High Court Karnataka High Court

Naga @ Nagaraju vs State Of Karnataka on 12 January, 2009

Karnataka High Court
Naga @ Nagaraju vs State Of Karnataka on 12 January, 2009
Author: Jawad Rahim


ti)

RES?€.}NDE?\iT
£3?’ SR! EMA SU8RAHi’*’EA?QY;’-‘\ EHAT, HCSP)

CRi..RE’v’ISIGN PEHTTGN IS FILEQ U33 3%!’ 8: 4&1, €.’IR.?:C.

PRAVINC3 TC} 5&1″ AEXIDE ms JHGGMENT cs? C0NVICTI§J§3″‘–,V
Am ESENTENCE m’. 2.3.3.209? Pi-25559 av Ti-§E ?R..§~.~~…§1’§_:_”E;i;i A ‘
32.2335 {3R.DI’xi’i’s£.) 3: NFC, KQLLEGAL, Iii C.C,.”:§.0G_§;*Vi}*é? —
AME CQNFIRMED In £:R.L.A.11!Q? DT. 4.?.2QQ?.V?fi£5’.»,SE£>~ BY ‘ _
SE$:?~E{3NS NQGE AND? R0,, FAST __’¥’R.317CK” ” ‘AT€3§OUR’?, V

CHAMARAJANAQAR.

Tfiig geiiticr: coming are fa:-7:aafi§§ss%.§m””wife-£$A:i»ay, the wart
made the feiiewing =

C¢fi’\f§€:’£&fi §if;.:.:I%&3:§_§§’é;:§§’gsgafiééi the juégment
an Er§lfi::L$LI£6:? ihé judgment £2:

<:.<'.';.1aa§;é»4 '*:fi4':ai:a:v=.fi ":;f2;»_fi;3.é.t3;§§:f§"V__'cérwir:tin§ them fer the
sffefices 4326 read with secttien 34,

2. ‘ V§.efi.:rned ceuasei, Sr: A.H.B%3aaavan far the

“‘V’v:2etitiésAr:–:f;f. am satisfied the mattér requires

“~ 5iy-v:*€-;éar§siée?3*§:iA§h. Hefice, the Eiéfitififi £5 aérnitted. As the

Si:é’$e’V§.s fiuiy rearesented by St”? Raja Subrahmafiya shat,

_t §11éir wrsfient, it is taken 2.2:: far firzai éisiaosai.

The cerstextuai faztts. which need reference are:

é]xW5\./

-s
3

3} Q2′: 22.8.2884 araarzé 839 §.rn., pefitianers ;’r’2e’:*e.§_’n

‘xiii, fséaga $2 Nagaraju, Lingaraéu aw Ramesfi *-v’ésiiec£i *’ ‘

?3£’}T:£$é fif ?w3-Shivarxrza arzé agirzeé fiim __i:c:r.’. qé a_$cé7:i1q*””-§s.'{§t&i”’ ‘

their: fcéf céeiie wcrrk. HE refasefi er: thé’wgrc’:jr:;3 t§1at”~f§*é§:~f~g’

$236 :39? aaia’ him ‘waées fer the fififié $23;

arevisufi éC£’:aS§U7f’lS. This is:-:2′
and uitémateiy turrzéé vj§oietz:t.__ is as
away’ freixm the 9£ace,;’~v§1ié»f,fiaevéméffié it”-:e”é:i:*’é?.”z–“..’e~.$;tV1:%iT5ai'”r*:e::i 5:33;’ aii
the 3 gxetiticenersf .§’r’;’E ={ énduigéé in
“;I}E’:VS§€3i assa 2.1S”i’; ‘éf ‘4s%:§va:1na} rushefi
it: his rescue assauiiea’ ?*”v’2 wit’

éfiéfifiéf, t3;;§§_ra§ gfiezffous ‘Vé.fijAi2_E’i£&7”?:§ in his head.

