High Court Karnataka High Court

B P Mahanta Prakash S/O Alte … vs The State Of Karnataka By Extn … on 11 April, 2008

Karnataka High Court
B P Mahanta Prakash S/O Alte … vs The State Of Karnataka By Extn … on 11 April, 2008
Author: Manjula Chellur
 

IE $33 3:33 ceuaw 9? K$Efi&£AKA, aA§GALc3EfT;f;

aaraa EHIS $33 1123 ea 0? Aykxn, gees ' T§*'«

$32333? _Mm_

233 fifi§'BLE M5. 3332163 mAx3uL%'€3:§fiv: Ta *T

CRL. EETITIGE3 mo. 4313303 tifi §113f5§,_V f
saoaxea ARE :a3oz2a94~, , = W

BETWEEN

[mi

3 9 MAKAETA ?KAKA£R" 2,5;
sic L322 PA§cHA§§A".Vv
53 33335 _".H s' "»§ .-,«. - ,*
9209225293593 MKS. ?2aEAs3FaLE€@RIcaLs
§0.éiG/i¢4M3EARAfiEFET 5 Qv
DAV%NGERE 7'3??.65iA  «V Qawxwxouma In

= *--2. = " ~_W $23.? 411? as zees

3 s"g§aaRAaa"S?§°aéEé 3 M SHIVAEA
as ymags. _ ; -,5
sec: auxzeavaxazfisan qmnacraxcga 3

 «§§sx:a GE"ra5mgxE$$IvE EHQINEER
_' .*9w5=a1¥:sIoN
'»u:5;w3a$fiR§A m 5?? 591

EE?E$E$EER an"
CRL.P gags GE 2033
f f /

 "M R s:§ARAM

5? SEEKS
S/$"LA$E M RAMQIEK

nV *Qcc: ASSISTANT EXECUTIVE ENGINEER
'=.;ELEcTR:cAL;

 

EBJCE WORK$ CIRCLE GFFICE,

KPTCL SHIMGGA 5?? 2&1



2 3 s ngsaaaa

are §.M sazvgpya
42 yaaas

ace: as ENGZNE£R {gzgcwazcana W_ ,
GEFICE GE THE EXECUTIVE sNa1aaER,< '
ywn szvxsxcx T '*
cazxaanunea 5?? 591

I K_?,
3 muaanxsaaaam ,. ;»~_'  »_
sic. v.9. BALAKR:$HaA3 flAIR,»V"
39 25333 "";.*_f;} 'cf,
343, xlwa cgoss, 'B*_ELGCX r.'
ssvgaaa 3Rs*LAyoUT"-.f " '

aavAmexRg«;3§77 ace V? ;:,_Q2TIr1oxER xx

»i:§:,? 1330 9? 2994
{By smt ; MA;;fiz§$EfiKa?$$3~§$ Afiz was ?E?1§IGfiS}
3&5 : A

rxE'3g3rm'sE z3a$:§Ké
BY gxraxsxem.2o;:cg'swar:$a
aavaHeasa_ -~' '- . %E$?Q§EEKT

CGMMCN 1N ALL ¥E§I$EQR5

 fi_£BY»$xi§vC;fi;.JRDHAV : 592 Ix A$L £32 yzwzrgeasz

" 1  ' ' --f.'£R'IMINAIz'  ERGCEEE was IN cc . HG.

%".'7¢a:;7f9g;§-é117x2ce3, é118f23$3 and CR5. 2.
1ase;2o04H'A§a FILED Uxs. 432 ¢R.§.C $3 mug

V_AEVUCfiTE{ 393 THE PE?X?I9NER PRAYIRG TKET THIS

EQ§'BLE~'¢GURT may as pnaasan rs Q3353 was
% 1539x2963 on was
E:Lg'er was sM@c., I csusr, savaaaaza IE as sax

 fI? ££E3TE$ we was ?ETI$I6§ERS RESEECTIVELY.

 ,,;f?$?i§§GHER$ i§ Tf
533;? 3390 5? sass»



 

caz...z=.3scez2s3s4 Is rims £375. -382 r:2~.§--.fT::~«.':'~;::f
THE AEVGCATE mg

59 FAR If RELATE5 TO TKE PEERS.

Elhese cxxmmx ?E*:*I':':e§q'5  '.V_1*;1 "
this Veiaya, the Scar':  sfihe , *

diatating carders ,
fiallowing;

a: 0 2:; .350  2' "

It is not in  t§§.§.t_-'fi':§é5fV_~ifigé-tifiianers in
all the mat§&fi§Lala%g€%fith §£ha§W§¥o persons are
arxayed as %§e§§€fifiigy§rfl§@fi$i2!2002 on the file
af the fiav%§§§f$§axt%n$i#fi"?aiice statimn. It is
aisc fi6t'fin'§@#§fi£éEtfi§§ the arime which came as

he regis£eréd in fi:LfiEb.312fG2 endefi with filing

,_ of a éharge Qhagt agaiust these fear petitionexs.

