P Venkataraju S/O Late Papanna vs The State By Anekal Police Station on 8 April, 2008

0
40
Karnataka High Court
P Venkataraju S/O Late Papanna vs The State By Anekal Police Station on 8 April, 2008
Author: R.B.Naik
,.-I

IN THE HIGH caunm GE KERNAIAKA AT EANGALOREV_

QRTED maxs THE 3" DAY or APRIL 2a0&   jf_

BEEDRE
THE uuN'BLE MR JUSTICE R.B.FRIK
cRim"1"L EE"i§IG' 9E:I:I*¥'wa 2§3f2flfi3

BETWEEN: .

SR1 . F.'U'E!'E]CFs']'RRF\JU .

$Jfl=LATE 531,PA3AflHA

Assn 32 $3335
naxvaa gangs mn.545 ,w-_=.'
III DEFDT uo.BTfi. =

K(H.fiflflfl, aAfiaaLQ%EV56G $27 Va """W"

RE3IDENT mF;Hm$eE?;§gamp$1»cfiQwK _%

AMEKAL H "
flnfgu BgE.EbT13g g fissficinmss Q ADVB.)
Ann : x V   z "

THE swarm b§*

AflEKRLiPUhIEE ETATIDE
" ammxnL; §AmaALoRE"E:sT.

munnanwnmun fl- Tma

VfiMfiIflQfl#WJflH\U._$JU

EuEL:u ?RQs3cuTan .. RESPDNHENT

(ET $fia.aHfifi§ K}uAvALs1MAmH'- Hear:

%H:fiy fifiL.RP FILED UfS.39T RfW.401 CR.P.C.

-tfgrnavzms ma SET ASIDE THE SENTENCE AND CDNVICTION
-.' PM33En'ArAIN3T THE PETITIUNER BY THE ADDL. C.J.H;
* Ehfiaapuafi u:sT. BANGALUHE IN c.c.Ne.535!a9,
§nAmgm,23.a.20oo nun manna nATEn.17.2.o3 PASSED av

*_THE 1 an L. SESSIONS JUDGE, RURAL fiI3TRICT
fifiwagauaa Ifi CRE.A.NQ.29!2flQQa

Tfiifi ififiifiifihin fififilfilfif 9ETITIGW, Cflfiififi GN

FUR. HEARING, THIS BAY, THE CDURT, MADE THE

?fiEEQW3N3:



I53

"1'.'"'t*w p-at3'.tioner- accused who ata::cf.. 

in E .13 .NI:=. 535.' 89 for affencea; pmgi a1iéaV.}.":5l'%:

Ssmtiuzums 279, 337, 304-A IE'<'.:7.wa:5"A423-::a1i*ir_:L'c':t§&::fiu :i§},;r "

Nr.:1.'?.a'"1991.  em»  came to be
a11am;«c1iV..1::;'""m%§&u:é:g;_" ;. é5,V,%':s7'.19sa1 by the II

finial.  Bangalore Rural

Dish Eit?§;I1'§_3j+E?.j_:_L *;'-J:E_'V'.vV,¥_ &f1£i. §3h'B matta; wag ;:emiLt1_:d_

-I-.n. -5-'1n...§-. 4-=..-.-:.-.1 'n*-N_.-.-.u4- _.-_n'a--1.. ..-. ..-I-:..-.4...-.,4--: .--..u. 4-,. 4.3;...
I,..I...I L..uJ_s-'.3 L'.J.,.-LG..L '..r....1l..i.J..l.. VW Lu. £3. §..J..J...J.¥:"o.....l....l.J.J.£ I...U .J.a:IDuU

"V_a1z;tr}tr1r.*:'ma!_,f::;g  witnealaeez whcs were nest examined

1:34-~.bVA't--1f:a'ficosszéééutiora examine: them and than

-giiapciésns "":;«f t1'na case in accordance with law.

t1i.érea.ft:er, the prosecution did not

at-*-rage:  e1~:5.m.in-as the wit

aims.-ziy eamaznineci. Hcvwever, the trial Court by



1.

0

aflder dated 29.8.2000 aonvicted and santenchd

the aacuaed petitioner herein for the 0fi£$fi§$% “.

punishable under Section 279, 337 gfid:3§é?é”

IE: rhe p,t;ti_ge; was aent,ac;d :9 pay figs
..m 11.. 4| rm-.n.r_. …….-I .:…L ……,.1_……. :1 1″ .m’-,. .. ..1_–..§’~.
9.31.. -I’. u.|..;\..”.a”«u’.u”” 11.1 LU LL EILQU i’.’3u..l.n .L|’J.I’. I’-1 _[JUa..LU’fCJ.

