xw was Hxsa-counm as xnnnnmaxn AT anusnuonm
nnman THIS THE 27fi'nax'oF MARCH 2008
335933
was HDN'ELE MR.JUSTICE R.E.NAIK _: u__ ,
cRIM1nAL Rsvxsxom PETITIGN ND.1223/Z¢§5vf 'K
1 nnnnnsv sxo sHETTAPnn'fAm3oT w'
MAJUR, occ: ABRICULTUREv "
RIG swnau PARK, RAIEAG TELUE
KI
mmmm we» SHETTMEEA
57 vnmas, DCC: HDUSEHUDDVJ __'fu.--
we pang; gazing ;m.!u1t% *
(:3
'5-4
.gxgg3gT§5fQ,fl£gyynmn'wnngfnyynmgg
43 YEaRS;VDC$:;RGRICuLTURE'V_
EEG Sfihaugéaaxg»aa:3ns'ThLux'
4 PAfinsHfiRAfi_sib'miwgA?pn_EHUTn3PAfieL
34*$EAR3,'eca:=a5n1cuuTuRE
FfD7SHmHU PARK, naimas TALUK
a - W ';'U'=. ... PETITIDNERS
V {BY SEiQS£EHIN"S HhEHflUM, flDV.}
ANn :»
THE.S?nms'é33EfifiNAmAxn
nnr 2EEfiTEfi E? IT3
'STATE yuagzw pnmsnaumon
"-w_H:sH SSURT BUILDING,
u 'ifi3fiGApURE
:;:E3°sni.HmnuAPpA, Heep:
... RESPONDENT
THIS CRIMINME REVISION PETITIUN I3 FIBED
“UfS=397 GR=P=E B? THE AEFQQATE FOR THE
PETIT1flflEES FRAMING THT THI$ HUH’BhE CDURT MAY
BE FLE%SEE Tfl SET %5IDE THE JUEQHEHT AND QREER
DHTEH 30.3.2005 IN CRL.A.NO.65fU3 ON THE FILE OF
}3.0–LnLe£}JL.
{‘3
THE DISTRICT & SE3SION3 JUDFE, 9.0., FAST TRACE
GQURTF EQEAK, GQMEIEHING THE JUDGMENT AND ORDER
namsn 24.7.2003 IN c.c.NQ.21B£03 on THE FILE C?
THE PRIfl$IPAL CIVIL JUDEE (JR.DH¥ £ Jfifghfa
RAIHAE. ‘ ”
THIS CRIMINAL REVISION PETITION IS cfifizwc on
FUR HEARING TI-I13 um’, ‘rHE;”:’:’:ouajr 1~g.zI.n E._ THE’
FQLLOWING:
G R 1:: ‘i’-3.3
The petitienars–accuaeduhave,beanvagnvigteé
3%: tfifi mxfenca pua1shabl%.unflar sectxan 323 read
impriaanmanfi Egg g g#:i§§ qj gfifi mbnth and ans
cflnvictad 1fp£ §§h$ §fféfi§é fiffifinishable under
sactimn{ 33@ ré3dJ%fiitfi’ 34_ igfi and sentenced ta
undarga r;gorwu3 $fi§ri§unment far a pariad of
three,mnnth$”afid-£n pa§ a iine nf Ra.50Uf- each,
‘in usfhuin, tn sdffér rigorous imprismnment for a
§§rififi éf the fignth. Further. they are convicted
faEAfifla qfifénfia punishable under Sactinn 326 raad
<._ with 3% ific and are aantanced ta undergo rigarous
immri'-;'-a.anm-;n't for a gnvind H six munthm and 1.2::
mmnth. They ara alsu convicted for the affénca
puniahabla under Eaction 504 reafl with 34 IE0 and
II_ \.
Q/’1Uv\.|zlJI/L.
are awntancad to undergo simple imprisonment for
a patina af ane mnnth. Thwy ara also canvicfiéd
far the affanca punishable undar sactian 5Qfi ¢§§§ vV
with 34 IPG and are sentenced tn unfler§fi:sim§1$’w
imprisunment for periad cf qné'”mmnth.._ V, Thé n
substantive santencaa are aardgfed ,tm_ .:gn_”
y w’ an arda;’»
‘F.
