~$$X$HI'I?'5'j'
"fl? *'I'|'l'.1"l'."' T_'l"'I'
-I-..l,'I -I-J.'.L.H.l .Fl.nI-
£3
{'3
3
El
'1
5}
31!-3
R
3
[3
5
B'
-3
D'
H
B
t:
E
2
-I
3
17!
BEFORE
THE HaN*BLE MR. JUSTICE R B.EAifi" ' f_'
Crl.RP Nu 563 GF 2QG5°
BETWEEN
1 cnaunns sowna _a M :_V»_._=_
sJo.aANmE GOWDA @'rH1nEE-Gawna=_
AGEn.30 YEARS, Aa3IaULruRI§T*4;»
E!D.BABEE4?ILLAQE Amp Ems: -'V'
a3£HaLLI¥H¢mh: I = . v~~
BELUE mg; fiAssHNgn:5T: i'
@ .... -.T\ '*a« = a '"~»xf. FETITIUNER
{By 3x:;'r'HA3§$Afim e§w§A'a Bnaman-Adv.)
any :;»
", 1[*aTA$E mi KERNATAKA BE AREHELLI PGLICE
"1 i3y.£:i = HUNNRPBA wHCGPJ
---vcrHama$'f$HE srarz .,BLz:
'p @RmsE¢armn, HIGH caunm CDMELEX
vEE1'J"'1
BflNGfiLORE-G1
... RESEDNDENT
-.V j-mafia v:RL.REvIs1aN' EETITIGN Is FILEII U/S 401
'-_A'acn.P.m 3% ram RDVDCATE FDR THE ?ETTTIDfiER
""'PEAYIHE THAT THIS HON'BLE covnr MAY BE PLEABED
TU $ET HSIDE THE JUUGHENT & SEHTENUE DT.
EJEIQE P%$SED BY THE ciJi(JRinM} & "MFG-
BELUR; IH C.C.HD.930fQ1 3ND THE ORDER DT.
t-J
P!-LSQED BE 'IT!-IE A7331.-=~
- C.' _
CR ..I&'4..I'ifCi!..BZ1..r"'.'II3 K51-KI ACQUIT THE PETR..
H_Ass2:;:r. $1:
This patitimn coming on fax hearing-thiES
day, the court made the follawing:
ifllllfid ._
It:
It!
|.-I-
L
1m-
:3. ' .
Hi
0
IF"!
The getitienwxfacruaed 15*
ll
ii'?!
:11
1":
Li.
E.
'ii:
C» '
Hi
1-"!
'1
('1
an mffenma punis1amlé
and 13 sentenced tn'agff§f"fiQi},fof fi"p§riod
mi 6 mmnths and tn p#y §" "i -r1"'111'r'1.r +"r": 'hI'-11" *I"'1't'r'h1"
".4.-'94..-1 ml. I-:I'_§a«.-I. xv '-m-_-an-\.¢u.:~'..o..n;»;.-s_g. .4..a.;._; -.u..n..._r 'w'-hr .1...-».-.-.-- -..-.u3,--w-
' 51.:
I35
"v£";}2"iACfi113;I'£"1v§E31}';"F'..W."fi;_;z__.___fif~§f:l'.i.I.'3.1 had suatainari injuries
_1;..:::.._t'he.. G»=3;1r2aral Hospital Bveluzc for taking
tr£Iiifn:.erafii a lmoapi tal authmzi ti as farwardad
';i.r1t:i+Ir:4§ia:.i;:i;':2g;r1 ;t:-2. the juriadietiranal police.
';~'.'~'.W.-*1 Indrevzgrowda -Head constable want:
the hflflpitfll. recorded the statement of
' P..W'.1 and rzagiatetvsd a case against tha
itflelf
b
H:
1'!'
IE:
I":
*:
=3
an
11!
