High Court Karnataka High Court

State By Babaleshwara Police … vs Maningappa Sannasiddappagol @ … on 16 June, 2009

Karnataka High Court
State By Babaleshwara Police … vs Maningappa Sannasiddappagol @ … on 16 June, 2009
Author: K.Sreedhar Rao Nagaraj
 

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
DATED THIS THE 16TH DAY OF' JUNE . 
PRESENT A  %   
THE HONBLE MR. JUSTICE? 
THE HON'BLE MR.   
CRIMINAL;'T§:1?PE..¥\i€Nr®':._VIT.ui'85/2di§f3 
  

IN CRL.A.1185]?-{3ii315.::".  

1. STATE EVA BAE2;LES3fi)vARA
POLICET.S'FATI()NT._     APPELLANT

T [BY :ADIURADflA__Mv DESAI, APP)

  E.  SANNASIDDAPPAGOL

@"«.I\r£A_NT1IR, AGE 42 YEARS
OCC; AGRICULTURE

" K§;§SHNAP?A
 @ KR§SI~:fNA?PA SHASEAPPA BIRADAR

%   AGE 38 YEARS, OCC:AGRICUL-TURE



 

3. PRAKASH MALLAPPA SHIRABUR

AGE 33 YEARS,

OCC: STUDENT

R/O DEVARGENNUR  APPELLANTS
{BY SR1 SHARANAPPA MATTUR, ADV.)
AND:

STATE OF' KARNATAKA

BY SPP.       I O

(BY SR1 ANURADHA M DESAI, APP};  I 

THIS CRIMINAL APPEAI;--IEE1F=I.1I,ED' U/'S, 3174; CR.P.C BY
THE ADVOCATE POR THE  AGATNST THE
JUDGMENT DT. 25.1.2006 PASSEDRSY THE 'P.O., FTC--I,
EIJAPUR. IN S.C.NO.82'/'~Q2--CONTy'I.C171E\TG~ THE APPELLANTS/
ACCUSED POR THE OPPEAICES' 2P/CUE/SS 302 OP IPC R/W
SECI49 OF' IPC, .143 RV/W.S'EC'- 1419 OETPC, 147 R/W SEC.
149 OP IPC, 14:8*QF_vIP(l?_ R/W S.EC.149  IPC, 504 OP IPC
R/W SEC 149_.O.F  506(2) O.T;IPC R"/W SEC. 149 OP IPC
AND SENTENCING VTHEMQTO VHNDERGO RI FOR LIFE AND
TO PAY AMPINE"OE,_RS,,_'T500O/.+._EACH I.D., TO SUFFER RI
FOR A PERfODf'.QF7fT'H_REE MONTHS FOR THE OFFENCE

P/U/S3392 OF VOIPCSR/W SEC 149 OP IPC AND FURTHER
 SEN'TENC'§1'JG' THEM TO SUPPER R.I. FOR PERIOD OF' SIX

 OFFENCE P/U/S 143 OF IPC R/W SEC
14?} C113' &IPC"'-AND-.F'URTHER SENTENCIN G THEM TO SUFFER
R.I 'FOR A 'PERIOD OF ONE YEAR FOR THE OFFENCE

   P/U/S... I47 OP IPC R/W SEC 149 OF IPC AND FURTHER
_E*~--._'__SENTENCIT«§G THEM TO SUFFER R.I. POR A PERIOD OF 3
'-.'¥EARS FOR THE OFFENCE P/US 148 OF IPC R/W SEC 149
 OP IPC"'AND PURTHER SENTENCING THEM TO SUFFER R.I.

FOR A 'PERIOD OF SIX MONTHS FOR THE OFF-'ENCE P/U/S

" 7j;-S04 OP IPC R/W SEC 1.49 OF' IPC AND PURTHER
SENTENCING THEM TO UNDERGO R/I FOR A PERIOD OF



 

TWO YEARS FOR THE OFFENCE P/U/8506(2) R/W
SEC. 149 OF' IPC. ALL THE SEINTENCES ARE. ORDERED TO
RUN CONCURRENTLY.

