. .u.,.. ....,.. ,.,.,w..* 'NJ'! .».....m...».mm Hiwm mmw W mmeszmmam %~w:3;%»~§ cgmm? ms mmmnm HWH mum as §<,MNA7.e$&%X"x"{iEfi
&'%A:fi.$9A:* A'
-; 1 .~-
IN THE HIGH CQURT OF KARNATAKA AT
mrm mm ms 1" an or cxzroaea zwsj f"g %
BEFTJRE
ma xcwgpfi flea. JUSTICE.V.G.4
Crl. R.P. ~o.1os1;2m6T
aerrween: " "
Gil. Chandmiah,
Sic Ningappa, V
Aged about 51 years,
Kadama¥ekanaha'§iiw_vmésii; 'V
Harihara Ta_l:.:!¢; * »
At Pram-at I10 --:fi » '
Rangapu.mVViE2a_§é;--::;;._ --. " _
Hatailcafra Talszk, .4 .
Chitrndtargaz ' ' * PETITIONER
(3? Sri H. )
sm:.e.r by
% L Male"i:am§u'r-Palicc. mmuaem.
* "v((5§§'§LG.NAnjana Mmfixy, 1-ECG?)
CRIMINAL REVEIOH PETITIGN IS FILED BHDER
'" SECTION 397 READ WITH If-O1 Cr'.P.€., BY T88 Ajffi
'1 2 2"
FOR THE PETITIONER mwrms THAT 'rt-:15 Isms' ans
cczurrr mv as PLEASEB m 551* ASIDE me mgrséaeem
DATED 19.o4.2cm masses av 'ma%- -- i-*ff"£i-A-Ir
DAVANAERE, IN cam No.314!@.f:f"°:'fi*.:: %
ms-: suoeeaaewr ma SEN'l'Efii¢E:'_'_D+'§TEi:\
c.<:. Ne.574l1999 cm TH;'Z-1- FZL,E ca? ($9.;
nu.) ma .mfi::., %
11-:15 HEARD mo
aaeizveo AND coarse; % éfima 0?
exam was DAY, 3.; :=eLLomw3:-
L k§& Q % g%;g i " %
This «man moaum uixder action 397 read
93%: ="..'_:pde fifufil-imina! Procedure, by aha
agywlantiifi 169.314/2mS on tha an at an
';}ud'g_a,', Traak Cam'! (I), Davanagem,
m:gk3 [%%;1§gg--mw u 33; my judasrmnt dawn! 19.e4.2m,,
4; 4% I §uekm%m Fast Track Sudan has assmasm my
'§§p#§ i §r:§5. fionfimxé ch: juéqomunt of mnvictian and
%ken:s§g§¢a psam by me Court at am cave: luége us: an.)
V" ""' 'W 'W """""*""W=°'m** WW'"% "e~«*i"--%»M~5
r--an um
''23 E-
and J¥>%FC., I-iarihar, in CC. No.5?-¢i199fi___ claim
22.133005, conviarzfing axe accused - petitionar~V!ija§fisi;f; of
having mmmithed the offence
469 of IPC and financing the §f;im_§I7c j.
imprisonment far mm yearé, a'_':jfi~ "
n.s.s,om/- and in amuu}§s%9.ym§5; at uindiarfifi
fut-that simple in1p__rfIsarnn§%enut:A"v.fo':€_»LAs§t'-- for the
cffence punishable u'fifi§r
2. ax. case kaading up to
this
2.1 I9: _' 'fmv tfiafl' the pmsecution that the
wuvura - rfiwngfunx NJ! wuwmnzmamnm rwmmu mwwma um m,:<'<~mmmma%.A& %"§§4£,:;?{v~§ «Mama? 0? KARNATAKA HIGH COURT OF ECAENAIAKA 1-HGH
_ harem" as Swwatary of 'Jyavasaya
'fiamgha (harainafher refarw to as"fiu
Kadarmayaicanahafii Villam, Harihare
% --TaIuk;"d.;:i9E:§§§f' %&:s mm from 3am 1995 to 30.07.1996,
2 é' "h'ss_ cfiacity as 3 Pubiic Eervant, who had bur:
with me work 3? fize said satiety, inciuding the
J remkrarsw and cash transacfians, has
A':-r:%Isapp:*opriataed as sum of R.s.1,33,23§.44Psi, in cash and
\r3
-;S;-
The accuwfl examined himsaif as DWJ. at-1d'___i'__:e atso
exarninad DW.2 and get ma:-kad Exs.D1 be D9.«jE=!'1iC_3--«»_C'¥9'sed
ha sida evidence. Laamad Civil Judge (Jr. 4
afbor huring the mmod ct:unsI:!».ap49faa'_:?ifigi j.