‘cqnvi¢ti6n””§fid
fi3f.flfi.§ & JHFC, %ziba§.§ ifiKfQriminal Case
Nn.213f2Gfi3. The saifi~@:dafi.af;céfi§iction and
santence mag figefi Qonfifiméd fiypffié fiudgmant dated
30.3.3905 war District and
saasinnfi Jfifl§é.._%#a£ifiifig ;5ffi:ar, Fast Track
court, G@k§k,in.C§ifiin§i=fippaal No.65f2003.
f$§aThH.bri$f”ffints sf the prosecution case
;’a:_1’;’va€ ‘j1:}i}.a:t’.._ ~Eiia…::2:;3.1O..”.20O2 at about 5.30 M4. the
cafigiéfinafiE.e}Pw.3–sitavva win Daaharath Gayakwad
< _ want meéf the human at accused Nn.1. Accused Na.2
f ancusefi Hc.l. Agguagd flog.3 and
via tbg maths:
-. J: * ‘
~. ara r%lat%fi ta acaused Ha.1. Tue ecmpla1nant~
am to why he was teasing her daughter anfi at fihafi
paint af time, all the accusad persans came out
4!. 12.1 \.Lr_£¢{__u
of thair hcuae in a grcup and abused the
camplainant in filthy- language and started
afiaaulting hat with hands, wooden clup§tthfifitV
amines. E”iIF.1–Da5l’Larath Gayakwad, the nu’:’:,é:t_;§au:a_:§ft}.i.%
the cmmplainant«PW.3 whfl hag” accompaniéflt thfi
camplainant, was alsa assaulted} fie tcd”3fi3tain§dtt
injuriaa and ona mf the injqfigs éustaifiad by him
.avau$-;nuurv_”–
‘ 7*.’
an
:5′
Iii
Jr”:
1H-
lasgiiiad ta be a g;
J!»
u
-‘3 mu- …….,……….._..&…t _……, .;.~,
an’: 1115 1,43 lu.r”u’.3B’-.-»|.alln..V1.’ ll.’-V.L
*_u”*firt'”ff .1ts cast
I
2:
A as
hag axaminad”?W5}i,tQL1EV amfivgut marked ExS.P.1
.4
ta 3 and aléq $G;1~ thatfitnhé std M0.2 — 3 club.
4. FE,1Vis,théaihjfirfid witnass. H9, in his
wwidence ha§’_fiep§aefi; that himae1£’ and his wife
J w3nt fit th&»hnu$é”fif accuaed No.1 to question as
tt§~fihy_h% fiat bgan teasing their daughter and at
that °tima’tthé patitianara–accusad came out of
a 4’thair’.flhpfisa and indiscriminataly started
PF.i, is tha cumpiainant. aha has loagéd the
camplaint to the Felice an the next date at the
incident i.e. on 24.10.2002 at about 5.45 P.M.
aha has statad that since thara was a life
threat, wha cauld net immediately approacfif tfi§ fi
Pnlica and ladga a camglaint immediateifi .ar£e5–“”
the incident in question. It is to.b&_ngf6H,Ehat
there i3 mare than 23 haurs deigftifi i6d§in§,tfi€L
camplaint. The incident in éuastian had afiéurréd
abeut éy3fi”.P;M
anfi 3. She 1% &§§®ii¢ §i£n§$§{ it is in respect
af this s-w}.r%%J».grr~;»;;§%%»}sgj’%g3%;:i§g;’%téaéaa, wan. and 3
had gang tfi fie p;fise_a£_ac¢Q§ed No.1. EW.7 has
stated fhgt”fiheJ @§fiQ5§B”>par5ons are related to
them and th$t_£ha£e fiafi a grapnsal to give her in
‘ marri%fi&yta accfi$éfl”Ho.1. P€.H was the SH0. He
¢fi”:§bsip§ 5f the complaint qf PW.3, regiatered a
ca5e» Vagainét9 tha petitianarswaccuead herein.
u._’EH.9*hx4§5n§Awaradi is the Medial officer of
-15
at EI.E.3. Ha has mtatad that injury fia.1 fauna
an the parsan of Pw.1~tha injured was griavaus in
P
(L191 IA M.»
