High Court Karnataka High Court

Krishna @ Krishna Naik S/O … vs State Of Karnataka on 16 April, 2009

Karnataka High Court
Krishna @ Krishna Naik S/O … vs State Of Karnataka on 16 April, 2009
Author: K.Ramanna
we TPIE man COURT OF' KARNATAKA AT BAN§3A§;,r5:R"::V;. ~ _

mama THIS THE 1&3 my 0}?' APRIL   "' 

BE.'-FORE?  _ V
THE I-§iI)N'BLE 1'v'iI€.JL.iSTj¥Ci§3__H1w--;iifAMA»P§§$fx~ . «. " 
CRIMINAL REVISION P$'F§3I'IVQN  'NO;1..;877}'~:éi3US-

BETWEEN:

KRESHEA  KRESHNA NAIK, ' '
E§;'O.I3ARAS§NGH Nm;,
AGED ABOUT 2% YF§i'S,__ .   - 
WGRK£NGASPi,Lfh§E.E§R,   

RfO,'£'TH CROSS,   ~. ~   

£%HExR£3{I'H  _    
DAVANAGERE,        PE'"E'§T§C}NEE'

{B13-$12: its 's}:~;'i3z;x 'H»?;;':::;§.'i;,  A:>v.;
Arm: V'  

STATE' :5? ;»;.rs.Rr~:A*:'A.:si;a; E3'?

 " '~:<:,7*.3;:§ac;5Rg..%_P,8' '  ---------- --~
 mg,'-.,»t;;N;sc3§:§j<::_,'  ,2 RE1SP<3§+$%;}E;§'4'}"'

'  'V  gzé-3?'. §j';3g1:A;{R:S§§NA, :~i=<:'ra 3:. g:,;§<::22~m§:~:'r
" _ :':}'E':;6;";£2fC}4 EBASSED E5? THE Jivgm, BAVANAGEREZ, EN
K;~Cf».4 CGNPERMEEB 8? THE; A.{"}£Z>L.S,Jt§ F§"€§';»v§§,
 "««§}A"a{£:.§-EMSERE, 2:2: mz..:s.¢r»:::;¢:s;;z3:~: z>*m7,r¢sg52:"§ mi} ;¢,:*:<:g:;_2'::*§' '"§'E~§E
 -?.~.':f'3_'_¥_'*Rs, 923% 'mg <:;='2é'&:;-:E~? A§?M§E§S§<'f}N '£'§?§ES:§ §}£%'f,
{3{}Z_§F€T EVEABE THEE §*'€I}LE»OW§NC§:

5
E :
_ __ .V'_M_,»



ORDER

This petifion is filed by tht: I’i3V§.’.€’ai€§.I}’pC’ti”‘[‘i{)IjfV£’.!I::

the Qrder of :::0mri(3t:i011 and s:::I1tc13:§c fiafistztd fry. the

JMFC, Davanagarc in C:,$.N0,§22f§Eifb2O(§4 data; i§’,!”1’2f:2004″”

which has b{‘)CI3 c0nf1rmt?zr§zb}* ..;judge and
F”i’C-IL Davanagerc in <::r1';'z§j_:3

2. Brief fa€§t1s.__Qf prosezcuticjxx on
36/2003 aft; 1 and 2 Wm,
pmCc€.:di;1g_.._ an a meter eye}:

and whéz; ;fl§,:out on h§.r§}af~:-S read Whfiil

£11.63? wart? “:3~f£§:£::1ciiL1′;g. ‘ 11:55.-!:1fli3f»::’ call petitioner and two other

aCC11§f:递i’VSI1afChé5L”1._é§3(}C#1 omamcnts worth Rshiéglflfl/v 311$

t1 1t:rs}f§}’ E-fiflifiiiflfid rubbery; Subsequenfly, as::-custztd W’€I’s’3

:§£:§.:;jnia1§I stattimcnt was rccmdttd and M.{3s.1 to

V VV § W61?) $r:;izcd.:”‘an.d after condticiing test icisnitificatien parade

«. ‘ ;s;:*.csfi’p.}ét:is::»n of :’x1vast:gatj¢:m, charga sham Cafliifft to ba £1363

this: pfitfirioner and ethtzr accused for i336 effancs

‘§13_£1iShab§€ mzdrtr Sfictrign 392 of IPC’.

