" (E3: Méiflapur, GP fer SPP)
A {f~ 'R/'aamaiihaz.
._ "'?""2.A¢'Tammanna,
" V. _ .:Sfc Siddappa Gumsanagi,
cam, 3190x2005
C/W' CRLA 1101/2006
IN THE HIGH COURT OF KARNATAKA cgacugfi?
AT GU},-BARGA " " % ~ " :..
DATED mas 'THE 26TH my 01:-* _ 3
PRESS???' ' 2 V
THE: HOWBLE MR41§:::<:f.1cE"z<:;;§§£2EEi)$v~i'A§;§§AQj'; 'V
THE; E-iz\:*§'1;;%: r«2:%.1;I;{:7$'lr.i'§«f:f;fv"§:--'B.s.P;AT:L
cR13.V$.mo;.'1
_ .
' if' §f§__I_§_J_¢».*5«_f;z¢,..?5i"o.'1V1V(3'~3L
fix: <:§2LgA,1s:Q,.1:";:§cj'V2QQ_e " V V
fBm'wi~:I%;:_\;: ._ ~ V' A'
State: of Kaf:<.u:§taka4"-- A . V
ihrzmgh }{emb'111t 3? years,
.AOT(:c: Agriculture,
Aged abeut 39 years,
Gee: Agriculture,
R] 0 Amalflzal.
GE
Nan-agenda,
S/0 {fauna Gunzsanagi,
Aged about 27 yams,
Occ: Agriculture,
5? ,1 0 Amaiihal.
Rudragouda, V
S/0 Basannagczauéa Biradar, '
Aged about 30 years,
Occ: Agricuiture,
R] 0 Amalihal.
. Poojappa,
Sfo Hanmanflnaya ' '
Aged about 41 yieais, 'A "
Occ:Agficu1tus°fe, 'V . 2
R10
Tq. Shozapuzj, j_
Dist. G~uiha,r_géL._ '
(By Sri Ve€;resi1'E3DPé£t{if;-~'-- ; '
IN CRL.A._NG.1iG1_/ 29Q6 V '
A. .....
thrc¥;zgh"__§{eizi1h';1_aviV:Pcljce Station.
{By Sri Suh£:'asi:'fMa1Zapur, up for S13?)
_ I?E.aixxI.tri.nthraya,
VS] Basavaxxtilraya Police Pats},
VA sfigad about 48 yearfi,
" " V . V Occ: Agxicuiiure,
~ R] 0 Huvinalli.
Shantagouda,
S30 Bhimaiaya Choudhazi,
E;
CRLA 1180/2006
C;'W CRLA il{)§;';'2OE36
RESPONDENTS
. APPELLANT’
Aged about 46 years,
Occ: Agriculturs,
R] 0 Amalihal.
. Bhimanagouda,
S/0 Rudragouda Biradar,
Agcad about 50 years,
Occ: Agriculture,
R] 0 Azinaiillal.
. R11-dmgouda,
Sjo Ningangouda Ma]a?:fi'(Pafii}, 3. :«
Aged about 29 years,
Gee: Agricuiture,
R/0 Amalihal.
.A$hok, _ A
9/0 Basangoucia’ S1l3j€¢§ai}A’.’i.’\’ r
Aged abgfgt , ”
Occ: Agr.ic11im:%:_, ‘
RIO
. Cha:1drz;’:’«si’3c”kha:’z’;”–V .
s/0 Shantageuda }:s;zaa.§;’r,~–
Agacyabent 36
– .t3oai=_ ‘zagfieuiture, ” ‘ ———- ~ ”
53,1, 9 Amailiiaale
. “‘Sic§daf111a”;’«« ,
Sf.Q’B«asa«1>}:§?a_ Gfirasanagi,
Aged, ab(311t.é5 years,
f 000: Agriculture,
= ; I§i:;1s.a4g;%p:a,
V. Sfio Mahadevappa Choucihari,
_’Aged about 33 years,
000: Agricultum,
R/o Saiadafli.
. Shaniagmlda,
Sfa Guraypa }{hanapu:*,
,/”4 I
V
CRLA 1100/2006
(:1/w CRLA 1101/2005
CRLA 1100/2005
C/w cRL..s=~. 1101/2006
Aged about 35 years,
Occ: Agriculture,
R] 0 Amalihai.
10. Hussamsab,
S,’ o Abdui Gani, V ‘
Aged about £36 yeara
Occ: Agncultum,
R/0 ifixvirzzalli,
Tq. Shorapur, .
