High Court Karnataka High Court

Krishnamurthy S/O Kadanna vs H M Ramakrishna S/O H A Ramakrishna … on 24 June, 2008

Karnataka High Court
Krishnamurthy S/O Kadanna vs H M Ramakrishna S/O H A Ramakrishna … on 24 June, 2008
Author: A.S.Pachhapure
Cri.R.P. NO.9i%_f§[2006

,1- 

N THE HIGH COURT cm' KARNATAKA AT BANG.tg.m§§VE'__'__%-  " 

DATED 'THIS THE 241% DAY 01:' JUNE  V "

BEFORE V _ _ V'
THE HONBLE MRXJUSTICE A.é;EAC§?IHA15:;._1éE»V 2 " 
cr1.R.P.No.V92_%§i~:2Qo6." V V V' 

BETWEEN

KRISHNAMUR'i'I~iY S/O KADANNA _ --

AGED ABOUT 40 YEARS   «

R/OBOLURU, NEELANDUR VILLAGE. _ 

SRENGERI 'i'ALUE{, _    _  -  '
CHICKMAGALURlI)i$'I';":2I(:'"1'}_.'  2:   '.v;..I%?EfTi'I'IONER

{BY SR1 S MAHESH 35» RI  '*193':§£§GE1f5D?€é_;}1§V$~}-- '
AND  --------    M ' V " 1

HMRAMAKR1:SHN_A- V V _» v  

3/0 H A RAMA'i§R!S.}IN:'-1_BHA"?}Z'A'  n 

AGEDABQUMQ XEARS    "

RfO.NEELANDUR v1_Lm_Arg, "frag comm' MADE THE FOLLOWING:

ORDER

The petitioner has challenged the order of acquittal of the

L””«._§é:époncient for the offence under Sections 279 afid 337 1130 on a

txiai held by the JMFC, Sxingeri. Dé

Cr1.R.P. NO.92-412006

-2- 4

2. The facts relevant for the purpose of this _
under: L. K T b

The petitioner herein ; (‘PW}_1}..: “avast «V

complainant before the Trial and fathef. s

(991.2). 11; is alleged that on 27.ie.§eo4, .é1’t~.Vatt)o;§;1t;{.t,’Vst§ p.1}1.,
Ashritha (PW.2) met with an ae¢me.fite%emggmud dfosdddsear Bolur
Village and it is alleged that ‘ due to the
rash and negligent. 1vNo.i{A.2O/M.272.'”3
driven by the Astnitha (PW22) was
taken. to the ” and was treated by the
Doctor (Pw.?e), who certificate (Ex.P.3). The ASI
(PW .7) registered filed by PW. 1 and sent the
to the Magistrate. The statement of
‘A«wetee<t_feco1t1ed and the investigation was held by

'fits saahazar Ex. 19.2 was held in the presence of

PWs.5 6."'~v:f3.'1ie.Vvehicle was examined and the report E)-:.P.5 was

The chazrgesheet was filed against the respondent

'offence under Seefions 229 and 337 IPC for rash and

V _ Vt negiigeet driving and causing injuries to Ashritha (PW2). Suns' g

tria}, PWs.1 to 9 were examined by the prosecution and the

Hddocuments Exs.P.1 to 13.5 were marked. The statement of the

A

Cr1.R.P. NO.92_4{@06

-4- ” to

12 years at the time of the accident. The (P’_\?’.?.=?¥}

examineé and he has issued the injm’_g-‘éeriiieate (_E§§;~.e.’i*1..3)t,’–..e’3:.e’e:~..1 J

reveais that the injureet was seen by tee

29.10.2004 at 12.45 pm. i.e., efiee e§;}’e..e1aye’ “of_the_aeeié1eiii:;’ “Apart” V

from the delay in lodging gee e;;>1::,t.V$}sLi1:it;..eA_the’1eA ‘is. e deiay in
approaching the Doctor for ‘:iV§tee.’.txeatment. If really,
311 accident had the injuries
on 27.10.2094, to the hospital
after two eomplaint for rash and
Bgggggem d,.g.._,mg,_A 1 to -show that the delay has been
taken to e.eeeeeeege.e;.te.e[ “ee’ee{p1ainant/ pw. 1 and it may be
that the ‘xfeSpo;1det1t~vhasV” been taisely implicated by the petitioner

by sz)1::.i:te_.material.

E3. ‘Ftlrtheifzzzore, even as regards the filing of this revision

V7__&pe’.itio;J,, the order of acquittal was on 8.9.2005, the

.1 to be filed on 19.4.2006 and particularly, after

of the notice dated 8.3.2006 by the accused. to the

‘ caliing upon him to pay the compensation of

“”‘v.R’e;’25,ooo/« for faise impiication in a. crime, it is after the receipt of

this notice dated 8.3.2006 from the Iespondent, the petitioner flied.
/.

Crl.R. P. NQ924 1 2006
-5-

this revision petition. Looking to the material on
angle, it appears that a false case was f11¢§ u
anti the Trial Court on appreciation of
xéghfly acquitted $316 I’f:Sip0I1d€i1t,5 %,
under Section 401 Cr.P.C.., i do overlook
the finding of the Trial comt}:4_”~<rhc V;i§"'devoiclvV'AbfVAv1:11eIits and

it is dismissed accozdiggiy.

JL