‘: “= ,
/”

fin}
¥II

3. Ta prove ifs case; prasecuticsn in ai}

Witzxcssss and E:-:s,P..l to P5? were marked .a11ti-.iI\’J.bC}’:s 1.–”

W613? 315:: markfid,

4. The ma} C<*:=m't after c<3'11:=:g_id

placed bcferc in colzvictcd a.fGrs$3_id
Qfihnce and sentcncéd ‘ai’;3:;:t fizrihcr
to undergo SJ f:3rVsix cf R3.}.OC1{}/~,
in default, to u31cié’§g;}3 S11, fat: Aggricvcd by the
said GI”d(3.1″, f 2085 bcferfi fhc:

Icarnsd be dismisazitd ccsnfirming
‘the €3I'{§Ci:’€)f”‘C§IiVi€%%§:%g?§V’?3;i’1¥?¥_:’:§s:%#’1~¥§CI1C€:’ passed by $313 {rise} C0u1*i..
Fiance 213:3 :§§s;+;;-s1g:;;_,_ A 5 1

;5gd1fiitt€d1§;’?;*§F¥s.2 5:. 8 who am that: Vicfims of offsncfis

h§3s case sf {ha ggrosemztion and ihat t§1::j; have

idé1’3fif:I€:d ‘jgrériificner as one of 1:114: accuséd Wile Sllaichfid

‘ ‘ggidasn <.:.:'£2a_11:::t13ts fmm thfim. IVLOS. 1 is 5 svcrre seizad in fhf:

Eimztr §;x:*c::1 idcmfifisd by P,Ws¢:'2 82; 3 3134:} ihiimgh they 2&3'-231?:

axaminad at imgzh, .n0i:hiI}g has hem elicited fmm 'éheir

"'4.V;5n};§mh to {1:iS€:I"€'.€.iif'§}}if3 macaw They have 3150 idcntifieé me

pfifififfifliff in {he {cst idcimificafifm parade, REVS? the Taluka

-::4:-

Execiliive Magistram stafed aboui: the idenfifica:ti,;§;zVV’:péigfitirg

aonductai and that P.Ws.’2 6:, 3 iéemificd the:

cstlzctr accused who had committed fif1k:’:M”vi)ifc3:r!;g’¢;r« agaixisf. fhméi on

5-6-2003, Merttovsr, PJMQ whats iS”.__t§:::V rccéisgaf asrsf yv

property has fxziiy szzpporieci th€.;}if*ase of the; a:1d

file seizure: mahazar. Tht: .;3z«=;11c$f1″‘i>»*:;§;1–r:’$;~af;s –~ 5 have
supported {ha cast of $115’ ‘presTmr:{:r:e:;;”a;1so, Investigating
Gfiicers — P,Ws.8’ 10. s#’0E;1.§itary statcmttmi. <31'

pctit£013x:r g£32{i..«_f0*1*;}a33é.eifi:sV_}1ave bean seizcéci fmm

the Custfidy thfi prosestrution has piaccd an
record '6&zi(it':3{it:j.'t:2 Vfiiatfifzaéizt the petifioncr ta fhf: afomsaid

0ffc::ns::€:.' -Of craimssg €:}f1er:€- are certain minty; riisc:-rcpa;1.Cj¢s in flat:

fsrqséelitién "£3356, b'é§i« I113 same wit} neat take awa; tbs?

2pr:5§§t:ci,fi:.i§5;3._& '::é:';:~c;_:.. As. snsztb, heath {ha Courts beisw ham:

c0n€;1,;i':1=:11ti}}'L'?hé'}ci that 'p{:fj1::ia11.t:r is guiity {sf the offence

~'..__'13unisha":}VZ§€3~ mlder Section 3%? 1P{3 ané there is no ilifsgalitry 9:"

V' Vi¢;'1_r:<'}_2'*2'5€Tg?:'a1¢t%ss in {hit same.

6, figs for as sentnncc imposed an {ha pe=.t:if:;ioz1::r is

j<:m}<:£:r13€a:i3 the trial {Zcsurt had sentanecd the pffifitioflfif :0

unclsrgo R3 for 033:: }?'('iEi3;", to uzadfirga 81 fit}: six mouths aizd '£0

M
It'!

pay .3 £331: of Rs,1€)Ci{}',l-§ in cziefaults to 1l11(irf§I"g0 8.1 375.31' three

Ii1{I!?E3fhS' C.<3tif:i,0.nE:r is,..}i.;é;b}}_t%

modifittci g

7. Accosrdiiggly, this pc1iiio11:”i§»»V ésflggxééd

jtiégmfint and 63113162!’ of canvicxtign th%,§_*v_Ci::11rtsv’i)éis;€2§?’–.V

against thc pijfifiififlfil” is hereby {:o§i§fu*mc§. ‘oréttr V’

::>f scntenct’: passad agaigst g.=’Vc_§f=_’1′:uii’:-:’;::az1:1r° ié ‘m~m’iifteci and

petifies-net is directed to uiifitgrgii *-§3:}”I::’fo: :i:1e.j%car and to pay a

fiat: of ten Izifiiergo SJ for fl’)_I’€{i :£:n0nfl:1s.
P€iii:ion.ctr she3£}.V the trial {$731111 13.) llmictrga

sente1′:<f:_:::_. V '
V %%%%% sd/,_
Judge

_ finvs "