High Court Karnataka High Court

Ramachandra S/O Rajanna vs State Of Karnataka By Pathapalya … on 17 March, 2009

Karnataka High Court
Ramachandra S/O Rajanna vs State Of Karnataka By Pathapalya … on 17 March, 2009
Author: Arali Nagaraj
 __.P:-;:,Eie:;§;:_:;:1_:5_#a '1¥'~'€.)_ii_-.v::e. ...R€sp0I}de11t.

'g.,Cr;F';_..€1. against 1:116 Judgfilent: and Award dated 27.8.2063

-- T " passééi by the II Add1.S.J., K0131' in Spl.C.C.N'o. 162/206 1,

V   ctjmvicting the appaliant/accnaed for the offence p / 11/ S .323 of
  _ IPC anti Se{:.3(1){x) of SC/ST (PGA) Act and sentencing him to

'V ¥€s.:3fiO/~» and in dafault of payment of fine to suffer furthex'

IR' THE mm»: COURT or-* KARNATAKA AT Bmaazpm
mrrmn THIS THE rrm mm or BEARCI-I 4'

BEFORE
THE Ho1~I*3LE m2.JUs'rIc1'~:;   V'

CRIMINAL APFEAL N§;.14%52%/26-a:3_(%%, 1 "  

BETWEEN:

Rmnachandra,   '
$f'o. Rajanna,    _, 
Aged about      
R/8» Sangat3;3:%fB'%*V§i1ags;%-LA?   'L . 
Koiar §Z}iSi:'1'i:::li}; "fl:    .,.Appe1l.am.

{B}; ;'£§{'i:S.V.  far S1"*i.S.N. Aswathanarayana
Adv.)  -   _ 

 Si:a£e of Katffiataka by

'A   Raja Subrahmazaya Bhat, HCGP)

*"r1+;é1s CI*imiI1a1 Appeal is filed under Section 354(2)

uncicrgo 8.1. for 3. period of six menths anci to pay a fine of

8}. far a period of twe months for tha offancte 9/ 11/ $. 3(}.)(::;) of
80/8'? {POA} act and sentenced {:0 pay firm of R3250/~ and
1.

0. of payment of fme ta suffer further S.I. for {me menth for
the offansze p/u/3;’ 323 GHPC.

!,…..f””””‘

as
Narayana Swamy. ‘Therefore, the complainant
iedgeé his said campiaint befcme the Po:ie;e,or
Pakapaiya as against both at’ them.” ”

4. On the basis of the said C(}II1§)}aiI}3_Z_, }1.V .c:i111é camg 12:;

be registered and FIR wazé ‘i$§ué€i-..”$gain$;;1g §}p;37e:1§§:1t–

accused Ralnachandrsg and Swamy
S/0 Pedda Ra1nachaf1€fi;é?§;§; gésidents cf the same
Village, for t§1e’giT§:nc{=}$” and 355 of IPCE
and under S;;’.fé’V$ ‘Vo’ ‘f’:-%rVVV’£1flé’A’.o’if§{§if1(§es under Section 323 of EPC and

_Se(;ti€;1f1 __.j’3{iV}(x)V.’é3f ST Act. Cm appreciatien 0f the oral

e1§idx’:I1cvr:4’0ffV’}?%Vv’s,1 to 6 and the documents at .Exs.}~”‘1 to P3,

the.T%i’ia4ifi§Q}i}:*ti cc3I1vi<:t¢.':d the appeilant-accused for ilhfi said

._t:~f£'e11(:<2$" and impesed sentance an him as aforesaid.

y v Sri. Jagannath, the learneci counsel for the appe}.la;3t~–

_»a§§cused strongly contencied that despite there being evidence

' of PW2 complainant that ha does 119: k1:10w when wrcte tha

cempiaint. EXP? and What was written in it, the Trial Court

committed error in holding that prosecutien proved beyond

r~r\"""'"MM

3
prosecutiozl in thifi C336 fI'()1′}1 which it can be i1e:1c_1_ tha’E the
accused irltentisnaily insuited the Camplainant his
caste. Therefore, simply because the

9;

1:0 have uttered the words ” mafia ~§;;:2-35

0f §)€I’${)I1 belonging to Naiké. i£ that; he
uttered the said wards tea) the
reputation of thf: G16 member of
Scheduled AA A

9. has cleariy stated
131 1333 know what came to be
Written who Wrote the same. Further,

tho1}.g}.1~ ‘V hés stated in his evidence that on

receiéd FIR and compiajm: from H.C:. 135

a:§iC1’:”that he visited the scene of effence on the

V VV _ samé—da§,f,’hr§”has not stated further as 1:0 which Police. Oflicer

.§;R;3ared”‘fh€ saié campiaint. The said H0 115 KI’iShL’€1&p§)€i

_ ~__1’*1’;’3.::§”I;’ét: been examined ti: tzstabiish that Ex.P2 the complaint

T ‘ fiaincf: to be Written by him (:13? by any other pcrsen as naxratsd

U by PW2, the mmplainaflt himself. Further, on careful reaciing

cf the averments in the said complaint and 31136 evidence in

,_._.r——-~—–