High Court Karnataka High Court

Venkat vs The State Of Karnataka on 27 June, 2008

Karnataka High Court
Venkat vs The State Of Karnataka on 27 June, 2008
Author: Jawad Rahim
IN THE HEGH COURT OF KARNATAKA AT BANGALQRE
EATED was 'THE 27"' DAY OF JUNE, 2008_,» _j

BEFQRE

THE S»-if:rf\i'Si.E reg. 3usfiC5T35WAD'RA:V%41?§   ~
CRi....A. No. 281{§:F2:89%? ' 1 %'  
amvsew: A  

1 VEfv*§<A'§'  
S/'0.SHAR.fi%€iJ KAmALE%%"'% -  
A!3E.29 YEAR$     '
G{.'C.fisGfiI£ULTURE 
R.i0.KGR'r'AL.  '
'§"Q.AUR.A_D,*«§I-DA!-'cg  

 %%%%     A??ELLA£'-£3'
{By SRiA'V?'VRASAfii$ifi«V..KUMfixR, Aw, AND c.H.3AoHAv,
AW} L   A     % .

AN3:

 1 ..«.§'i"i"V'iE~S"§':5*n'i;"zE"-*1? i<A Rf~iATAi<A

 % aw-* aHz-ax: RiiR}§L ?Gi.ICE
A  _VREP;S':*..S'£'ATE msuz: PROSECUTOR
"  i-i§.6?it1'{}e:3R;T suzaozwe
% '~_%fi{3.T;§§-.{}1§{E"1
 ," ' RESPONDENT

“(E35531 a.aA:.m<RxsH:~sA, ace?)

*3':#

'ms CRi..A mm uis. 3'24 CR.P.C. 3? THE

,.._j'VA:V"AE_2Es/GCATE FGR 'ms APPELLANY AGAIMST 1';-:5 zunamarw
DT. 33.2.04 PASSES B'? T'riE 9.0. FAST TRACK COURT-3.1,
' A ;g:r::Aa, Ix s,c:,m,§3;98 «- CQNVICTING THE

' AP?Ei.iJ§i'aiTfAC€Ii.§SED F-"QR THE OFFEECE 33/UZSS. 32$ ANS

324 QF Z912 A9859 SE!~i'¥'ENCI?siG HIM TO UNEERGG R1. F-'QR A

5""

ks.)

PEREGE as 3 ‘mans Awe Ai.SO A mas as RS.25G€§!_’-«..4V_?€§R
THE GFFENCE P/UJS. 325 QF 19: ANB_….__Fi.!R;?}5§EFI.

SENTENCENG HIM T6 UNSERGG RJ. FOR A 2′-‘ER.–I;-“.’»{,’¢ GF’*€3:if’+§£–.-“~,
‘YEAR. ma THE’ 0?-‘r”-‘EfwiCE W055. 324 0? 1?;:.”~…%a:::’fi*:»+ Ti~’1’E_A
semenscss SHALL RUN CONC_£_J.RR,ENT£;Y’.”‘=X_j.!.£}-, ‘
P#xYf~’§Ei’§T GF FINE THE ACCUSED SHAL-1. ~.__UN£3;E’RGGA

FURTHER 5.3. FGR A PERiCaD OF ~’?~”¥G5’siTH$

é’5ai3i”-“ELLfifi”§T/f&CCU$EE* PRIRYS THE”;€3&BG’«fEf’:€.7’RD’ER’–:Fv§)’5c’$’

BE SET AS135, _ V _ V _
THIS APPEM. IS s2″.=.”‘2’2?*’rI3″is~’5V_s’H3 §v5’»v 5′-iE;}\ir’?.AE–f’.\,i_Aif.’3 BAY,
THE ccauar L*sE:_:\.zE;=.,ts£z’ms F5;..;.r;2.vs;:;sa«:s_;.-

flsnvéé-‘féfi:..’a§¥:fi’§e§i”i–é’;ifi.¢¢§péé:i against the juégemarxt
in $322. :”\§’é’.” 8,f’;§i§§§::f:-fir? fi§é’ éf”:”;uéae, Fast Track Coizrt.
Bédar, asésséé fin ,.:on’vittina fiim for the offence