1'1'
'-1
m
X-
1'1'
rain
2)
3
«"1
3'
Eb
H
3
1%
iii
tr
ID
1!:
!|'1'
rzzzmne t c: Ema f ii eezi against
' :1? . 4.
patit :"z.»:mm:;' a«m':.uem-«:1 :1? £3.31' the -1:1'b~:}Vv9 " A
»::rffen<:=ss.. Thereafter e:.an;t_h;:
j*L1.rim«:~J.;i.x:ti.r;ar1 the case aarna tag 35¢.' t:r.;;*s:xi3$éaJ:1c'e§Ifl.V?'11»?.A
tc: Ar-aru11.l.1. Pculice stati»o§i;;~...' J1sA.i:9ha:1l'§.v
u u n A '. '
a£?.e,.=: J.fl'!&fltJ.*§£¥.'L7.LmIl fllfid 511;!=.ee'i:._
ai. 'I'ha:a prn$efcL1tiu:§-;f;_V:';';.;; the case
@K§..T'£|.i1".i.'E€Z3. P I V. n «
7.3.4 ma; 'the injurad fiuu
via*:t;i.r11 :_L1;" V<Vi":_V1#1va2asti«':u1:1. She in
11%;: ese~.ricV:i'¥;=r1r4a.r":::V that can 12.12001 at
e;=1]::m:::m'.:e:=.t.m.I .531":-::s7':-réfia Eearrying eatahlea ta her:
working in the landed
p2a...p~.=z.1.:'":'r'.. the _i;.aetJ.:;r::_;s2a;*»"ar;.:1_1sasd I.-ra5_:yle;;Lr_:l_ her,
" § ." '-zfiirecieaatj} whma she resisted, he assaulted
a spade on her zahcsulcier causing
"'1':.l~f=fed:Lr:Lg injury trzs her.
fin E'.'§*I.2 Raj-age-wda who was: working in the
£.i.e.1r;1 being T.-..';3:::a.z:._A.m:l
his wife: ta 'fiE:1ra E:**a:m.r:s rbf CH?:c.':"L.1i'.T.."r'-7':Ii'J.<'..'¢'§1 and
\
}LQ.LvL°~3-U----
MI
suanua urn:-vi:-L"! u -- -run:-u-up
aaw *Me aucuaad runninfl nnnv fram the nunha at
mcmurrence. ?.W"3 ia the panch. witne5s~ff§:"p
EH.P.E-apnt mahazar and aeimure at =H;G;1 *=
apade. . w-
6. P.W.4 as atatad;_§bofe is the fleafi '
cunstmbla, who naaardefl tfi@TatatéméfiE7§f§£ha
injurad P.W.1. F;W,5.'#gS;p;Taatt$§h$@ to
krahalli E.S. tgak wqe@%tfiéfliflfi§$t$§ation and
i.:;16.@;': fifliidétiiti __
not aup§@£fié£ fig; cfififi wf ffifi prosecution and.
has tux#&fi"hbBtii§¢: fi#W.7 is the doctor who
aflamifiadxtfié,injurédVP.W.1 and isaumd wound
7 éfixtifiiéfitéz as fiéi Ex.P.4. The aame reveals
rtw"
_._ J . J
h&gg-;fl§;"flgd sggta;ngd hlaadina infiurias but
wv'
. u
"Le aarevcffitififid tr ha single in nature. The
zu"afir;al fiafirt an appraciatian af the material on
"fiiucmmfi has arrivad at ea conclusion that tha
Vfl*pat1tionar is guilty of the afifence$
vA"~@unimhahle unde: sectian 354,341 and 324 IPC
tanced him as stated abuva. There
.3 an, o. 9-.-In-'lu_£ un..IIr AILHI. ur..-g..-.n.-u,a, ._w. -= 4
,L::» 'El.%..N..l!.J. r us. .l;.T='§..'U.'l.d. flu :.'i.a.fih-?l.z."'5'$ Gr discarfl
UH
tux... a1;r.2'.c1encs'.-.=.: cf 1=';'E-L'!-1='i-:tT'.i .
in c1umat.i-an.
1.
