High Court Karnataka High Court

B Byatappa S/O Ramappa vs The State Of Karnataka on 14 August, 2008

Karnataka High Court
B Byatappa S/O Ramappa vs The State Of Karnataka on 14 August, 2008
Author: V Jagannathan
 

 

IN THE HIGH comm' 01? KARNATAJQL " 

CIRCUIT BENCH, GULBARGA; '  Z

DATED: THIS THE 14:12 DA;Sr"E)'I?f';3I}"GU'ST..:2Q0SV '  T T

BEFC)RE' ---- 

THE HONBLE MR.JUsT:é§E V. JAQANNATHAN
CRL. REv,;;~:§,*Tri*:0:NV';$.rQ§2(;5/2063"

BEYTWEEN:

 

B. B3r'at21PDa;' %     "  
S/0 R'aII:1appa_  - ' "   A
Driver in_.I{éx'a¢ya'33.}<hed.'Bus 

01" Eng; No.AP4;--gZ£0/9;-3«}_I;«__ _ *
I2/ofliiaikodc  %   __

Tq. Naray     "

Mandalmaxxagi  *  
AP.  % ' . = %
 .....PE'I'I'1'IONER

  Mallikaxjun, Adv. ~ Absent)

 V --V The  rnataka
~ ~ .. f   _ __ "1'f1rougi:V_¥;;I*1e Palice, Bidar
V' gR11t*a1.AP.S., Bidar

%   i?,A/bZ!?.S.P.P., Bangalare.

, . . . RESPONDENT

‘ ” Sri.Sharanabasappa K. Babshetty, HCGP]

This revision petition is filed u/s 39′?’

Cr.P.C. praying to set aside the o1’dezj’3:..
C.C.No.}.}51/05 passed by the Add}. J:«.{£?cj~J’:1; A

Bidar, dated 25.9.07 and set

CrI.A.No.l62/O7 passed by the

31.1.08.

This petition day,
the court made the fonowifigt .%

I-ierci thé meager for me State
and
:2. éonvicted by the mug: court

for :)fi’e1.1Vct%;s,_ p91′:niv$;1*1ab1e under Sections 279, 33′?

and was smitemed to undergo 8.1 far

I to pay fine caf 533.560/–», in deflault, to

_ mydé1’°g<3«fS.'If(n* 15 days fa' the crffence puniahabiee

2'79 of {Pi}; to urxdergs SI for thrw

and H} pay a fine of R-s.5CIO/–, in default, to

V[ 131616130 8.} for 15 days far the offencé puns' hable

}

under Section 337 of IPC; to undergo S.I

and to pay a fine of Rs. 1000/-, in de£au1Lgt;;tt;us:da}go 3.;

for three months for the 3

Section 333 of IPC. The, said f 3

and sentence was also by Vtheg_":IcrVs:ver;appellate

court and hence

3. The prosecution the effect that
on 20.5. this petitioner was

dI’I’V11′ 18.1′-.l1e lb/Z’-3V1..1″§on Bidar Narayankhed

road road and the accident
occurred on and negligent driving of the

_ bus and the bus turned turtle near the

village leading to number of

simple injuries. Based on the

lodged by PW-2, the statements of the injured

uh’ were recorded and report of the motor
inspector was secured and ultimately charge

. ‘ 3’ was submitted.

4. At the trial, following the accused

guilty, the prosecution led the ev’:ideI1ce_

PWS 1 to 13 and Ex.P1 to P24 mm

the glass pieces produced at = *’

denied the prosecution ofidence
against him and it-;ci__ After
appreciating the learned trial
judge had :5: Ame case of the
13rosecutic%IiV ” aocused as aforesaid.

The Vifive trial court judgment.

5. $m¢o~ Govemment Pleadcr for the State

subzfiiited V-..fj;:2fi__jcj__A;o;aksseI1gers in the bus who were

V. iI”1_§1J1*<:<'¥_VAg";;\.*r§'t:'s:_i{ie11ce before the trial court with mgrd

fQ'–1_,t: oocurrod due to rash and ngligeni:

V VV . part of the petitioner and therefore when

'A V' * evidexilce re:-mainw unchallenged, there was

more required to prove the case against: the

T jfsétitioner. In support of the above submission, iearnoci

?

ceunsel took me threugh the evidence of the V.

Witnesses. In the light of the above submiseienv _

have caxefuily examined the njafexial

learned Government Pleads: ‘V

the trial eeurt and I find fiad
travelled in the bus W219 emm
and out of them PWS to the fact of
the bus bei11g:.e-deijjwsfffezi manner
and the bee A Gniy the bus
evidence stating
that there ‘teas the steering being

moved, it did ?:ui11 therefore the has turned

yvitgeeeseéas treated hostile. The accused

Viigbt” »v4¥2§i1?:j:;”_’;:)ther defence evidence te indicate any

in the vehicle. On the either hand, the

:v..«.._’pr0secui£qf1 had produced Ex.P22 which is the

and as far as the said report, there was no

‘ defect in the vehicle. Therefore, it is clear

the accident occurred only on account of rash fiflfi

negligent driving by the petitiener. Though the’

Inspector was not examined, yet the

exmg had ruled out any kk

vehicle. Moreover, the accused

of he being on duty on duatef’ Wie’ t.he

Duty Certificate i381.’-;1″‘(:.’£V_1fi The
injuries caused to the eye witnesses.
are also provefi Ex.P5 to P2 1
issued by Hospita}, Bidar.

of the evidence on record,

no ofl1ef”<:jewv taken by the trial ceurt can

fiaessible éif1d.VVg;e'.such the convictien ané sentence

' trial court was rightly afiirmed by the

court and therefore I dz) net see any

otfler feesen te difier from ihe View taken by both the

V' * beiew as the finding reeerfied is based on

eViede;1ce. %

K

7. The petition therefore stands Efihe

petitioner was wanted baii by this ceurt:

same is cancelled and the
before the trial court to u:’:{ier§o__ «V _
triai court to take svfepsi the

presenm of the aczcumgi pefifioififjr Vt 1″1e’ sentence.

[ % 3udg6

Dvr: