High Court Karnataka High Court

Mr Venkataswamy S/O Thippanna vs State Of Karnataka on 22 February, 2010

Karnataka High Court
Mr Venkataswamy S/O Thippanna vs State Of Karnataka on 22 February, 2010
Author: Jawad Rahim
_. g "
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 22ND DAY OF FEBRUARY 2910

BEFORE

THE HON'BLE MRJUSTICE JAWAD RA"H'I'!?}_,.I:  

CRL.R.P. No.1861/2005 c/w cR:_.R.P..~N:§§";2SS~Z2oc$" «. 

IN CRL.R,F'= !\E0=1861/2005:

BEETWEEN:

1.

Mr. Vemiataswalwwy,
S/o. Thippanna
Aged about S4’yé>;’a’rs.

2. ‘£.’_/irfi :SL;b:_*éirfi”a<.rSé*T._ * __
S/Q.'\/er3i<ata.swg3'my',' "

Aged_Vabom,:t’-_3€._yeafs.

V “S/’0.’T«hi;)par1r1a,

-Ag~e i«.;i’i:Q:Jt 50 years.

Lu

7% h. ‘ U :1 atha,

S’/”0,[Veni<ataswaany,
,. Aged about 27 years,
'/.3..§'l are R/G. Koothandaleallé,
Kolar Taluk,
Ko%ar District. …Petitioners.

W .

w {By Sr:’.A.H. amagéixan & Sri.A.£\J, Radhakrisima, Adva)

ANS:


State of Karnataka by
Kolar Rural Police, 1 «.    V  ;

Koiar. .2:.RE3S'[‘3O:Yfi:’e_{jf’2;;veA

{By Sr:}Ra3a Subramanya 8ha__t, I-§CQ_Pj

This CRL’R.P is ri:ed%VL’e’u.ficeVr Séctjfofi Cr.P.C.
praying to reverse .~a.§1e:f see-‘{“‘e:§i£Je”-{he 0’rtE’er~”passed on
19.5.2004 pa3secJW.__fgy –_t|1e.V’Ac§_d’!;.C.J.P~’l=, Kolar, in
C.CT.l\£o.1657,/D0 and the Or%:’E§3r__«;}’aS»S.e’C!. an 263.153.2005
passed by ‘the EaSt_ ‘Tre3;.fi<' "'.CO'uI.Vr–t'31II, Koiar, in
Crt.A.:yo.28/_:2-:),Q4_\
IN CRL. :;;'r5:_mé7..2;:'=;?_S1'-I2;-Ij'6~6_ '
E3ET\yf\z'E*Ee.,_V: 'ji " _ 'y «
State of Ka r'r;'at«»a_»k'a
Re;3re.$en.tecE by". '

Sazir Ir15.;1e<:tor""0f 'F?{3i!.ce~-
Kolar Rzsfai §')o.3iV;:'e SE;iat'i~~o'm
Kp;{la'r .. _..Petit!o;2er.

«(By éaj.a Subramanya Bbat, HCGP)

A ._ 2

i”;— .-._’Mr; ‘:’\:/€!1§<E3'Cé3SW€'3l'T1y,
V E3/0. Thipganrae
"54 years.

V M r. Szsiiwamani

S/0. Veniwtaswamy,
30 years.

3. Mr. Venmateshagipa,
S/0. Tl”:ip§3anna,

50 years.

4. ME’. Mahjuhatha,
S/o. Veiikataswamy,
27 years,
All are R/’o. KootliaobdlahhalIi,-..inf}
Kasaba Hobli,

l<olarTa%uk.

(By Sri.Bt Anahcl, Adv.)

laws CRLitP is flhfilsuhdehdfiechoh 397 <:nPL;
praying to set aside theordeVr':'»d»ate'd._2.éi(1-0.2005 passed by
the P.O., F~'TC–lfZ1', t

    s.,V”‘t§()’rhi”ri-g oh for hearing this day, the
    Cou r_f~ma_(leti_tl’ie’1I£oil_lowi mg: « ‘

    “2_§RoER

    ‘these ‘t\rqe’._reyisioris under Section 397 of Cr.§>.C are

    C$’:i_riecte’d agaihistvt.h–e’§udgmeht in Crl./ix No. 28,-“2004 dated

    the file of Judge Fast ‘fraek Court«11I at

    .Ui<o'lar. No. 1861/2005 is by the Convicted accused,

    whe.rea3s CZr|.R.P. No. 255/2066 is by the State against the

    same judgment seeking restoration of the order of

    Vfcohviction as reeorded by the Trial Court.

    2. Heard the learned Counsel Sri. /I\.H. Bhagwah

    for the petitioners in C:l.R.P.18Ei1/’2GG5 arid Sri. Raja.

    0%/–»

    W1-

    Subrarnanya Bhat for the petitioner — Stateiri.

    255/2006.

    3. The contextuai facts ne._ed”ing refe.’r_ien’ce ar’e§?= V

    One Sri. iviuniswainy io:?i.gied a reg5io_rt”eh-I 1§3v;i’9.V;V2GOO at

    7.00 A.M. aiieging that thie”‘phetitVio*n_ers in””C”ri.R.P. No.

    1852/2005 iacciiseci 1 q..:i ;:i.?ijte,i’tg:§t:i with im on a
    tyiviai issue oVf..h;is_- from their area
    into the Though initialiy
    incident'”cohiii»:i§e’:i€::éfe~d aitercatiori it turned
    vioient–._afid 4 atiegediy assauited the

    coin;>iainai”i.t V’tifiO’.’Fj!v’3V1 and his brothei”s wife, Sri.

    i’*1|,vi’i’I’i”y&3:f_%.[)E1Vv’p\f\1’2;’$.i7.L”N&3J’E3yE3i”i3D{)€i WV3, and Sri Gopaia

    aiso aiieged that the accused had used

    citibs’ anci.V-“cjch.oi3{)er during the assault and had caused

    grie\}o..usa..ihjtiries threatening the life of the victims. The

    iifireoort xriias registered in Crime No. 265/2004 initiaiiy for

    offences punishable under Section 324 r/w Section 34 of

    IPC as also for offences imtier Section 326 of IPC.

    During the invesifigatiori, the _investigating officer

    §te/

    v’1\§v’1

    such an in;’i;s’y, He wctaiaici aiso contend thatit}i*<;ii_a;r~–._a"ssa'tiit

    is the aiiegation without attritmting any {3'W1 had

    8. Keeping in mind the contention.s§V_:’.t4′:’rg’»e,t§..

    learned cozmsel on both the sides, I havefev><a'i'i3i'r1ec§.s_the

    evidence on record. it aepears',.__ no_'r'clo:ubi:,th.at' th'ef'-i..nc;(:8lfi1lli€d the records and it is noticed from the inedicai

    evidence tendered by PW6 Dr. Halesh. The victims had

    the following injiiries:

    ave
    I
    K

    Sri. Muniswamy Gowda (PW-1)

    r,|’lAA

    certificate — Ex.P4:

    1.

    Lacerated wotmcl overv-o’Cci~g.:ta1–‘_45 c;:nJ_ tern;

    x Bone Deep Bleeding

    . Contusion inter :3Ca.pt.:|ar”avrea 6 :n’~’.1><V:2 céfw '

    – Retidish

    . Abrasign Left “l”hum’i3—. E/2″‘c”::’v;f–~…><.vv";/in Cm

    – Red.

    S ri. ML: r_gi:jya prpa ( rid certificate

    . i;f¢}t:e;.i.;a,teci ‘\,«jV{j»Wfi.’_:::VOvez’ the ieft parieto
    :¢:’ct:’,;..pi_3:;;;1V!_a:.:¢a.._’;; cm x 1 cm x Bone Deep —
    2

    >._C <»ntu:<_i0'ri_" Right knee, movements

    pa"m.ftj|'1bt,:tQossibie.

    V Vt’%4i’;..:VGppa§a Krishna (sow-4) – wound
    V’c.é.§rtAitficate, Ex. P6:

    1′.*”ContuSi0n over the right Chest M Reddish 2

    Cm in diameter — Air entry nornnai

    Abrasion over left great toe – 3 cm x 2 cm

    ~ Reddigtw.