‘nusbarwé is ifie ieezai ‘nbssaitai arsé

; _'{‘E{‘:IGI’T 7w_a’:~5:.__§A§§é§_.. g;$é””£:x:.§>1 ta the jurisdictiéfiai mzxiica,

“£efi§3§zar:cé””wa3 faéiién 336 case reafstaraé fer the sffances

MM§;;%5;4i%§&§:;.se%_;;::ée%= Seciions 342, 324 rm Sec. 34, :.?.<:.

"' .."_'3;§a:§§fg:.%;t f_?éé *;:éetit§§r:e:=s whése namés were éisztiéseé by the

V I V v:érai§§§a'ir:*ar:t.

8

aisé, E: wiéi Shaw that fiénce the acwsed ware mare ih7a_:%

we, they térnereti ?W2 and as asfiauit i$ attr§§;:’t’efii;_ t;’.¢\_V5′

accuséfi $152.3, it Carma: ha fiaid that aficusaé 2.

ma niaysssaisy resiraifieé him ta faci§§itat:é f.f1’é_

atiuseé ‘£”2€:7,3. Therefnre, their cw-.’:a:.’:é_:.«’£ctié?’.”%=e_ i’s ais:g»=£;r;a fié’ 3%:

asiéé.

31. flaming is the c’ fiéA’¥f7€2’é’L.S§§;:g§§f% f_Aifi»faaxze been

estabiisheé by a«:c:,:$e5_ m’§>_’.’3,”A«.,’§;.;;aE%e:.V’%.’§ afztéifii the
cezztantisfi cf 1.3:?” ..;5?é.a§_§vé.§_:..A___1t–§f:_a*t=I’ r’§%*;§2;’§%.y becaizse x»-ray*

reverts 3’Fé_..r§.%:’:§ §Z*§’;§§%.3§:$fi,». :iZ53_ér’é’—WES; a deubt abéut the

nature sf ihjurv é’fi tif’ae. ;::£:f’$-$fi”—-s:’f ‘P’v’v’2. He weuifi Suémit

that in e:=ée:”””::,z:-_ ‘eavst:é’i;?:_i.’:’ sf’fe_ 4::§’:arge ‘urséer Sectisrz 326,

_’_£.,._?.€,, t.E*a§$ iéaiure $f”ar§_§f raquireé if: he iaifi was mare than

‘3’.?’v§’1_V§?i:V3;§3§ :jrc«se£§:%.%§n has iiziaééd. But are exarrzirzérzfi the

‘ evici enA fié,§fV”§5i%’?i$, rscticed excerzat Slififiéfiiififi it: her that

€325 inj:i’é”is;s”«–‘$1Vi1f2″éfreé by W52 cmziti be aauseci by 3 faii, me

sugaéétééw has been but tr: tfia ciactxirr that tfie ifijzsrieg

*e§f¢afé’-::fi{f3}i’A’§£’¥¢3§fc§i§S er that they were sirnasie in rzature. Tim

T éifiuééd hag mi é}i.§£’:2$i§€3″¥’§é€5 the natisre ef injury aéiéééé is

4′”«. §%éve fiééi? suffarefi by FWZ except Qiiéfitififiifig the nexus

afiz

EC?

ee.3 fer the eefeeee eeeer fieetéee 32$, Lexi. arse the ereefr’ __

ef the aeeeééete eeure eeefirrnéeg” the same is effirmee

this eeiétien.

