un
T"E fil
I-I
%
-r 1-u-av-I--lagrrl, .-0.-nu , -n
':.o|'KJ'J-".1. LF'.C I\I."H'1.J-1"}-I'!.ufi £'.|..!.. Dffl'
BEFORE _,w_
Gh
BATED THIS THE 25$ DAE 03 MARCH 2Géé f3=7* '
THE HGN'BLE MR. Jusrxcs R}B;NA$K\ Tz "T
anxM1HAL nmvxsxgyjBET:w;oN'Nd.1755)fi§~-.5
.7 "¢flISI_H BE:ITIQHxRQ 2§?8f0E
1 mamafiaxsfina Esau? M _.,V 'W
axe flHIKKhNEHJAbH$DUT_":"
AGED ABQUTf§? Yas =;a "
2 amaaANATH;a$5m$- *,
599 aAMaEa13HNA aE9uv
AGmm_AaQuT,2G§vas, ="
._-L .I|v--N1 P11!
dfifiAKRLfifiNA.REfi'I
0 HBGUT 22"?as
u.fg
3 5a:wAmfiA,amubv"=
aLL ARE aye HIUDALU VILLAGE
a.EAL?A"HQaLr;Sowaxsruamua TS
Hanan nxsT> +T ... PETITIONERS
y gr: 3 K WENHflTA asnmv « adv.)
--'-a-- --.'n.
V Vu5T%mE my annmnwnmm
'RVE? HRWCHEWEHRLLI ?0LIEE
« Gawflzuxnnnua TALUK, HQLAR DIST ... RBEPONBENT
[By Eri HONNhPEA -- HCGE]
/(.O.Lu\IA..}--lJ.._.r
Eu!
*IZfH14.FI.E' FILED Ua"33§')' RIM' 401 CR.P.C BY
muvonwm FOR THE Emrzwzeuaa PRA¥ING THAT fTfiIS"
HGN'ELE caunw MAY BE vmsnsan mm: saw AsL35 mHn:_
JUDGMENT ms GflHVICTI$H a fififififi 0? fiEfiTENCE ET 26~%?«
?-04 PAEEED av THE aura, aownxaxnnmua ,rHf CC '
wa.s5~!c3 Afifi THE Oflfififi ET. 23-9305 nAssEn_Bv"?HE
E -9: 4- p
;&flfiUIT THE §ETES. 1 ;- s 2
En CHL.RE no 2273 or 2005
uuqun---upouo--
STATE QF KAHNATAEA
Bra' THE SUB» INSI~:'EI:":'mR
E---'£.13'u'-.'{?}{E'»}€.'-'u"{J'-ELLE 'z?'"'Z.'.--ICE 3.'"f"i4.'1"I.{"'iiN '
umwnraxnnmua TgLu5;--Reyna.nisT ;§k-EfiTITIoNma
AND : ---- N M V '
-an--nu
1 mAMA&a:sHNA,#Efimv", "~"
.e'' D F._'_:'é'?_.B..,1.f=.!.5!-..3'§'=.'.'A' . .3.EvD_'Q-'I'
AGED AEDUT'é?FYHS
;f2«_ $fifiR&MATH REfifiY"
y'u$ffi_R5MAKfiIEHNfi nanny
=v$fiED2&BflUT'3U was
'"g _ 3 ".s&:HATfi£;éEnnv
axa fiA%%KHISHNA REDDY
Aaam asmuw 22 YRS
V'aLL"nnm Rio MIDDALU VILLAGE
a4§"-n;eaawa:Hw3Lr GUWHIBIDANUR TQ
" ~ V at u E:.7.".J.
"' "'u""I*4"L-7.?1""3% REEF)?' *- adv.)
'Ii. '.'
E39
53
*;'?F.L.E"iE' FELED U4"3397 AND 491 CR..'P.C BY THE
State Public: Pr-msecutcr FOR THE STATE PRAEIDZG
04UW3Nh*n5
U-3
THEE THIS HflN'BLEi GDUHT MAR' BE PLEASEB TO SET
'E135 THE 0"""" P%3SEE 5? THE ETC~III KflLAR_1fi¥
I.'-i-MIR-ll':
caL..-mxcauanxna mmmu 23.9.2005 AND CONEIAVE:-1*.T1=ILn£'T.
