High Court Karnataka High Court

Kushallappa Gowda vs The State on 10 August, 2009

Karnataka High Court
Kushallappa Gowda vs The State on 10 August, 2009
Author: Arali Nagaraj
CrI.A. NO. L742 2008

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 10?" DAY OF AUGUST 2009

BEFORE

THE HON'BLE MR.JUS'I'ICE ARAL! NAGAEA3 ' ,1";-I   A.

Criminal A[;Qe_a_l No.742 42003007;   'VI  f

BETWEEN:

1. KUSHALLAPPA GOWDA . 
S/O LATE BALANNA GOWDA-._ 
AGE: ABOUT 45 YEARS 
R/AT KAYARA HOPUSE

' DOLPADY VILLAGE V _ ' ._
PU'mJR TALUK, D.K.  ~

2. KHONNAPPAOOWDA-"*'*v».j _
S/O LATEBAl'.A_NNA(l}OW1QA   =
AGE: ABOUT 5';%YEAR:3, AGRICL1 L '*RIs'1"
DOLPAD:rvh_;,LAE+E_     

PUEIUR  _ _« ..APPELLAN'rs
{BY SR1   ADVOCAT.)

AND: _. .0

 ..P\P.   *****  ..RESPONDEN'I'

"'-'(BE  A;\{[RAr»4A:{R1sHNA., H.C.G.P.)

'1 ."TH1S'O'E_§E=?xV.V IS FILED U/S 374(2) OF CR.P.C. AGAINST
THE J.UDGEviE}\i<T DATED 19.05.2008 IN S.C.NO.1/2006 ON THE

 -FILE OF' THE :1 ADDITIONAL SESSIONS JUDGE, D.K..
 MANGALORE, CONVICTING THE APPELLANT/ACCUSED NO.1
" EOIEEHE OFFENCB3 PUNISHABLE UNDER SECTION 304 PARFI
 "OF.I,P.'C. AND APPELLANT/ACCUSED NO.3 FOR THE OFFENCE

_ =_PU.NISi~'9iABLE UNDER SECTEON 326 OF I.P.C. AND 

THIS APPEAL COMING ON FOR FINAL HEARING THIS

O' THE COURT DELIVERED THE FOLLOWING:

W



-2-

- CrI.A. No. 74252008
J U D G M E N T

Accused Nos}. 8: 3 in Sessions Case No.1/2006

on the file of the learned ll Additional Sessions Judge,

D.K., Mangalore (‘Trial Court’ for short) have.

challenged in this appeal the correctness

judgment and order of conviction 3″

and order of sentence dated

said case convicting these ap*pe.1_lants{accusedl os.l VA

3) respectively for the offences :3l04:FPart I

of I.P.C. and under I.P.C. and

sentencing Aliaccusfecd ._No._l_ – to undergo simple

imprisonnientp for.._a–:pefio.d”‘<of seven years and also to

pay fine of default sentence of further

simple inipfisonment for one month; and sentencing

accused" simple imprisonment for three years

V dd _ and to of Rs.1,000/– With default sentence of

K V' V simple imprisonment for further one month.

Accused No.2 namely, SInt.Yashoda, the wife of

"–«::a'ccused No.1 Kushalappa Gowda who was charged

,…._("""""""'

Cr"/.A.No. 742 2008

with the offence punishable under Section 302 read

with Section 34 of I.P.C., has been acquitted by {lie

Trial Court.

3. Heard the arguments of Sri I.Tharanath:_:i3oQjwaf§§ t

the iearned counsei for the apgieilaritg

accused Nos.1 & 3) and Sri

High Court Government P1eade’12:

4. Sri Iffharanath 131;: counsel for

accused Nos.1 &*3_. (he1’einafte1*aLre referred to

as per their ‘1’ri_a1″Ctourt] submitted that

accusedE’–.No..3 ~{¢;=*I$§3€?_1\1a’*’IV§:f’r».:’].’Io.2). who came to be

sentenced to” u_Vt1de.rgo’v.siii1p1e imprisonment for three

“vV*y.ears«..'{a1i,d also fine of Rs.1,000/–, underwent

the for the said period and as on this

dayA,’~..__he been set at liberty and therefore, the

appeal. in respect of this appeflant is not

i” .;3re’s»sed as having become infructuous.

