High Court Karnataka High Court

Raghu vs State on 15 December, 2008

Karnataka High Court
Raghu vs State on 15 December, 2008
Author: Jawad Rahim


1
EN T?*iE i’§I$H CQURT SF KARNATAKA AT SANGALORE-“‘–._9

DATED THIS THE 15?” DAY OF DECEMBER 2033″:

EE?0RE

THE Har«:’B:..e MR. 3USflCEJA;wADARi§£Fff§i”‘

ggL.g,;3. reg. 1s1;g’2’ag:g_4%T’*’T
SETWEEN :. ‘

RAG?-§U
sic. s:i:>aAPpA *. * ,
AGED ABQUT 34 YEARS = ‘L
axe. HALA LAKKAVALi,I_,”KADEi§ 2.-msfr ‘4
SHIMOGA TA$_Li§(__ %

Am DIs’m:Cr*;;:J.j% i

% ,:.’..H.JPE’f’ITIC3P~«iER

{By Sri «$23153 ;<;;:«:,~»:;:;% .AiLfi}";"}…_ %

sram %
% fif:"«:.H§gRIh§ARAP'U.%A. ¥'Oi.ICE
A «.C%§iK?*'aA$A;UR exsmcrr.

% % _ 1 aesposqaam’
zsyvsa RR3A~«SU5§i§’=;HFfiANYA BHAT, aces»;

‘£RL.RE*a€ISF3.”}’i’»§-.«5v’§T’IT’EGN ES mes is/5.397 R/w. 5522.401
._ “–._€:R_.P.C 8’? me Amvccma ma THE PETITIQNER PRAYING
‘ “‘ .T’H:ifilTV,?HES”‘ E-§i:)?si’E5i..E CGURT MAY BE PLEASEB T0 SET
ASESE “-.’%’HE EUDGMENT m”.6.6.2ea1 PASSED IN

C..£’;NG.-Z’£l87f99 ON THE FILE 0?’ “FEE 3?v’i?C., KOPPA AND

.__§’5;3D€3’§MEf’1T DT.4.9.€l? PASSED IN CRL.A.NO.$€!/Q1 0N THE

_ ..”§-“fi.».E—-7€7F THE 9.0.. 2′-TC-ii, CHEKMAGALUR, AM} ACQUIT ma
§*E’§’§.¢ BY ALLDWING THIS REVISIGN PETITTDN.

$1”;

4
the periee ef Errseriseement frern 6 months te cane month.

Seine etiii eeeriexseé, ecctssee was before this cou:’%§””‘¥fi

Cri.R.e’-‘.i51?;’94. This term fame the erder cf the:.e~;’$4§;ei’§’_au£e:_:V”

juege eryetir: and we wétheut eppiicetiez1_, ?’_jef

fleeseeeergtiy’, it was set asiée by ercfer

the case was remanded. V V

:3.) After rerneefi, there wee”&i§Eenge ef’
eee the effieer wee rewfieard ceef’:Arr*eee the
ceméictierz erae sefstenceerder dated
I-‘>.9.2%%?. 8eésjse:”>fa§i§rie*vjee:,*:.”fie”~§§ ‘fieefiiiefere this ceurt
having fee: redeeed sefiteruie imeeeeé in

the first ieeieeee. Q V .

__4. _§,j.eer.nee.V:::::;:V_%§eVei fist ‘the eetitiener took: me threueh

V”v.Vth:e’e3é’Eee’r%:§e _e”e.._vree:ere. The ieemee HCGP, Sr? Beet eise

did ._s’e5’._eei’y fe:$ex§e*éz’t the imbue-eed career.