It is act in dispute that an earlier cccasion ene

LE,' _3a$éva:$j*" -- superinteading Engineer and

Krishna '£e§dy -- Executive Engineer aancerned

u""; with éhifiradarga came up in Crl.é58GfG2 & 42é6fG2

"_ andaf'482 Cr.9.C. Yhe matters were disposed af

R"=;Hq#ash1ng' criminal, prcsecutioa against these two

/

was 951*: wxorwsas ygamraa; . __-max.' 
TKIS I-I€3N'BLE cam? may as ymaszn To_.A"§gUAsfz§«.":*aE----T 
caxmmz PROCEEDINGS mmsvmw :29 ca.;s:Q;'~--...31§£r'2::e32~ _ 
cm: was mm 0? THE me. , (1 _{_:£.}UT§_§'i'} _~IaAv;§z~mr§E51zg'..VI:;_ "



 

parsens, fiubsequently, befare fikzng afH éfiea

ahaxge sheet the present four §etit1cn§ra ;fii§; a

mama up hefere thia court in fi:itM_§etifi§o§.3

fiowever thase Writ ?etitien#' fiéra withfi£§#fifhV7

After the filang af the ,char§% "sheet ja$*'t§aya '

cofild challenge the same 'a§&ar §;g é82f §%:é}$.
the present crimina%~W9%titififi$' 39Qe£ Seé$ 4&2
Cr.F.C. came ta be fiié£5"--h,?  2 V .

2. rhe ggnéfiis fi§¥gf%lifi% i§£$ §harga sheet
against thegé §¢$%5g飧Qfis i$i@egt$ cf one Mr. S.
3nnegadamn_{' "i§s , a££§§éaU_wb§1cng;ng ta can
fieyartmfint:ufifi§rfi%fia§i$@ous circumstances gm the

PWQ Eravallers $tn§ala§ at Davngere. ii is mat

__in §;#§ute tha§V Mr; s.Annegowda had gene to

VW_e§vag§er§1 fiétween 14" ana 15% Feb. 2902 is

invegtigéfa fifie case into the finnatural death ofi

" ' a c6aatabie;=  It is also not in dispute that

3 "2fiu:ing"th% intervening night of ifith and 15"' ex

x* §%h;_j20fl2, he slept in ¥IP raom, no.0 at Ffin



 

Qxaveiiexs Bungalow in Bavangere, It is als;3'--.._not

in disgute that at about 4.60 a.m. 

Emnegowcsa came mnngng mat of  V'

cargplaininq fire in the roam;  12:24 wVé;es«VIv'3?éfe.3'._i11;§g'._V u

d.i.f.€:E.c:iz.}..ty in breathing. '~.r;-; ér.-3£e"'re;~  

maria' diataly achzxitteci tc-»  'i24:.;spi't«3J: fsv"Tt1?.31;'ti'*Aréé:._'»«21em fwafa 

declared dead. 'me 'HM. 3Lé}upr§xt.._V_wa:ile,i:_§;,fflev$:;3l that
after sending v1,5c::e%:;§f'  E;%zf§:5::$L3;u;§'~;aboza'tory and
the £ina.}. mppxt o:....£2;--e  is to the
effect that   3"«:";i:;e   -V€:'ar¢i1*i.ac respiratory
failure     5u j€'§édatio:2 arid carbon
 4.'l"..."'iV:VW ?'\vTaS unnatural cieath,

um c:a1fs.=: 'ta Vbe: registered.

