High Court Karnataka High Court

Madana vs The State Of Karnataka By Its … on 14 March, 2008

Karnataka High Court
Madana vs The State Of Karnataka By Its … on 14 March, 2008
Author: R.B.Naik
Ilfl

II 'I'll! IIICII calm!' or nmwm an mason
nmrnn 11:15 THE 14''' nm or Mann: 2009 
anon H ''  

'1'!!! uomm HH.|JIIl'!ICI   

pnmrnnu nmn- man  

BSTVSIIII :

1 mm
are vxnnanunnmyn  -- 
Rm-r Ill-I00?!-flhJE%l_{2§*!~1J'k't!J'1LiE;I." 
sin». 'l'Q.,   _  
f"# xV\ x ':a;%PETITIOHER

. . . RESPONDENT

(:3 3:1 t?:t;z-m_mirAh;,, irccp)

I-I-.*xs. cs_t1..ae 18 Irrnmn uis.397 ca.L=.c 3′: -ma

E911; yzwxwzazmt. 23.:-mus mm was

*HCi9!’BLE–“_”§155§JlVl’l’ MN! BE IWIFASID TO SET ASIDE ‘1’!-ll

.i?.’lfIl’_’II’I’11lH ” ‘ENE fififlfl-‘D ‘flfiflflflfl TI! I” F I111 ’11’, [H1 (‘III Hill’.
u-uuurwmswa tutu vn-lulu» it-Iuuuu on an sou nun (-1 I: vs us’! I nu

1’11}! ADDL. (3.3 (JB..Dl’fl i. a’.’lME’C., SIM,

‘. IIIQ ‘PE 115 Al

-, HlnL\1 ul?nU1I

m?, was coun-r ma 1-an rozmomzs:

A THIS PETITION COMING ON FOR HEARING THIS

\

n fi , l.

;L;3_vxc1.¢–V*—-

.j=cgnfi:ma§vvhy thu frasiding uf icar, Ffifif Tfififi

“-I
an
l”!
’13
.’§3~’F

m

m

{L
in];

H

sentenced ta pay a fine nf 3s.5fiflf*+ in fiaféuit t3

tn surfer SI for 1O déya,m f Eh ti: =f@tthtr

canvictad for an orients puhi§fiah1a,finfl§r séétifint

337 IPC and is senttfifi§d_ to »§§v7 i itine at

ns.5onJ«. in defa@lt.jft;fitfi§tqq srvfoh 10 days.

H! is also convictéfi tffirt a “fififgncu punishable”

under sacti§fij30%{A; ire é§d §g sentenced to 31
fax nun figntfi énfintg pay jtfiag of ns.1,oao/–. in

fiflrfiaitg tn fifiasrgfi SI far he day$*b#”an”ordQr’q:

cen§i¢tiqn’飢tsgfit§fiq9’pggggd by the And1.civi1

t”.”t¢hbt¥;;I;*§umxur.

z”~§. It is the case of the prosecution that on

“=3b}11.2000 at about 5.00 p.m., the petitioner was

E driving a tractor an tank bund road at

xamagandanahélli village. HI drawn the said

tractnr xfirofi-T-504–506 Item Pattanayaxanahalli
\,«-x cu:K_..

to Bundappa chikkenaha1J.1’s:Ldo and while so
driving the said tractor on a tank the

tractor turtl-and and fall into a tank

which hakshamnagpa, who was T’th_o

t_:;4_:_¢_:t;<.:; a1_us1:.aL_i:u_n; 5,131.9;-1.: Qjjugisz; agzezi' «cl_;L§_::._'gt th
5559: hr! nnnthllh!' "'.!'.':"'l"".1.¥""'._ '5¥-41121.!-.'?'.?E'5'- * ..!'V§*.'£'"~ ..'£

-u -u-Ln.-I and -I um-Tuna:-l An all .iI..nI. Allin” ’51.)! V
l-“Jun-IIIEI -LIJJ III]: -5-? J-Ila W’ ‘INK

3. The:”proaia’bfiti};sn_:” hupfiért <11' its case
axaminagié-V':_:i?f§';;..1£P1 to 15 were yet

a3.., 4' OI' 'V1:'h'é '5:»:_r4ii;'1'.':rViifi:"s'.aaa, PIrs.1 to 6 were all

t;;a*nre.v§J.o.-$5 "trailer of the said tractor.