5. hexéevffiearé bath sides in euemementatieru ta the

” ” ‘e:’é’:e:%i_e§ rfiesee aszeiiebée.

zssuai, fie cases ef thie nature, the eresesutiee

VT laexefnéees the eemeiainaet wee reperte the incident end

i;

7

8. 5:: the imtant case, the téme was 4.30 pm. when the

accwent cccurreé. Narmaiiy we firm’ pentfie in theJ.;fif:’af§<et

area attendéfic in perscmai needs; the ériver *wa§'éig$§3fifiézfi__"'

is be zaatinus. It is fiat ifi disgauteijjat %h€:"v§¥£– é:¢ve:"'%?éat:i '*~

rzarirew, and as bravisian is made fig? f;*«¢t§§at%1é,,..'?r:év':é§:je%%;tAA

of £3E§'SG¥'3S an the marairz 9f*th_§ re 3Ad_ 3%

aficused GWES 210 exbiafiatien _;§1h«?;éi:euf_"fhevVfgc?1¥ié er
?'v'v'§.S hafi dame any act$3-*;i:h'_V:ceVj;:§.€i"~-i:;é ¢:a:uf;5id&:'ed as their
awn r:e;";¥i§ern:e, Ci?WhEfvhEr.:ii:'vW£:fi-§A&i;Ifl(Z¢'§f..§.§&i;§é§';§ef;%é€i.

'~:=. In'ti3e..§§r;u:éi%§tan'tés«,'E §é'":%-Cfiii find anythéna Wféfifi in

the fiat the évédenae of PW15

estabiishesV're§k§ve3§::e€~.5"érfihe dfivine af the accused and

f:%:eraf$::.r&E,_i '§*:eV;_ is"i§'a*b!&___fc«r csnviction. whiie reachina this

<.V;::2r:'fi'é:;sis'::%;;~%:«._hax;e kegat is': mind the ccntentierz fif the

iéa"s'fée§ §é£é"?g$é%=.VV%or the aetiticfier that the sketch Shawn

'greviéesV"'?@r.V%¢atpath. If the victim and 2'-W15 were net

..fv~.r'é§§i§r:§, {he accuseé misfit is have exiéiaified haw the bus

cfaiéé. Either way, I de rm? find a!"£Y°t§'!§fifi that maid

'" :éé saév"afie§ by the karneé €firLi¥'1Sé§ for the aetiticmer it':

A shew the irzrmcence cf the accuses'. Cm tfie ether harm, the

Pa ,
/NV

'E

fiiééfiiféfiéfi {fie sefiiéfite as fie:-afar}? er E§¥S§3?fi;3G?t§§fi3iE';.__ But

Wfiéfi the accuseé has chaiiefiefeé écnvictien, the Hquéts:i'§r;"'z:f

ificreasiafi tfie séntefice titres nest ari$e. Yherefefé,

sersfence cf irmriscnment far sane fr' 'é:':th wéuifi"E'§é'.j2.{siiaanEi

eraser am ta that extent the cr§é:i_::§f. t"'?ie 1a7b§ e~§ia2:e"

zzeeés is be mcéifieé.

:1. En tha resuit, tv§{é’~V-‘san_tén1ée*:.;;f, #r;pr§scr§fr§ént far :5
menihs impafieé cm the § et§’ti.;::’:’aé_% %fer–“ti:.é*’é§%fi€:r:ce punishabie
under :’3ect¥:3r:;’ 5E.P::.C;’: is ta cane manfn,

‘rsewévar, fé3:%3fi.§f¥fi Vhtvéie cf fi’:;e’*; “‘:”‘é1é mnience awe?
Sa¢i:iéz”1127f9:,TAEf$¥v,§.f.,V3′;%vii%«..§&…__cf he tansequefice as he has
aireaciy ixéafi’ riafiviétéfi j;§ndj’é€Sectian 364%. ‘;’he atwgeé
shaii §ie§¢.siff¥1’e__fi’f:’é. case cf ééfauit, he shaii ufiderge

fir” ES ti~a_fy’s. these ebservatiofis, the revisicrz

cf. ‘fine accusefi shafi surrender éefczre

ihe triai :;t2’u:i7″ta underas the sefiterzce.

Sd/..

Judge