THESE CRIMINAL APPEALS COMING ON FOR
ADMISSION THIS DAY, KSREEDHAR RAO J, DELIVERED
THE FOLLOWING:~  I 

JUDGMENT

Since, Cr1.A.1185/2006 and S24./S2006grésggd%£:m§,o1>yI;Iie;.

same Judgment, they are heard

disposal.

2. The case of 1:ifroseVeutien’.ydiseioses that one

Bhimappa Biradar._(deeeaSed}=.had enmity with

1\/Iansani*._faIn1’i’r and..y4Sir*t’bi1’r’fami1 , since the members of

Sirabur had caused murder of grand

~fathe1’_~df deceased_,____That apart, because of politicai rivalry,

,er1m1’ty”~wa.s”‘intensified. The members of Mansani and

Sirabn’r”fanIi}uy’j_ virtually pitted against the deceased and

‘7»,.,___th.ey weretpreventing the deceased from carrying out any of

.’_thVte deeds for the benefit of the village.

&/

3. On 15.09.2001 at about 10.00 am, the deceased
was sitting on the platform of the Village Well. The of

the deceased) was getting air blovxm to his the

shop of PW. 11 situate right opposite to

PW.4 [grand daughter of deceased)’ Carlie and’

deceased that he is wanted house. got
up to proceed to his that Vii’;/ianingappa
Sannasiddappagol (A11 v*:’.E1’ippanna Ningappa
Kundaragi (A131 Kundaragi

(A14) Wielding @_ ‘ Kristappa Shashappa

Biradar Jagappa Mallappa Biradar — A16

Wielding V”;’\/:i:a1«1appa Shirabur « A17 wielding

chopper and Shashappa Biradar — A21 wielding club

frorn side of the well. The deceased tried to

rt1’n.v_V.0’.0’a.1’jove accused persons caught hold of the

deceas’ed.,.._”I”ne”” deceased sat down irnploring not to assault.

-. A~–__13 VV&¢A~ 14 assaulted the deceased with axe, the fingers

hot’ the ‘hand got cut, severe head injury is caused and the

0 “‘..de”Ce0ased fell down. The A1, A15, A16 and A21 dragged the

deceased to couple of feet. The A13, A14 8:. A17 again
assaulted the deceased. The above accused threatened the
bystanders with dire consequences, if they intervene to rescue

the deceased. The A2 to A12, A18 to A20, A22 ts

running to the scene and they assaulted

hands and kicked him. All the accu’se’d« pgersopiisdaifteir-ggssaultfg

Went away from the scene
them. 8 It h V 8 it 2

4. The PW1 to eyeflvivitneisses to the
incident. The PW]. by about to Babaleshwar
PS. The duty at some other village.

Mie polics’–,g8nstab1e.’.ife}aort_s”the matter by wireless to the PSI

and ongthe ins’tr:uct~ihon.’0f 18, some police constables are

deputed’ to’thegviliagemtio maintain law and order. The PW.1

complaint Ex.P.1_5 P.W. 18 registered it as

it FIR. iP’i?V.1.8’viAs’ited the spot for tracing the accused. All the

:”.v4.4acjcused were arrested on different dates within a period of

of days. The PW.17»~CPI, took up further investigation.

it Voluntaxy instance of A13, A44 8: 191-17, caused

recoveries of the blood stained weapons used for commission
of offence under a rnahazar. The blood stained clothing of the
deceased and the weapons are sent to the F SL. The EX.P.16–
serology report and FSL report reveals that the h1’o?o’d.stains

found on the articles are stained with human it

5. The accused are chargedforo commfitiiig ‘oifen~cesf it

punishable U/Ss. 143, 147, l48, ll
r/w 149 IPC. The charge u Partlll
is redundant and superfiu_ous’t~rsincle;._acclus’e’d”are charged
for commission of the higlherl same genre.

