High Court Karnataka High Court

R Mahadeva S/O Late Ramachandra vs State By Shankarapuram Police … on 19 June, 2009

Karnataka High Court
R Mahadeva S/O Late Ramachandra vs State By Shankarapuram Police … on 19 June, 2009
Author: A.S.Pachhapure
1
IN THE HIGH COURT OF KARNATAKA AT' BANGALCERE

DATED THIS THE 19TH DAY OF' JUNE 2069 
BEFORE  .
THE HOFPBLE MR..32;$T1CE A.s.PAcH§;_Aé:§;Rg»V.:  
CRIMINAL REVISION PE'1*1T1s;:5i*§VNc..1é§48/"ié§$ér3VV:V -7* 

R. Mahaéeva

S/0 Late Ramachandra
Aged about 49 years
Rfa No.81, I} Cress,
Chikkanna Garden

Bangalore 560  _  _  PETITIONER/S

(By smtfas'. 4Siijip%a§'.{;§i1', Venkatesh. 55
Sri. Nara}razie3;3f;'urth}g :"3»d\é»'--:~sV.)' .,

 ' "by 
'--V.P0.1i.<:é Stmiiorg  '

  (rays.-;<:i. 13; B,s.¥j'a1§1-ishna, HCGP)

Ba_ug.a1oz=e :;;=;§o égaaég  RESPONDENT/S

*fi:’J&’*9I’:ir

V’ ., A’ ‘ This Crimina} Rsvision Petition is filed umier Bastian 39’?
‘-‘§_ 3:31 CIr.P.C praying ‘[0 set asicie the orezier passfid in

–. ‘_.{3l~¥3;’L.A}Péo. 151’?/GS an the file cf the FTC (Segsions) Ju&ge–V,
_ Bangalore City 01:; 29.4.06 in oo11’fi1m1’n,g {ha jucigemmzt passed
~ “by the E Acidl. CMM. an 25.10.95 in Cic.:\¥e.23 :8/99,

This Cfiminai Revision Petiticn coming on for hearing,
this day, the Court, made: the fallowting:

3

complainant Shivaram irltended to seak the admissicm for his

son Abhishek in the MES Kishort: Kendra Sch,r:é’o1 at

Maileswaram, for pre bfursery’, the accused agreed

and demanded an amount of Rs.15,{}()O/~ towards-iihe.

on the assnranca of providing a3:1′””ad3nis’sio1_1 1b:f VP«I–sisté::=j

Abhishek. The complainant be1icveci’«ai:%I

P\¥.4 and another, he the accused gm
the cheques cncashsd As the school
was to reopen._ utihésaccused assumd to
provide t;E’1’¢msEe:aVta the commencement of
the schoiél when the complainant aad his
sen Went %.’e–:rA:’¥:TV’mi’..<',sie-n, he fmmfi the $091' of the

house f2i"t1(1e affcagéé Ioéked and he was iI]f01"I3flC€i that the

g;cm;s;e:a[ 215$ "left to b;';$i¥ih Itzdia. Thereafter, after tracing ha

met Vthe' a.éa3.1;sa{i.v§2é?ho assured him that Withifi a msntlx, the

ggath "~'§*fi33 v_1i')t3'_;§.i;'£'(A,'Tc'£?'i{i(":{i in the school. But ciespite that, that:

T ""««.__Va;<;":c31sed":ii:«i1 13:): make available a seat for the son of the

écimpiaifiafit.

4. Thfifi the camylainant insismd tbs: ascused is neturn

” » «file amaunt. initiaiiy, the accusfiti agreed but Later, refused to

23933: the ameunt. E’: is in these circumstances that that the

£3

10. 80 the fact that he told himseif to be a Teacher and

assuréxi ta ;31’ovide 2: seat by receiving an axncizgzif. of

Ei’s.15,000;’ — and did newt do so in pursuance of

givcm 1:0 the compiaintant would itS€}f go to ~–::;ai;&;:;:%_i$ 511.,

act of cheating and the contents of!

