High Court Karnataka High Court

A S Subramanya Setty vs Gopinatha Reddy on 28 May, 2008

Karnataka High Court
A S Subramanya Setty vs Gopinatha Reddy on 28 May, 2008
Author: Subhash B.Adi
-1-

IN THE HIGH COURT 0? KARNATAKA AT BANGALORE
DATED THIS THE 23TH 1:>AY OF MAY 2003 
BEFORE H

THE I~IQN'BLE MRJUSTICE SUBHASi%,.':§.I5-51'    H

 

BETWEEN:

A.S.Subramanya Sctty _ 

9/ o Late Annam Subbaxa3'a?Pt=1  '~ --.
Res. At 1\Eo.433, 2"' Floor, 50 feet f~'2'<:.a_Ci*.._»
BSKI Stage, Hanumanthapaga:r"" "  ' "
I3ANGALORE--50.   2 ~ "  .PE'FI']'IONER

(By Smt.Ka.lpana  A  
AND:    

Z. Gopinatha'VRéddy " '   ¢_ " V
S/0 .Reddy.__ 
Agedfabout yeam, .R",<at # 442
10th Cmss, Giri:i'agst::,a"fl_S'La'gcé
BANGALGRE.' _ *   

2. Kfishna :é'ea;:y%,V sgo Hafifima Raddy
Agggd about 34 yew-5 V
Ii.-'_l__é;t  'Nagalamadike Hobli

 ' Pavagad§*.fI'a1uk, Tumkur Dist.

on V

 M._Tej'as;'* f o:'I§':'."V. Malia Raddy

'Major m'Aga,*' 12/ at at 574, 8th Main

3§*r.C1'QsS,-.Girinagaza 11 Stage

Bangalgre. .. RESPONDENTS

_ ‘}j{B5r ‘sn{.s.K.venka:a Reddy 65
” _ ‘S;’i;.S…N.Sn’ram Recidy, Adva.)

This Criminal Revision Petition is flied under Section. 39’?

” i€.éLd with Section 401 Cr.P.C. praying to set aside the order of
. acquittal passed by the I ACMM., Bangalore passed in

C,C.No.3028/20(1)} dt.25.7.2()O6 and further be pleased to

remand the above cane ibr mtxiql anti -onabio bu Pmfifiunur tum

‘”imentiona11y insulted him in filthy ianauase.

.2-

prove flue guilty (pf the responéents beysnd all reasonable doubts
and render justice to petitioner.

This Revision Petifion comixig on for Final Hearing

this day,
the Court made the following: ”

S2_B..Q..E_B

This matter was listed on 27.5.2008.

was caiied thrice, none appeared. :’F}ie”Co}1;st Q13 j perz1:sa1.»ofethef’. AV

seconds, tmated the matter as
Tociay also, the matter was bxlt {bf

the pefitiezner.

2. This TVRevisi<;A:p'V:T' Mt'!-"13 judgment in
c.c.No.:3o2s/ 2:00 paateii the accused.

3. charge-sheeted the
accuse:;§i”fsf Sections 341, 323, 448
and 504;’ ‘reaii we.

sf 113%: ljiaoséeution is that. on 28.8.2001 at 10.30

” ” amused’ wifi;i a common intexition to commit offence

“gathered Millexmjum Group Cyber Cafe and fcreibiy

the said premises and demanded RS2 lakhs

being lease amount and assaulted the comp1ain.a11t’ with
A {f and also caused damages to the flower pets to the tune of

hRgs.’1’SO]– and wrongfufiy restrained the complainant and

-3-

5. in support of the prosecution ease, the prosecution
adduced the evidence of PWS-1 to 6 and also got marked E}xs.P}
and P2. The trial court on appreciation of the evidetiee found
that the evidence is insuficient to iamve the afiegetl and

acquitted the accused.

6. PW–1 is the complainant. :,ei*os”s,fe;ta1.*3.ix;at:io1§’, he

admits that, he had not n;eationed,.:about 1 yesttlt
alleged to have been caused ~aee1leed., alsiolhadmits tltat
there is common passage to there is a shop
and had kept the flower He also admits
that the the said comzaon
passage accused No.1 had also filed a
complaintv Considering the said
evideaee the evidence of PW–2, the trial
Judge foimgi ls contradiction between both the

evidence, as PWV–2___admits in her croeswexantixlation that, one

. wl3′.o__is the brother of accused No.1, was her tenant

that, another shop was adjoining to the

clitiic .Ra;vi11dra. She admits that, there is a passage to

h appéroaell both the shops. It has also come in the evidence that
l -‘icomplai11a11t and his son had assaulted the accused.

* »v.–‘f”fl;:e« accusedjiiwfiaf it

in the common passage and it hens else coitae 1t1ie;_.ev;;€ie;1ce

that, there is a common passa§e’;~ The iiot reflect
the allegation of insu1t.,. Wife oi” PW~–
‘2 has also admitted ‘i.’.ss:_,’* ‘flisfiute between the
comp1ai:{1a1:zt’s éfemfly complaints are also
filed. ‘I’het°-ea” parties, except self»
eerviilg ctieer material pmciuced by the
pmseet1fic:iA.AVVV’iii.’;;Viewiithere -iiaeing no clear evidence, the trial
court In my opinion, when there is

no gevidence ‘-tcg: the alleged ofience beyond reasoziabie

” no ciiiestion of convicting the accused. pexticmarly

vszheiti the proper evidence. I find no reasoa to

ii1terfe;1en.eev’v§7ith the gudgment of the trial court.

” * iii the result, the Revision Petition ‘fails and is dismissed.

a

Sd/’7′”

Judge