6. upon consideration of the

evidence, l:1E£S”l.l1P():l.,’I1″1Cl:” thatv.A–l3, A–14 & A-1?’ are guilty of

302 IPC. The presence and

paertliei-paiiloii._goff’Al-:*1, A45, A–i6 & A–2l although held to be

l proved;.. the court comes to the conclusion that they did

U deal any blow and their actions in no way contributed for

of the deceased. Hence, they are acquitted of the

it In respect of A-2 to A–l2, A–l8 to A–20 and A22 to

A24, the trial court holds that the prosecution Witnesses do

not attribute any overt acts to them, their presen«cTe’.,A’and

participation in the incident is held ‘lIe_’i1ce,4_

acquitted them.

7. T he convicted accusec1.»’:’xV/i2::”;A.A,_l Al: 14 ” 7 0

have filed Crl. A. No. 824/2ooe§ha11efigmgthe £:a.§:iv1¢fion for

an offence U / S. 302 r/W-1 49 lPC;~.

8. The has filed 2006 in respect of

acquittal of 1* for an offence U/S 302

IPC. not challenged the acquittal of

remaining to A– 12, A»18 to A-20 and A-22

ttttt

B. Naik, learned Senior Counsel
appeja;;~mgr5lrA91 A- 14 82 Ad?’ (Cr1.A. 824/2006) submitted

the fol.l”owinVg”r4easons to assail the order of conviction:

” *i)_ l”lThe FIR allegations do not disclose that A~l7 is in

the company {if}, A-13 to A16 and A~2I_ who

ii)

9

caused assault on the deceased in the first phase
of the incident. The rest of the accu.s’ed7.._caIne

together to the scene after the

assault. In the second phaseHof~..ass_a.1i’lt;”A:l–_g1V7–._
wielding chopper along :WiT.h’A2 to it

and A.22 to A24 camezhto a 0′

blow with the chopper Vonl’ the 2 0 The
evidence of PW1 to WhoV”areV”tlVie eyewitnesses
to the incident.V_hoWeife’1’i.:’indicts that PQ17 was one
of the particip’ant the first phase
of assault on,tiie« A-1, A13 to
A&6&fi%Lggwag”+_5

in false implication of

innocent_ person-s___o–f [the rival group Vindictively in

xVthe rte and as mmfl1in.the evnjence.’The PWV2 my

PW’6valsVoV~.fai.sel3?l implicate all the accused named

the “FIR___al.though no overt acts are attributed to

Vtlieni, and there are no corresponding injuries on

ideiceased to correlate with the manner of

“‘ i ,iii)

stated in the FIR and the evidence.

he PW.1 in the cross-examination done on

10.03.2005 at paragraph-2’7 states that when he
Went to police station to lodge complaint, the PSI

was not present; the Havaldar was present and

%/

iv)

10

he (Havaldar) enquired about the incident. PW.1
orally tells the Havaldar that “the r_ne_ral5ers of

“Mansani and Sirabur family have_;m’u.rd.ej1*ed4’~my

father”. The PW.1 if really hady’l”-vyhitriesseci..,4t’he.._._
incident, he would have “m.entioned» ‘._the–f}fa”r:1ilyj’.

names of other accused-‘ f?”\Fv”.1 l

and concocted the*’1″:a_vmesl*of’ the iwho
not belong to Mansvariiand lS*irabur The
PW} has fa1se_l_y ir11′;’j’1iegg’jAtt$;h{‘js-…1;};e «accused persons
belonging toll’ vindictively to
harasshwthhemy’ the persons
diflereritvvlliéairiilies like Mansani,

Si}’abi_ir.:. V. V. and Saddappagol,

~ ” six/iantur aijid Korti liavetieen implicated.

llinyjlthel stated that there is enmity
hhbetyveen’ihisllfarhily on the one part and Mansani
and Sirabur’ family on the other part. The enmity
other families is not stated at the earliest

V’ ‘V gliointfof time.

., The FIR is registered around 12 noon and the

“same is entrusted to PW.14 at 12.15 p.m The FIR

is submitted to the jurisdictional Magistrate at

6.45 pm There is a delay of almost six hours, even

vi)

ll

though the distance between of Babaleshwar RS.
and Bijapur is hardly 20 Kms.