( n–~–\r\.\.uIa—
natura. PW.1fl–InveBtigating Officer, who after
cnmplatimn of the invastigatian filed the chetga
shaat.
E. Learned counsel fat” the flpetitigteré
submitw that the injuries found at tte patsQn3″§fLii
FWa.1 and 3 wwre caused by agcuséd N¢ii_éhfi~tfie
athat atgagad gezggns _hgvg*, bgan–_ iilsggy
-hm-.1-u.-~:2.+-.m..-if in 1~ .23 rd1ti’:lg.:<: P'! -at "Err."-H11»-Ir HA 'I an
«I-"rift.-In-J–'IIu|WII'WI0|U <|I|-L In-midi L-fish I3 I la 5&3:-. -I-Jl.Jhddn: III-ll «L 35?
clasaifiefl .t&;4fifilitta't§ti§?t@$uiitjury and 13
statafl ta Eta' fig it? itt-§ffintt$f, there is ma
matariai at féc¢t%fitd_éttabiith that the injured
has taktfi traétmfittaftt tare than 20 days or was
an inpatiant'forisuéhétreatment and at such the
'isaidti°ifijury ififiuid not fall within the
'tiamfiifitgtifinttof grievous injury as defined
unflat"ésatti¢$: 32D IPC. Maraly because. the
itu_'Dactat.fiégVstatad that it it a griavuus injury.
9 any' ma-3zia1. an rnnnrd it
nu m – -nu-. — w — w u.-nu;
n at .
law. /Lu\M.ul»L_.
-5. Ear contra, learned ccsunsel fur tha State
5L.mmi’ttad that there is abscalutaly no r-aasan.T””tp
distmliaw car diaecard the evidence of W.
atmcing that injury [-10.1 on the per3on”~«’:§§£,:*EfiiL;”i
was griemus in nature, becau:-:é””he 1. ras_. f:ia¢:_ Vane
who has trenateuzi Ph’.1.
‘3’. on parusal the V__1I.r_:V§’ALir_1_ci’~.,_vr:erEif;i.ga1;u§a, it
fifilfi lfiffi fun:–alrm.
the wallingarzgfi_.nv;r:efi;eht_¢.VofV” ii:’h”v;-I fingers was
limitafi. xt :g;;;a¢ nafiéfl in tfig said certificate-
that t3~;;;:ugh’_’}’E’?;:ay:V€~.1}raa§v.”‘£¥§;i’t?is+a»§§’, the same was nut
taken in ‘thaQ s§m$*{hn§pita1, that he anly
auspeagred fi3art: 1:.ur.é’~ oi”. férearm bcrnes and also left
Bic: 2€1f:a;r’V&;r;*«ae’pht:.*t: is grodu-zed in the case
n@:’gny*§fihen:dpcumenta of 9w.1 for having taken
fU.k”Ui§€i.E2′ after being treated by PIr.9-
4’.Be:act::J”:°,.. E;-:4x..rvé haw: pr-cnducad ta establish that ha
..haéi ‘[ 5ta,,1ataj.ne»::l griavoua ir1jur:_.r. The evidence of
1:36 mccurrad when Pifani and 3 had gone tn the
Q-DI! -n 9-: E}’I
(\…1\-P’\’.. V./L
hause of accused Mu.1 to queation about the
¢anduat of aacusad NQ.1. At that time a quaréél
aruptafi hatwahn PWa.1 anfi 3 an the one hahfiiéhdiw
the ahcuaed persnna an the other and I15; £hé– ”
quarhhl EW.1 austained injuries: ‘Thefma§§iiai fin
reccrfi in net sufficient thi hbih ithah ifihafhh
patitianers are guilty afifihaxaffahca_figfii§hahia
undhr section 326 and the mahéxis; afi1y.dis¢1nses
an 4-‘. -‘.1′,’.l.oI ‘rum 1.: .. V . ‘
Mfiflblfifi uni 4£ur. Hausa, the $rd%r ax canvictien
S.a At tthis_aéhag§;iVlaaxhfid counsel for the
patitiwnér§’~submiitéd>lfhat all the petitianers
are punr agfifiulturisté and an a trivial issue,
xithe fihar£hl«gruhfiefi”batwaen them. Thare was also
inh=§hhmhqitati¢n ta cause any grievmus injuriea
tn ah? of’€hé injured and santancing the accused
7, “garaah$.tith4 go behind bars would further
viiuhhteriaréte the relationshiy betwaan the
nn respwnsible persona ta carry out the
agricultural aparatians. Thufl, 9 lenient view
shauld ha taken ‘whi1a imposing 5antanca._ i i5c <
fuel that the sentence impased by then
below is harsh and excessive"~anuj the jéamfi
cwrm
requiras interfaxence in the ;gb§3&nfi' £avisi§n:7
patitimn.