Dist. G-uibarga. ” «..,.RESF’ONDENTS
(333; Sri Veerssh B.Pati1, Ad9v–,–) f
Criminal under Section 37?’
Cr.F’.C. and 1191″; Act by the SPF’ for the
Sfate praying ffzat be pieased to enhance the
sentence: By éuibarga, 1111 S.C.No.178]20{}5
dated tht: ‘fit*espon(ients/ accused 1103.1, 2, 4
to 6 for the csiifcizces’ é;*2:é{,”3’24, 325 65 326 r/w Sec. 147 of IPC
ané the bfinefit Eaf E§O.., Acfv.is«é§<tended to the above respondents with
cxacuie «bgxad far 3 sum of Rs.2,000/– for :1 period of
'0VI}.E3 }'t"}E3I.
H < N91 101/2806 is fikzci under Sfiction 3378(1) 85
_ {£3) 0:" C1'*'«..P. C1_.°b3: the Stata PP. fer the State praying that this Honfhle
may' pieaseci to grant ieavéz iii? file an appea} against the
Vjué€ijgfi;é:::.¢da:ec: 27,1.2oa5 passed by the :1: Adél. 3.3., Gulbarga, in
_ S&;Of2{)O6
«:3/w CRLA 1101/2905
5
Thfise appeals are coming on for farm} he:a1’i11g,.~=___1:his day,
SREEDRAR RAG, J deiiverttd thf: foliowing: T’ T
JUDGMERT
G1. PWQ 65 A-8 are brothers. Thgifi
between thenm. PW–2 fearing attatfk Qngh» a£;d« -:
suppomem migrated from his vfllaT ge__andVS3_tfied at
02. On 1 1.11.2004 at a1§:3z}t fitc’3″4 xvém passing by
the house of A-6. A-6 neficigg ‘of PW’–2 shouted and
exherted other ac§::1$i~;{i_ who is pressnt in
the Village. 139 weapons came and
assaultfid ;,:_ away. PW–2 has sustained
fracture has sustained multipie injuries.
PW-1 1
ii»
ixgiured in the assauit and PW-4 eye~witness to the incideni have
turned hestilc and does not support the case of the pr0$%¢flfiOn. PW-
2, an injure-d in the assault has testified to the acts _ in
the FIR, the ovmacts are attributed to A-1 to Ass.» .«
attributed to Ans .39 A610 in Causing i11_}’},i_’}I’i£E§:’»A,f:(‘)::vl5d\’?,\J,r-.:§’;’3.,’xifi”{}1f’;’ %:’5′:i£3£I1<l;€?;'-.A 4!
0f PW'-2, it is statsed that A-6 pelt€d4__.sto1fié._\és}'E;ich
A- 1 &. A-2 assauliad him with axe w~1£hThe evidence
does not attribute 0ve1"£act:3:_'tz3 presence
is spoken to and ii: is said and $11ppo1"tEc1
04. The éigiaefice of PW–2 convicted A-1
to A45 for 326 r/w 147 EPC. A– 1 -to A–6
am acquittéd fer iiysg Es.’-35? r/w 149 190. An? ta A4? are
acquittedpf th€£”‘::nti.r€; c:héi:gé:*Accused 1103.1, 2, 4 to 6 are admitted
‘{¥:;«–3;}re:3i5é£i:1ioz_b3…: A33 is Qéixtaxiced to suffer R3. for a period of 13 months.
‘légizigzri-f_}’1éV’b4f:?11*afit of set 0511/ s 428 GLPC.
~05. in appsai in Cr1.A.No.11GO/20% seeking
crzhancemeni; of sentence in respect of the convicted accused, as
“the om: imyosed by the ma: Court. The State has also fixed
Ex
15
CRLA 1:60/2005
,4§£1’€J§(}.’«T if1_t;n’x;h_s
and sentencsd to pay 13126 0f R3.20,0{}{}f-»..€§1C}!”:l!,V”i’Iig;!’$0
8.1. for a periofi of am: year. PW–2 01;.’ J
Rs.5U,(}{)0/~ {rem {he fine ame:>:1:(§f.._v:””,9;f1, fo1*S.€t
off 11/ S 428 Cr.PC.
10. In terms indicated aboifif, 2006 is allowed in
part and C1″1.A. No§.v1′:Q1_’; :20-55 V
Sd/_
JUDGE
Sd/-
JUDGE