PWJ4 states that as he was suffering from
dysentery he went home to go to toilet, after four
hours of entrustment, he went to Bija,’;’jur–VV’and

handed over the FIR to the

evidence of PW.14 is quite artifi_c.iall_:

of six hours in forWarding'”the”«._Fcourtm

becomes highly sigriifilcantl” _
manipulation and ‘false implication accused
who do not belongllltol family I Mansani and

Sirabur.

Thelelx-‘i,de_;tice”onreeord discloses that the deceased

‘wast aV.V_lnotorieu’selement in the village, had

incurred’ ‘;en’1nit’y with several sections of people,

E__:’lie_ was’~s.exually harassing the women of the

village__ and there is every possibility that the

it village-i**s went to the deceased to discuss and warn

v_.-lii_rJf1.Alln the heat of discussion and quarrel the

‘~ incident has taken place. In the circumstances the

V offence would not be U/s. 302 IPC. At the most, it
may be U/S. 304-1 IPC. The conviction of A–l3, A-
14 3: A-1′? for offence U/S. 302 IPC is bad in law.

%/

1’)

10. Sri. Ishwar Choudapur, Advocate submitted the
following reasons to justify the acquittal of A–

and A–21:

1) The FIR anegauohs Zfilisc-less: a;*$hve’t-his J

accused were wielding cluhls-t thejflconie ifannirig
along with A–l3, A– A-“17;.Vth,e’;:r hold for
the deceasedzwho wasvvierarining away; ..A–l3 and A-
14 assault tl’1e7aXe on the head.

Awl, A–l5, A–‘lr6,:and.”VA-f2 assault with the
clubs they deceased to some
overt acts of assault with
;,:_ “‘l’hreV’_,=irersion is artificial and
A-1, A-is, A–l6 & A–2l were
2″present.VVat:.l:th,e’ assault, they too would have
assau’lted}. clubs. Their passive conduct

» V _xappear”s”to._.brev preposterous.

V elefiidence of PW.2 in the cross–examination
. A that when the deceased was running,
A13, A14, A~»l6, A-1′? and A–21 caught hold
deceased, he was grappled and made to fall

down. Thereafter A–13 and A44 assaulted the
deceased with axe. The evidence of PW.3 with

regard to manner of assault is totally inconsistent

1.4

11. In the light of the evidence and submissions made
at the bar, the finding of the trial court that A-1′? Wasone of

the participants in the first phase of assault “A-1,

A–l3, A»~l4, A–15, A~l6 and A~21 appears’1V:””toV’1o;e that

prevarication and inconsistent with theulearliest ‘v.ers1’o_n the7.._ ‘_j

FIR. The recitals in the FlR_4_”disclose
chopper comes to the scene A~l8 to
A~20 and A~22 to A–24:g_{fter held deait deadly
blows on the deceased_..an_dV. A16 and A21

Wielding moral support and

threateniing’lithe?bysltarideirls. “lfnellllevidence of PW 1 to PW.6
implicate 11A~vV17 as ‘t-he’«assailants along with A- 13 8: A-

14 who-caused deadly Weapon like axe in the

‘firstsVpiiestefef assaultmallong with Aml, A–15, A~16 3: A–21. If

assailant in the first phase of assault,

l_3W–l “would. have omitted to state this glaring fact in the

Merediee, when he names A1, A15, A–l6 and A~21

1_1against°1whom no overt acts of assault is attributed. In that

%K

15

View, the order of conviction rendered against A17 does not

appear to be sound and proper.

12. It is sterniy argued that the Ami,

A–21 are falsely implicated, since in the

stated that they were wielding in}.

commission of the offence. The.4overAt”.a_’cts tgoiuthern
are only limited to dragging andthrefatening the
bystanders. if really’ “pdreser1t and
participated in Commissioriiof they too would
have dealt blows conduct at the
scene is it is said that there are no

corresponding.’injuriesAonthe deceased caused by clubs.