@flfiER HATED E5.?.EUUé ?fi33Efi BY THE ABEL; JEFCRA*
QGWARIEIUANUH, IN CC.NO.555/EDDS.
":'HE:'£":Es CFLIMINAL REVISION rr*ri'T1QNs'.,
ma HEARING, T}-[IS um", 'r'HEcQuRjIE,'--TT»MAnE 'u"1=vH;-,
FOLLQWING:
'CJ11D.EE.,_ '
The patitianfirs-aficusefi. ¥_hava'AH been
canvictwd far the Qjfanfiééiyufiléhfible under
-e£;iena 326' ffQ:QéQtiQfi, 3fl" flfmiI?C and are
_. _
~f©£ a parififi sf o;e
» |."1|.'r
$Ent&flGEfiEtQ5iQ§fiifiG
yaar -.&:,VVt1~ti cf WP~s.3,0r'."'»fJf~ anti in
default toM 5uff@r g$im@la imyrisonment for
fiuur5'mQntHs{ hQ jfiagment dated 23.9.2005
5 .§asfiafi;fiy'the Pfééidimg Dffifier, Fast Tract
'mg _ ' " -1- i
"' ..Lf
" qfinr in Criminal nneal Ho.6Q/Q4
-u.....-.
"3
=:
V" by *mwdifyinq the ardflr sf Ecnfictiofi *"d
u'7£éfintafica:pa3Bed by the JHFC, Gawribidanur in
4" dfit@$525u?.2DD4 passed in C.C.ND.556/2003.
2. It is the case at the prcsacutian that
theta was a. prupezty diapute between the
/QJhAAL:u_
flu.
ccmpT1.m.nar;t and his baccrathars G-1'1 tha one sigiieea.
and the f5L*f.?C'{15EC3. persons on the other.:,~'~~--.'If3if§;'iil'
fllflflllfifld I-10.1 is: the youngar hrath§J:'v"'-._QfLitkie 1
" W n. .-I 1.7 wt: ...."-:;
C-'~.*»-';~;r;.'e.'..:--'..1n.,**E"..'al. nccusau n'-'.".-5.5 ;;;''1,
{IL}
rah. 1
H '
{II
::"b.il»:1ran caf accused I-I»:::V,:1_. «'B.e'cau3e.v"V-art' 'tizrs
lang standing 111 will an&y§s_thé*c§mfi1iinant
and hie: larotherza aifire to
the as.-zcumsed para:-ns,H_V_'1J,_J_ persons
an 11.5.2oo3{a%§ah¢u§,a*p1flQ7a:m§d with i;-n
ah
tada and éte£ég,°as%$ait¢a swvs 1,2,3 fihfi
-:«:*:11.1ai:1-Q in.ji1,f:i.e1a=:"i.tc;.,t§:;ern_. . They were shifted
tea the hoapital authorities
forw-em:t1,e<:1 to the pcslice . The
p¢:aJ.i"x;:2»af£ 1:2':-.2-cm.;c1nac1 1i'Ii'»éV at-atemaant: of PW1 at about
af 1"' 3.11:}.
E13
13'!'
1.
..:
i1:;te3:*1.re1;_:’L_.__-g 11: h
-‘I »”:-Till’ – .- ,-1 —
..L.|.’.’.
agf 1-y,’20m3 uuu fin
Ed
fl
U
IE]
C3!
PI PI
K-3-
‘.-‘I
by about 9
.- 3:;
clzazugilaint came to be ragiatered against
ith&a.,_’i–;1etitionera harein for the Gffenceu
‘”=,ggfiiahah1a ‘under Sautians 323, 324 and 326
{read with section 34 of I95.
RLEJ—-\–\bL:-UL.
‘ KAIIINATAKA. HEGI-I COURT OF KARNATAKA HIGH COURT
C2-:1 7;.;”éE’e’
CIF KARNATAKA HIGH COURT ‘OF KJAKNATAKIR HIGH C’OUII1I’ OF IKARMATAIKA HIGH COURT Ol
14!
