High Court Karnataka High Court

Mahadev S/O Shettappa Patrot vs The State Of Karnataka Reptd By Its … on 27 March, 2008

Karnataka High Court
Mahadev S/O Shettappa Patrot vs The State Of Karnataka Reptd By Its … on 27 March, 2008
Author: R.B.Naik
xw was Hxsa-counm as xnnnnmaxn AT anusnuonm
nnman THIS THE 27fi'nax'oF MARCH 2008
335933
was HDN'ELE MR.JUSTICE R.E.NAIK _: u__ ,
cRIM1nAL Rsvxsxom PETITIGN ND.1223/Z¢§5vf 'K

1 nnnnnsv sxo sHETTAPnn'fAm3oT w'
MAJUR, occ: ABRICULTUREv "
RIG swnau PARK, RAIEAG TELUE 

KI

mmmm we» SHETTMEEA 
57 vnmas, DCC: HDUSEHUDDVJ __'fu.--
we  pang; gazing ;m.!u1t% *  

(:3
'5-4

.gxgg3gT§5fQ,fl£gyynmn'wnngfnyynmgg

43 YEaRS;VDC$:;RGRICuLTURE'V_

EEG Sfihaugéaaxg»aa:3ns'ThLux'

4 PAfinsHfiRAfi_sib'miwgA?pn_EHUTn3PAfieL
34*$EAR3,'eca:=a5n1cuuTuRE
FfD7SHmHU PARK, naimas TALUK

a - W ';'U'=. ... PETITIDNERS

V {BY SEiQS£EHIN"S HhEHflUM, flDV.}

 

 ANn :»

THE.S?nms'é33EfifiNAmAxn

nnr 2EEfiTEfi E? IT3
'STATE yuagzw pnmsnaumon

"-w_H:sH SSURT BUILDING,

u 'ifi3fiGApURE

:;:E3°sni.HmnuAPpA, Heep:

... RESPONDENT

THIS CRIMINME REVISION PETITIUN I3 FIBED

“UfS=397 GR=P=E B? THE AEFQQATE FOR THE

PETIT1flflEES FRAMING THT THI$ HUH’BhE CDURT MAY

BE FLE%SEE Tfl SET %5IDE THE JUEQHEHT AND QREER

DHTEH 30.3.2005 IN CRL.A.NO.65fU3 ON THE FILE OF

}3.0–LnLe£}JL.

{‘3

THE DISTRICT & SE3SION3 JUDFE, 9.0., FAST TRACE
GQURTF EQEAK, GQMEIEHING THE JUDGMENT AND ORDER

namsn 24.7.2003 IN c.c.NQ.21B£03 on THE FILE C?

THE PRIfl$IPAL CIVIL JUDEE (JR.DH¥ £ Jfifghfa
RAIHAE. ‘ ”

THIS CRIMINAL REVISION PETITION IS cfifizwc on

FUR HEARING TI-I13 um’, ‘rHE;”:’:’:ouajr 1~g.zI.n E._ THE’

FQLLOWING:

G R 1:: ‘i’-3.3

The petitienars–accuaeduhave,beanvagnvigteé

3%: tfifi mxfenca pua1shabl%.unflar sectxan 323 read

impriaanmanfi Egg g g#:i§§ qj gfifi mbnth and ans
cflnvictad 1fp£ §§h$ §fféfi§é fiffifinishable under
sactimn{ 33@ ré3dJ%fiitfi’ 34_ igfi and sentenced ta
undarga r;gorwu3 $fi§ri§unment far a pariad of

three,mnnth$”afid-£n pa§ a iine nf Ra.50Uf- each,

‘in usfhuin, tn sdffér rigorous imprismnment for a

§§rififi éf the fignth. Further. they are convicted

faEAfifla qfifénfia punishable under Sactinn 326 raad

<._ with 3% ific and are aantanced ta undergo rigarous

immri'-;'-a.anm-;n't for a gnvind H six munthm and 1.2::

mmnth. They ara alsu convicted for the affénca

puniahabla under Eaction 504 reafl with 34 IE0 and

II_ \.