    . Conmsion Over the left thigh iower 1,53

    Redd:sh 5 >4 3 cm.

    (}Q»

    Therefore the injuries suffered by Narayanappa could be

    caused by Object like ciub and chopper and the’froé’CtL’i-rye of

    the bone could have been caused by a l’;ii:i_..ii’iErut3:.f:i'(:!. y”ha’rid

    object. PW6 the Doctor’s fint§i.e.g.__’so _’reco’i”‘t.!’.’;ev,.rif'”hais figidisicy

    favour from the evidenee of
    could be salvaged by ti1€’f.;*3_[C’cj..g,i’SeC’iA’t:O:i1EEgE3ft!eA”t._ii€’~wailifgatioiifii
    of PW1 that Naray§riap;JaAy__v:vues__as_saui.ted–ioigyyyyfhe accused
    with a club and a vci’fi.ci«’r)–;:ie–ry_._ grievous in
    nature rig|1t!_y- Va of IPC was

    raisiecl E:i.F%1€fAV!’f’f’i..i”‘; view ciear evidence of W=i’1, and the
    medical “evide_ncef t;’!’T’i’-,Q’t’J’é’h Dr. Halesh Wiiifi, I find the

    fifidving rec-o_rd’e’c§ the “¥”ria| Court was hasec! on the

    _ eitiicit}i’ice*~Qn record and it establishecl. Causing of grievous

    V Cial’§gE3|’Oi3S object. It attracts the ingreciieritis

    “ef ofiergeef defiried imciei Section 325 of IPC and on this

    _ _bae;i’s—findiiig has been recorded.

    10. Now we shall Consider the charge against the
    other accused since Pi/V5.1, 2 and 3 had suffered injuries of

    different types; but Sii’T1.;J|€ in nati.ire_, Section 324 of IPC

    aw/r

    _];-,1-

    was raised. The iearned Apeeilate Budge has sub”s–titiJted

    its findings to the findings recorded by the V. I

    am satisfied that acguittai of the accused ti’ije.:o’iien.c’esV’

    under Section 324 of WC was i,i;ncaii’eat_fe&r by.tl*ie_ i§p.i§.ielia.te’ T

    Judge when the Trial Coii rt had lcieariv discvi_:isse(i’~ tlo:.4\r’e.c::Vord

    a finding of guilt. Howeverfthe.State’*–€i_iVci”i.ni:=t to file
    an appeal against.’th.e actfiiittiaji, j’i;i_it has”‘re’sortecl to a
    revision under Section :Cr_…l§’ll;’CA;:.vlS~ince provisions of

    Section 37:E})(j”:),(V[i£\) ea’rekt’hiej_’~ovn|vif’provisions iiiicier the

    Code «;}i’_ Cvli’.iiiifniVn3al -i-?r”ac_eci_L_ire available to the State to
    question _the=._laeg–ii:i4ttai’,’«’giving up statutory right and

    resorting.’ i.iQ””i*ev’i’sio.’i’i eetition, aarticiiiariy to seek

    ._”Ce.nvi’l:ition_may be jiistifieri. “iherefore, on the basis of

    V -iE’.Ve’clj:iili,cai–i”guestion regarding maintainability of revision

    “ie:_iicie’i”Eiectioii 397 of Cr.P.C and in the absence of any

    .A _apoe–a:’l under Section 378 {1} and (2), I do not wish to

    V”»-disturb the finding recorded by the Trial Court as vveii as

    the Appeiiate Court Lintier Section 324 of IPC. is is thus

    taken out of etonsideration iii these proceedings to give

    finality to the said findings.