The prcnsecuti-cm in support nf his
baa e-;xam.iner31 PWB 1 to 11:’! and got
euzazhihita P1 ta PB and MG”a 1 3
I;v.’:’.-da .=.=.r.,..–4 MG3- ate;-ne. Clf the ;w;itnaa={a.fsaV ‘
saxmnined, Pv-F5 1 ta: -1 axe inj-utéd wi.’:n:avésEsos°’3. ”
EN’ 5 E: and 6 who were “°w:vg::.;$r}t’inc;;V” céqiies
nude}: W’-I3 are ind:§:§:5fj’e.nw;1e3’i’1’1″%_ the
incirzlmut in quraVst:icm_,_ p-finch
v;rj..t1.1ws-ea t::»;_” of MD’ 23 l_. 2
::-‘2. .,;+1?m traatd the
iz1jm1:*;s3z::V1i as pen:
E:«c.P’.’ .
..;T#}'”1¥Fw:iina1′-ayvana. Raddy has Ci-aposa-Ci that
V”.a’Uh£3fVII”?£fV .,;¢a5«.V:V””pr0perty diapute between the
a.=.u:u:1 himaalf and his brothers
‘ can thfif gather a ide and can the zrlat e of the
‘..i.ni:::L«.:1gfar1t batfi-Jean 5 and 5 0′ :21 ac]: _, quarre 1
= bsateze an tu-.5 32 at it inns rs -*.=.*.cc’..1sed $31
muss hand anti himself anci his brothefs on
the nether. In the aaici cpmxzrel, accuaed 1 to
\
J
/?,L-.M:u;UL–
FinE&#fim@afl”Hz3@d aggarated thg quazeiii u
partiaa pacifiad heath af the-rn arufi shi
COIURT OF KARNATAKAL HIGEH CCJUVRI OF IIIARNATAKIA HIGH €IOUll’.’I’ OF KARINATAKA HIGH COURT OF KAIRNATAKA HIGIH COURT OF KARNATAKA HIGH COUIT
the
3 whm were armed with clubs assaulted himffin
his legs. He auatained fracture.
admitted to the hoapital. malice 3 F
; “_ ” +-{W V .*r.1″” F’
$5,191: an… xeccxded. his statezaenm, ga
identified his sst:a.taman::_ at-3*’— ‘PW;
Aawath Eaddy has depaaaci””£}1at tfia§’§:.’w$é§ ill
will between the fiiiéfé waa
propeerty dispute of the
amci-ciwnt; -c:y._1-‘:41fifj;::§’tz’TVL the two
xaatira-ne ?’.-.’.’2 was
aasa1,x..1..t;§§,§iVFV and aim clubs.
The .~.L-.’:*i:9:’:1.u:»’–sn’=2-:3′ his bx:-::the_r’.s
daughter E\?E*i3t:Suk£1nj*aA’$.nd caused injury to her
and t:«1′:iié§’t’:’V Sriramappa and Kondap-pa
‘–in
Hi
fl”
CI.
3″-‘~___’t:»:t1aIr: t};e.V__AA’:ha hospital. PW3-Chiltkananja Raddy
V’ at ates that the accusad persona
~Vi,.14.:,’a,;;,’,eia.:11ta¢1 him mild PW”s 1,2, and 4. PW4-
ifiukang-‘a, wh- is a rzzhild witness and was aged
;11_:1’ia _
about 1.13:.’ yamzr;-3 its :2: the ineidant;
\
\
=-I
has Iflepfltfiad that there was quarrel hatwsahn
hi «._mc:J.r..=;a can the wane side and his fat.1e.4raj::..’:9.g VV”
12119 .:at1m:r and the accused. persons fi..fi’a.Vg111:J:; t$’ciT’
y Idbluaut ‘U’I-Ini’HI- III 4.3. v was In!
x
I ”
5* . .
I.