Q/’1Uv\.|zlJI/L.

are awntancad to undergo simple imprisonment for

a patina af ane mnnth. Thwy ara also canvicfiéd

far the affanca punishable undar sactian 5Qfi ¢§§§ vV

with 34 IPG and are sentenced tn unfler§fi:sim§1$’w

imprisunment for periad cf qné'”mmnth.._ V, Thé n

substantive santencaa are aardgfed ,tm_ .:gn_”

y w’ an arda;’»

‘F.

‘cqnvi¢ti6n””§fid

fi3f.flfi.§ & JHFC, %ziba§.§ ifiKfQriminal Case
Nn.213f2Gfi3. The saifi~@:dafi.af;céfi§iction and

santence mag figefi Qonfifiméd fiypffié fiudgmant dated
30.3.3905 war District and
saasinnfi Jfifl§é.._%#a£ifiifig ;5ffi:ar, Fast Track
court, G@k§k,in.C§ifiin§i=fippaal No.65f2003.

f$§aThH.bri$f”ffints sf the prosecution case

;’a:_1’;’va€ ‘j1:}i}.a:t’.._ ~Eiia…::2:;3.1O..”.20O2 at about 5.30 M4. the

cafigiéfinafiE.e}Pw.3–sitavva win Daaharath Gayakwad

< _ want meéf the human at accused Nn.1. Accused Na.2

f ancusefi Hc.l. Agguagd flog.3 and

via tbg maths:

-. J: * ‘
~. ara r%lat%fi ta acaused Ha.1. Tue ecmpla1nant~

am to why he was teasing her daughter anfi at fihafi

paint af time, all the accusad persans came out

4!. 12.1 \.Lr_£¢{__u

of thair hcuae in a grcup and abused the

camplainant in filthy- language and started

afiaaulting hat with hands, wooden clup§tthfifitV

amines. E”iIF.1–Da5l’Larath Gayakwad, the nu’:’:,é:t_;§au:a_:§ft}.i.%

the cmmplainant«PW.3 whfl hag” accompaniéflt thfi

camplainant, was alsa assaulted} fie tcd”3fi3tain§dtt

injuriaa and ona mf the injqfigs éustaifiad by him

.avau$-;nuurv_”–

‘ 7*.’

an

:5′
Iii
Jr”:

1H-

lasgiiiad ta be a g;

J!»

u

-‘3 mu- …….,……….._..&…t _……, .;.~,
an’: 1115 1,43 lu.r”u’.3B’-.-»|.alln..V1.’ ll.’-V.L

*_u”*firt'”ff .1ts cast

I
2:

A as

hag axaminad”?W5}i,tQL1EV amfivgut marked ExS.P.1

.4

ta 3 and aléq $G;1~ thatfitnhé std M0.2 — 3 club.

4. FE,1Vis,théaihjfirfid witnass. H9, in his

wwidence ha§’_fiep§aefi; that himae1£’ and his wife

J w3nt fit th&»hnu$é”fif accuaed No.1 to question as

tt§~fihy_h% fiat bgan teasing their daughter and at

that °tima’tthé patitianara–accusad came out of

a 4’thair’.flhpfisa and indiscriminataly started

PF.i, is tha cumpiainant. aha has loagéd the

camplaint to the Felice an the next date at the

incident i.e. on 24.10.2002 at about 5.45 P.M.

aha has statad that since thara was a life

threat, wha cauld net immediately approacfif tfi§ fi

Pnlica and ladga a camglaint immediateifi .ar£e5–“”

the incident in question. It is to.b&_ngf6H,Ehat

there i3 mare than 23 haurs deigftifi i6d§in§,tfi€L

camplaint. The incident in éuastian had afiéurréd

abeut éy3fi”.P;M

anfi 3. She 1% &§§®ii¢ §i£n§$§{ it is in respect
af this s-w}.r%%J».grr~;»;;§%%»}sgj’%g3%;:i§g;’%téaéaa, wan. and 3
had gang tfi fie p;fise_a£_ac¢Q§ed No.1. EW.7 has
stated fhgt”fiheJ @§fiQ5§B”>par5ons are related to

them and th$t_£ha£e fiafi a grapnsal to give her in

‘ marri%fi&yta accfi$éfl”Ho.1. P€.H was the SH0. He

¢fi”:§bsip§ 5f the complaint qf PW.3, regiatered a

ca5e» Vagainét9 tha petitianarswaccuead herein.

