu-.A1n4-1-nu ‘F’?-r”\1’V’I +”n.n’lsnn1J’ :
5:5?” ‘1:-‘bu’ pulp “IWIIIJV \’-‘Val-. Hvilnfufi-J: H-n!””¢d’ lqI.l’on’IuJp5n$1IuI-I” 3.4. .1035′ I-‘–F\-ital] _5’