.}- .
r
aasawiltizig, iron rod _.1;:low”– tail
fur-almad and she too &:ust’e§;L:3:VV;:ia;ua-C1 irij1_1.’J:§y_ .=
“*?””1€§’%.VI{§*§*f”..4*-“ua an-ha ara
indapsrancziesnt wjjinyassg.=séé””a;ii§p1V.:w1§§::V.”§;iezé;é:’»”‘fl}orxing as
avg 1: i 1: 11 1. 1:1,”: rgxl ~ .4 __::: i’-e afiérfi ” they we re:
mlormg §¢;.1..t1:;'””Vfi’iI§r’;:’i:»;,;_’V3, the time of the
i.:1c.Lu:1a£’x1: accused persons who
“. . .»;~.-r”.-we tb_¥:’=_ Inf izzritiemt u’_i_J_’.’I!L’E_’-C1 with
1′
_VVaa.*-.”avAf1′.’«d+’4..:VAw.i_tnaasaa {PW”s 1 to 3) and
with rzlubs, iron rzads and
‘atonééL=1z.”” VThey irlterven-3:21. separated the
qda:’–:.i’uelViing gmrtiaa anal anhift-ad the injured
~-p%3.’E;;na t-:2 the hesp;.tal £0: traatment.
‘°W’$ 12 =”‘- 3 M ‘”‘..’–.’:I1 *:*~e«.’;.r”«_ é.-are’-..H9
.:…….’……..?.: ……-A ….
..1..[LJL.LLf+*=:l=2i’ i:u.’w
I39
PW-“I D3:..C: P Bhxanu, has dapaaad that {fig
axmrtined the injured witnesaaes-PW’a
traatad them. and issued we-und L2.’-e:1:t:i.;1′.:V:_l_.»-:’.’:é:.!.L.V1.:a§”~ T’
pet 94 3.112;! P5; He ir1 11i;-“3 ‘
*t.r:i.:.~1.e1.=aee’– . has’
stated that it was Pfii-Efihwatha i9ddyKwkb1hds
$ustai:ma»:;1 grievous in:’1ju’;ii*’:-Lérs a-.n<':'1._ 'thé; Wapthax:
inj'u.:ea:?L witnesses v FE?' a* R11 have
susteainsacx simple: ir1jur'i»aezL'."fir£d.-~«e§{&2vE:§;%::tiingly, he:
haw made ant ;*.'i'e':-:37 'infgtzhe -~ v'€v:¢:$t11icti:." we-,_::iii3'5i<:e1t as .
Pwlé.-av_ii;=; ;".-§»1e;;§,1ra;'£i§.':1fi3:" -..+:,;:Ve,ét.a:5; me: who had
austaifzugnd-. 'g.ti'a§n:i1a[»' "i:@Lju1:y. He has issuad
El_1~;.E"E wr::'Li*_x".1,fiH o_t_:.Ii_1_1au:_i that tlm
no. u.«_
':f:l$;§<m=ac1 ':1.%11..:'i::Zt1_e court that PW2 has Sustained
gJ:':iAév.r;-=u:.a'
iearned aourzasl for the petitianer:
V' that the: Iantixze case of the
"".V_}:."IIv.Z"£§i}fii¥v«."2'l1'['.'id'.I3=I1'1 -21:39:53 um: .1:-ave:-:a.2L as to how the
:~ inciden'l: comarxced. The genesis of tha[_
inc i»:.'i.a1n'!:: has been upgnre 55 ad by the
;Lsz~.~w'~u~
'6
prscmerraution witnases that theta wasa an
eztam.-:?Li.r1g ill will between: the
suaczumml. nsieptiveczl of their share in T' ''
E°l't1Y};1!E:l't}f fer a. ltzsng r:l_u:ati-r:~-_ '1:11-1a;t–._ 61125:;
was is éivi
Eiiit pending béffité t *
[ml
Caurt, the accused beains;';""u:fru3tr£:fi_9't:'.it-=afi'g_'tfist
the garzuaveecuting wit=1ie;§aa;3V"'§¢h#j;;. they face
ta faaue, it enraged herein
and because; trig grz.ém&.,A:"'V'–i_'q1;.§;trel erupted
E
.-attmz-n=_=-11 t1';.e.a 'fs_1ct–i"=».:n£:….*
§
uo.I-
In” 5 I tot’ ‘ _ha*%:ré _ ‘$u 9:5t:a.i_né’c3, injuria . 5:11
W
thaaa gxirytot an the spur of the
El:l.*C13-I’l1E3.t1f7′-.VbE¢’E1!W¢5….”the1’:5é: waa a provcsczation on
‘VV’Et-aaitafit i..gav.a«::hA ot’1V’ivé’r;”V quarrel erupted resulting
“‘:i,;1’VVV«t.£%5iis-§V:::i».;.f-i1a?§’«._”5,nj,1;u:iera tr: PW2 and implw
4n%uw4gn Fm’ n+ aw F van m4#n¢auna nnfl +ka
-violate.) ‘ ‘III’NnflJv’I’lWIui In-filIIhl0’3§? F74» Ioh’1lCWo?5-J&”fUt’ ‘II-luff: BI-‘Ii’
3″-w___Vés«,c:ti.a:1’t=s.,V__3-aaf tflfl patitianars-accused may net
V’ tn an csffenca puniahahle under Section
1:-fw. 5’5:-mticn 3»: IPC: am: at most 11: may
‘if-axll within the ambit of Section 335 csf IPC.