and after apptvciafing me are!
adducw by 51¢ &§¢£é§v&é,. his'
juagemnt emu 22,11.2q6s; ne:¢ a?sa2f%r§e 'pma::umn
has provw beyond t;i1at we accused
while working _ as society of
mmppmpriatad
as.1,3s,239;é¢sP§.,z%&a:§ingAsh; 3.995% and uzarabv.
has ooti2.n:it.fi§:§ t:§:a;:-'"pun'§hab$e under Semen 409
at' flue If-'ti that me pswufian has
pgovagl: u that has commithw the offence
V. Rama (-0? cf axe IPC. tamed mm,
aa::::@ on than quew&n of wanton",
V -V aen§n
.... ..w.. V|)¢'|l4fi at g:
«:6»
for six rrmnths, for the affanca pursahabie uuéagsecfion
409 IP12. aeing aggrieved by the said juéfiééfiifiht sf
. canvicflors and senmnza paged by the 4_
22.11.2005, the mum -- poti%:2§r crmnaa 2
Apm: No.314!2w5 on an nag L
mvunagare, which was"V.;§e;jo fivfir ~v'35ussio'fi§
Judge, Fast Track Qourt lit-'est Track
Judge, after on award, by
judgernent dam judgarmnt of
%...V_m'.m;a U?' mmmmm mfiw céwar 0? KARNATAKA HIGH coum OF KARNAEAKA Mimi C€}i3§¥.'E'?:%" W mmmmm emw
convictim nd Court and
accordingly, aggrkmnd by tbs
mm ordar the wind Fast Track Judge
data app»! and canflrming
rig judggzérfiljfi eff and sentence gamed by fine
has prefemw flak mvfiimn peti&n.
K V --V 3 ;¥'1!§.'?V§ ;hl§!"d the burned mums! appearing for
_ ' <1 and the mmcd High Court Gmrammnmt
épfiarirsg far the ram:-sderst
K)-»'~
«. ... ur£I¢.)4-":4
'+~='*".'.?~mi ur mgmmmm 2»-mm COURT 0!'-' KARNATAKA H§GH scum OF KARNMAKA Hzvzm cmw W mmmmm HMH
-:8»
5. Lama High Court £3ova~nrmnt__.__Pieader
_appam-ing far the respondent -» Ska submftbfe?d-- 'ih§%f_'the
prasacumn has proud beyond firafl
petitioner – accwsd has commim. ‘
under Section 409 at :9: ;’end?_’_°t§ie
confirmed by the
lmpcwd upon me a::.¢’us.§fid’§ann«:3t at an be
said no he excafiififi, m we prcved
misconduct ‘fife:-see punishabh
undar than ‘a no merit in
marav’:sio;i a.ammn mason is iiablva to ho
disz%:imya.%%%%%%%%%ij
6. given cxrafui censidatafivon an axe:
the mmad cnunae! appearing far tha
w ._ I’-iéiéing regard to the contanfinas urged, tbs
arbe for doaerminatien in this 39953! am-
}. whefixx tha finéing at am first appeflate
Court in Criminai Apaaai ޢ.314f2005,
diamsed :3!’ an 19.04.2906, mnfirming the
\}~/’
nu-2.
.;9;.
judgement of convictkm and sentence passed
by the trial Ceurt impugned in we
justiflad as” cults for inherferance in
“awn?