naturai, trust Worthy anti censisijexlt Witfiihe evidfifice bf

Apart {rem this, PWA has also 1′<'-:{i':::§}:*;a"ts{i '§;i'ii:._£V_i€1{'";="i§i)I1.':sf'3f';V 1 in V

his evidenca. If reaiiy it 'figs a_«"i§;ai1 L–:1iu2:~;'i§1",s:acti(3I1,VV'*:11c5ra wag no
necessity for PW2 to fa}se13:.si¢_(~11sed had made

assurance :9 p17:Wi'd:e:' a 368.: ;i3:1….'the. P2"§:;'~.F§€:319§;§ery far his 301:1. 80

taking i§;1'(O C0fi$'i{i$I"§ifiOI1'.I§fi€i,__@".«?'ié$ITzC€ 0f §3'Ws.2 and 4 anti the
stateme13t'Qf 'thfi acci2:% e<i»_, i1:é1ié is ample materiai an re<:e:3rd to

prove f.i:{1:e?;i_ thexa has been

. exam¥i;1e€£–. w}h:§’V’mad€ 2: ssarch for the acczased and 3§§3I’€}iZ1€I1d!3d

}%iam.T_a;né “‘p zt3ducad ‘Defers him ihe PSE, P’v¥.§3 is tha Palice

~__Q’f§(§€rA§v.h0 registered tbs: cgmpiaiixt azxd heid; {ha inzztzstigatian.

–. ” ‘§’E..:€:: scrtztiizje” of the evi§eng::: as a whale {ices not revszai any

” such cizcumstancss so as to :;i.isb{:};i€w: £216 vsrsimz Qf ‘aha

Mi

presecution.

ii?

12. This Court under the powers of I’f:1’\?iSi0II cannm;
reappreciatxz the evidence When. there’: are CtZ}fiC1iI’i’Ei’Ilt figxdmgs

by {he courts beiow. The petitioner has tafestablish

appreciation cf the evitiernce by the Courts belovgwés

or that the petitioner has; is make Q11tb_s11c}1″gf’o¥4i11c’iVé;; §;<zhich'"'

would Show that the judgmezzt and (i§?;€1€1fj3£'¥;§SS'E':(1"

below are either illegal or p-énrgrse. 'T113 svéféiihny of fjfirif'-. '

evidence Iefi and the findings 0:t4";"{};:ie.C,ou1;ts,_:}3é1ow gd0es 1101;
make out any $13611 groiizflrx tc[ .Vii1tc1*i"ersnce so far as

the c0rwi<étiu:1A:"j;for« : ifiiae \:xf&fi311cé:""'ia11%'}.s:r Section 42?} IPC 11$
cgitxcerntfi. "

13′ A:3 c:’:g:;u.}<i be Sfiéixfratn the recorfigé the accused was

-‘ V. §:tg€:dv_»’e:§€:}o}1_.;€’ ;gf£___t}?1e time ef the Campiaint and he has to

‘bi$.,_ fa,mi§§? and it is in the mntext esf ‘zhmrst

circ:imsiai1«:’§£s,VE= that it is just: and prczper :0 Show wme

— liillifiilir}? S5 as flm sentence cf imprisonmani is concemedw

‘§.?.f}””£1’x€’:’_ ci1′;é911£3.*:sta:r1C6:s, E answer Paiili N01 gjartiy in aiffxrmafive

in Iiegafivfi anozi grassed ‘£0 pass the fsliowizigz

{}}?{‘.)E§?;

‘E”i:€ pefiiian is aiiewfié in part. ‘”§’h€ ctznvictiém of tha

gatifrsfzcrner far tbs {>fi?e~::<:~,:: 1:11:16; Sfifiiiiell 42$ EEC is cm1f3rm:;-':v:i'

ML

ii
The sentenca of i.mpris0I1m6:m: ef six months is reéuceci is 8.1.

for t}:1ree: months and the fine: amount is enhances} to
Rs.2G,O00/–. 321 default of payment of fina amouxat, ths
accused shaji underga SI. for a period of one mmlthf' 011
deposit of the fine attnount, Rs.15,000/– shall be
Complamant PWK2 33:26 the remaining amount
to $316 State. The bail bond of the _ac:£:1_1_$ed_'
The Trial Court is directed :0 se:ri:nz€;'_'_'t}fe

accusted to undergo the se:1te:1d:_9' ' -. V L'

J2.