High Court Karnataka High Court

Mohan Bhimappa Hulind vs State Of Karnatraka Reptd By Spp on 25 July, 2008

Karnataka High Court
Mohan Bhimappa Hulind vs State Of Karnatraka Reptd By Spp on 25 July, 2008
Author: Jawad Rahim


V’ – \{I£3′–HA¥€£;is VEEDHI,
A BV»;?aNV{5Avlf0RE.f’*–56O 001.

V V’ EUTSGEFEVENT DT. 31.1.2002 PAS’:-SE3 8? “WE SISTRICT SESSIGNS

1UD'{§E, BAGALKOT IN $5.6. N037’/91 CONVICTING THE ACCUSEB

‘ _ ” -,,N'{?).,2»’f APPELLANT FOR THE OFFERCE UNGER SECTION 38? OF

“affifi {PC AND SENTENCING HEM T0 UNQERGO R.Z. FOR A PERICES
THREE YEARS AND PAY FINE QF RS.3Q,098/’– ETC. ETC.

IN THE HEGH comm” OF KARNATAKA AT 3Am;:»::,.fc:*s’§§’EV4
DATE9 724:5 THE 25″‘ mv or 3uNE,ji%”o70if’8f ¥Tj =
BEFORE_4 4: M%
THE §-lO¥\E’BLE MR.3USTZ€2.E J;A;m5méé;é~»§::?z»?:;” ‘%%i—- ‘«
CRIMINAL APr~ieAs,
BETWEEN: V ‘b v% ‘T 1.

MOHAN BHIMAWA 11:.:L2;, 1
Mmea, occ: AGRICULT’URI.ST,
R/0 AMMALZARI, A

¥Q.5xLAGI,o1s’%fR:.cT; §3k’é}A:~_é<o:é";«~V:'V%'-%%._ V"

…APPELLANT

(av sax. Aig. K

AND

STATE 9FVVV’K~A. RNA1;AKA
RE? :5′: 5w Z V
Hififi coma? er iv<A¥?.NATA%(A.

é _ _ _ RESPQNDENT
.(a;f_? sRIv._ ,B}:’§3A7:_AKR1s:mA, HCGP)
~~CR£_..A FILED U/S. 374(2) <:R.?.c. A5A:;x§sT '"52-«£5

This appeai coming on far hearing this day, the Ccart
deiévered the fcfiewing:

{W

reiterating the averments in the compiaéet vs.%i*1=§–éfi*s’._”%’;’;_4 at

E:-LP}, has further depoeed that he ané t%”;e.–A4″a7′:.*cv¢.4zEsfe£:”£;”‘_

in the same vifiage but there was »;3<:».§§§:§ce'§ rE'§} a%r%y' aéi; ag_re":::.L23Vt' ;

of whim there were differences. 1.:T'T'he"~a_eci§sed"{_L:'a.i_§i}eys

interfered with ?'§iS eo3%£Eca§ .x_§Eer_k arid Vjt§:va§'»2-eAa'e 'i;eV~q:eae*e§~.

He specificaiiy aflegegthat gi&22}».§«Eo2;an.'(éi»*v:3.ei§Aa:nt) and A3
Basavaraj are cousine""ef A4 —- Laxmer: 35
father cf Ven3§at_esh5'ehe:'::i<e:ep:i.ne 'fie:feséeé their peiitéceé
differences,' in haraseéng him.

He refers on 14.1196 whee
\!enE<:2s,§es_§':* can his 33nd and when the
cemS¥a'iAr:a:et Jsbeceme vieéentw The sesame

in;i_§§e"nt. at is the main incident in wfiich ee

'a2i§'e§e:é.L:A_ih_e"t-..'the accused went te his iaeé and caesee

.§;';:_-4;':;.§;¢Ee'$7'1'_:=:3i__ iiirii whiie he was returning after perchaséeg

ci<j'eret.t:es=§rom a shop and was assaeétee. it skews that

they has ere«pEan:*:ed the attack aed we{e thus armed with

"".§$¥3je'<:ts. However, it is {eateries is were that ii: 22%;

" ~-ecampieint, he oeiy aiieges that $2 ~– feehae was armee with

a knife which fie used to stab er: ¥':§s stoezace we as he was

32%»

