High Court Karnataka High Court

Jahiruddin Khan vs State Of Karnataka on 17 November, 2008

Karnataka High Court
Jahiruddin Khan vs State Of Karnataka on 17 November, 2008
Author: N.Ananda
IN THE HIGH coum or KARNA'l'A.KA
CIRCUIT BENCH AT DHARWAD 
DATED THIS THE 17"! DAY 0? NOVEMBER 
BEFORE  V4 V'

THE H()N'BLE MR.JUS'_lfI(3E_ n.ANANI§.:g  Y

 

CRIMINAL REVISION PETI'f'1lOP€?'_'R4.'j,:J.lA"£»'?'_>'1~ :4  

BETWEEN:

s/o Nt1amt:dci!n:'I&afi»   .   
Ami emit    
Occ: i')rivcr,*  ,  --
R/0 Hffiiitt, Tailtk. '- ' '
Bclla1'Y'District._ "   ...Petitiom~:r
(By  S. N;  Adv. Far Sridayakumar S. Patil
Assgijciatcs, Adv; A V

T  Prosecutor,
Koppal.,_' PSI='of Rural Police
Statixm, ' Kappa],

  Kasppal.  Respondent

‘iBy_ 311.P. H. G-otkhmcii, HCGP)

‘I*h1’scrim1’nalrevisiaoz1petitmn3’sfiledundcrsoction
397′ r/w mtfion 401 of Cr.P._C. praying to set aside the
judgmcnt and decree dated 25.4.2006 in Crl.A.No.35/2005
passed by the District & Sessions Judge, Fast Track Court

No.1, Koppal, confirming the judgment dated

cc No.196/2005 passed by the Civil Judgej(Jr,.TV%Vr:vn;’v_-as’

JMFC, Koppal, and etc. __ ..

This petition coming on
Court made the followiflg: ” A’ «. . ”

0r§.. E.

——–. .–.-.,«Vu-n

The peaaona/a§;cusui”§n;s§i’mvf ” am’ mm’ and
sentenced for offences 279 and
304 (A) IPC. of the trial court

“We ¢ é .

and minfiimfljfi well settled that 11). a

V.¥§V. ;’ ‘ ” , V . ” V:

pefi’tis}’)i1%”VTV “u1§;;:1er this court eannot

inmxftéit d’ the ma!’ court and First

App¢l]atc’ trial court and Fitst Appcflatc

errors of law at/there we glaring

‘ in appreciation of evidence.

have heard learned Counsel fin’ petitioner mt!

V x :Govcz’amznt Advocate for State.

3. The accident in qucstknn occurred near Gankgera

V The deceased Ba.sa% was imocked down and

run over by the bus dxivcn by accused near Ganigcra village

hf» “=~/fi”‘”‘9’LW,

bus stand. As per evidence of eye witnesses

Ex.P.3, the accident took place on the 9»

from the direction in which the ‘

width of the mad is abo11I;.*2Q feet’ _

There was no congestion or
vehicles. The 53 years.

From the evidtmce on to infer that
amscd had”$)i&de1i1A1y and had made it
the accident. Even on
1e«a1;f:§teeiafi¢§;1 fllthat the comm below have
not of evidence as error

of I :3_cs>3:~’.tnV>t find any gmunds to interfere with

” _ ujixfigment of conviction.

seen the triai court has convicted accused

fer of§’en9e*sA punishable under sections 279 and 30-4(A) of .

x trial court has passed separate sentence for an

pimishabie under section 30-4(A) of I?C. when the

accused is convicted for ofiences punishable under sections

279 and 30-4(A) IPC, an ofience under section 279 IPC would

merge with an ofibnce under section 304(A) IPC. Therefore,

there was no need to pass sepmate senmncefijer an,’ baficnce
under section 279 IPC. J V’ V’

5. In the result I pass the %

The petition is accepted .. 3 The:

petitioner under sections

sczitence for an offence IPC are
confirmed. The _ an ofience ‘under
section 279setasici e;–.V A .’ V’ V

“””