2. What order ‘?
I answer my above. flint: _Af6E_d§tj§f’fi3.inafi$hVu:”fo§wws: –
Paint Hal _ and sentence
puma in Criminal Appoai
no.314;2agS impugm in we ruvbion
“””””*”M *'”‘”-W ‘;«-W-W W i<mmm"m~ wmw mam OF KARNATAKI3 men coum or KARNATAKA Hic-EH comm OF mmmmm mm
is may w 3m seat’V§§:éé§a;:§n§’éifiminu§i appcai No.314;ms 3
name to mg to the amt appenaee
%%c:¢u;-t ragnmh snacmaam aw» law.
Mn: 8:2 par the am: order for the foliowin-g :
V mm new are
tngefiaar since aw] are irsmrmnnmed and in
*41s§r§:é-djremtitiasn.
xwx.
I!’-urn vx
MEQJM human wk” RAKNMIIMV-k r-mam %.,.U,_§.J!€I U!” RMKEVAIMHM rzswn LUWKI Ln’ NMm\Imh%&a%.M WEWW %._.,.a,Mam?w wk” EMF-%»Mi’$1M:fii~W§.§«7€« naswn mwwmw \…M mu-.mu=m.n..n «
“Z S”
8. trauma! caunsel appearing for we uafitienefi
has Man me thmugh the evidence of Pwm he 9 and
eanmnts of tha docusmna E)t8.P1 to P27 and the est!-§’,§ ahfl;:1;¥,g,:-ii if %
9f ’13:: watitinnor –~ accueod, who is cxmiinqéé
his witness DWH2 and the eonbants :’9f
E;xs.D1 to D9.
9. I have given emu: to ma cc-nbantimss of the far we paatitioner and thy Plunder appw-tug ma mama: on rmrfi.
_ _ 10.,,._{ “fl*:e wauid cbariy show am
tv’ti¢ judge, Fast Track Com: — I,
knem, criminal Appaz no.3:-szmas
fim5%”mm; afigriwea by tha juagamant at conviction
% « as.-gmai game: by an triat com in ac.
dam 22.11.2995 was éuty baurasd ta
fizz appal in acmrdancza with éaw. It is wail
that me first appatiam Court, in a criminal appeaf,
mi
«ma-‘aux?
.;11;-»
& requirw tn re-appreciate me crai and dacmfrsanmry
aviderzca adduced befom are trial Court. Howee;ar;j««._§;¢r;:sai
of the judgemant of canvictéon and serxhencga
first appallata Court in the prI£ent.’L-fiiiej.
revision wouid cmriy shew thét ‘A
has prwaodw con mi ba3§§§’~~.§:atAth§ fitéi
wasm mm for d§§efinifiat§§sf._ ‘i’:’..x__ is as to
whether Hm “ié§§ ja¥s>rldng as Sacnetary
cf the 31.03.1997 and
as to :§§: the «mom: of
Rs.1,_38,23§ir3§–égE§.¥«..:dQ;’in§ ifi}3§:E§uid mm as allogod by
.mmm mm g.,.Vm_.mra U?’ mmmmm H36?-i comm 01¢ KARNATAKA men coumr or KARNATAKA 2-new Comm” 0% mwmmrm HEEQH »
the prmiaaon. Court has prom-cm
an axe bas¥is’étiifi1.: is able ta grave that
flag – acéi:s–‘@ __g(‘av:s working as Sacramry and was
dpty of writing cash Maia and accaunt
hm and had mmpprwprkhsd fine
y§n’is:}::nt ii*: gmégnakgs 0!’ ms fumcfian during me said mm,
2 A saws; ‘flaw arwu the can ef fire prwuwn.
arrive at me saia fuming as be whether the
had praved mm mmsnabie daubt five gum
atacasm of having ca:-nrrrighm awe affe:-see punishable
\,m.~9~
«:12»
under Smmsn 4% of 1%., am fin-st appeflatae taught
he have cansklered the um! and docun’sentaryV..fe&§d–=g n¢e
adducw by the prasaution as aim the
prwnt cues. A on hohatf of 4-‘ T
Pwm to 9 haven men examiner}-an:éi A fiie ”
bu P27 mm ma got 1-2.. g.ua¢n.r;.emm has.