&._r\*~/

Cr!.A.No.742 2008

5. Sri I.’I’haranath Poojary, the learned counsel for

the appellantswaccused strongly contended that the

Trial Court committed error in observing at para ”

the impugned judgment that accused 3

assaulting the deceased, though

cause death of the deceased,he_ committed act

of assault with the ‘knowledg’e’V~..that he ‘wasV’:in’i”iicting

such bodily injuries on persc-;nd:of._thedeceased as is

likely to cause death, iswo, _tsid–e_ Part I of

Section 304 as impugned

judgment of accused No.1 for
the offencejV_u’ndei’Sectioii..i’§GZ1 Part I of I.P.C. cannot be

sustajgned,

learned High Court Government

Pleader that though the Trial Court has

‘mused tiievjjword ‘knowledge’ on the part of accused No.1

“in inflicting the injuries on the person of the deceased,

…_’v”‘the% circumstance under which the incident occurred

Land this accused No.1 assaulted the deceased indicate

,…i.,§’V\/-

Cr/.A.NO. 742 2008

before he could be admitted in the hospital for

treatment. H.

8. The defence of accused No.1, as could

from the written statement filed by T’

statement under Section 313 of 3W’as’¥’recorded,

is that the deceased went tegform the”r0ad,Vir3 V

his (accused No.1’s) house he the
deceased not to lay’ deceased
continued to Iay the -“request, by

ex-:’–‘

digging the ‘§J’.’C’:.B. and then, a

quarrelqstartedvt’betj}§7een,V:hirnseif and the deceased and,

during the tsaidn the deceased assaulted

V accused _No.i head with a stick and P.W.2

Vwho was one of the ten members

deceased in forming the road, assaulted

V . himt”””{ac’c:tise”d No.1) with a chopper and thereby,

ieinflicted “on his head severe bleeding injuries and

the said incident, when his wife Smt.Yashoda

{accused No.2] and his elder brother K.Honnappa

,–.r”~’*”-*”‘

Crf.A.No.?42 2008

Gowda (accused No.3) came to rescue him, the

deceased Devappagowda also assaulted accused Nos.2

& 8, and when the deceased again went to

accused No.1 with a chopper, he (accused

snatched the chopper from the handsof

and started swinging it for protectingohis 1ife,_ApAthen

chopper came into contact “the
deceased and consequently,; “t’he._: ‘ ‘decgpased ” “sustained

the said injuries.

incident…Aas ‘ ‘complaint at Ex.Pl, the

prosecution has piaced”re1iance on the oral evidence of

‘Gf,t__the-se witnesses, P.W.-4 Puttanna

;n’ot.._fully supported the prosecution case

and.”t’nerefor_e….1’he came to be treated hostile by the

learned l5tjblic Prosecutor. In his eXamination–in–chief,

is has stated that at about 0.30 am. on 24.00.2005,

.___””l’.”wAh;ile”he was in his shop, the deceased Devappagowda

“.had brought J.C.B. for forming road and at that time,

,….»…{“””””‘”””

Crl./l. No. /742 2008

also assaulted the deceased with chopper and thereby

inflicted injuries on his person. This being the nature

of evidence of P.W.4, I am of the considered”

that the same is of no heip to the ‘

inasmuch as this witness has gstated two?

versions, one in his eXaminati_on-in—-chief and .anc3th’er”=

in his C1’0SS-€X8_II1iI1atlOI1. ‘V”i’e’..i.*jx1erice,V” evidence
deserves to be rejected’.

11. Though ther.evidence:.of r5wi..4 éffio’ help to the
prosecution incident of
al1eged:’ass.aul.tNo.l on the deceased, the

evidence of i?..VJ,s.l1 ,_ as to the occurrence of the

.-v~.’_sajdV_~i§{.1cident ‘czpaitervconsistent. Therefore, I do not

to hold that the Trial Court committed

any errorlinaccepting the evidence of these witnesses

& 5) insofar it relates to the occurrence of

“:itfnAe:liricident as alleged in the complaint at E3x.P. 1. The

learned counsel for the appellants is also not in a

(____(“\/-\,—-.

