II.'-I "I"!-ifs i-iifii-i I?".fJU"T IT)? 'fifii-ia'v."-" " '":' W'uiFu'fiT.i
amen mg m: 15" _:w as "pug gage
BEFORE
T'!-I3 I-l'ON'BLE MR.JUS'I'1CE R.B.NAIl{'.
cnluzm. nnvzsxon PETITION uo.1e53l2«tios * "
5§IE§§§i
ISOODUSPLB BIO REIMHNSPLB 3EHHI
AGED KBOUT 30 '(EARS
0952 D111'!!!
RID JANNNP NAGAR,
I'|'Ll'I.fi
I-l"I.'\
THE auwrs on
V nasrounmr
us? sn1%m;;§av:;Lex%mm*H, Hcsm
'I;H1s_ gsggzamqm. =. I§'K1rIa1_-::o:«: PETITION :3 Hana
Ui"S-337"-.l.."§D 4'\$1 .Q5-=PV='3.,_!'Y THE, §"§TI'I'IC|N_3_R PRAYING
-
-n-mar T}ItE!.__HQN’B_LE..”-DOEIEW”.1-IA’! an PLEASEIJ TO 5111′
33333 ia'{a’.B%PaNT ‘ 4′-WE $RL’Pa.Ps %TEB 31.5.2095
PABSBL’ av win: raiuczpnn SESSIONS JUDGE, nmmmn,
unnaiiuililll 1 [In Ahflfl
iii fi35Ja.fi;.Fifi.53f3fiU3′.F\fifi T’:1’E uuuw-Imw may ununfi
-. “nan.frn’n ‘2és”%.1i-.2003 éfisszn av TI-IE I ADDITIONAL czvn.
“v._:uJ:mf ;,Jn..nan§~–.’s .mrc., m-mmmn, IN t”;.If.’.’piC1.Tfiiii’J2
“P-HI1,nc<31i:3~=1*v:3_,2zT1'r1oNnn or AM: was cmnsza.
M'nns."A»::a£MrnaL mrxsxora rmxwxou comma on
1ron""~ue:namt: was our, TE-IE oouwr . mm: 11-13
,9
LLOEEDJQE
QREEE
The potitianar–accusad is convicted far the
; a££onca punishable under sactian.279 IPC and is
sentenced tn pay a fine or ns.700/-; in default,
flLfJ~A./\CLJ\J'-F"
to un-zioz-go simpla imprisonment fr 20 divs. ii’
is convicted tor the offlnco punishable unfigr
soc1::L:m.33″a’ IEC and is sentenced to pay a
Ra.300J-. in dorault, to unaargoji §i@§1§000
impriscnmont £0: 10 days. Hg ::V£q:Eth§;
canvictod :0: the variance
sa¢:tian.304-an and is snntfincgd Es: ‘iundo;:{§’d0i._a1.upei.av
iugariaonmnt for It period fiind ta
pay a Lina at na.3,Vt}0fIIf,”._ :1;;¢i–3_:’..é:L1~J.j:, to auxin:
s::LI_I,n;l.!_! _i.mn ispnmsat months,
aataa fi4.ii;2fifi33§hafii§’in.d* as.
said ¢§’r.d&.-:0 and sentence is
can£:i_.:_u;ed by V’t:hgjAu;:ssfi;1.$nt dated 31.8.2005 paused
isfr:-:Lnc1fiia1v–.dasaians Judge, in cx:1.AppoaJ.
00aN0€§6f2a¢aA=?’.
1*, can at pro.-ucutian ya that on
K at about 1.30 13.31.. the petitioner was
.’d1:;Vliriiag a I-laxicab bearing noun. £40.10″; 241160;
%0:0’ng§: Hangarki flrosa at Tadkod road, in a rash and
nagligent manager, 5:: as :9 enelange; 1:t_1m– ;i_1_!;.
i’-‘Tails driving the said aaxicab, ..e want 91’… the
E
/Q;,P.L>./\.c-A-“9—–~..
road on its left aifie rd ‘fihi fififiah trfiraiii
in a ditch and tux-tiaci. The passengers in tho
said Maxicnh sustained injuries. one
and Ahmed, the cleaner or the Maxiéab.::’V'{éhcf.’_”‘*TA ”
suatainad griwoua injuries u!i~ezl at:_’»%
Ph’.2-Huorahmedp the owner t:}_ju~’;
caning ta knaw of tho incigiapt, awgixti t:éV:”‘EgF,»;./.V.gp’§:tV
and arts: naticing tha in qL1’e.aAi_tvian:,;§ wont
to Police station an&!._.”j’1gdiigot3_V .i’?I~–.._c:..?A.iitig:iJ.nint is par
1!.a:,1L; .a;:L_ a cage wga…}:ugiat.§r’id “the P81 <11'
aha.-.'-..*a:..' Felice fitatieri. 11*'-gags'-'.'«—-w?:.I::=.!1r:eI.1:-I.I;li and
as per zVmI':.«.1=.'i:i.V}'=fl<V§'h§i'*-jiahazar of the scene at' %
often-pg vii» Ex.P.10. The whiclo
in Aithe …. .~'acc:idont was aubjoctau to
V.'-..Ain5pec_t:i_dn after investigation, charge. sheet
camévtéi 'L§§–: against the petitioner-accused
' heroin, , ii
The prosecution in support or its. case
Vi r:a§s examined 11193.1 to 9 and got marked E::s.P.1 to
'
l9'_£;_m;A_Hr;J..°-1L_.
