High Court Karnataka High Court

Balendra vs State By P S I Ankola on 31 July, 2009

Karnataka High Court
Balendra vs State By P S I Ankola on 31 July, 2009
Author: Jawad Rahim
BETWEEN

IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DHARWAD

DATED THIS THE 31" DAY OF Iu LY, 20o9...f   _

BEFORE
THE HONBLE MRJUSTICE IviA>WAD._ R.AHINI_"
CRIMINAL APPEALTNo.1é'4gj;_2D03 . ~. " "
1, BALENDRA
AGE:39 YEARS
S/O NAGU GOUDA
R/A KANTRI   A  
ANKOLA TALu:<A  * T..IIVAppELLANT

(BY SR1  M_S_AHA1'i5{.AL.lLI',VAADVQCATE)

AND

 STATE' BY P SI «A.N.KOLA

 _R'EP.EY SP9 HIGH COURT BLDG

 I  BANG_ALC_)RE  ...RESPONDENT

(BY SR_I PV__H’C:2iGTIKHINDI, HCGP)

THISCRIEVEINAL APPEAL IS FILED U/S. 374(2) CR.P.C.

THE ADVOCATE FOR THE APPELLANT AGAINST THE
,J’LJ’D.C5M’ENT DT. 6.12.2003 PASSED BY THE S3,, FAST
__fR)f\ICK”COURT, KARWAR, IN S.C.NO.56/O0 – CONVICTING

6′?

accused at the spot and tied him would show that the

complainant was in a dominant position and not:,__’t’he

accused-appellant. Lastly, he would contend th_a’t”‘n.ot’hjin’g__VA’

has been seized from the spot to prove the the”

appeilant–accused had fired the gun.

submits that the accused is entitl-.=:_d forclear acqd’iLjtal.’ _

8. Per contra, learned ‘G_o~=.r,ernment’ P,levad”evr”‘wouid

oppose the contention of the accu’se.d:’-a’n”d..wouldsubrnit that
the case is based on theae’y_ewi’t-nesis of the victim

himself viz., Beeragi’éagL::”t3i’ou_:d:a alongwith his

wife who”was,,V.,:a;lsoAv’:’;pres’e.n’t-‘at”t’he”:spot corroborated his
statement, ‘Their,son.,PWV;4i::¢a.napati had further disclosed

about the trespass -._comi’rn..Et’ted by the accused and the

*’~a_llege’d’3’i:.firi_hg.,,_ He’Wo.u.l.d’ further contend that the fact that

.’th’e.e.accus’e,d’was’caught at the spot speaks to the fact that

the.’?’CicusedV”V’si’i._h.ad trespassed on the l’JroDertY of the

‘Complaiaiant and fired the gun with undoubted intention of

He further submits that the Trial Court has

ii’-.___”‘exa’mined the evidence in detaii and based on the

_ “proposition of law regarding appreciation of evidence, has

§V£L

ii
rightly recorded the finding of guilt. He therefore, seeks

rejection of the appeai.

9. Keeping in mind the contentions urged by both

the sides, 1 have examined the records made available”,..:”~–.l_l’*-_

LEO. No doubt, the learned Sessions V’

examined the records evidence, bu’t’*it,is7_ ne,ces’sar’yv..it0’i’»..

observe that certain vital aspects1°wh.i’.ch’l hla’v§’

bearing on the veracity of the iwitnesseshltiaive–,bVeen”~–.ig’nor”ed.
Firstly it has to be seen that th,e'”al..I”egéd.,incident. isisaid to

have occurred at 3.30 ‘ _1PW’.s1,.iclainisV:h_tha’t–.he was in the

house and heitwas.._|§’ing’«.,on.,__the.’ platform in front of the

house. Thealccusedli’s,”aii’e«g:ed”:to have trespassed into the

area ingrrongt of theVVf’a’rm house and not into the farm house.

accused on the land appurtenant to the farm

ho’:,is’e’__ not within. If what PW.1 says is

_accepted to betrue, then the accused is said to be at a

ivddlgihlstance or ‘.20 feet away from where the PW.1 was lying on

t_he,_V’pl-at’é–form. If as alleged, the appellant had fired a gun

it the range of 20 ft., then the trajectory wouid have

gt»

1.)

been towards the ground. The accused is said to have fired
from a standing position on PW.1 who was lying on a plate

form. The height of which would normally be more than 3

feet. Undoubtedly, the line or fire would be dow_n”w,a’rds.,,’

from the standing position of the accused.

taken place as alleged whiie the accused {wash’s.tan’dii.n’g,’i’i_. it

then, the trajectory would have been”«ulti.rnaltel’y’townaa’dsV’l_l:thje:’l–:

ground’ level, because PW.1, w’asL:I’y.i_ng on and
then, the pellets would have ‘T/3.’svva.gai§rist this
indisputable facts, the evi”cience’that the pellets
were found embe.clde_d was also

damaged, whi.ch’l’l’vwVasV:”hu’n,g””to a nail on the wall. If we

believe this~staten1ent’,,’thengthle fire should have been from

a lower; ‘level to highelr level. That is if the accused had shot

position, then trajectory would have been

!SAti'”a_ii3l_lyt.lAO’i’t’t1pWiav’rd”. But that is not the case of PW.1. i-le

_submi’t–s tl_iat~.l:’i”e was in a lying position. The learned Trial

itH”:’h”ilu’d..ge_.hastnot considered this aspect. It must be borne in

mm_d”trhat whenever the offence involves use of arm like

.:_fgu–l**ilVand pistols, the trajectory should be ascertained. This

§~ii/

I-1

case of PW.1 indulging in falsely implicating the accused

and this opinion gets fortified from the fact that PW.1_…and

his wife tied the accused to a tree and they inforrn_’ed..f”t.h’e.’4

police officer, who came to the spot. He then ‘

the accused to the police officer. From~th.is it_4’isiVn’ot:Vi,ce.d if

PW.:t, and his wife were in the dominrzantip’ositien”

to the accused and if at all arrnfe-dygéiwiyth gun, heh.ad’:..c’o’me: he
was over powered.

16. Lastly, it is to not§§¥’ced_:’tih_at,:the recovery of

the gun being frontc.Qm;;»:’l’aiVna_’r:i:t gun is produced

by the r_’orh’p.lai’+;1anVtf;i.;”thefe–is ‘p’oss’ibility that he was in
possession of tl1eVVg.i;i’n:% the accused. When these

facts create”‘~.do’ubt-._incithe allegation, the question of

“‘convi._c’t’i.ng__gV’th.e acc’u’se.d<for the serious charge of offence

of IPC does not arise.

‘E3ei’ng of that view, I allow the appeal, set aside

V.judg’m’ent passed in S.C.No.56/2000 and the appellant

“iacquiétted of all the charge, particularly punishable under

.:’_4″‘th.ei:provisions of Section 307 of IPC and Section 25 (1)(a)

pi’?