High Court Karnataka High Court

R Venkatesh S/O Pilla Byrappa vs State Of Karnataka on 7 August, 2009

Karnataka High Court
R Venkatesh S/O Pilla Byrappa vs State Of Karnataka on 7 August, 2009
Author: A.S.Pachhapure
 

 V.   R. Giij:,ee~m:Gp.)

E I CFLRP E464/2006

IN THE HIGH COURT OF KARNATAKA AT BANQALQRE
DATED THIS THE 07TH DAY or AUGUs':"'20{)9--f f.   
BEFORE ee  .H[.e"
THE HONBLE MR.JUsT1cE'A;s4.?A{:H1Lo;pU;;;g;'-7=h % 

CRIMINAL REVISION PE1'I'fIQl§'-M6{f[20{)f3'=. "vev "   

BETWEEN

 

R. Venkatesh

S/0 Pilla Byrappa
Aged about 31 years
Tractor Driver .  Q  -T  '
R/0 Ranumakalahaili      
Chickba1lapu_r:~Ta1:j1k ~ ' ' ' "

Kolar District.    b      PETITIONER/S

[Sri. S.N;  Ad§};)"" 

§§% of Ka£fi ata1'§ér A _ 
By Gudibancfe PCH_CC*..   .. RESPONDENT/ S

$*=I=#*

Revision Petition is filed under Sections

395* &”4o1_ C

_ __V_paSSe3._:.:_§?.A:. ihe_.\,_Aa.éi_._’_. .f;jt_V;….éfii.ékbailap.ur. H1

:C 1’3..A,__No.8:3:/O5 on 8.6.06 8: consequently set aside the

_» of the CJ., (Jr.Dn.) & JMFC.. Gudibande, in
_Vc.C;.No.53/03 on 11.7.05.

praying to set aside the judgment _e_S_t §e_I_1_te_1:1_(:_e___

8 Crl.RP 1464/2006

considering the possibility of the deceased losing theibalance

and falling on the road, it cannot be said beyond the

accident was due to rash and negligent drivingof the

the tractor. _

10. As could be seen from tiietldfindingaf, the’*;C.ourtg,

below, they have considered tlieijonly aspects tractor
was driven in high speedzxand.=th’atVva.:tl;ei”deceasedAfell down due
to the high speed when ‘veim;’i§1′ the ditch. But it
did not considerii’ the _th’e”vfdeceased losing the
balance and_ «materilal ‘speak about the speed

of the tractor;_In– other vehicle, the speed

of the tractor is of the matter could have

been takenx’intov.colrisideratton by the Courts below in holding

_ that thielvspeed vvasvnotwitself the criterian to prove the rash and

nAeglige11t:.__which is culpable or criminal in nature. So

tlalcingppintoacorisidveration all these circumstances, I am of the

V .opinion ti91:at”‘the conviction of the petitioner for the offence

under Sections 279 and 304~A IPC is illegal and

eperverse and therefore, I answer Point No.1 in affirmative and

‘proceed to pass the following: M

9 Crl.RP 1464/2006

JL . . ‘ . ‘I