A. 3.. B1;'{r3._.Iv1g'VV inifeS3fiigai:.icen, the investigating

 "v--aga'§1.éyi..A'-found tizéiiffhe fire hazard whiah hapgaened

 _.i;n _ *i:,Zr1é«,_' 3:r.i¢c7qi: where deceased 3. Annegowcla was

s.1e'e:%ping."§§;a;Lr:i: ccmmenced frat: the air cemfiitioner

 .»ins'taJ.3V.'e§:1V in the gait}, rem. Accezding ta the

V' :.:Lj'»ix;3§e;gtigati::g aqenczy on further verzlfiicatioa

 



 

.55-

fauna that the air conciitianer fixeci in t11e$V"$ 3;v§,.ii.,A'

ream: was defective and subwstandard Qfie  %fiic§7: 

ultinzately was xespaasible fo:a:_.the' 2;; 

the VI? rcmm where Ivar. S. ';w3;5_ 's.}:§ée'§::i:,g'L'T1.T_'

fzzerefcre, the perscsns w11:;z~.._Vwerie-2.. '€3€Jfi1I1'a'=.'1s':'.'."§,;§.§:=.:'u?3L,f5f9'ix;'t}7.

sanction of installation  ;:¢'n..=§._:'.:*iio§:er to
the room, persons whfr_:. "}~r'ex.'LéJ  tin <,fi1;§rge of
the pregaratiog of  :§_n.;;1..vv.'s饧:;¢ %,ion of the
bill , persons' "';;:3é?i;o .   '*:."§s1.3;z;s.;1§::Vs:,«1;.*§.:eé the air
csnditicnei;  '---%;hc§":.§v:*e§:e in charge of
the elfififiticg; _v :*'?§'.f<,::~fl'2:.~e  in aonnecticn with
the  conditicner and the

perscns #hoA= actfiailyi supervised the entire

--.Aj.n$tjai£.l.§1_ii§.c;n <:%£"«__fthe air canéifiianer were heid

 '._Vra:§sf§3nsi}:$1e<..MV¢7:z__a.sc¢11;3t af negligence by pracfiring

£'.z:;..'€';v-'-'-§7'«:.as.§:'aVz.'3..';.5§..;':,f«'.f'£  defective air eonditisner by

 p1:t'i.::i;'ng"----V:£a';3;:§';e 1:5; mark sea; can the said am:

' " .«:}:.»::u?3:_} tiénar .



 

4. Petitioner in Cr.P.411'?/206.3 

?raJcash was the electrical. contracts: $5:   ' ~
was in charge of tha e3.ect;*j.-.::_a_.3. t{?<.$£'3n:"':§3;z1§9$3.1i_:*3..;i12{;  '
the installatien cf air candiyétiaézx-refit" 'in' 

at VIP Guest Iiousa v ?:':r:_:aveii:a3}.~:V ;5ji$r4::,a~.3,_c:§§a?_.3 at.)

Bavangere. Petitxofiézfi  3-I.  in

cr.p.4113/03 was   '$;.§inger who was in
charge cf the' a.:;:i;3;;.aV;.}§T;'  ef the air
c<:nditio:;er;   ~$i:r2"1<:u;s5-.-'V.» :  the said air
conditioziéé    V installed through
tha e:iéétr;é¢;9a;S.  H  Erakash .

  is the supplier

by mime '14i':;1ra.2..i.V %f;z1§¢%'Mwa;;1s m-mes: of Ecol-An: systems

 §t%,':Af§a?;'{n'3§%e;A""».._Ee:r:;itioner in Cr.P.3800;'3 is the

r
.44 

"  after  verifying

',$,$s;s'haxzt:f$T:cecutive Engineer see.-taram though was

1.

123%-;;se<§..s1:;§;:§aoga between 13. 9. so tr: 19.7.93 was

thé" péfséfi who sanctioned and. signed the bii;

the records including the

"":'§Vs%'tiinate etc. prepared and put up with the

assistance af czther mzbardinates claimed by."-..5:}:e

supplier and the cantractor.

6. ?he cantenticn af the leaned ¢§vn$éi_fdr
the 13-etiticners is that fiige “s;u1:ép–1_§.e;’._:

%§xali had suyplied a dgfecti?e and sfibfst3fiégrfi

air conflitgoner, accordifig to h%r #ha£ E§§£ was
psssibla fer any humafi heifigflfiéfiifi bé’éx§@$ted sf
the officials wha §i3t§’§x§é£%:fi§% ¢§ppiy cf aax
¢ané1tianer,”t§e:e£fi%é}y§h§x§ng$h&§§ fiagara3a and
Mr. 5ae$hg£$m_§%§§ figg gt aii éfififiected with the
waxk ;nH_qfia$tigp_Qfi$fig th§§ H§ere not experts ta
;dent$fy_-A%fiéth§r»”a§t -was sub-standard and
defecti§a air= #¢n§i#iéfier as they were not

$X§E¥t5: a X: ‘#5 ‘f§xther aontended that even

“e;éc£ri¢ai,Acon£fé¢tQr wcula not be able ta

.£$g#ti£yL”§fi;§. defective quality and only the

sug§iie: @§uld have specific and gaxticuiar

‘V_kn$wiafi§e about the defective and suhwstanfird

aii”;conditioner suppiied to them.

