High Court Karnataka High Court

A P Thammaiah @ Kondi Poonacha vs The State Of Karnataka on 31 August, 2009

Karnataka High Court
A P Thammaiah @ Kondi Poonacha vs The State Of Karnataka on 31 August, 2009
Author: A.S.Pachhapure
1 Cr1.RP 246/2007'

IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 3181' DAY 01? AUGUST 2009.--.___
BEFORE » T' _ T
THE HONBLE MR.JUS'I'ICE A.s.PAcHHA;g';3V:;'1§§:-.   -

CRIMINAL REVISION PEIVITION.No.2{2i;e}f2o':;;7""  

BETWEEN

1.

A ”i*fI.13..:_’F(yifi:1Tappa
. S/”G. Devaiafi
‘ . ‘Aged abpuat 84 years

n ‘ Aged about 35 years

Ramaiah

A.P. Thammaiah @ Kondi’E5oox.;acha’v- 2
S/o.Late. A.G.Ponaeha ” ‘
Aged about 51 years

C.B. Ramesh
S/o. Biddappa .

Aged about 49 years’… _ ‘

C.K.Subba1al;_-‘ *
S/o. K1_.:tta’ppa._..’f. ” g_ V” »
Aged about 61 years’ ‘
P.:f3.Bala1<:*;sbn;aV .

S/to. Ganapatlfigé d .

Aged about 51 ye’ars”~

M._U. Nageeh» _
V, .5/o; .Uthaiah, A V
~ about 36 years

Lohkde sh
S/ofhirnmappa

S / o. Palangappa
Aged about 44 years

petitioners that except the vague and general statement of the

~ , Ldwitnesses, there is no material piaced on record and that the

4 CFLRP 246/200′?

recorded under Section 313 Cr.P.C. They have taken the
defence of total denial. They have not ied any defence ejiidence.
The Trial Court on appreciation of the
convicted the petitioners for the offences stated
aggrieved by the conviction and the”
preferred an appeal though the pp
appeal also came to be dismissed rnerits’. . the ‘L
concurrent findings of .. con\(i-c–ti:o’i1, .’ petitioriers have

approached this Court

4. K have ‘heard the for the petitioners
and aiso the Pieader. The points that
arise for’ V V it

it Whetheré’ ‘:thevj.ud.g:r1;1ent and order convicting the

ipetitioriers’A._for.._”..’the offences punishable under
Sectionsd 143, 147. 447, 427, 506–II readwith
147 IPCvand the sentence thereon as ordered by
Court and confirmed in the appeal is

44 .. ofillegiilddand perverse’?

ii, What order?

It is the contention of the learned counsei for the

Csci,

8 CI’l.RP 246/200′?

committed an error in accepting the interested version of the
complainant and his employees. It has failed to see that the

evidence is vague and general and specific overtacts_’4V’eaeh*«of

the accused have not been stated. The weaplonsjuised *

cutting the coffee plants have not :been’«seii:ed_. b

the Courts below committed an illegality

petitioners for the abovesaid off_en.r;es. He_nce.,A a”‘n§wer” Point’

No.1 in affirmative and proceed VAtop.ass’the folllowingzfl
The revision’ petition’ a.l£owed.- conviction and

sentence of th«e:”p4et5itioners __&o1fdered:.}.>3’I th’eHVCourts below for the
offences “pfir:1s1§ia’b1é’:7′}Viin§ie::”sectiE51i’s 143, 147, 447, 427 and

506(II] re«adVvith– .»set aside. The petitioners are

acquitted ofdéthe said Their bail bonds are cancelled.

‘~ deposited~—-sx all be refunded to the petitioners.

Sd/-p
Judge