ef six mmnths. Further, in default GE p§g$ént
of fina, he wan d£r§ctfifl ‘t§4:finderg§° éimple
impriwanment far a peri¢didf5un§”fi@fi£h for the

off%nme punishable finda$7Se§fii¢fi[279 IPC. He

%
wrs
4}—

IE3
»a
:3
H

was aantanfiad7té nLdfi;§3 @i;y1a 1W.

x’.”’:.:”’.;_. _.:: -n… :nn..r .e.._.
.L-1.-J-J.U ‘J’-I.-. .l’c.l:$.-..=\..IU.f — J. I

default tfi«uhd§fifiQ $fl@p@a imprisonmant for 15

days far tHe_§£fén¢e fifiniahable under Section

CV33T’fif Efifly. Hé is sentenced to undergo S.I.

ffif_@fi%_y@fif find to pay fine of R3.2,000F” in

‘¥a_aflfanwé_j§unis anlé

dafauit t§ fifiH vqo 5:1, for twg mnntbs far t

A’-ih§,a#batantive aantsncea were ordered to run

.”« fip@currant1y. Challenging this arder of

“~4f¢mnvigtiwn and sentence the petitioner–accused

gnafarrad Agpaal No.29r2DOU which apgeal came
%JALu£¢k

tn be-a uziiamiaaad by order’. dated 17.2.2051?

yaaa@fl by tha I maul. Seaaiona ‘JfiQfi§{ “.

Bangalore Rural District, Eangal9gé;.C;a@d ‘

thszehy tug ordar cf cwnvictian and aentgnee «

3}
hi
CI
VCF
W .

W
D
9

passed by tha tnial Eou;t_on 2§;’

affirmed.

2. It 13 the easa’¢fLtfi§ pfibégfifition that

on 1-3 } 2 . 1989 at~; i’a1ma,u.: g 15% *ii§i;mg%_A:%.%he an-cuaed~

F%titifimfir1 wa3′.dfiivifi#. BEE Kbfis hfinvifi

e =w§a ffixiving .%he said baa an
Eangalara-Hnsux *§ofifl, and was going towards

Bangalmxa.4 Rfitat-étdééing Konappana Agrahara,

1 Hfima §éjiw *Eundi£hI who wag driving a. motor

‘-‘4«._h1..1.~3. “am pnatzitiunar fiiqfiallaa tic:

&y¢La flfiRL4ifi§ga0unded burn indicating to the

£9

:1’
sn-

S n
§at1tianar that he lntendefl ta are: t h

I ‘Fl

“=2
H3

–_-Le!—.-

flJLV’

” §fikim§ him ta over taka the hue. After Rajiv

E”:@§&E twat the hua, the jpetitionar- accused

‘R’w:daahed hie bus against the meta: cycla of PW2

becauwa mi’ which. PW2~Rafiiv Pundith and the

p:i.3.1.:’L:::«n rider Gmpala Krishna fell down. ‘CX,’.1 1′-3

fJ:»::ant wheel of the bus driven

petitioner ran over Goyala Krishna T’

in the scan; :21′ e:>c-;rren¢e itself.

The prcaecution in “Taj up.port’~ :e::1.f_
ancamin-ad Pwfs 1 tea 1&2: and_g_:5:t._ma;:l:ad”«E:;As to

I31
Jill

writtzm. T _ ._- .___,… _ ._-_
r.:;~f:’ w11ir.:i1 vii “f;Vs1%EI_e {%_a’x.:,wfi5*.t’:.*. 3:3a::1:a§g’it!areci against

the 1:ues1::L t«:iV.on-aVr* ;fia»j_:je_§.I1. :&nw~”1O.2.1989 at about 10

pflml

__N.Pund:i.th what is the rider: of
he in his evidence has statad

-tV:1′;ra.t’.?i5,-s£§c’éé;ég’a$Ié;d and himself were proczeeding on a

He gave signal tn: the patitianer

–..énT.-:’?1;a-zed. t’3’r””i’u’1’m’r 1.:’r_1– be

____ …_, ., _. .., .. .1;

v-r’

_ .. §…a’-.n.1…_ {.¢._… …,..-.. -.–……_ I-v…….L-1…’|…..:….
“Vi. I3.HEJ..’.””‘U’L ‘L..£.lEi £J|.J.”H Lfl. E’. UVB1. ‘.2H.”1_§_JI’.’l…Li3..VL.LJ.;§

th

mrar 1:-:>o}: the said bus: and immediately af?;”n§”z:T

-c-mar taking, the-. bus dashed against

cycle due to wlmich himaalf and Ga-§>a;1′-éL3:.:;:i7s:hVIi;iT’

“e ‘T.l;n e*.z”.an

fell The ft-L-nt wheel. r:,sf’t

mvaar *iT-Rap-a1.é13crishnaa and he _tiiadt~ 3:5ecausa”‘.’,

injux-ira:-5 asuataine-:1 by

gmw E 3 5 ai.”€”*§he – 1»-hr: ‘-
tmva’i1,1ing in 4_”.::}’.L§I stated
that thaw ‘V over taking
the 1::.ua_..»an«;i;”‘~.,#iE1.§;?;” the bus, the
bus cm which Gopale.