u._’EH.9*hx4§5n§Awaradi is the Medial officer of

-15

at EI.E.3. Ha has mtatad that injury fia.1 fauna

an the parsan of Pw.1~tha injured was griavaus in

P
(L191 IA M.»
( n–~–\r\.\.uIa—

natura. PW.1fl–InveBtigating Officer, who after

cnmplatimn of the invastigatian filed the chetga

shaat.

E. Learned counsel fat” the flpetitigteré

submitw that the injuries found at tte patsQn3″§fLii

FWa.1 and 3 wwre caused by agcuséd N¢ii_éhfi~tfie

athat atgagad gezggns _hgvg*, bgan–_ iilsggy

-hm-.1-u.-~:2.+-.m..-if in 1~ .23 rd1ti’:lg.:<: P'! -at "Err."-H11»-Ir HA 'I an
«I-"rift.-In-J–'IIu|WII'WI0|U <|I|-L In-midi L-fish I3 I la 5&3:-. -I-Jl.Jhddn: III-ll «L 35?

clasaifiefl .t&;4fifilitta't§ti§?t@$uiitjury and 13
statafl ta Eta' fig it? itt-§ffintt$f, there is ma
matariai at féc¢t%fitd_éttabiith that the injured
has taktfi traétmfittaftt tare than 20 days or was

an inpatiant'forisuéhétreatment and at such the

'isaidti°ifijury ififiuid not fall within the

'tiamfiifitgtifinttof grievous injury as defined

unflat"ésatti¢$: 32D IPC. Maraly because. the

itu_'Dactat.fiégVstatad that it it a griavuus injury.

9 any' ma-3zia1. an rnnnrd it

nu m – -nu-. — w — w u.-nu;

n at .

law. /Lu\M.ul»L_.

-5. Ear contra, learned ccsunsel fur tha State

5L.mmi’ttad that there is abscalutaly no r-aasan.T””tp

distmliaw car diaecard the evidence of W.

atmcing that injury [-10.1 on the per3on”~«’:§§£,:*EfiiL;”i

was griemus in nature, becau:-:é””he 1. ras_. f:ia¢:_ Vane

who has trenateuzi Ph’.1.

‘3’. on parusal the V__1I.r_:V§’ALir_1_ci’~.,_vr:erEif;i.ga1;u§a, it

fifilfi lfiffi fun:–alrm.

the wallingarzgfi_.nv;r:efi;eht_¢.VofV” ii:’h”v;-I fingers was

limitafi. xt :g;;;a¢ nafiéfl in tfig said certificate-

that t3~;;;:ugh’_’}’E’?;:ay:V€~.1}raa§v.”‘£¥§;i’t?is+a»§§’, the same was nut
taken in ‘thaQ s§m$*{hn§pita1, that he anly

auspeagred fi3art: 1:.ur.é’~ oi”. férearm bcrnes and also left

Bic: 2€1f:a;r’V&;r;*«ae’pht:.*t: is grodu-zed in the case

n@:’gny*§fihen:dpcumenta of 9w.1 for having taken

fU.k”Ui§€i.E2′ after being treated by PIr.9-

4’.Be:act::J”:°,.. E;-:4x..rvé haw: pr-cnducad ta establish that ha

..haéi ‘[ 5ta,,1ataj.ne»::l griavoua ir1jur:_.r. The evidence of

1:36 mccurrad when Pifani and 3 had gone tn the

Q-DI! -n 9-: E}’I

(\…1\-P’\’.. V./L

hause of accused Mu.1 to queation about the

¢anduat of aacusad NQ.1. At that time a quaréél

aruptafi hatwahn PWa.1 anfi 3 an the one hahfiiéhdiw

the ahcuaed persnna an the other and I15; £hé– ”

quarhhl EW.1 austained injuries: ‘Thefma§§iiai fin

reccrfi in net sufficient thi hbih ithah ifihafhh

patitianers are guilty afifihaxaffahca_figfii§hahia

undhr section 326 and the mahéxis; afi1y.dis¢1nses

an 4-‘. -‘.1′,’.l.oI ‘rum 1.: .. V . ‘
Mfiflblfifi uni 4£ur. Hausa, the $rd%r ax canvictien

