High Court Karnataka High Court

Manjunatha S/O Hanumanthappa vs State Of Karnataka on 28 March, 2008

Karnataka High Court
Manjunatha S/O Hanumanthappa vs State Of Karnataka on 28 March, 2008
Author: R.B.Naik
IN THE HIGH COURT OF KARNATAKA,  
DATED THIS THE 285m DAY oFj.MARofi o  i

 H0N1"3' E    ', 

CR1 INAL REVIS ON   ONN .% 
BE'I'W' EEN       L

 Manjunatha, _ , _ ._

S / o Hanumanthappa, 

Aged about 24. 5«'ears:,-~ 

Occ: Driver;     
R/at Vidyar2ag;fi'_a;_, - :~ _' _V  
Uppa_rpo£',     7'
Koppa Tait'-K    '

Cifickmagalrfir  V :1 uuuififlfir

(By   E.H.ShamaI1na, Advocates)

AND:

- .  Asmiteocr 
'  Station,

'[2'-nrin "

'chickmagmgilr District. A : Respondent

(By .   IrcIo11nappa, HCGP._.)

This V' 'rfiiiinal Revision Petition i filed md-er Section

 39'? Cr. P. C. praying to set aside the Judgment and
 sentence passedby the Sessions Judge, Fast Track Court-
 1,  in CI'1.A.18/2004 dated 8-6-2005 and
Judgment and Sentence passed by the C._;J.(Jr.Dn.) 63

JMFC., Koppa, in C.C.No.21 {S2003 datad 1'?-'2-2&0 T.

n \

Q|'\n.._. a. I .
/(_xJt.auLL1...I../1/\.,______



This petition coming on for hearing, tiiisfiiiay the

("\..........4. ..-......:|4. J-1-..=. 4'.-.11.-....,8..~.n..
\.JUI..l1 L, .11 LILU LIJU LUHUWLLIE. -

ORDER

The petitioner] accused 2 s7i14.’_joi’f?e.nee ii

punishable under Section 27%; n»ceand

of Rs.1,0(‘J0/’- in de”aiuit “ora period of one
month; he is convioted’ for oi’fei;:;e”Vpunishab1e under
Section 337 iseriheneed .V nndergo 8.1 for a
period o_+’iioj;ei a fine or}Rs.5oo,/- in
offended ,ii1ncier Section 333 IP-C and is

sentenced” to 3.1′ for “period of six months and to pay a

(3fARs,,_1.Ci()iO]¥ivix1 default to suifer S.I for a period of

I1 order

unusual. 4- V: \r’ 0 Viwauvduuo I-Hun: 14′ on up’ my ‘ ‘ u-u-‘

V
J

i_.

Ifi’z’:.-a(}f”4″A passed by the JIVIFC, Kappa in

.. No’.219/2003. The said order of cor_-iviction and
ii K:VSu’31.’ii13C11CC is confirmed by judgment dated ‘8-6-2005 in

Cr1.A.No.18_/2004. in A ,_ 3,,

_,-.4,…._,..,.._e

4|

» .Q..;.”:..–…. ,-..–.

‘suing mu

2. The brief facts of the prosecution case’aref::\.
That P.W.1 and 2 on 12-1-2003 at sleek

-I-4.\4J-I

the house of one ‘DyavegowdaI.__ The fietitioneristec31sed”~–

who was the driver of Ambassador ‘:1
reverse direction in a high an suddenlsr vvithout even

gving any indication that._ he is the vehicle in a

I.»

reverse uii”””ti”~.’1 d”~€’i:;éd the scooter sf
P.W.1 and sustai;ned; simple injuries and
1=.w.2 gxievgus «injuries. Both the Tibia and

Fubtiia of leigsfivvetei fractured.

5.0
,:v”

“‘1
(.0

«news; swoon-‘CI-In

is sggsnch witness …r the sp..t ms-H97 1*

E_v.5P.’2’_L’ eye witness. He in his evidence has

‘ he saw P.W.1 and P.W.2-‘the scooter at the

of Vsecident and the petitioner drivingéthe car in a

reverse direction in a rash and negligent manner and

d d-“shing srainst the scooter of P;W.1. P.W.1

sand P.W.E2 also sustained injuries. P.W.5 is the

Investigating Oflicer who investigated and {filed charge
sheet.

nre-rs: nn t Air Sccotgr on the 19-9!” Sirhu Qff ‘l”Q’Ql’:’~.’i’l’1 ‘ girl?’

4.Ex.P.7 also reveals that the accident in queistion

has occurred on the left side of the road. of

v

P.w.1, 1=.w.2 and PJAL4 clearly indicates_fl1at

“‘”‘_or’._c*

petitionerjaccuseci drove his armbrss

direction without any indication “also, .

negligent manner and dashedliagainst of P.W.1

and caused serious P.W.2. This act

at-4.1.. +444 I ‘ . ‘i ‘”‘V ‘. T
01 or ‘p’Euu”Ii”F;.£’1CCi1E.’r~Cu» 1S’1’9i3l”‘.h as weds-.s negigent. we

Courts petitioner is guilty
of kseceons 279, 337 and 333
of IPCi;…’ conviction does not require any
int… revision petition,

5.ii’i-iowev”er,.t.If¢gaI’di11g sentence, iear”-rd counsel for

.. V submitted that the petitioner had not
behind the car P.W. 1 and P.W.2 were

there…tl1e scooter. The only fault is, he did not

SCIT35. uaxu 33

also submitted that he is the sole bread earning

member and he is married and has children. All the

family members @ solely depend on the earnings of the

i .5_1_1a]l be paid to P.W.1 and Rs.20,.C)O0/

petitioner. If the petitioner were to put behind bore, not

only the petitioner but the family members

£12. 131…. 21 1_n1_nt vi-w -2-11on.d be 1.n~V.i.:Z111;ipoei.ng
____.n…__… -rr_.___-__._ :_ ___— 4,1..- __-L__..-_.i.:-..i.)..~ ….v…’.~,..-…”‘1.’.V….
SCI} 11C-C IX Up g 1 CW, 1 5L1UU.l..|.$b’ R5 l.H.U.\’€’.?__’ IJ_.,_, 71¢-Ll.

learned counsel for the petitioner;”i._1_o’ass V

The revision ojlowed. The order of

Sections The sentence
the said offences are set
aside?__and~ iniiiei1;”thej§etitioner is compositely sentenced

p__y n’fn1e_of – in default to suffer 93.1 for a

é
a

if as compensation as provided under

Seetion; Cr.P.C. The fine amount shall be deposited

Sbb/-