examinad mmaair as :3w,1mFLkk’j;snakk.he%haaL a1g& axaminea
DW22 and ya: It 3 ciaar fram a
perusal of age gamma; % than me: appeiiatae
Court thgré _fi’i§VV’numhor of wimumt,
an by this prosccutim
at £233 eansidemd by referring to
weir éévifiancé __i’ixV.’._éi§§.s’§£iV.I1aann-3::-chief and await ems-
vea%g1s1L”v:-si;*safioi9’i.” appelkiba Court: warm ax have ban
*4 ssewwt mwwma IwwnmvMIMI\M l'”‘N’l.#l””l %,_hflj.JEl 3-J?’ KHNIVMEMKA NEWH K….K,)U¥€5 £9?” Kflxwfiéfififi 5′”‘”5:g§I§”§ €35 KARNATAKA Hififl
PW.2 « Audibar has nammd £3
ams:% in”apgg$la;%a§;¢§: my man: of ma misavpmpriation
_V an tits mfificner ‘-~ accuaud and than mt
_’ A “iz=*as__ tho said wédcnee and fiver: is no
inmrfara wifla fie 5.3% finding. Apart mam
that PW.2 has givan detnilw evidence ragarding
mfiapprapriamn cammmd by an pefitinner -»
\J”/Q
V”§W.~”.F$””$€ KMPWWWE MM!” ¥\A’~\EVRV§”WaR£W\E’%J”& VTMJPWW %.,_§z«{%rfl¥$l K)!” NI-fifl%Vfi’liJWi\!*§» §°”‘H’KJ’¥””i &.J.J’%J3l”€,| fi..}fi'” 3’9§,;l!»3’9,K§’§¢&,£’»¥;,§}j.Xg§*E-‘f~%; ‘M§<._-v.-3–3;' cgwawyuyga §§%j»§- g§_;nYuM§'QAg.};§g}ig§".:.\ Q-ggglgg-1 gukjhgmg "gr mmflgwmggqfim r"uI,,,:;r51
«:14»
accused and if the evidence ofPWs..2 and 5 k not held he
be truthful and rfliabh, the evidence of the other
witnesses would amarne Enpolfince. Tlwuem, it B 4.iIj : {T ~
mat the mac apponm Court has mad to_;a.pplfi§cia fié'vVfitii;:fi
wanna: of PWs.2 and 5 in mfier "
artist’ |:% by the first awelmzo at
samtnm. ms court in o?
cannot rev-apprwaha Em but,
appmpa-ma that an mt
apmllaeo Court fo{1i§f”:t1:*§§’VV’app¢a| in
accordance the era! and
documentar§..Aev.i££§§§:ié» the prnsscutbn and the
wfitioner – Court and he find out
agtp the af cenvictiar: and sentence
against the pafitinner — accused
is find out as be whefiwr the wenbence
“y1§;ip;o:é:4 t1iu?h5§V’yau§tloz1var — amusw £3 aromrtimatze to
Aaccardingly, I answer the mam for
and pass the foilawing €)rdaz*:-
M/3
» ~e..Wm… W mxwflrflflfi Wm mum or KARNATAKA Hit?-H count or KARNATAKA HIGH comm” W mm.mM.m””§%m
-;15;-»
The Criminai Revismn Pefitkm is aliowa in part The
judgement passed by me Mdimna! 5&sians~._Fast
Track Court–1, Davamawm, in
M314/2095 dam 19.o4.2me~:s ..:.s;¢.ag.a Crinajw %
Apm: Nmawzoos as %.m :§.g%Vf-mkof
an Additional Soss£ons”V£lv§e!9o, “rm yracsgcwn -2,
Davanagare, for hash 6kVAgzt.~.F~»s:tE§!»–.ifs»..§c颒6§nce §\viti1 me in
than tight cf tbs are body of my
Omar. .’
to the first
* .’ Q 1
Sd/-
JUDGE’-