.'..—injuries suffered by Nara',/aria Laxmappa Katti anfi he finds

trying ta tender the sectmfi Maw, fie extended %_§:.§sV_V"-;".f::'_;3s*';§é to
Wm eff the mow but the knife ms at his
weeding éngiury. He has afieged a$§Va;'s%t by"e§éé;f$§'A"§§E§:&z§:§3§vé§";
tine éearreed Triai Judge considerfiyg t?fié %3f4¥d§%:¢}e- iE5r'é*§j:2_'§é%i:%";V_«V:5:'s "
record threugh i3W~1 and V5_t§'3§r agiétséiéa-$es.'v§§a$
ma accusation agaimst %;:fa s c%}:a!Eeaged it
and therefare, there "'Le;3_'L .§fi5 §:'.~:ar'.:_:L;ss {Ah<i§se asgzects.
Suffice it to say thatA…aré$;a.&£s%.i.4–.VVAf:¥3{' ',§L2_ kmfe §s c%ear¥y
spelt out ';:a§1;a§Eé;§§i$r3_.t:" f;:§ ;i:§é%';3p£iaé and his statement
fincis Er? Subhash the mediate;

office? j The depositiers of Subhash
reveaifi’ Z53: Examineé by him at 8.35 am.

a Q ‘n”%:i cecéfi ft:!.i:_Q’§~:?i 3 zfiu ties:
_ “‘*.4:{§):V” §’tab injury an ieft side of abdomen 3322″ X
‘ V5}’2;””.”_¥:1 and deep into the abodmen;
A,,.”(‘2i3’>L “”<fiean iacerated wound an Eaft thumb 3." x
" skin deep. "

A 12. However, the doctor has aiso referred :0 the

the feiiowing injuries:

C3»
5,

“‘ (i) wt iecereted ezeund er: {fight ring finger
paimaf aseect 2″ x V2”; j

(ii) abrasien en right thumb 152 cmsL’–V..f§’;2_ “._

diameter. ”

13. He aise speaks Mmof %3–aax§~r§”g}~’..:”‘~exe2″r:§e:r§ed» V-_V

Ramachandra Laxmappa Katti epd fem;fed’aidE~!e’eé%h§f-Lifijwigvriées ‘

on his perscn:

” (i) abrasion of ieft peL4¥’:n 1’*VVx */;:””‘3.ViV~::T§;;*2’: éeep;
(ié) scratch Enju~ries_en _;§e§;m e”f.«{ight henki. ”

14. weare neé;s:V:T’c9r{:f_er§}1ed~~.\}«.#i£.hv..Ehe finding cf the

dectef S0 éis’ft.f:ie ,¢eerfr§~!.ainent is concerned and it :’evee§s
that the;o%mvpEVain.’é%it»– fact suffered a stab ingary on

th,ef §efi:. side E>f».teh:e afiwdcmen of the size W2″ x V2″ and deep

jfefe tv§1e.%a:b7d.r;men. The docter has not eescribed the depth

._df.j:§ie”§§ijv_:j_;’3é~.,’a%ic¥ it appears he has not measured the eeme.

He” haze aiec found hacerated weund or; the ieft thumb

nmeaas£j’r§.ng 1″ X ‘/4″. if as stated by the victim knife was

‘.Vu’s’e’5 to cause two mjuries on his persen, but it is diffécuit ts

*’:accept that the keife womd have caused the §acere?.:ee

wound on the ieft: thumb % sf incise injury. But as far

“Y1

as injury on stomach is goncerned, E2: is seen that irsjury an

the ieft siée ef the abdomen is 11/2″ x V2″. TheV;d’i§§t9Vr has

described bath the injuries as simpie in natu;fa3′;”‘«E.*;’_~i.;$: é§_,$G.;n

evidence that run zsther injury was CaEjSEdA4_:’:b}?:’A–§.2._

except the injuries refgrred to :ab;«Gfvé–T, .:’.’.”?h’é’\V”$%k§£§:&§;逮’~~.

