Karnataka High Court
Mr Sampath Kumar R vs Mr Vinod @ Chandraguptha V on 8 July, 2009
EN mm HEGH com? 0? 1<ARNA'm<;A, BA1a%§m:;%§:a5¥::
BATES mzs ms ma cam mg?:3§*A,;f.:m?'2:e{}§V
BE§'{"}RE
ma HQEYBLE MR. JUS':*:14L%_LLA'._
MY${f)}€E:_ _ % APPELLéN*§
{E3 'VS§'E$§;: EE {Sf :*:sI.«é}G%.1ASSTS 5% &B§.fBAC§3; @ C§£%E\%SRs%G§§P7£'%§3§ 2;:
'*«TSf{3E;2§TE2 vmmaggsg SE'???
T.1M.g5aR, 5% ;2.§4;5§ §,;~:.s*;€*REE':*,
M5s;:~é§: EMHALLA,
» ' '?v'£YS8RE E%E2S?{}?€{};§E*=§'?
.« Mn."
SR1: §%}'®E'¥E1 RE?£'RE3SE<2§E'TE3§3 }
c--...r""""'\-«-r"--"'
C!?L.!§. FILES U/S'3'?8{4} CRPKC BY _51v'b'I*"§E
fi;PE'EL»LAN'i' PRAYING TBA? THIS H<;N§BL§: :;f:R3? ._'_f~»_f££{:" " »:3E__
PLEASEB TO SET ASiQE2 THE: AFF€>R§:sA_mi=_J:;;§g}3;s:M_§:b§f§ é AE*€~E._3 _j
ORDER 0;' ACALEEKTAL mssm BY "§'}§I:3:--.'_'_;}{;JD§C§Ea.i..' TrX{3£§§EES7'"E* l %;XT_Er':'
are FEES'? CLASS--§EE, MYSORE2 "EN {;:»~;%:';: s§C€;3{,%f;'f'§'?;§'€£f}
'mg: RE'SiF'.ONDE31\ET 901% mg: @;r1r¢s§,.f1«.;e«::§:s E3'/__LE;'_S 44'zs;:::~a;:% 'EPC. *
THIS A.?PEAL- cammegow ?'C3E3 :f¥--EvEAR;I"NG 'TE-v£E.S..§AY, 'mg:
6099? MADE mg FOIJL0§i?ING~:--.'_ % .
The c01:1p}aii{1a2fE£{;'§..i*i' on tbs: £316 of the isameé
JMFC wiié, NI§z_3e:*e {§;§f€t;?é§:7a§:2a:?§éET::i'ef$;:*§'eé is as Trial Sourt far shafi},
hag ffiad 'aha ;3re's:341é't.Va§pf$ faE_ ag%§i;fi€'¥e(§ %}}; {ha jtzdgrimzrzi am} arfiar af
acvqu.i&tta1V££§:;fi§§id: 16;' gassed in the gaié {gage acquittizzg {ha
:'a;@p<:%::*d§c§:f:;%.,sa€:::::z3t;'::i"{sf {I16 si§'€11ae "i};;' S 448 Q? EPCE.
'i'1'i:*2:ui'§.2_:V:E1is maiter is Eisted £963}! 551:' admissiefi, haviflg
ifeggagxiif " is ;E1"§1{i natuzfi of £213 afienci: ailfigsd againa {he fES§€}§1ii!;€fi{-
A e:%§:r:§i'$¥6{§,§ '£133 number sf Wiiiiifisfiififi fixamifieé far the samplaizzant aflé
V'- §}{§}%:4'5ff§:f'wf3N€iS af aha case Ems matter is Eakfifi far £3113} digpsgai anfi the
égéigtigixernig 3:' 3:313 iaarnfid csurzsfii for the appeliagzli-Tcgmzpiairgazzit are
:'--f-""'"""-~""~.»
3
hearfi an merits. Psngseci the ézzlfiugneci judgmem: 35
acquittai. . 'J
The Caae of the ccmpiainant. {hfireérzafiiefif"~3;'::::--T.::';3a1'?§és--.
referred as per their mrzk in the Trial {::.':§"iLIi§"f:;-- 33 éii Elia i
complaimt flied ageing: {he resp0m:f'ié::31.:~acé'a;_Sed is:»"3?J3f::é_Vfi0:§;1}5ia%_:§gn:
purchaseé the pmpérty beaxting N0. "'3'.$? sit£i3:§:§§: eff, Bgsxzid Bzmgiazxy
R9361, Nazarbad, Myfiors '::_£_i%}.e:' 3.; =%5?4} E995 fi'-0;m .{:w:1€;;"s nameiy, Motfibaj 311$
fiirmaiazfinga zaéinézte "*3:"§€ V has beam in passassion ii. 9:31:
G6fi}4g'2G€}:"§' i£?f;€:1Vhe..j.§?€€:1iV'f;0 me said house, he raatisai "aha? ihfi
l0é'I}§.Vi;% :£faL§.«~;§,}aS by hizn {G {E16 tiger Qf tha §'iQ'!;iS€ was brokazz, the
{mm dL€;<}r-i§;;;9:s7"a*5:§;:::1a';€§§:' the 3{":(3'L§S€(§ was fcsund izzsida ihé §"}SEiS€¢
Vvisigiiéxa he éi:<;1;.i:1"'€{§' Wi§E1 the acsugeé, he ciaimad that he baa bee}:
50fl:§%r;9':*__4'0f V336 £303,136 and asshiis ciaiixzifig 59, he abzzseé :56
L' in fiiihy £ang:;:age"1 'P}":&:*<e:fv:3re €115 camplaim fffiéé the
' .g:_{;";z1*:;}VVi§é:2:*;: agaéjaséz the acctzsrsd far {he Qffemgeg zmdar $5eE.iQ§":$ 448
5:38 af EPC.