‘;:>Lm§§%’z_a_bie L;:::.dez= s,e%ci:%e%hk*3L2s and 324 Im

,. ?v}”;”.. €53materiai facts an the basis :3? which the

ééiiifiéfi”‘¥*«§3_f3_i!’§éf3..3I?fi C(‘:fiSé§E}E¥’1fiV fauna auiifv are:

T%1_e a:cusefi was iiififié as tenant $21 the muse of his

._ ‘~:%:’:ai’é%E:ai ilfiéié — Kandu ~ CW1. K3¥’:C¥%.i’$ rnaternai zmcie

” fiaaefiier by name Shabha, wha was aartxpcgaé fa be

V ” r*r:3rr§ed ta Kafiéu. The accuseci, W513 was tenant, am:

efeveééned infatuatien tawarfifi thé said airi and wanted is

W

camsittefi fer the saié cffersces arm’ cénseaueniiy senienteé
‘mm ié imfififiéfiffiéfii sf three Vears wifh fifié. it isvaiésééieé

in ifiis amaeai.

£5. The Seamed caunsei far a:;:§éiia2″:t..S¥T%_:”€Z,§~%A.;3adi:év

assaiiifig the éudaenient cafitendéfi ;t’E1;_e;

jzzstice, rm fiawt, svzaieci é$wr:éi1_e affesjéé ffar::*’V–5§:}it$fin°’;3’€}%?

is Sectima 336, but we §earfiéLd.,A_’%:ria§ j1Vz’&g§e_”i’§’as $eriou§$§r’
erréé Er; cemzictina the ‘:a'<':mzs:éé fi;évr:.tV§1.éf'~–::ffencéA fiunishafiie
under fiettiefi 326 m:. V(§is.__raé§é::§'fi$3"~-ftiiééfit'-Véf Ehe case is

concernéé%"'Ef"wé§..$ 'az%'7:;7&:$_ 't§i{'a't ti*;é2*"évis rm €0F'iS§$tE¥'i€2'Y in the
eviéefi:é"–.éf«.the– Vs:'E.?i'ii.f*¥'¥';1.,::§:afi'aaiv PW: —- Kamfiu 3:16 the

fitatarisevszi af"'%1{s' a*:':,<3éf:*.i':éf ?WS –I Kerubaé. He wcuid fifififéfifi

:§éS'i§.¥'}'¥Gfi§r: '$5'-WW1 fmsrid rm aupasri frrszm arzy ether

"év'§ééfi':é"v«§é{%3zjfii;-g the fifimé Wiffiéfié if: the case, fiameiv,

?%:'§'z';-,__ '–A 51_a fi{i'?..V_:%§hen examined tarmac? imstiie and ifiéédéfi

V'-., 'V§§f3§f3fi"Cé_ i3f ihé ifiéiéiéfii. Amtheir' imfiérfafii witness Lima

":S'_éra:1é'é';f, said if} fie am who shifted the injured from me

"'%–.. :iaia%:e :3? czstcisrrerzce tr: big muse far E.i¥"!&)¢2£§§a§'r"i&§ reasfins

jwas mt éX3¥'fi§¥'¥é§. Atiaéfiéng is him fhé testimcmy cf PW;

Iéae

L:

— Kafiéfi, is we msufficierzt ta haffi that the accus’:-ajd is

guiitv cf the cffemté: fiunififiafiée uficier Sectiar: V.

