High Court Karnataka High Court

Sri Harry S/O Kuttappan vs The State Of Karnataka on 21 April, 2009

Karnataka High Court
Sri Harry S/O Kuttappan vs The State Of Karnataka on 21 April, 2009
Author: K.Ramanna
1

EN "me: HEGH CQLIRT are KARNATAKA AT 13;e;:§;--€f:?,lxI;;c;§§>;«;

DATED THIS THE 21% DAY OF' APRHQ; 2QQ§   -  H

Bi;*}}%'O:REi' . A  V
THE HC}N'BLE MR.JU§T1éfé§ R Rgéryamfia a  

CRIMINAL RE v7s1oj$*.jé;E:;f*;TIOjv M3,.  78;€;{2o0é

BETWEEN:

S/0 I-{uttapparx *  f
26 yrs   '

     

':~:¢e;chcr Klzizgji _ "  "
S (2-.. Matha-5_. L'

?Hai13f

 S1 G..Kt*::chcr Kunji

   

 Hithnscn
 0 Heseph
"  yrs.

Jeevan
8/ 0 Mathew

25 yrs.

Baby
S/ 0 Vergics



28 yrs.

~ ail are r/0 Parkadavu   -
Ranipura, Suntikoppa]
Ponathur Post
Kasaragodu Dist. ,

Kcrala State '   V .  A ijgfitiuiiers " L'

(By Sr; (3 P Dhananjaya,  U_giay:§§{u13ga;fVVj§~{.B. Adm)
AND: V  é . t'

The State of Kamataka~--v.._  V
By B11 amandala PQHCE " 
Rap by PF?    
High Court e:*4>r:4%;»1*=>¢ 9  %

Baxagaiofs .3 

 Respondent
 '  T' "    7'4.(B:,::S;,i__ :3. Balakrishna, Heep)

"wig  révfisisjn petition is filed under Section
39'? 85 9%-Q1 {3r.¥'.._C.;_ to set asiéie the sentence and
2:=:.3~ pa'1s3¢d* 133?" that S.J., Madikeri, Kodagu in
Clrfpa. N'0.4G]G"i«V .(1_a1;c:i 29--7«~'.2.0()6 in confirming the arder
passeci. bjmhe Add1.C-.J (Jr. 13:13 $5 JMFC, K0-iiagu, Madikeri in

»  C.uC.N9;§5z'3<}'f99 éatcd 30~5~:2GO1.

'   rrzvision petition coming can for final

' '1a§?21xi31g.{day, the Court made the f9lIoi§-*i11g:

ORDER

The pctitionfzrs have challenged in this rcvisien

– peiitie:sn the icgality and Csntcmcss :3f the judgment. and

order of {}{3I}\?i{§’li01’1 and sarxtcncc passed by the Addl.€1:§.vil

Judge (Jr.Dn) av. JMFC, Kodagu, Maczajgegi-V%,V% in

C.C.No.284/1999 dated 30-$2001 whi,-fix

confirmed by the Icarzacti SCSSiD$_y1§,,J’11{ig€f. ,MM’&éfl{éfi, E:Q(}.ag[1. 2

in C1r}.A.No.40/2001 datcci 29-7§A:30o;3.{..f1% ‘

2. it is centcndcd by petitioner
that Courts below ;:;c::jt the evidence in its
letter and spiziig as were examines} in
support of no charge flamed
agaigst for the: vficncc punishable under
Secfi§’ns 358′ {fie conviction passed against

thgm gndér Scctign is agaiflst iaw and pxincipics of

” iafifihcr, it is ccmtfindcd that the complaint

vdfigsv. the time of incident, the role {flayed by ‘chef:

Ag;r;iiti;ana1§$}; A The case of the pmsecufion is full of omissirms

AA :a31d..vvc{5nn’adic1j0:1s. Tbs cviciance of CE.W.3 has given

V ‘«.::1_ifE%:mnf: ‘W?:I’Si{)I1 and Gihfif Wiincsscs have not <:omp2ct£3y

supported or cormboratcd the evidence sf (3,W,1. The

author of £33.92 under which M.Os.l 8:. 2 art: said to have

been seized has not been cxamméd. 'I'3:1c:1't":f_s:»1"a:,

prosccnfion has failed to prcwf: fj;h.at_.3\4.Qs'Li' L.

