High Court Karnataka High Court

Ibrahim Pasha vs The State Of Karnataka on 19 August, 2008

Karnataka High Court
Ibrahim Pasha vs The State Of Karnataka on 19 August, 2008
Author: V Jagannathan

IN mg HIGH cam? OF KARN;x*:’;§1{gs;« _ %

cxrecurr BENCH, GULBARG/3′ W i 1′ * T 5 – % .. _

Datw the 29th day ofmgust %2gg;3-A

:BEFogE;? J%___
THE HoN’BLr: MR.JU3TI._§3E a:.{m c3A;*sIr¢.4¢;*;*::1,A.1#r %
CRIMINAL REVISION No} :%e2gN,?¢oo4
BETWEEN: % kq

Ibrahim Pasha, _
sxa Mahabwb
Age: 41 years, Q'<:c:.fi;g'izr:11iturit:. , "

Chittapum 'Fa!'-nlk, G1.1I.barga__ _£)if:;%;rict
""" 5' 7' ' ' . Petitioner

'[435' *R.Naik, Advocate. )

Am):

” __ The ‘State of
, by P.S.,
Wits State Public
‘PI”:2sm:.’;te:i:*,. Court of Iiarrlataka,

B¥a;}gal£.%I~’€_{
” . ‘ .. .R3smnd3::1t

” * By Sri Subhash Mallapur, 31.0. 3.9. ;

Cmirxai Revision Ffietition film under Section

” 3g7{3; of the Cr.P. C. praying ta mt aside the order of
convictian and sentenm dated 21.2.2004 passed by

the R0, Fast ‘I’ra<::k Court-4!}, Guibarga, in CrI.A.No.

11/2001 and the gucimmt and order of conjrzéfign

and sentence dated 30.1.2001
J.M.F'.CI., Chin<:ho1i,1'n (3.C.N<:x. 7}1/1995'-.ani1:"a§:q1;:it..u

the petitiozxer of all the chargcfs"i€:1.*r:I1ezfi

This revision pefifion con:i':ing'~:)r: forvE;:e{'a:ifig::';tiiis L.

day, the court made the fbijbavirlg E . '

RFD A

y «……-

This revision against the

}uéti.iri’oner for the ofibnces
pun;shaia: ¢::z1{ief 2?9 and 337 of the I.P.C.

Wa$ c’o13f1rméd ~-z§§3;i__’the sentence was modified by the

mum by ordering that in respect of

under Sections 2‘?9 and 33′? of the

V .V §’F’..€3¢? ‘:é¢r§:énce of three menths would be sufiiciant

‘ : a;s’}r;;} sentence is calied for in respect of

–‘ jéi-.§§§}iAA0ne 0f the aforrzsaid aflhnces. The other part; of

T ” Wt’.’f’1e sentence passed by the iris} court”; was confirmed

by the lower appeilata court

.35?

2. The case 01′ the prasecutien, in brief,

effect that 011 214.1995, complainant

with his colleague, was iI1«”锑Vis:;r3le£§l1{;:art V

and when they came near ,_

driven by the petition;ér’.V11erc’¥:’z’1a cam’ <é: the " V

opposite side in a rgsh .hiamue§%g/nd hit
the bullockwcart one of the
bullacks died_,fi_1e the persons
in the and one of the
perSc§;1$,V succumbed to the
ifl}1:d'i¢s.–. given by the said
Nagapfiégthgvé fed to the filing of the
cfi§;rge?she§f" thti': petifioner for the ofiences

Sectiens 279, 337, 333 and 304-»;

3. the petitioner pisading not guilty to the

A “:}:”‘cI1:.§{‘1ffg;e, the prosecution led the evidence by

” P.Ws.1 to 23 and producing the

documents as per Exsfi-1 to P40 and M.0s.} to 5.

The petitioner dfiflifid every incriminating

5/

5

4. The learned counsel for me petitiencr Smt.

Vijetha Rfiajk, referring :0 the evidence on

submitteé that though nummr of ‘

been examined, all those WiEl’l€SS6S _

speed of the vehicle driven

they (:16 not speak ab:)uT’::._tl1c ,

driving of the jeep by t.21e”v f£=;jVi}iti.;§I1eV:; tiigexefoze,
the triai C{3″L1I’l1 was th <§:'AAta:;$ti111ony
of the eye–wit11esse$,.a{ 1_c@i.. of the
appellate fie very same
reas£3;1s;. that the S.H.0. was
not exfifizigzcd Jthe LO. Raiying on several

it "s:11:;q3_:;iited that non–examinatieri of the

% it). –.2;f;::s:.ss:«..:¢'a1;sed prejudice to the gwtitianar and,

"fi:ereféI€,j judgflerzt ef canviction of the trial mutt

..tf:§ fiffirmaticn 9f the same by the lavsver appellate

V' :f * ic;ao*urt camist be sustained in Iaw in the face of the

§iax%} Eaid down by the Apex Ceurt and also by our

' fiigh Czmrt. Tilt: rulms refemww ta in this wand are

the ones reprorted in 2008(1) Crimas 145, 1986(1)

E/'E'

ex:-Lmm 299, 2002(3) K.C.C.R. 1953. and 1972%

245.

5. On. the other hand,

Pleader for the State Sri Su_¥:)haV§i1A *’

the judwent of the trial 1.: h§eVVlVoWer
appellate court by véifiéAVV11I1111¥3er
of eyewvrimessgs to {hey were also
the person;-;; -.—£;’:ie accident and,
therefore; Said eye-witnesses
ceupyjléja the Motor Vehicles
Insioéfiiér’ the: rash and negligent

drifiviqg of jeéip £116 petitioner and, as such, no

.’ V. * is for against the judgments of the

A =- Vi:-3u:fé;~$ .

6. .. thus heard the submissicns of both

V’ nfiidfifls, I have carefully perused the judgments ef the

<g?:o1.:.rts beiciw and also the avidence on record.

7. I3 order to establish the rash and ngligana

drivixizg an the part of the petiticmer, thus prosecution

3/

“VJ

£0

shall take necessazy steps in this regard to

presence of the petitioner and his

tharefore, stands cancelled.

ckc/ ~