IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 12"' DAY OF JANUARY 2030
PRESENT
THE HON'BLE MFMUSTICE K_seEEDHAe_.;§AO*'vA'.'5::
AND
THE HON'BLE MRJUST|CE._SU;BF{AéH,EAAD34' é 7
CFBMINAL APPE'_I\__£. NO;;;_esx2oo2T»""%A
BETW EEN:
% State by Manchenahally P'O_|4i Oe_ '.:;..._E\.e.éPELLAN''IA' "
(By Sri. SB. Pavin, SPP)
AND:
1. K. Rajashekararee*dy,°£fA. =
3/0. Sri. Cheywireddy, " "
Aged:29.y'e_ars,1"§V ' _
Driver er AI3k:*593T, ..
Ch'i-nnastreet,
Mulivendal, ..
Tq & Diet. Cucic£_ape_h,"A'.P;
'~ }*Lin.gTud.u @ f5em--e-!-!«ngDdu,
_ ' SlOSri_.A$watha,
" ~ ~AgedA4 0~ years,
BGyE1'!akU.[W.fl',
. "'%Nand'yaj_!a.ATq.,
A.l?'. 'State.
"3, \./eenikatesh @ Muddu,
.. ' Venkatesh @ Byrabbulu,
_,-'S/O Sri. Nejanna,
Aged: 45 years,
Maddikere,
Pathikonda Taluk;
Cuddapah Dist, A.P. State
Val",
S/0 Sri. Akula Khasim,
Aged: 32 years,
Driver of Jeep,
TSR 1300 rh,
15' Gangireddy Street,
Pulivendala,
Cuddapah Dist,
A.P.
5. Vijaya @ Ankalagadu,
S/o Sri. Chinnararnudu
@ Yerrappa,
Aged: 24 years,
Pulivendala,
Cuddapah, A _ ._
A.P. State. --."g';--..F5i-ESPONDVENIS
(By Sri. S. Vishweshwaraiah; _
Sri. R. Nataraj, Adv. for R.3H&_R..5)
(NBW issued to 4) g "
This Grim;-na.| Appeéai-its 'fiied under Section 378(1) & (3)
Cr.P.C.,'p.r.aying.Vto greint ie_ave'to" -.'i!.e_an.fiappea| against the judgment
dated: I-8.9.20i}1.tV7._pas£sjed_ iayu" the _PrI. Sessions Judge, Kolar in
S.C.Nos;__178r'92V and"v-107/Qfigaequitting the Respondents -- Accused
13,11 and 18 in S.C;i!\’ieV.1’78_I’324 and Accused 2 in S.C.No.107/95 for
the offences.uruder’Sec’tions”3.24, 326, 332, 353 and 395 of IPC and
Section 25 ofthe ‘Arr3fis Act.
Appeai on for orders this day, SREEDHAR RAO
it .deIivered thefoliowing:
. V _ V _ .~!_i_J_.|_3__§_£1\|.._I
3′ .__44’ViThe.r’he.teria£ facts of the prosecution case disctose that,
15.iOfl~989, A-3 to A-16, ail of them around 13 pm. make a
trespass in the residence of PW–1. CW-4 and PW-15 are
_,the daughters of PW–i. CW-1 is the uhcie of PW–i, who are ail
it residing together. The accused persons after the house
6%/
trespass, assault CW~1 and CW–4 and they were thrown on the
platform of the house outside. The accused by then had
committed series of dacoity in about three houses ofjthe”~«same
locality.
2. One lVi.Chandraiah,
Manchenahally PS. receives informa’t«iVort~._a’bout”the-~ i,ncide’r1tS’i’in
the village. He comes to the byhVmotor..gcjycl’evV’aiong with
PW~13 around 12 midrflght. about’=four persons
standing on the main road of makes enquiry
and finds them in 2 tries to take
out the revcilvei-.;’*~.j’T’hVe who are at a distance,
some revolver from him,
thereafter, the avvay.
V3: iT~he’acc’;.ise-d persons are all arrested. No recoveries
“*«..arev-ieffectedvi.”from”‘ti’ie'”accused. Test identification parade is
i5i:i.f}’i1..and 15 have identified A-1, A-2, A-9 and A~t1.
are charged for committing offences U/Ss. 324,
332,g”353, 395 rec and Sec. 25 of the Arms Act.
if The prosecution had adduced evidence of test
_,vi_dentification parade against the accused. The trial court found
if that evidence _with regard to T.l. parade is not credible. Hence,
0l/
accused are acquitted. The State is in appeal in respect of
acquittal of A1, A2, A9, A11 and A16.
5. It is the contention of the State in the appjealf”th’at_’in
the test identification parade, the above accused
identified by PW1, PW12, PW13 and~:F’\i’Vi5.
clirichingly established the guilt of iheiaeeiised.iTiie» ieviideiieeiei
PW1 and PW15 would disclose ‘th:a*t..,the accuse,d_’*ha’d’co’rnrnitted’ A
house trespass, assaulted them’ initerition to cause
robbery and dacoity. ‘that the order of
acquittal is badfinigw. if if
6. ‘and 5 are served and
represented Respo’ndent Nos.–2 and 4 are yet to
be secured of NBW.
_7, i4C’J’nV_:’tliO.f(3Ug.i’.1 consideration of the evidence of PW~4
‘-.-_- ‘Tahsildar regardiirigtest identification parade, we find that the
for conducting of test identification parade is
not c,ornp.!~ied’ followed. In the said test identification parade,
is crypt,i.ca||y said that three accused have been identified. The
A rreqtiirement of conduct of separate parade for each of the
..ac§cused in the group of persons with similar features is not
it followed. The proceedings of the test identification parade
1/