    OIJV

    — if»

    wife of PW1, we have to hoid that there was oroi/ocattion
    from the victims themsetves. The resoitant nosfiiticon is

    white P\/V5.1 to 4 have siiffereci the injtiries”–3.ou»a_i”sE;:_:’the

    accused and when the acctisecé say there_.v*§awsV ‘pro’v.ocati’o.n

    ané even if they had ii”iCi£JiI;]€{f; ‘:n:_att_jac’ig V

    weapons, since DFOVOCatiVG’iE.4_WESV”S.l.i[3i)iied1.’i§-V.the §jic”ti:ns~,n

    the offence must go out vo?~.._V’Sectioi9:*-.3265′:of2§IPC, Since
    provocation has been.”s.i.io;.iVAiie§iVAby._V_th’e–.yictiins, Horovisions of
    Section 335 of [PC €A;Q_iV’:T.iE3_S this shati be the

    ¥’-i§.ji’:vi:t charge._-vforfirthe.uacciisec! in this case. On this basis, I

    acce;§’t..V_ the 5 c_oVriiten;tio__n”r”of Sri.A.H. Bhagawan, learned

    CQLJ”i’1$€i .3:3»!1eai*’iiig”‘fo’i’ the oetitioners~acc:.ised that the

    jxcornes of the mischief frorn Section 326 and

    oA’c-oinfineci to offence under Section 335 of WC. 1

    “e.iiere’f’ore~”,A modify the order passed by the trial Court

    .5 VcLconv.icting the petitioners for offence under Section 326 of

    5*-E.P«C and modify the conviction to one under Section 335 of

    PC. However, in \!iE3W of the question of maintainataiiity

    raised about the revision fiied by the State against the

    goth

    111?}

    acqeittal for offences tinder Section 324 of IPC, the finding

    of the Appellate Court is confirmed.

    12. Now we shall deal with their

    sentence. The trial court has se-in’te–n.ceci’_4 the jac]cis.ise.di~ iiiiiiithlj’

    simple imprisonment for a periolclp ltA’hree’-ijfio.ijths”

    offence punishable imderV’Seciti_on 3″;36_ oifVAVl’~i?C’~..:£§’ti’t” no fine

    was imposed. The,’State———h’a–s”–»..not s’ou.gh~t’E for any

    enhancement of the p’i:s.;’nishirnent;/senttence as is permissible

    under Specltiionv3V7:7_o1?_C’i<..c.P.C._' The Eeamed Appellate Euclge
    while coréfiprininci"«it'tie4"'s_entence of imprisonment llTi§3OS€d

    upwi the xpetivtiohers Vlfent one step ahead and directed

    AViiiieiiilrriliijtojllipay fine" of Rs.5,000/~ each. This order is

    CertAavvi.ri:i'3{.iiEinf~o–i'der without jurisdiction as State was not in

    a'p._pea_vl"u.nfder Section 377 of Cr.P.C. However, since we

    spare 're-écloing the whole and considering the reasonabie

    "..Vv'S*3i.".':f€3l'lC€ that Could be passeci for the offence p'i.inishai3le

    –T:i_,ll’iC.l€?i’ Section 335 of IPC, l have to take into consideration

    the nature of pi,inishn”:ent prescribed. While under Section

    326 ofIPCii1-iprisorimerzt forms part of the sentence, tinder

    aw

    ugh

    Section 335 of WC sentence of imprisonin’e*ntf;i.s”Knots

    compulsory. The order regarding punishme.nt_:’eoul.d’ be

    sentence of imprisonment as aiso;_vfine..4Lfjv ‘4

    13. in the facts and lot cases,
    1 choose to apply punishment
    prescribed and ho|d:A…t.h:at~. of justice by
    iinposing.fin:e accused, would
    be of IPC the accused are
    sentenced each and also to pay
    compensation each. In all Rs.S,OOO/a each

    with” default sentence of one month SE. On recovery of

    it fine arn._oL.int the same is ordered to be paid over to the

    ._ “*§§r._i_ctii”ns”..,_

    PW.3 Narayanappa who has suffered major

    .V:l%’iT}iJrleS shall be paid Rs.10,00{}/~« while the balance of

    Rs.10,000/~ shall be shared equally among PWs.1, 2 and

    4. This order is passed in exercise of power under Section

    3S7(1} of C:rnPXC’

    ,, ft’) __

    E5. The petition filed bythpe acCLJ’se’d.:::’_3.éiiiiowegf in

    part. While the petitéon fiiegé tgy

    dismissed in terms of the above to-rfdxerj

    N'(;*/(;lL1l–~.._ 7-