tendered by compiainargt ._and ‘ éfé
examined in the case as agad 3;’-.’:’o.’=,:*~};s:-;é§s.’:’§azV’V”V:3e set Q2?
facts about the aV§$aH£V3§% by othar
accused upen fihem. they reachefi

the sgot at t%3e”fin:c”ici:ét§Vf”:c*:.:*§’dose readirig af theér

evédénce’sfifiéreg’-..§ha£”‘%t§§’ey ‘réached the 3:30’: 0:133; after the
<:cmplaiha n"t_iraé'd_é'é.§fe:?é.s:1éifsjurées. Therefore, it is Gear that

cc:§nup£ainantV"whAo was amne was attacked by fans? aersons

a.ri;d if '%.!}ei;f'*%n_ter3tion was to dc away with his fife, Ceriainiy,

~. AE'{.__y¢a"§ §_a'§z.\t 'V;'T;§§r1<'§ossii3ie for them. Yhey restfictecf is causérig

czfiéy E–£1ji:':'§'és speaks foa" §tseEf that éntentécn tmiifi rest %;a%:'&

* t;g'en t"ef cemmit his murder. flpfiertunéty and wiiiéngness are

7 t°w'é important aafiects in any crime and in the éristant casa,

it is noticed that compiaénarxt was aione and amafmad whéée

the accused were four. A2 was armed with a knife arid he

9%

"' 7,
..z_'':;

circamstances sf the case and the ceniantisn sf tfia Eeamed

cozmsei fer the appafiant, E am irzciined to reduce §%3é_ -;;;:i€:1~:§ed

cf Emprisenmeret from three years to a serioai :;i’f”.é?:’é.’Vjs*r’2;é:;:–‘=r.€:{t”z’

with a figse sf Rs.3G,eG@,f-,, is éef§;.:»§€:, t<2"':s&*2a.:i71:e_::§::,-1:s%§fn;:z:Ee'*~

Emprissnment far we montéx airefady:1-E-r:ri2%;)é's:e5- 5y E'3*§}s;=.~.._.f§'*f;é:§:«§

Court. He §s aisa erstitied tc="tE*~…ea befiafif sf

beers in detention during trial jfi'd 'gé:s§fifintVVf§§erio§ as
perméssibie under Secti:§_£iM'*4'2$ of

16. The .§mPu§:?:eé..j53d§§£}}éfi€V’:%§{.”r}2adEfied fie the

extent Endicaf:Vé& ifi
with apnea! stands garfify
aiiowed. L A V

V ” “vEntirin. ét€s’*the– 9f”de’rV*t€§”‘;*;hVe Triai Ceurt.

Sd/-

Judge

pm-M.

H1

3;: CRL.A_~;=..;{f/K ‘$3.: ” ”

rzxzzags
@3359: am ‘amt; S?Qi§Efii, *_§’__.*’:ét§

5:; the jufigmerzt fiated 2}5,5jzaaa+,i ting a;W:%;~a;

éégucrsed {sf fiartiy aiiavginq fifnéiiwa
Faééffiéfi by the triai c¢:2V:;E«.. ii£z_;ti’isie5 tfiaécauseafi
was absaiazeé sf Eh: c?::arg§éj:~r3§”V._V;§¥g gzzrzésiiafiia
fifiéfif Saitiairy éown :9 we
E:3fl§$i”3&b§e ____ i;:<:r:seq:2e:':t§y;
cangééeriiéfi a_§§.A :i:';%L:.§V'fi';:.-l.::,f;"_r::'gs3t:¢»2?s*"sVi:r:es;, tfié Qunishment sf

§:rr:::s"§s§:"::1=2e§:<27f: fs:r' 3. V;2§e§r§;§{:§«..»LV'ié"?"'.3 yéaré imséseci 9?: firm

asizgseg:-§' i:s"=,z_t%:é '::r§;£"§:§uE'i: wag 33: agiaiie and Efistead, he

,wé3«gér-ié'%i':.:a§-:9 unéeras imsriwnment far arse méaih,

§:f"§§er. fr§§§§.§%éi.i–é'zg fine in a gurn cf fi;s,3fi,<::i3Q;'— wag

V 'V _:anfir'r;5ae€¥,__v' ' -.

;’5:_;fie: dispesai saif the afipeai, iaameé Cfitiflfiéi fer the

____” §§r;:fi~§=?,*:i§a’A%”‘1,i méveé the caazrt merztiening tfiat the Séfitéfifié sf

“v§,?”‘f§i3f§$§§’¥§”¥’1éF§i at? area manta imgsgeé upan the accusaé be

aim rataiieé arzé irzfitead, tha 3£:EL§SEf§ be Séfitéfifiéé eniy