~ ., A :,,,”j’fie.1ogic above argument may appears to be

o:r1.–:a deep scrutiny of the evidence we do not

think ‘that.._”the:conduct of A-1, A45, A~16 and AW21 appear to

artiuficiaifias argued by them. in fact, A1, A15, A16 and

clubs come aiong with A13 and A14. All the

1 ‘«’.sVai_d’1accused chased the deceased. A13 and A14 deal blows

16

with axe. The A1, A15, A16 and A21 who were wielding less

dangerous weapons do not deal any blow, but they ‘moral

support to A13 and A14. They also indulge

deceased to some distance after A13-«anzfl ‘.ass’aii1t”~wthCT

deceased with axe and threaten
the rescue. The fact that “deal yin/ith
clubs is not a ground have been
falsely implicated. against
A1, A15, A16 andilfl.’-21 that they are
the members asysernbly sharing common

object _

14. of bystanders including PW. 1 who

do no_t’-to the re’sc1._1e.of the deceased does not appear to be

.’uLr111atu.ral.,47because the accused were wielding deadly

weapons antlsigiiring fatal blows to the deceased. It is quite

_r1a_tural the bystanders would not risk their lives in such

4._sit”uatio’n.

17

i5. The trial Court has given a positive finding on the

basis of the version of eyewitnesses that A»1, A~1E5}’-TR-«.l’6,A’and

A–2l did participate in the first phase of assadlt, ‘

them for flimsy reason that they didnotydel-_al

deceased. The reason given by
wrong. The evidence on recordircateg.o1<jgal1y'_= their
active participation VVith__fi from the
beginning. Their overt dragging the
deceased to 14 and threatening
the that they are the
each one of them would

be liable floruvtlie acts U / S 149 IPC.

E"l:'The,__discrepancy with regard to overt acts of the

by Sri. Ishwar Choudapur are only of

V t1"iVial"–nat.ure,'lsuch "discrepancies are natural and bound to

l"<Toccurl_.whe'n the witnesses are called upon to give evidence

with regard to the incident which has taken place about 3-4

"-«years prior to the date of evidence. Such discrepancies would

43/

I8"

not dent the veracity of the evidence rather they would lend a
touch of credibility. otherwise branded as parrot like

narration.

17′. It is strenuously argued that PW~ I

R8,, tells the Havaldar orally that

Sirabur family have caused the his
there is false implication of ‘do not

belong to the said families…

of the above contention,

we feel that no serioiis Viinlportance can be given to the said

discrepancy. PW. been cross~eXamined at length on

:’;_th’1*ee.”different,_ occasions and his evidence in the cross»

eX’2’mi’i_1ation._lis.ll.l”Vqtiite voluminous. In the first instance, he

orally””states’t’o Havaldar cryptically, when asked to give the

“l.v.4’c9iinplaint”‘in Writing, immediately he puts the facts in writing

without going out and without loss of time. The

“-‘Mitten complaint is handed over to the PSI who comes back

19

to the PS. The written complaint is registered as FIR. The
cryptic statement of PW.l eiicited in the cross–exarn’ination

should not be read unduly to infer that none

accused viz., A~l3 (‘Sr A«l4 and the acquitted’

1, A–15, A«16 and A21 have not barti’ci;§at’ed ‘in”con9i:ni’ssion

of the offence. In the FIR a detailed Version Atlfig-…gna1nneI-.Qf
occurrence of the incident hasy_beA’en stated.”‘Thejndependent

eyewitnesses to the testified to the

incriminating acts:”o.f A– 25l.t;;’\;iv,V- 15, A–l6 and A–2l.

Therefore, we”dTo__ tin_d,__;”anVy-.” go_’od*reason to reject their

testimonyA’regarding.’;§1~es’en_ce participation of A-1, A-15,

A–l6 andx’AV–2l an unlawful assembly along

with A313 & AA!’14§.n ‘~

evidence discloses that the blood

stained. axes-.’«:’at MO 9 and MO 10 are recovered at the

iiyohiunataryinstance of A13 and A14. The FSL report and the

report disclose that the blood stained clothing of

A ‘:’..thTe”deceased on MO 4, M05 and M06 and the blood stains

_\/.