“F1-a. i””m-I an-1 ~n:::’I ‘Basra :24-Ii”.-an-u.’ -‘ ‘|.’5.n+–‘I {*4 new -I as II-1:-Irv-I’-‘I-var
J I-IW ‘IvJu.Jnl|-lmLJJ-J’-Jn. 1″‘-‘fi”1’-in-§”ul.V-‘\4’-I–I 5 W ‘9-la \»’-I-‘VII. -I-Ii’ n-I’D’-L N–I.
“llfiW7fi. TEE ¢ffier”f cfi”vfifi*ion and fiefitence
far the affégcéVguniahhBla uh§éxwsactian 326 read
with Si IfiC5 andg’a§ntan¢ing them to undergo
rigormua imprisafimfinfi £63 a pariad cf six months
and t@_pay E fing d§ RS.500f- each, in default,
x”tm ufifiapgmvpiguhfiu9″imprisDnmant for a periud of
afie Tm3ntfi”;&fi§* tha urder vf sentence for the
arfahaa pfiaiéhéhla under sactian 324 read with
‘gactifin 3§.iPC directing them to undergo rigarous
uimyriamnfient for a periud of thrae mnnths and to
.jn – “a igiflg : Rg!§QD!~ each, in daiault, to
pufiishsbla ufidér Saéfiian 5&4 raga “ith sa=tian Si
\
kq
ifi
IPC diremting them to underga simple imprisonment
far 3 pariod of mag mnnth and the prder ya:
santanca far tha affanca puniahabla under sac£i§nf-
506 IPC directing them to undergo§j’ai¢fiié; ‘A
imgrisnnment for a period of nne.mpn§h; fi§§xsfit
a$ifle. V — ‘
The accuaad patition&§$a_aré *h@l41’§fii;ty1.fif
the affancas guniahah;a unq@§a§e;fiiafis:3§3a3324,
5&4, 5&6 read with VEQcti§n; $§V{;fC._ Thay are
5!!
vrirvwruu-I
sentanced to pay £ing*x,£.wRs;2,GeQ!4 an ennh
3″‘
–. .._ 1:-ry-
CR-T’|./-lllt , my
A
K.’ ‘2 £–~ ‘=’=7a .. .
; fimaL.fi£ “the accusad, 1n ¢%fault,
thwy $h3ll§ 5fiff%f:’3i%§fié” ifiQfi§ofiméfifi far 2
pariad df’fiix @¢n£E§. }fln H V
The ,finé -§M$QnE~fl§h$i1 be paid within twn
mmnth3_£rmm tmfiav;:A S 1
f§ut;hf the fina’amount, a sum of Rs.30,U00f~
. 3haKl= be “Qaifi=.ta FW.1–Dasharath Gayakwad, the
ifljuffidu ‘ ‘.
PA I–
§.r\au’
judge
mWf~