The avidanca at p.w.2 is ab@at4j£fiaT7»
sir-aurnzstance of the pa-tiizicz-:1e3:z’a.¢:¢:11.”3ér:1 r1inr1iz1§_
away fram the amzena cat aaa1i”::r=é2 i_?1::i:a
waannt 1.’?-Ca the y1.a::-a of 0aaé9uj:’::g:nc:»:§”‘a,f%te£v.V
{’35
Av -o. rr-In , – r,~_ It
3
tlw cxziea 91′. his wfife-PW’:-. “*1–‘_h.Ie;:e a..+:”-.._;1e_.’r;.::.=-
graun-zfis made aut tm;-. }p£’e’:sa.f1t_ revision
petition to ifitmrfeié »;1pn§ the, arder of
mzunvi at is-sun ”
:3. A3″VT3:.agae£1x-da4″‘~f::he. santentze, learned
cmurmeal Afiggr’ Vth.e.V_.&Efi:-létfi[i:.:i;§:s:1ér submitted that tha
:i.1u:::~i«fl:a:1r.»*.:’Li1’1 “q1;est”io t’: iiaa mmurraad *3′ lcmg years
: _$i§’¢:?;V.+;fE;Fiz& V”-~=r’?I«*.1n4:1fi’ “”” ‘«’-and :r:%iva.1_ry between the
1:5 tim =:;:13′.y.i’.V’}::::eai=:1c’;’L érTu:=fli”
§.’..!’#’t._’i.-.8-1.3%v. Vfl£L”ié:’.};f§.£fifiJ.hE.¥fi=’ The getitimnezfacmusad
.. J_’L._ .C…….! ‘I…
LLIJW J.C1.H.l.L..L}’
111*; ha: i
‘-‘3!
ti
K j:’.:’2= »2.=.:.:*r.1 eagrim1l1:urisst. His wifa, children
35-atventtaa am use-1-s1.y dependant on the
: »s=,:..e:2:jnj.r1a:;sa of the petitioner’ artuzi if the
‘gétetitiorxer who is: an agriculturiat is put.
h:2~;M:’Lr.tr.i bars; ….1′..$ l.»’:u.r:!.s ‘-‘.-»=.r-1..,1..n::i. f 13. fall all
auffar hard ship and inconvenience and prays
that lenient View should be taken whiLé
imgnfling santaneag Ha g;gg an mitg””tha§H
aantence of imyriaonment Grfiéffifl y~c;éfitf.a1
.3-an
cwurt is harah anfl axeaasivég In #iaw,df the ~
ssuhntismicms made by l.y_a£:1.*IVi’u.=:.-;_:1 -ztotzfgi;-5§;1.__V V
looking into the over all cixcumatancéfi, 3 toe
feal the aantémfih -1 ;m§&ss&._ requires
tins
The =,tefi;sidn ” p¢tition is partly
allawad} _Thé gn:flar,”af.jcanvictian of the
p$titimné£ for thé Giféncem punifihable under
age. Q5fl,34igh§fi& SE4 IE6 is confirmed. The
.A . .A$ n’ I
E%RC%flm%,&G[2fih% offense punishable unusr 55¢.
3§i’fip&”n£4fi3 alga amnfirmed. But hnwaver,
the éanthhafi of E menths impriscnment and to
‘ fifiy fine fif Ra.5OD/- fur an offence punishable
4:ufidéx*3ac. 354 IPC is set aside and in lieu
u thE patitioner is asntanced tn pay a fine of
“s “”fi%£= in flfifiault ta suffgr E.I. tan a
J31 I MP ‘u-‘ ‘an
peximd GE 5 mnntha. Out of the fine amuunt, a
mum caf 1E!.3..fiDDE1′..*”- shall be paid ta P.W.:L
injure-:1 Rathnamtna. Fine amcunt shall_4…VV_Tb§[~.V_
.a’9.mv-nI~u:n”i+-aw’! 1:.-r-1+ 1’v-u +”l.’.f.-‘M. nu-.A1n4-1-nu ‘F’?-r”\1’V’I +”n.n’lsnn1J’ :
5:5?” ‘1:-‘bu’ pulp “IWIIIJV \’-‘Val-. Hvilnfufi-J: H-n!””¢d’ lqI.l’on’IuJp5n$1IuI-I” 3.4. .1035′ I-‘–F\-ital] _5’