. _ heivg cofifiiétently daposed that while they

the tractor, the tractor was being

the petitigneg 11-again arm, can 1:_L'u_I tank

__.._.1 :__ LI… -|_..uA.. ……I..l- _ 1,1… ,I,._._
.v SWVGIREI 120' 15119 J.-B11} 32-FAB .1. VIII! hill!

hung A1-is-hag 3-"nag. 1-Mn.–<|-.«.M 1.3-nu Ina.-inn ah»-i ran- 'if an
V . mfihv- "H ¥iQ..'5 j11"'w 13 I 11*

anti it suwidenly turtled and fell dawn and went

into the tank, Gundappa and hakshmanappa
sustained severe injuries, Lakahmanappn died at

the 39:31:, Gundappa diad during the cause or

/) n. .. :..

)'(_-fi1\_,f\.J(«LvLV’—…_.

_.«::L vs V

n-{.-

troatmont and they also sustained injuries at
variaus natura. N

*rw.7-snrvanna is the owner of :;a_:ga¢ga;.

Ho has not suppcrtod the cane ur_th§}Qr§§§§uti§§”;

?W.ii~T.vaor§5fi_-ia_§fih#fi fSi;_ who conducted
the inquugt fiqnch@fi&m#§V ‘. ‘.V’

vw,1%g3{§gaafig§a¢gpy&; ‘u éf1 and Pw.14
Gun§agp@ jfifi gag ifififiufiififtifin officers, who havu
dang pafifi at ih§ifFinv§stigatian and have filed
char§&, ahha£; *§§aih§f the petitioner-accused

hgrain.

+-‘i-us .3 F1″ AF 1- El umni–I -I-v-I Anna ‘I nu!-A nrl AF 11. -I-|nn\\’I Inn
‘III- En i EH31 P 31 &tK”” ‘ &I”3&’–f 0″ $.51 Clilly
«L… .A.._,……..1.._….. .s.._..-….._I_ 1.|._ …I ..I.A. _.t ..|.. 1…. t.__ 1.. ___.I
5’3 I-J.’fl.Cplr -I §U -I’-“WU 5-“U LULUIIK: 5.1-’51]-U HF HEB PHI HF”

;tha sama towards the left, as admitted by the era

witnaases and because at the said fact the
accident in question has accurrad. Ha also

pointed out that in tho avidanca or Pw.1, he has

/In “”..

Qdfivuxx”-*-

admitted that he does not know as to how and why
the incidant in quastion occurrad. vLuiV.:lI_C:l”i’T.~.f..7l.3O,

P|f.2 also has admitted in his evida:~nc.af_A’VV»:f;;i§’.j’ _, f:ha

«affect that he has bean degosing b_g.f§Jcn. CdLi:t; *_._
‘c.L2.t.c.:;-4.21:3 by his manner Ii’:-1:37

-5. Apart cf than three
witnwses, _tV:i’2.§ “and II clearly
revealg. .§.’_.h’e ‘ :_ ‘\’vV§VVt£-i”‘VVV’immediute1y taken
towajv:d;_”tji_:§s fiha tank hund road, it
turi:VJ.-as3-Afiiicai~V..,f.+*eJ,1’« .’_’:i:1§t::Ithe: tank, the speed or
sr-ahia%:”L-gé’ ma¥_s,rV.. rsu:;:’Ai::_ ‘E:g }.:ritaria at all, but the

ex;-i::gnce V-‘n__e vaia1:.§=* fiat the petitioner suddenly

. _ Eula-xfim 1:1;-9 t;’.tEii4§1é;o.c toward: left. so it turtlocl

. afid the tank resulting in death of two

The Trig-

1
3
1

-r
In
I!

–‘s-n—- —

imprimnment we-uid suffice and meat the ends of

justice. Under tha circumstances, I find there

an nan quad grounds to interfara with the ordax

at cmnviction and aentencn passed by the Courts

below. Hanan, the follawing:

. ——– “v :fl? %\fiT 41F _lw }V E§i,L?N
< W:,& ¢<._ judge