;-g. x:=Li_’_11;1″ tgavelling front

A-m.;uCl ‘Inn.

1 DJ..|.’i.J- Ll-U

‘*;s1.mf ta.=,,2*.z1.!:’;e:’i«.Vix::%:’;’;*-“..1__z:’:i.-as .

the father of tha deceaaed. He

“»;=a_xja.lj_,V,é7 stated that he came 1:-:3 know at the

W19 is the mcat-:::r vehicle impeatcr. He

in his ervicisanea haa stated that he inspected

both the vahialea imrolv-9:21 in the accident

has further dapmsed that the accident wafi fi§%;

due tm any mechanical defect. Ex.§§kisftfi锑

3. It is pertinent “go hp#w._tfl&§~»th6

dafence an its aids ‘ha3_ ¢a:K9d .Ex4D1,} the

relawant pcrtion sf tfie.et$tefié§§ mi Pwl mama
in hifl aampiaigt_Ex,Pi; ;i$afii%g1gfigfistatament
of Fwfi i5,i$fiF$%§_”#§J\%3~fi2} Tbe acene of
mffenaa gafibfififiggg ;4§# fig; apot nmhazar 13
mfirkafl a3 Efl;§E fififl affitch is marked as Ex.P7.

Thssa two’@m¢ufiefit$ fig to ahaw that the road

‘K rh§”7mQt§£f cycle is indicated to have

%;a;1§n_a§ a distanca of about 100 ft. Exam the

W_”91&aa_mf impact an the extreme left side of

Cthfl rfiad flag;

toward: Bangalore side towards

…..;_. .. V ..,

“g*hich 3i”a the bus was alga precasding. Tha

é width GE thm rmad in ahown to be 22 ft. and

IA. ,’..

/r__sa..J\_=Mu-

GP

axzcathezr aide of the I.–:-ad there is a katcéiia

pmrtimn mmaauring 9 ft. The motor cycliiifiji.

facing tawarda Hosur. All these mgtériaiffiwi

ta %%’.:a.};%l:L$h that P912, :2;r”‘””v……e<'..'i.&+.:"%z-;_.'..:g*w__fi!:.ei" A

ofaert-main»; tha 15113 driven hyifitim pjat.i.i1'f.ir.3né*r."'

haraiw withflut proceeding fiuztnar maxing éay
far the petitioner écsuméa ti #6 in i éfirait
liner has suddenly ¢gma_Efiifihaifi;qfit pertian

of the bum and fificafisejoi th§ifiaifi fact, there

ia an imgsafit "r.-grale ridden by
PW? apfl thé; bfia ifigivan why the accused-
patitj¢ugr~due_tajwhi¢n PW? and fiillion rider

fall fiown.i"[ Tia piilion rider came tn the

=i fnant whael at thé bus, austained injuries and

fii&dfi'fiitné$fiée~PW'S 3 to ? travelling in the

baa fififlflflt fipaak ahsut the way and the manna:

.u*iin whiafi "the accident uccurred since the

x";ifipamf' wwuld not ha viaihla by them. while

E"V3ifitiwg in the bus. The trial Caurt as well

ifirst appellate Cmurt ezrnnemumly placing

ieiianca an the evidence of PW's 3 to 7 have

XQbfiuiu_

VD

héld that their avidance ia a aorraboratifa

piece of avidence to the evidence cfWi?Wfi};ig

Adittadly, PW? haa aver taken the buéifiriv§fi""

gy tie Ffititihflfir herein a.n;imme§iate1y after' "

avartaking, he Shae éaméi_tc fihfi; fran,ii"°

side at the bug and the£§ is impfiétihégééfin
the 1::wo vehicles. Vfi*:11his:e'ii'§;¢VéL#::;.i}§ie-..¢#of'Vacéidant
wuuld reveal that thigfigiifiihnfitigigne is not
rash or naq1igénti_whihhifiiéafiiiéd in the
amaiaentfl §iu%i¥;#fi#i5}i§pir@§ird weuld xsveg;
that the venicle
was rasfiaihd néfiiifiafifi in riding the vehicle.

as much. tfi£_ipatifii¢fi6r is entitlad to the

=fl hanefiit at dmubf} "Hanca, """

x" iiii firiminal Revisimn Petition ia allowed:

iiii Tha Petitioner accused is acquitted of the

charges lavallad against him. The bail bond

_/QQ.u.»u,x.sLL

Q1.

E?

furniahad by tha petiticnar standw dia5oxvefl;T
Tha fine amount. if any} paid. bym fifiéf ‘_

patitimnar ahall be refunded ta hum. _ g

LEAVE A REPLY

Please enter your comment!
Please enter your name here