‘.
/€.Lu.J.u.u._. .
ma
£3
£. mn rewappraciation at the all tfia
material an record, I too fael that therfilfifiég”.
prnvumatiun and there is a aupgrassiqhxgf the”
.-mI:.-nut:-i m HF 1-1-an -i 11r–(Hun?-‘ ‘5 TI r-:11mn’]’–i’.-H-1″. {“F€n1-‘am . n”F’ «
w “H’&III\i’5nl’uEUJ’ ‘filo ‘H’nIII%’U’ *.”‘0’W”vr”-II. think “‘V’*vH Ifnfi Wlvfi-G U. fi’ H
tha witnesses ta the ingifienfigfiave 5f¢fiQ&’fi§l
ta hmw the quartal comafidéd find filtfi lgfiénd
tn thfi place of _thal lfiliflént fifiéf% is
discrapanay. $urtha;fl lfi§a.£@¢fillthat tha
Qetitionera jafififisefl aw%téln&ép#l¥éd of the
shar% in £%é¥l%£%$fiw$$$§§%§}iwéuld all ga to
revaalgfifififigfihééé §§§ nfi liking betwaen the
a.u:cu§madVV”‘A3;-‘firs ona hand and cuuain
hrmtfifita whblarfi’ Pfiffi 1. to 3 <n1 the other
*andll$3;%aucmL whéhl they" came face to face,
lggg;¢e1§gg;¢g:ga. and «due ta the aasault on
'–11.31. nu.A.–nnn. uun..-u_-u'ln|v-n..nI 5:11. ':I!|.I|'I'I1lI\.II' nun
3 .~ 't LLJ-K' =5 IIH LWQLLL I..|d'ul J-J-J. -I-ll-J IJ.-L-I-H53
1 .a
'rs.
Z’*li,e.,.31flgle injuriaa ta P’s 1,3 and 4 and
“igxiafifiua injuries ta W2 and as such. I hold
E”*;th%t thfl petitioners can utmost be held
lquilty £0: the offence punishable under
Eeatiun 335 af IPC and not under Section 325
1.:
-n
of IPC.
3. .Rc¢0rding1y, the fallmwing’Wfit$§:tRigV,
passed :-
I?
II}
IIifl
The revision patitiofl it glifiwéfift
The Qxder af Dcgnvigfitéfii and tfiéfitence
pasaad against flthtttfittitififigts for the
wffenqaféfififiigfiahttg’fitfiérflfiSaction 326
4″. . _ . _ V’ Sat
‘~34*,df 19¢ is
h-51:1 guilty of tha
Qffgnté.tufiiahafiie under Section 335 of
Vt§PEf figd tfiét are sentencad to pay
t£.§,fl§flf- math in dafiau;t ta auffer
!S.;- tat a patina rf ans year. The fina
T amafint shall be depusited within a
‘<H§$tiud mi two montha. Out 9f the fina
ammunt, Es.lD,GUDf- shall be paid tc PW2
as cmmpenaatiwn aa provided unden
as P =3: = t/0k .0.' .J"1,__,L–\""—
I-.c
I33
In View cf the observations made ahové,
the pet:i.'ti»r:'r;. in Criminal Revision
1»:ff_'a.;2E'.\'£ifE».5 filed by the: State
a1.:.W'*""'e Frau: at-:m.ide::a:ign,; 1;11=.:e ,1.;='.=' 7
rajectad.
‘WK
A-Q-F