..._:*----
4
4. The 'E'r'1al Cam': frameé <:Ii1arg€: againgt thé "f<;::r 'aha
cxifence {}/S 448 ai' EPC 0:113' and tried. him fer"-fifhe *.i'§j5e
complainant gs': axamirzsé hinlseif as PW 3 téifi'
fiupparfi sf 313$ Case. He got: marked the ;dff}Ci}I;fi€fi{$_*v:flS {GA
P1 1. Tha accuses} gs: himseif exaH1§;fi§d. as: V::1 exrkz:<'i '£E1€
&0cm3.';.ents at Exs. E3} to 3.45, "§§§j§feciatiei§"'0i'Vvthe era} arzci
documentazy evidence placéé (35 i4é€}fird_-~«.f{§§9 :b§1.;h {he complainam;
and the acctxsed, .ifi§pugned judgment. arsci
oréazg acquittegi ag:: €:;1st:{i'~«.§f_¥:h€ said Qffezzce. "?3'1er&fm"e {ha
compéajnant }3é;:;_ iiiaei' E}:i<é éxppeaj.
:3. G1; _§C8I'€f£§§ ':'E:a;:§.§:15g:_ éf"€h:a impzzgrxéri jagégiiiant it maid $5
ses:%§i17 '€ha:~-':?§:e;»_'--{§0.af;pEai§:3fi'::' E133 saughi to §i'%'§'€ {ha charge fa}? the
effezaccj £;f_$'4§+=ff"l&*8a sf 'E3r? j€Z~_.f1*a3:1'}.e Eha accusediihmugh £133 @123 eviésznse
E. i2:;afé.'%£éf E33332 aizé 3 and it £3 ggaertizafint is 30% that Emma
'«:;%§TV.~*:}*::435=;;c3 wiiiieséias has; $¥?:T§T}€S$€é the amused fireaii {;p€§::i1::g 131$ iacéi
ta ham: baa; put 1% the image GE}. 2%/{}4f2Q{};3 333$
{:ééi22.:§;i%:_:E:1g Emspam iffii} it. What is gtatarl by FEE' 2 cr::=::::.§:},a%::ant in
~<::*v'i€i::::<:£§ 3% that when he qzkéstiaraafii $123 acsuseé a$ is haw hie
W
§
was in flaw houss, he {the acauged} mid thaé he W33 _§§1§§?_f:§E§{ {:16
said beast: and therafere he was smiileai Ea b¢__§i"1'Si€i€f"§.§}€ "£1:*:r_uS_A§::*«1,t§2et%:aft
ma accused bmka apex": {ha EGSK gmgii thézi: 'C::>1I1f:3i*§é:e{iV t:*e$$;3é;3s"i3f1t§
the sair}. heuse aithgr on 26/04,! gr 0&1' 08326? day prim"
iharem. V
6. PW2 Sanmsh Kumar haé in his €Vi€."}€I"§.{,'.€2 shat
the C01"QpiainéntTV%'r1f:i:::1é{i4V 'i':i n:*;._f;':i13.'; .f}ié:5re was same ethétr pazcsezz 1::
{ha gaié }'iGLE$§i:i'V§¥"€1iC§}.v i?*§$3L$ §1'fgii"C?f18.S€fI}. by him istoinpiainagat} PWZ3
Efagufiieaiag §.*:_i*.?s:*i§
2003': §;:fz. %;I"1s: saié hause 9. perms Gtiifif ihaig {ha
'g. f§5f;::31ain;*amt}£. A€Vi§€i}{§€ of ?%?'s2 and 3 (3.063 11%: estahiigh {E16
' " f§3§é€--.:f:atVT put "by {he cemgiainafit :0 ':%1s main (Eat)? ef '$16
the accusad ${}I}3.}}}i§'{€{§. tz-e$pa3s inte aha E1€;1:.$e 'fly
_ §;'§*~T'*:;'al.%~:"-»v©;§e:":3'.:1g the $3336 3903:' 'Fh;£$ 'aging the fiatzzra Sf €116 avidanaa cf
1 :9 3, E am {sf the Gffiiiiififi that ma '£'riai Saar? has ziighiijy
obgewsgi 3}: ?a:*a Kg. 12 czf its imyugxaé gaégmamy €313: €136 mfifiriai
u--'--.f\'f\""'--~'*-h.»
6
§1&G€d 911 record by the e.::{}mp§ai:aaI1"i {£063 mat €stab}i::ifi"»?:E:a£ tbs':
coxnpiaiiiant has': bear: in }}{'}SS€SSiG1"1 0f the safiid_;V'i:s:§::;:;é:j: the
aCCE1S§€d commitied €{'€$p8.SS inte it.
?. 136:' the F€£3.${T31'iiS afarrszsaidg I fimi 'i§.fi'-aaiigl gf;'r§i3:1:;% V§a7«i:it;$1'f%:réV
with the i}Z3{1§1l$1€{3. juciwisnt: angi _0r:ie§'.Qf".;;{cq11i{;;§;i" pa1s'si€+{%,»:i§3sVV the
Tria} smart. Fiance this appeai 'Vdevafifii cef
manta. V ;'1,;.;,;_ A. 2 /,.
.....