F. Aitemativeiy, fie wouiffi ccmtehd jE§jét.:.eVfe i€ if%w*é§

csrxsifier the St3″iéi”:’3éTif fif WV: —-3’rsfé:’idz:,, ‘as -:a’:*e”».«%;’r;=:a_iV§;2%;d’V”t:V’n§’

acfuai éacurrafice even then the adfiziésiczrxs Ev t:–h esé’–.,

witnesses Gr: thé msieriai r:z€:§f:E.L.V§§i(e wea’*:z;3_r:-9[sefi,_ iiéérscns

wirw accemzzranied him. “a~::_d titzAé””‘:”r’L;é91j,§’x:Vj\éL’-factesflhévs éreatefi

szzcfi a dint ifi aroseéfificéf; i i _’_.fiféétES dfiubt

regarding actigai=::€:a:ur:§:er’::e§..’ Ti’i’r’ée. ara mini: ant

frem ti2ef””e~’~.::V§:§i1c§:’%;y1§:.;’§h3i_”aré;'””{‘:’:}’ PW: ~ Karadu in hi3
fieaéfiiiiésg “;§_iEégé5;.f’4″i%? a”t..é::,§ig$é«:z* appreacheé him an the

pretax? t’r’2a t.*-§Vs r*r:3Vfer%:3_§” u..§ic§e’s dauéfiter wanted to taiic ta

._’r’s§§’:’:..; ‘2>.-$3__éefi:jr:§tté6’ivv.:ai.ar:i with the acziusea’ as there was. no

“:__r’eé s’£2V:2_ éaubi his bofiafide: {2} 319 Comfiiainant

%:a4{i.’r*;ai?ciVE§vA’.v~V§:’§é§:§’w$£n the accused. As. her the aémissierz he

Qsfnei %§ii:::”::2fs§§r ante éfifi thus there was as atauaintance of

“V~Iii§é’Taf’*::r;u§éfi; and (3) That the Campiainant was minted out

‘i:’?*:ere has rm enmity between that}. when there was

i;}EF’S§?’¥a§ acquaintance between them the quatican cf

acctzsefi having mimics! attituda tawards mm is daubtfui and

flail.»

was reeuired te be erevee by the bresecutier: with14jfi’refte:riei

eviéerzrze.

8. He weuid further urqe_Jthe_t_Co;1ij§i’err:’;:ri’i’r ” V

crees-exeminetier: says trnet he emerge

stoee ene feii uneenecious, ‘:i3_er:_ he ‘saw .a_ce.e§e_§«—.r_:etisin§Q’

injuries with knife. whiie refer_rf.i}:Ii j;*;…te»;i1e’evidence ef PW1.

the ieamee ccmnse! aisci.rreferreriji;o”‘i?1,e..eviidence cf PW6 –~”

Dr. Ushe H.Sinm;r-,__the,rrieéi£;e§”effieer; has examines;

the victim. dreV’.éj:jn”te’fr§e said evidence te

say’ thef ear the Cernpieinant is
recerciecrbgr ‘her errriil» was grievous and there was

me eeeertive’ er:Vir:ieri– her that injury i’xir3.1 eruci 8 grievous

‘*ie’ne£$i1re’;V. men rraéeieal evidence is siient and he ciinchine

“ev’i§er:ee”«e’hrei:e:fire nature ef injury sufferefi, then mart

{hat true injuries were sirrrpie in nature.

9; Lestiy, he weenie’ ccmterze that the statement

the mether of the injured reveaie that twe eereene

. —–.’j§r2e¥ue’ine erze Urea Bireder, breueht injured in her heuse but

. uftrze saief witness has net been exemirzee erxd her evidence

ef the body and were cjrievsus in nature. Therefere, he

seeks sezsfirmstian af the féndinct ef the iearned t:*ia§4.,§,:§;V’::.i§::*.V,

13.. Havina heard both sides in subbis:11’éfité.tijfifii”

the materiai an retard I have re-aA;;z;3i*ais:=:::i’*’t!ie. »é1%ici’:=,-V:’:.:_eu ” ‘V 2

aiso.