20

on items 15 and 16 are stained with “O” group blood. The

mahazar witness~wPW 8 has supported the recoveri,e~s_:.”-I11.’view

of the FSL and the Serologist reports, it

MO 9 and 10 recovered from A13 an.d___A1<5i? ar"¢.::f'11e."'one uslecltp

for the commission of offence.

20. It is strenuously ‘deceased was a
notorious person and had incurred
displeasure and of the locality.

Therefore, persons causing
the If really the persons

who are A’1’nir’nical.__towaf’d_s”«the deceased other than the

accused’ had caaseddthe rnurder, there is no reason for PW.l

culprits and to implicate the above accused.

contention that the villagers gathered at the

.¢”.,”w.e:li~, questioned the immoral conduct of the deceased and in

l.’_the”Vheat of quarrel, the incident had occurred also appears to

” untenable argument and it is not based on any credible

46/

7}

material on record. The evidence of the eyewitnesses
particularly the independent eyew1’tnesseswPW2 PW3, PW 5
and PW 6 would show that A~l, A~l3, A-14, A»lE3, A–l6 and
A–2l carried on an one-sided and unilateral the

deceased with deadly weapons. In the face of

evidence, it is untenable to argue that in a l’1’e’a’t– cjuarrel. they

deceased was assaulted and that offenjcet.wo’uld~ l3lCl4A.l3’art–l

IPC.

22. It is strenuousiyc there is undue delay

in submizssioln _theVlleXplanati0n for the delay is

artificial. the FIR was entrusted has

given evidence vthatf’ he was suffering from dysentery and

jvllirnmediately went to the house to attend the

later on he went and submitted the FIR. to

the l\/la-gis.trate”l at Bijapur. The distance may be 20 Kms,

if if if 4.ut’h_e1=e;i,s ncrevidence with regard to the bus frequency between

l.llf3:_at;aleshwar RS and Bijapur. The reason given by PW.l4

T “..th’at’lhe was suffering from dysentery cannot be rejected as

a

I\J
Ed

artificial without proper material in that regard. The
prosecution has expiained the delay in transmission of the
FIR from the 1.3.8. to the Court. On overall consideration of the

evidence we do not find any good reason to ho1dV.VV’t1i’at_ A-1,

A13, A44, A~15, A– 1.6 and A21 are

manipulation.

23. In View of the abov di._sCussion,V tfileid
the State in Cr1.A.No.1__185/2Qfj§3a__is».._Vallowed”and the A-1

{Maningappa Sannasiddappaget _A-15 (Krishnappa

@ Krishnlappai’ A–16 [Jagappa Mallappa

Biradar] A:’.2iii,[i\.?t§11..1§pp’a Shashappa Biradar) are

convicted for the offence punishable U/ S.

iiii4_3o2.V’ri;'{3i,”ij»;4i9.¢_p11:>ciH ddddd The A-1, A«15, A–1e and A21 are

sentenced-Vto._t1ride’i”go imprisonment of life.

is v””‘sFhe appeal of A–13 (Tippanna Ningappa

‘.’_Ei1inda1’agi) and AW14 {Shivappa Tippanna Kundaragi) is

%//.

E»)
U.)

dismissed. The order of Conviction and sentence passed

against them is confirmed.

25. The appeal filed by A-17 {f’rakas1f1..VV_ii\/iaiiappa

Shirabur) in CrI.A.N0.824/2006 is aiIowed_._.-3VEfhe”V.’.1’drde.rV.’of

conviction passed against A-17 is__se_t_ asidej’

Maliappa Shirabur) is acquitted.

26. A-1′? [Prakash .Ma11ei;£1;.-7uV<§1"vShi.1fab1i1*J*sha.1i§ be set free

forthwith if not required ,