:4. Cereirze is the ezzesiiers ef seeien%eV,”ii:« ie’~«’ee;e;rf{iE:eVvvV’*7′

tréei tear: has eenteeeee ecteueed ec»..37″.,_to eeefieseee–V’=.”

imefieeemere far 2 ‘years erze fie eey’ flee’:’efVVRe.2;§QG’.?~. irée
eeéntee eat the’: as his eee ieéeeffiifi i;ee–reL'”et_’thee:irr2e ef the
Eeeéeeet, the iarexzieieeef Sfififiéfi. 6.ef_ {fie V’?:§fi*:’;;iai§§E’: cf

zT¥€’fer1c:?e:’$ Act eeeeefe-fie e:%3z»ep_::<i.e§:Z:ie;.;_ "It feede 'i:§=;*u"e:

6. Resiricii§e;§si:_;§i:’3V iriir-;riei:§eiL;°:;}:9i’eé*t*& ‘f_,e’f’
«:s§§e:sé::*e:’—-m-.&;2|.-r iwaniy arse greats of age:
(13–._%’af%fie:1 v:e’;fi§%;z..e4j:3e:4eefi’firsfier fweety~eee
‘veers efA veeev is “‘feL:..:€ e’*l’euiey ef having
eemmiietvee eéi efieevee Emfiriseemeet {hut
._'””=–‘z’2__ei V-i;%§é:i:t’e;_..ei;’r’¢e§”§sefi’i”t1efi-1′.” fer fife}, the tear’: by
‘*.__wi; i’e*%2._i§’;_ea;:e?Sr:+e is fame euiity, sheii net
ee:1te_eee’v’i’h.i.%n imeriseemeet imiese it is
eet§ef§_ee fieviee regere te the
K ‘_ 2 “r:’§reerrze%y;ie;.eee ef the ease Eneiudéfia the rxeture
‘::e.f” me effence eee the efiereetei’ ef the
V. _’_e.1_eff_eeeAer, it weuie not ee eeeirebie fie eeai with
eeeer Seetiee 3 er fieeiéee 4, ewe if tine
flueeert eessee em: serateeee ef imefiserament er:

x IV’!
I

M

:59 efferxder, it shaii reécaré its reasares fer
daing 5&5

15. The auestiar: weuié be, whethér fa? cm’w§cti,r3:;
zgrséer Sewer: 325, 1.9.2., the bérsefit ef sews;-2 6
given. Sectian 32%, :.?.C. reafifi thus:

‘326. Vaiuniarifv cauaiaa ariafiiulss’
dangamas wfigens ar means’;

Wfiéévéf, exceaf in i§’§&…_.C&Sé.;=§’;3f¢%{E§€:§
fear by Eactien 335, veii:a£’a»réiy éauéaé-I
§”:’i€7V’éi.iS hurt 5;? méama. éf a’:13*”é–r#’._jsiriirnjentfér”-A
fiiiéeiififi, atabbinfi T . _ é*u_i”f§,¥1;:, any
instrument wfiifiiz, us&d’_’as..a…Lvii’éar::é§;*–“‘cf
caffence, is ii%s.r;~r3’§s%?>i§*.’«’ Cause ci-:~2’£3ii1,A”cf~ byflieans
éf fire €22′ a§iy”_%”:géai§:§ s*Ls;’:«$i’a::z:3a,”‘sér.Vi::v mééfifi
af am; __§;{T}.1i$”i;’?~.i.’f} “iZ.1″*g=i.; .a;z_2’y __t:~;;ffc§iyaVgzébgtargce, or
fly ‘r”:’2a’f:3E’:S _é!Af §.§.;1yi’3éX§§§3’$§?v:E _s;:bstarace, G?’ by

?¥’I’3eé'{“i.=”.é _ éf which it is
de§ét&*:’%::ri;:;~:.=.._Viz;»V.t%-fie Vi*’:*:_:ff:*r’2a.:;r.’*’: ‘mafia; is ira%”aa%e, its
sw”?_;f§éw. er t’bA.._:{ééeiv§2 irzta the fiiaéé, at by
s*:3é’aéVé2§»«.”:;=f 7″a::r3$; aniifiéié, shaif be auaishéd with
fa}? fife 4:2? with imprisanmant of
‘=:?i3t§:.a’F:* fi1é%”s§;:f§.§i ic:*z fer a term wfiich may
e2éie’:”:§:–._ t’e-vtér’: yearé, area shaii aim: be ééahie

:2; f§rsé~.f_’_ *