12. As rerssrds time first~f’;ji*aunfi ‘L:rajé:fi.iii? i’i**:V sé””a”;::i:3eai, ‘V V

it is necessary to cbser”s<s,V. thats't'i":sVs_;i:1§ii'd_§::1t ifi1'a'd~aC?surred in
the evening when the viétififi'a'ir:df't§1e__Zssscgzséfi were the eniv

sersens to§etf§.e:'~.:I~_t is prasecuticsn tfiat

wart fisgrm. *?.?:é"7x:;ir;itj:fi;s*:j "afiv. wérscm was in ms Cefi":i'.'1&i'}Y.'

Thsrsfsrs',"'–v§_ihssv;*a"'tijé:'ssség»iié}2t ans victim were the arsiy

i2?e¥'S,!'¥;?:i'S'V §Ei2aeth"er,._};§e -Vgrauié haréfy' sxbsct sther evidence.

says is impartant uniess we find that his

s'iaiér~r§é'r:*é""_~:f§.as~','bésr: bsiisd by any other evidence isaaiiv

V . ¥:arszi"ce§':tvC{:s ixscard.

s s Tim famiiiarity between the accuses and the

.’.i:’1jfi%s’§ is sisc unfiisputabte as the accused is the tsfiarat in

T ‘me muse sf materrxai urzcie cf the victim. The very’ fact

‘ x that accused has abbroachsfi the victim in his muse and

&R/

4 >-…

mm

fracture ef bone is ebviousiv reszfit of attack 0!’: heeififrhe

incised injuries feund on the eerser: cutting thre_12’§§}1″t*§é.eL–~I§e:%,_.

ncee and other parts as eescribed iJ§’]mfl’!E we’ur:ef’_:e:fifl::a*£e” ‘=

are ey use ef knife. The Cempiainae: hes ..eie’eri1vA.1st’ét’e}-j’e-1;h’e:t_eé

first he was aseeuitefi with stc«’f:e1..endV9wh’ee heV’fe£.!,i.eeV${e’3the

eeeusee steebed him Jwith ffiesfateiment is
eueperted by the medie–e§”ev’§:de.g:ee”*w«df§ ‘t%3e doctor and is
therefere, ceneieterjt. T::e:+f¢;e,% found an the
bersen ef an use cf stone
and injuries is the oniv

euestiodtfzet e.r§ée§-‘cerieideretien.

E3. as zjetee %n’.r:e”iFa supra when we find new reason

‘::e e§s;’i)ei.i-eve..ihe’Hefeiiefr:er:t ef the Cemetainent that the

“”a_.e’e;;s”ee%:fi.§tiv”Vi;Vi.e%§ed him up frem his house by eersueded

hire eeeerfipeny him tifi the piece of eceurrence and as

‘ewe eisefavas with them it waves that it is the eccused wise

T”‘e_s’vs:’e’i;*.ee by the vittim caueee him injuries. ‘me motive

‘ .’_/”. V”fe_etor is eise Wéfi estabiishee free’: the evidence :3!’ W5 —

» ufi-(erzibai and 3530 the Cemniamefii. Beth have stated that

the accused Wéfitéfi te marry the fieuehier ef PW-1 -~

ggfax

that he has aiready undereane during triai the dete_rf:§_§n_Vsf

more than (me and haif a manih.

2%. “five ieamed HCGP ormosed the Sa;i:d_:’~§)§é:’:’§fl@nlj ”

grcnznd that the crime cammittewj

sericzus nature arm victim has ,sqfieréu*A_ifi1men5é§;f.v” ”

21. After cansiderina has Wbefcre V

me regarding fiunishniéni .’i cr~.A.be éifiséived that
ifiiifiifififfiéfii to be impasgé A._5.5’_a_’£Vi :1be..:TvfiE§~§»§.stienate tn the

crime ccmmitt_ed”j§§d\§ haLs* “i:o'”5é §§a>:ée§§ an the nature cf

effencéV’v»;er:3?reé*£téfifé§id.’§%fé_§i’nér”of its commissicn. For thae

reasims aii”c:i§*t:2r:9§st$:2§;éfi:_i.’:’;’which the cfferzce is committed

._ becafijev ?’eievar:f’.’*«~ _____ A .