S.a At tthis_aéhag§;iVlaaxhfid counsel for the
patitiwnér§’~submiitéd>lfhat all the petitianers

are punr agfifiulturisté and an a trivial issue,

xithe fihar£hl«gruhfiefi”batwaen them. Thare was also

inh=§hhmhqitati¢n ta cause any grievmus injuriea

tn ah? of’€hé injured and santancing the accused

7, “garaah$.tith4 go behind bars would further

viiuhhteriaréte the relationshiy betwaan the

nn respwnsible persona ta carry out the

agricultural aparatians. Thufl, 9 lenient view

shauld ha taken ‘whi1a imposing 5antanca._ i i5c <

fuel that the sentence impased by then

below is harsh and excessive"~anuj the jéamfi

cwrm

requiras interfaxence in the ;gb§3&nfi' £avisi§n:7

patitimn.

“F1-a. i””m-I an-1 ~n:::’I ‘Basra :24-Ii”.-an-u.’ -‘ ‘|.’5.n+–‘I {*4 new -I as II-1:-Irv-I’-‘I-var
J I-IW ‘IvJu.Jnl|-lmLJJ-J’-Jn. 1″‘-‘fi”1’-in-§”ul.V-‘\4’-I–I 5 W ‘9-la \»’-I-‘VII. -I-Ii’ n-I’D’-L N–I.
“llfiW7fi. TEE ¢ffier”f cfi”vfifi*ion and fiefitence

far the affégcéVguniahhBla uh§éxwsactian 326 read
with Si IfiC5 andg’a§ntan¢ing them to undergo
rigormua imprisafimfinfi £63 a pariad cf six months

and t@_pay E fing d§ RS.500f- each, in default,

x”tm ufifiapgmvpiguhfiu9″imprisDnmant for a periud of

afie Tm3ntfi”;&fi§* tha urder vf sentence for the

arfahaa pfiaiéhéhla under sactian 324 read with

‘gactifin 3§.iPC directing them to undergo rigarous

uimyriamnfient for a periud of thrae mnnths and to

.jn – “a igiflg : Rg!§QD!~ each, in daiault, to

pufiishsbla ufidér Saéfiian 5&4 raga “ith sa=tian Si
\
kq

ifi

IPC diremting them to underga simple imprisonment

far 3 pariod of mag mnnth and the prder ya:

santanca far tha affanca puniahabla under sac£i§nf-

506 IPC directing them to undergo§j’ai¢fiié; ‘A

imgrisnnment for a period of nne.mpn§h; fi§§xsfit

a$ifle. V — ‘
The accuaad patition&§$a_aré *h@l41’§fii;ty1.fif

the affancas guniahah;a unq@§a§e;fiiafis:3§3a3324,

5&4, 5&6 read with VEQcti§n; $§V{;fC._ Thay are

5!!

vrirvwruu-I

sentanced to pay £ing*x,£.wRs;2,GeQ!4 an ennh

3″‘

–. .._ 1:-ry-

CR-T’|./-lllt , my

A

K.’ ‘2 £–~ ‘=’=7a .. .

; fimaL.fi£ “the accusad, 1n ¢%fault,

thwy $h3ll§ 5fiff%f:’3i%§fié” ifiQfi§ofiméfifi far 2
pariad df’fiix @¢n£E§. }fln H V

The ,finé -§M$QnE~fl§h$i1 be paid within twn
mmnth3_£rmm tmfiav;:A S 1

f§ut;hf the fina’amount, a sum of Rs.30,U00f~

. 3haKl= be “Qaifi=.ta FW.1–Dasharath Gayakwad, the

ifljuffidu ‘ ‘.

PA I–

§.r\au’

judge

mWf~