High Court Karnataka High Court

Ramesh vs The State Of Karnataka on 17 June, 2008

Karnataka High Court
Ramesh vs The State Of Karnataka on 17 June, 2008
Author: Subhash B.Adi


.1.

W THE i-iEG¥~é COURT OF KARNATAKA AT BANG§sLQRE

DATQ8 mas. ‘ma 1??” my OF JUNE 2808

BEFGRE

we ¥~éO¥\l’BLE MR…iUSTéCE sua:+–§A5_*i ‘:’::§?@i.’M%Ai ” – ‘ H

CRWQNAL RE\£§$iON Pg1§’ricw«MQ;g33;g§§: V

BETWEEN:

Ramesh Sic: Yamunappa

Ageé abeut 29 years

Driver, Bus NCLKA 14%-562$

Rio fsiiasuru Viéiage 5

Hirekerur Taluk. ” ‘ K_ } .,.(§.3iETi’E”!GNER

{By Smt.B.V.’J§<i'y:siai%é;a. Adsg;" % Ij V é
for Mfsfiiva & Shea' "

AND:

The State ‘¢f’Tfi£e;;V”;;ataks§-:

8yitsS??P _ _

Advo¢ate”fGe’n4eraE Gffiée.

High <3curt'3ui§c3§ng 4.

EANGALORESSG as-2%. A ,. RE$PONDENT

V. ‘_ {By $s?§:.,%§¢ fin&p9af’; ‘H–£.:Q_9}.

V “‘T!12:~::’€3,’%’¥’::3:i’2ia£ Revision Pefitéon is flied under Secticms 39? and

AéfJ’£’¥Cr,P’.£§:~.pra§im§ to set aside the judgment dt.13.3.20€36 passed in

C.C.N:>.61!2Giij3r5n the ffie of the OJ. (.3r.$n.) 8: JMFQ, Shikaripur and
ai$’t¥1ejL;sd§:n:ént c£t.2.12s2GD6 passed in CrLA.Nc>.38!20{}6 on the file af
[the P.0…, FTC-i, Shémcaga.

.. AA Revision Petition gaming as: far Hearing this day, the Ccurt

VA j’made_t¥’1efoiiswing:

_ 2 .

93%
This Rexzisicn is against the judgment of cersviction a:1§£”‘c;rde{ 9f

sentence in C’C.No.61f2903 canfimaed in Crimina§ »*°\ppe;a.i._¥§§ig’.a;3<"a'<';'*.';.?'L':3i'3*f'g.

2. The accused was charge-sheeted by the !§”?o§$é;:é f.o;’

the offence punishable under Sections 27f9 afid 3Q?%(_A} _

3. Case of the pzcsecutéon on Qabout

a.m._ the deceased was c:v”mi_ng frétéé siiie cf Sh%£<ari§3ur «— fifiasuru

road, at that time. the vehicié id.t.'ii;é'n .t;y::tf*s§ a:¢¢;;§i&g¢£ came {mm behiné

ané hit him and a suéxtained severe injury.

'E'he:"eafEe: he faesfaé' sh}f°t.a%§' fizz: %':_5–.*;-;*._~f;fl;3~§1r,a§§ 'séég§3§é;:'eVV£:=e suscaznbed to the injury.

4. V’fhé :3-;’Ce}%.;ec:;i*£:s*«;>’ir*: §5’~3§.m9c%{_”6f’i§s case. examined Pmism? ta 8
and ass i§%_ari:¢d ‘EE:=.<é.§':~"'.'"au" .

5__vPW–~§ i3,fhe 35:: £5? éeceasecé. He has stated tinat. the day

on ~§ié§§Sh2..$%:e "a;:c§§é;€t"'é¢cfVurre§ 19:33 3 feativai day and ms muse is

"s@££e_;of Shékarépuz — Masuru mad, At about 1% am. he

wafsA rJ'»'2*3e;psa:.§23¢§t¢. berf¢r'm pooja of me tracter. He saw his fatheg at 3

fldfistan#e.. $fg_15 ta 2% feet. At that time, a has decanted with flcwers
j;§»:i5§rén'«.§}y téée accused came in a rash and negiégeat manner am dashed

5.’-a$a§ir»is§Ahis: father, as a result of which, he sustaéned severe injury and

T ” in the hwpitai.

.352

S

have heiped the gzesecutien. but as reasons are assigned as to why the
sxemh is not drawn by the mvestigation Officer. Apart frorrgihis, the
vehicte was csmiag with Eoauci speaker. the cieceased ccu§r.£.V§_f:2*a§%€.-._seen

the vehécie. it is rest known as to whether the deceasg-fa%§§”£1é£=f j::a.,gj»:§§:ée “n§y

massed en the siée is amid the bus and came acro£ss»£h}sr..b£2’s: and fifiéfes»

E5 3359 3 3i/1§§estie:3 in the cgass-axaminaificni éf F?Viv%2 ‘é4ha1–.the’d§ éeaé’ed ”

must have ran amass the roa§:af_ter héarireg th9W?3¢§;§1d:. ‘;T§§1ou§’n,

suggestion £5 denied. hawever, tf1a’éx:s€§:é§”enc;e mi” itseéf <39
not show the rash and negiijgagzt ;,~;r._; Vfi 1e.A5part <':aV'1' ft:é"Vathé mafia: Requires interference.

;¢.cfiEorc¥:ing§y.–ti§1}é» Ajf2:éiri’s_§§>’:1.:’Fetitéon is aliewed. The iudgment of
canyictiogj andmer.g§.sén:en.§§e in C.C.No.6’E!20B3 dated 13.3.2086 is
get a;$_:i§e,»_._?§3e;3seq£3ént§–;a««ihe judgment in Criménai Apnea! NGESIZGG6

‘–..Ada§e d set aside. The accused is ezaiitied for refund af fine.

3d/-J
Judgé’

~ . ‘K}&%