in the pmscncc sf pauchas. _ 3

3. Heazti the argu,me:f;is._of
arises for consicicrafion is judgments
passed by the and fllcgal, if so,
Whcthar it «sail; for 1 V

4. Th; cast: is that on
13-2-1995 Q: kazflic village, Chambcri
C.Ws.1 to 5 who were
pub1i€:_ found the pefitioners were
V’§v11e:11 enquired, they came to know

gfzfititicsner-é ‘Wart ilicgally cutting the trees and Ware

‘ ‘£3.36 forest product. At that time, petitioner Nal

with club and catlscd in}'”Lm7cs to his right

to 5 Wars assaujitcd by petitioner No.2 by club,

“w13§rc2;s, pcfiiiozxcrs Nos. 3 £5 4 assaukfid C§.W.4 and

‘AA’-,Vfi’¢;°,;§iiA§Aj:{(311{i1′ H085 to 7 assauiied C.W.5 and causal ixzjuriss 13::

” ‘ “film ciiffemnt parts of their body by means (if hands anfi
/p,

I 3′: ..>»’
er” ,,.Vr¢””

thereby prevented the pubiic servants from discharging their
lawful duty, therefore, case came to be registezeciyésgainst

them fer the offence ptmishabie under SCCti§§i’1-S. _,.:1A4.-;”;’,

148, 34:, 332, 353, 323, 506 1″/W 149,.e.f’I§€f ‘5:)Afj;:1§f;1g”:he’

eoume of mvesfigafion, M05. 2 2″:.1jfleie1’f{eeo’c T.

mahazar in the premnce of wimeesee’ TI.;1e: “pi”oSe¢i,:tit§x:L
examined in 3}} 9 uritnesses’;ve«e.§i1;3ong e3_eme,wg,: to S are

ofietial injured wimessee

u1_:u”1′:¥:) 5 were the public sexvants
and v:e§f:..ei1 ._f:L.*..-1::1t:: of incident is not disputed by
tile pet1″ti0ne’rs,_’V._ ‘1A”i;eV’dni1ty <::ertificates~ EX.P~4 to 6 clearly

ci iE:e1{2se5.vV_that"V'pe!:;1:1e11ers were on duty at the time of

' it is also not disputes} that the place of

".i,1§?:;%«:iV
sustained various they have
identificti M.Os.1 uscé to assault

them. The §}4]”v.3Sff;”_CutiGiiHvC’i3é§§36_i1(3%: ¥’18%3 «?;}xée§’:I1 tmchailcngeé by

the ‘_3′.’h’r:}%_: –i:o:f.icad. evidcnct: to dispmvc

the §rosé€;é1l,f;i:);1V3V.Vcasé:~.__NQ _’ licence or permit has been

prodikgd by *£h_é’ to Show that they are authozriscd

toA.-éransgiéziv thé’ goeds. Even in 313 statement of

~’ v A iyiéiifiéfifiig? thejfwfiéfic net said anything about the incident.

Courts below on the basis of the evidence

” §ifiC¢d\ mco1″d5 rightiy convicfxzd and sentenced the;

ptfi’ti;:~i;ers for the afomsaid oficficcs, for which charge was

‘ , formed, as such there is I19 violation cf any natural

justice and the conttmfion of the gsctiiiioners that there was

11:) charge. framed against pctifiancrs 1 and 2 for fjhfi’: oflkncc

ma

undcr Section 353 IPC cannot be sustained?”

Courts below have taken a icnicnt-.vicv§j i11 ér:i’14t::£1ci:1gVL’vt11c’j«

pretitioncrs for the said ofl’cnc»;ésV.
iilegality CH’ iI}CO3T€Cf11€SS i_¥§” AC.}’1T:i__€’3}”‘
sczntcncf: passed by thfi ‘ . .

6. Hence tfiifi ‘afié is accordfilgiy
dismissed. :§g:;=;:;;pnc;rs” 1 to surrender
before

sd/~..

.. _ .     ' - Tudqg