II . 177. 1*”38l!fi7IIIT 371, F3′. 3”’F’fi “” ‘i’t’Tll”I”\f”|l”- p “”I’a ‘1
nasalingmnra, 911.6-anothar Parwathowa. Eif._7~– ‘an:
another Parwathawn, were all passengers
lviaaticab dz-:I.wn% by the patit1oner–accused}
in their evidence have stated that
while driving the Manic-ab, went ggrr
the lift aids or the rnad”n_n«rjx thhhi-v.fi:a:;ica:k’$’
a ditch upside down nllinusvtainod
injuries. ‘rho cl-:1.~Ijr.o_;::*’_V_ ” _l-mricab whc
gugtningzj t,: Lnvpug :nju.::,:’_:’;gg’V..V;j;Laé{“v.nt:.’i.’it=ho scene of
ocuuzzeme item-=1..a P§–2-Eaeusahnng, is the
€T..””7li.’fl.I.iiJ-li3’3’l;’._Vi.’7″I:_i’.’1′.V..’.|:3’I6″ »a%_.-‘as: ‘.:’ii-.3’ :1:-aicab. fie in
his avi;%dnnr.ia~:fh._na 3″§3i’r;§d,”‘z’:hit”‘éftar eafing :6 nine”
at the Vi–n¢i.dén1:: he want to the place
at t.tLp_ in§<%:'isi1Vmt:,V nawV'~~-inc name and then went to
-” the §u1$§e Stafiian and lodged a complaint.
cross-oacamination, it is alicitad
gVtha1:’.””t.h’é_ nuaaring 1-haul or the Maxicnb was round
Ems-Dundappa is tha punch witness to
.’ ‘icons or oxroncu panchamlma-In:.E.10 and
VT -iniguast ganchanama Ex.P.11. Plf.B-PSI aiddappa,
FW.§4fiahadeva is afiothér yanch wififiass fié Ei.F.1fi
and :x.P.1i the spot panchannma and inquest
panchanaun.
6. The learned counsel re: _th9 “§§%iti¢n§;’:u’
pointed out tram the spot Kma§§zHr°.th§t: £h§7T
incifiant in question haa ag:uh£nfi on’ tag %;a§t
side of the road. The Mfifigah ii ffififid fallen
in a ditch on the 1eft_sidg hi fiha raaa. Thfi
evidence of PV,6 ruvnjla, fih@t ‘#fi§Q fiaxicab was
cafifiififiiafl rhét tfié
got cut wfiiié dxifiifig ih§ vehicle and as such the
potiti§nor§ascua9a Ifist control ever the Haxicab,
tii§«.,..;::2ad and fall into tn: ditch.
°._1’t}%1akgJ,sejpfiinteu out that the raw Report is got
mfirfiafi fig thé fimaaacution, an examination by the
gInsp;ctdg if Mater vhhiclaa.
‘Tj””i. on perusal of the material on record. the
V ‘§a$aihility of the Maxicab having gone boyund tho
ditch upside –.u, because at waich, the
t
.QMM.LLb<._
sinca the steering wheel nf the fiaxicnh got cut,
cannot ha ruled cut. The prosecution should hififitu
atloast examined the Inspector of Metal ?bfii§iifi *
to establish the status or the__ata§££n§j»§h§§;*:u'
when tho vuhiclc was inspecto& bg"tfi§°infi§e§fi§:{if
It has Sailnd to do so. Ag gucfig ERA p§éa§cugi§n
has Iailad to establish f#fie gfiiifir a£_ the
patitinnar-accused bayfind @a¢:dnahi§.doubt.
The .b1mine1 Rséifiien setigieq is al1–e£
Tho pquiiianuxfgcdufiea' is aaquittou or the
~"=gha:§éaéiega11§&~against him. The bail-bond if
"pany"=:u:nigh§a. by him, shall stand uiaaolvnd,
rha r1fi¢7?3¥fiu5t. if any. dapnsitaa shall he
V ra£fifid§d fie him.
‘guafiga
—wr, “‘