Therefexe,

.33-

exceyt the atmplier all othezts have é3?;€.Z’C.’§ 37a’.-‘:E<.1ii.."~«."»'j§';5.?£5:i.?,'

Gare anti caiitien expected, sf than by ~
231 mark and have discharge-AVt1:ei;;:""€1*t:ii3;, i:<:: '_t1aé
best ef their ability and {if ~th1fig§» hafifygaag'

wreng beycand their conti'c;},., aaanéégi V1339

respczzsble for the deat21V'VL'L'e§ S–. by
.ixwc3:.ing secticn 'A ' K

7. As again§2H g§z%9P_££% ;e§ned s.$.2.
sumzts it $5 5%; 535% §e§£§§fi’3$%aa IPC which is
invzzsked lézxjl; 5f IPC lika seaticsn.
462 fig; §:i$;n§i h#§$§h_§£W£rust and section :20
IPC are also invokea as

the V. _V pefémrjs .i1i’v_ “‘éha::ge of purchase and

iz:v:§$.a,lp,1,g:a.t,:i.;cn ccmditionezc working in the

L’ _ “.a,$” as eleetrical czontractor and the

£11;§T133.ie§r”.V-V i<j:<V:}iLV!.uc3.ec2 with each other by purchasing

sub;~:§t%and;é;rd quality air conditioner in order ta

rial-;:«\=,§ Qtengfal gain for thetnselzres by preparing

'"£;:LilAs claimizzg the same as if the article was

. ftiie 'cgnéi£i'6fléz: was rea3..}..y the a.;rt:i.c::JI.e frmn

' .1.ocal3.y maxaufactuxed one with Voltas

" '~ :Lt..§sza_s not just far an offienca punishable under

manufactured by Vcltas . In other
amccrcling to the learned, S.E.P. _
Engizzeer who was in charge cf M;IV.;1sta.3,.–i:.:.»§z1c?.i’¥:;i.;:’> i1«:V-»s.:;§’ as :%«’~”a;js i=.§e:%§e<:ted.V
ta know the same a5;L 'Ehe of the

said. werk .

3. so. big: §:§nt¢§:ti£>;i”‘::’§ with regard ta

2+££.x see_t11a.z*a;zi’-,– 1;_s-i: :&é..’t«. Eieégutive Engineer that

the izary _ 1$}’§:.}”.if’.’§.'{‘,_,§.:.’£fé§.’1 biil. without ayplying his
mind wcuicié ia:;3;§~%:,W;:§.%”-liic shew he was inclined in

pasgsing bi.§’.l “‘wi7t:hcut even verifying whathes:

$’a_§l mrk .

V:§=. . Investigation as cf now weuld reveal that

_..%ection 39$-A but also fer an effance punxshahle

;:;-mp-ac:-,;;sr~ «Electricity on the point that even

£113 addident as there was no avidenca of abort

¢.i.V..~’:’c1:’.1,t inside the air conciitioner and all the

undaar aecticn 499 and we read with sec;:§n.:’_:’34
IFC. According to the charge sheet; _
the material on reccrd wotzld revea_.Z.*.~.. :
Jzznisar Engineer and the ‘ ‘E;.v;::e7«::iu~:i£,-:,:..V1f.«V*,;g :’
Enginaer in conn;?.:ra,z1c:e: wi*i4E:I*z_ “V–tl3e
Contractor and the suppl’i’:-4%» pz.:%:ha _s7Teé; -I $éfé;:i.ive V
anti siib-gtandard as tvige said
air sonditioner was gf fifiit%$ %§§gfiy_and thereby
they have gas-1.Ar: sV;1′;_;_ttei;%I?A-V’. r:,s£” breach sf
trust: and; fiégegted the State fly
p::epax.ji.z1g. it as if it was

‘Jcz3.ta,s r._é.:i.*3:’ C<.:i1::£i;'?:M:§;;:£.;; e?:*:f_." –. '

3.9. ;:3.ea;;2:*z:g;§. A".C<§t~'.i;l.$el for the petitioners

—…,_:*e1._.’%;;é3.i’:.sE__;’§:: thehV”‘rs5;:.’ur:>rt dated. 1.3.62 of the Chief

§.f .sub-stanciard and defecztive air

-V ccz;fii.;9L’€;i’é.>;:e.:zi?i, it would act have xesulted in the