_ 1} _
Crl.A.No. 742(2008

Umavathi has clearly admitted at para 14 of her

evidence that the Police had come to the scenejdogf

offence pursuant to the complaint filed by

No.1 against the deceased and had stopped..for1ningl..of it l

road by the deceased at the scene

that the deceased could V.fo.r”m

obtaining an order from the Cixriiu it ‘

13. The above adrnissi.’on “._of;_’I§5.V’J’53:*Smt.UmaVathi
clearly goes to show that dispute
between acc1,1sed 1- _Vl.the«-deceuaihsleld in respect of
formingfiof house of accused No.1

leading to thcedthouseaélof and a complaint was filed

a.c§;;useid Nol.in_____respect of the said dispute and

_the_ .__had stopped forming of road by the

decéasegi the ill-will between the accused and

the dec.eased continued. P.W.3 has further stated at

of her evidence that on seeing the J.C.B. at the

.__h”sce;ne of offence, accused No.1 requested the deceased

, Dnot to form the road and thereby not to cause any

¢–….r”*W”~/’

M 12 –

CrI.A.NO.742 2008

injustice to him, but the deceased told him that he

would form the road at the said place only despite his

objections and therefore, the incident of quarrel

between the accused and the deceased comInerieed.r:’__’__s’ A’

14. Further, it has come in the evidenceof it

5 that during the said

also sustained some injuriesrand they also to Egel”

admitted to the hospital for treagtmentlll this,
D.W.1, the Medical _ol’ffiP15itt.ur_’fi'{eneral Hospital,
has stated in his Aevidericedthat’ at about

10.45 aim. –.i.’e…V after the occurrence of the

said incident” he” accused No.1 who had

…l.come«:l:pllvhim \Nit’l1va___mhistory that he sustained injuries

._res_iiltj.ofv assault on him by one Vishvvanath

(P.Wl..’2)l and.’-‘fi3e$:%’appagowda (the deceased). He has also

‘deposed that on the same day, he also examined

Nos.2 8: 3 who had come to him with the same

of assault. He has further deposed that he

fnoticed on the person of accused No.1 an injury on the

?_..(”\»—–\__,.–~»–

Al; 13 _
Crl.A.NO.742 2008

parietal region measuring 10 ems. X 5 ems. X 1 cm.

with profuse bleeding; one injury on the right wrist

measuring 3′ X 11/2′; an abrasion over the

measuring 2 ems. X l em.; lacerated Woun_d”‘onCfri~ght T’

ieg and also on the thumb. He

that accused No.1 got himself discharged the

hospital at about 3.30 p.m. onlV’2$;.lO8.2OVO’5.’p_V”i

15. Ex.D.13 wound lldlcertiiicate lis.su:ed_ by D.W.i
Medical Officeréalso No.1
sustained ‘a_s’:._:deposed by D.W.1.
Besides:7thi_s’, of D.W.i and also the

Wound certificates 8: 15 cleariy establish

.-v..thatv_»a–ccused l\los;2…..<3l.»3 also sustained some injuries

V",du;ri11.g sai"d.._incident. It is pertinent to note that

accused liiled his compiaint before the Kadaba

'Police Station in respect of the same incident alleging

"thatfl"iiimself and accused Nos} 8: 2 came to be

…_'fiassaulted by the deceased and P.W.2 Vishwanath and

lifthey also sustained severe injuries but the said Police,

<m____(\/'-x.—r"'

_ 14 _
C!'/.A.NO.742 2008

though registered a case against the deceased and

others in Crime No.67 / 2005 on the said complaint,

not file charge-sheet against the deceased

and filed only B–SuInma1'y report it

complaint.

16. From the evidence of P,Ws.1,

clear that the incident of quarrReii«.occurred’ hetween the
accused and the deceas’e_d’*an’fj, the said quarrei
the deceased andP.W.2:.AVishwai1at_h’ dassairilted accused
Nos.1 to wounds on
the personuof namely, lacerated wound

over the left_htshoulder” rneasuring 11/2′ X 21/2′ which

. resulitedy fractu’re___of_ spine of left scapula and another

V7.lacerated.__wovu.nd.over back of left thigh at the junction

of uoper lower 1/ 3rd in size with bleeding as

‘a_resu1t~of«;_cutting of the blood vessels.

The Trial Court, having come to the conclusion

the act of assault by accused No.1 on the

__.”deceased and consequent infiicting of said injuries

.,..__:'”v”—-«—-

_ 15 –

Crl.A.NO.742g2008

could not attract the ingredients of Section 302 of

I.P.C., has observed at para 42 of its judgment that

while so assaulting and inflicting the said injur-ie_si.’_onj’

the person of the deceased, accused No.1,..t1a4oiigia.::’did it l

not intend to cause murder of the ékriieylvl

that his act could cause such bodily’ injttriesflas

likely to cause death of the ‘V

18. Part 1 of Section that if the
culpable hoini0§’tile.,,. D95 V’ 2 ‘murder is
committed causing death

or of caiusingx_::bod’ilQ’-.iiy«ury as is likely to cause

death, helshpjall yvith imprisonment for life

_ or sentence of imprisonment for ten

:aiso’*w_ith fine. and, part II of it provides that

iflusulch’ aei’l’ie with the knowledge that it is likely

to ca.use”V.death but without any intention to cause

death’-…or to cause such bodily injury as is likely to

“death. he shall be punished with imprisonment

,.-…C”””””””‘\r-

VIC 17 –

Crf./1. NO. 74252008

described as the injuries of such a nature as are likely

to cause death of a person. Therefore, I am of

opinion that the Trial Court committed

invoking first part of Section 304 of I.P.C. 3 V’ 9

accused No.1 for the culpable honi_icidelnot–oo: o

to murder.

21. The established facts ciearly
show that accused did :«._saJid.p’act the
knowiedge that by doing..,:so,, to cause
death or such as cause death.

Therefore, I opinion that accused

No.1 shouldéhave” for the offence of

.-v..cu1pa’::%i.eV homicide _____ __not amounting to murder

second part of Section 304 of I.P.C.

22..’e ._’i4iavi.n’g?t:’i__regard to the nature of the injuries

Vd*.,.,_’inflicted~ accused No.1 on the deceased and the

in which he committed the act of assault

‘ :bH1v’1H1ih€ deceased, I feel that the ends of justice would be

.. irnet with if the period of sirnpie imprisonment imposed

r________(“\/’-‘\-/”‘

_ 18 _
Cr}./1. No. 74252008

on him is reduced from seven years to three years as

the sentence for the offence punishable under Section

304 Part II I.P.C.

23. In Vi€W of my foregoing discussions, C’

pass the following:

@195-:33,

This appeal, insofar as:i’t-ll.,relates”tolappellant
No.2, who was accu’sed_A l4i,’il}p’vvvlA.p:’:S.’_=_:VS.Sl01’1S Case
No.1/2006 oil #336,, fi13″”o~f« Iihe Additional
Sessionsv–‘Jt1clig;Eip,l hereby dismissed
as hmngbeconie

The appeal,…ins’ofa’r: as it relates to appellant

No, 1″,i—\Xrh.o’. was accused No.1 in the said Sessions Case,

‘is. in part. Conviction of the appellant

No.l*—..(ac<;fvuse.ir3lfNo.1)~for the offence punishable under

" Part I of I.P.C. is hereby altered to the one

,.tin.der:A*Section 304 Para II of I.P.C. Consequently, the

C .,'_'"s»e1-itence of simple imprisonment for seven years

C' if imposed on him by the Trial Court is hereby reduced

(

-19-

Cri.A.No.742 2008
to three years. However, the sentence of fine of

Rs.1,000/– is left undisturbed. The impugned order on

sentence stands modified accordingly.

If appellant No.1 (accused No.1) .

completed his imprisonment for a period of

he shall be set at liberty forthwithfig A it

A copy of operative this
be sent to the Trial” ._§?ou1″t'” dife’ction to
communicate the same it of the

concerned priso’np_,fi:_’. V it shall be

furnished to for the appellants.

sd/–3
Iudgé