A instant case, it is noticeé that the oniy

Eaééfisn tewards the victim was the daire cf the

V .V acciiéseé ‘niarrv a woman. Agiaart fmm it there appears he

féétar, whicfi was in the mind af the accusefi in

é’.~:=§7a&3t the victim. “i”h::suah it is said that he attacked the”

T Fflétém Witt’: stem afid caused injuries by knife, it is dear

A. frcm evifierzce, he had an eppoziunity ta cause much mere

3;;

harm to the vittim but he has net done Sf}. Besiéeég

facefi the triai and awaited fiECiSif3fi in ap:3eai—-.4ffc:r,éAl§§::’>{1t

years. The afferzce Lmfier Section 32.8′ EPC i:-‘éiiliféfié ‘V

Emnrisanment as weii as fine.

23. The period :21′ thr1.ééV:V.:._’yeaVrs . §.i§%fi the
accused ES, :19 daubt, £2′;Efw:f:’r.i§f”‘;fi.§z*:%:;_;*%§§Véi;«azfrceéEuéizified, but
Kééibifié in mind the cir€AL.I.I7I5:3’1StVa:%.*s’é;§’;-:.vL i:**;”‘~*.vis.éi’A:’%?.:v£f’s’*V’ti’:e effence has
been :$1e :;i§en%é of imarisonment
fiééfii te to bring in the just
ser’:tent:_jé’.”V_%+’i:e%*:;;§:;g .’i’§ifV’V1iVz1*:;’:arison’r’:1ent fer a period
cf threév’A§*e!a’rsV is reducefi ta a varied ef

Six r’:’§.:.~z3tLhs.’ ‘ V39: ti?-egiame time, the émcurn: of fine cf

‘ “i-‘r:$.2’c;.-“.¥f9i:5f=- i’;fnposé’é” L::::c::’: the actuseci is enhanced

%sfé;_5ért3:x§’n.a te§iy.fie as ta award reascrsabie comnefisatiarz to

thé »–x§§cti;%:rs~. _ :i=~iéfnce the saifi amount 5? fine is mcreased ta

“~%%y.fas.1s,saé2′-. Out cf the amcun: cf R.s.m,a0ox-, Rs.50fif-

:.”.%_ha.i} E>’e the fine ta the State and Rs.9,5fi6;’- shat? be paié to

_:_%:§2 Cerrxrziairzarzt PW1 — Kandu, an its retevery.

git

in
H.)

24. Arzpeai is aiicwed in part. The

juéeement is mcndifiefi oniy’ ta the extent indf»A¢§ate§§Ji’%é”

erder, whéie confirming aii ether fi¥’I.’fi>§’¥”:¥S_Gf.’_4;TZ.Vf”i’é4:’3;!”i’E;§ V

judge” The accused és éirected ta §ié1Vrréé_ficiér

ceisrt within 3 periaé 9? faufT.u§egks ft) .L_:r’s§ éfgj§”:..§*é’21%a’£ninq’

aericzé ef sentence. i-ie_,.i.s ais¢V;…:._%V:f:;”f€:*C’li’&£i tG’§é£*f3S.it:§the Said

fine amcunt in defauit t6″*uanéérg_&.ifrzprisanment fer a

aéricé cf twa mwihs. ‘

The e§?1ii_f_f?efi ii) ifgét fer the raeriad cf

éetentécvéi; l3’¥_’l§éi; GGfi& during the triai at”
post jacééefiweni ‘s§_é%:}L£rié.'”–~..§§iisV~”%:-aii bfifid ané baii band cf

surety; are ca 4§9i’cr=.,:i’ie’:-fi.§.’«

Sd/’9
‘ Iudgg