IN Tms: HEGH COURT OF K./\RNA"FAKA. BANGALORE
DATED THES '1';-11+: 20% DAY OF JANUARY. 20 if
PRES ENT
'r1~1£«: l--ION'BLE MR. JUSTICIEZ K.sR1~;ii«:};)__1}?-i:A.,:R % T' '
AND
THE HONBLE MR. JUS'I'IC E3.SUBI-*IA§fi.;Ef."ADi V'
Cr1.A. NO. 1'v3,'l;3'7,01> "2o0_6»- V'
BE"I'WI:3EN:~
V' " 1- T £{.Qi3AQU.. _DIS'I'RIC'i'.
1.
SC. BOPANNA @- ‘N’.r_.:’; F30§£’§N£\iA:.
S/O. 1\3.P.CHINNA._P.I?A–.V. ‘ in”
AGED 3.6.1f1:1.ARSg. *
S–..(:. IAaA’r1–{1$.’1«’2z. ;:.1A’m:s1~1.
S/G, M.M.’=c1im\;:xsA;?.PA.
Q AG{ED..2T Y:+:,AR.3. ~’
!~.2
‘ i3.[§)’;’};i ARE; R./..A.E,’r TALU K.
APPELLANTS
“{.£3*vA’sR1′ “‘«:”l’I.j.A_…’A’:=ér-\RUMBA1AH & SMT. PC. v1.NU’mA. Am/s..)
Am. % %
.. ” s’i?AT1~:”‘o1=’ KAR.NA’i’AKA.
– ‘SO1\fIWARPI:TI’ POLICE STATION.
‘KODAGU DISTRICT.
U __?REP. BY ‘I’I””iI:-3 PS1.
RI§SPONI)EN’I’
[BY SR1 PM. NAWAZ. AI.’)I.)l… SPF’)
‘l’l~iIS cRI-.A IS I’=II.ED II/S.374(2} CR.P.C. BY ‘I’}-IE
ADV. FOR THI-‘3 A.PPP3I.,LA1\?’IS AGAINST TIII”; JUI)GM.IC:\I’F DT.
11.7.06 PASSED BY THE I)IS’I’. & S.J.. _,I,<OIj)A..GU.
MADIKERI. IN S.C.NO.4/01 – CON'V!Cf1f1NG"J-'{'HE
APPELIANIS/ACCUSED FOR 'I'I~IE O'RI{fENEES_V
PUNISHABLE II/SS302 R/w 34 O1? IPC. 20; 0'34?»
IPC AND U/8.379 OF EPC AND EFIEIEM __'rOa
UNDERGO RI. FOR LEFE3 FOR 'I'I;~:'Iii"OIrr«~E;\IOI5 P'U.Fj€IS'l*–I.AE3k;E
U/8.302 R/W 34 OF IPC AND ITO .1 PAY 'I'*'l'I\~I_E3=:;OF
RS.2.000/» EACH. IN DEEAIIIJI: OF 'PAYMEI'=}.fI'*OI-3. TO
IINDEROO RI. FOR SIX MON'rI~IS".._I3O'I*II ,'E'HE'. ACCUSED".
ARE SENTEZNCED TO UNDERGO R."I.._RORv-5 'EIEAIQS FOR'
THE OFFENCE PUNISHABLE'=.._U,'S.201*R/W 3:; OF IPC.
BOTH THE ACCUSED, ARE S-E3-l\J7£'E2NC_E3D TO'b.'N1J£§I2GO RI.
FOR 3 YEARS FOR 'IjI–IE O.'FI?EN"C._E3.,PUNISHABEIE U/8.379
OF IPC. THE SIIES'I'AmfIvI:_ SEf.N'I*E'jR.cIES ARE ORDERED
TO RUN CONCURRENTLY. T}–FE:'APP13Ll.;AN'I'S/ACCUSED
PRAYS THAT "!"r'-1.T_iZ ABOI/'E– ORE _ IVIAYI BE SET ASIDE.
vR1'.fip"c2_;u1';_1or’i ¢ic..:.¢Em_ni
of the 1igat’.u1’e sii,1’aiigu1aEion’.iThe death was ‘§)_Li’r3.:1.isV11eV(i–*in {hes L’
NEWS 13811361′.
PW} 1~owne1* of the j£ax’;{eVaaf} id’e»riiii’iesV the person in the
photo as Raniaiiiia. 11i’sV’eai”V.d:”i{rei}>on seeifig the dress. in the
(:oL1ré’;Ve oi’ii1vest:i.ggaii»oi’i._i.he police ai’resi.ed A1 and A2. The
aCCL1SeCi’=.v()1″.lI’1’t:é2I”iiy.1I1fi§’iT11’ied mat. they dismantled the ear.
“I’11e’e11.giI1e ai1.dV;;fee11’b()x was sold to the shop oi” CW23 and
A : “{‘i_ie..boc1y of the ear sold to PW1 Imowner oi’ Imrggadevi
. 1-‘*~.iL_it4.() “‘\¥’e..ifl<:3.i"Son'1aw21i'pet.. The aceuseci are charged for
ct(34I.i111.1__ii{i:ig' o§'i'enees U/S 302.201 and 379 1"/W Sec. 34 IPC.
° fi'he ciifiairge u/s 379 is bad in law. The charge should have
dd 1.._"b_«»é.n for an ofi'e1'1ee Li/S 392 and 397 IPC.
The PWH in his evidence states that the deceased
Ramanria was e:1'1;)1 z1 driver for his taxi 'inearing
£\i0.MYX 3342 and tihztt the said C2111' was hired on 20.8.2000
around 5 13,111.. The taxi did not return. He I11'c¥.dJt"i»ji"11_éiZt_SiV€
ertquiries. the1'ea1ter Iodged .31 missing eo1i3fpEa'i'tiI"'.j—-._tjeik;r'e_V
Devaraj 13.8. Mysore.
PW2 is the taxi driver. His ‘e\Iic7;’e:1.c;Ve e1»is(‘:~lo’se,sVV E’}h;1t**1!.:he
accused persons engaged his “taxi Gin-.221.8.2Qt)0jto._.tra.hspor1:L’
the engine and geal-box i’r01}/iifsoneiatvetrpetingaréige to the
‘gujari’ shop of CW23 _C’«.7_\/2;}.it–io_’idei’2t.if’ies the accused.
seen the accused persons
eiigagjiag the t..ax’i MYX 3342 and aft.er discussing
with the iC’t’eeease’ti th_ey’~=t.ook the taxi to KRS and Madapur.
E1. P’c1It1C5h”‘–‘»’:*i’imess to the reeovely oi” gearbox and
V .iiei1gii1’e.4:i’i’o1″n t.h.e shop of CW23 and CW24. The said witness
turner} Hostiie. In the Ieading questions put by the PP.
the ..Wh;ness admits that the accused Voh11’1tari.I._v ied the
1361-iee, himself and other persons to the shop of CW23 arid
V’.CW24 and told that he had sold the eng.;’ir1e and gearb()x to
H them. CW23 and CW24 a€Emitt’ec1 the said ikiiet and pr<'Jdt.teec1
'Jr
the engine zmd §§§'3.1'13ox. The same seized under the
maha7,ar'.
The evidence of PW .1 i-owner of [)i11*gz1den_ri Ai:i.o—-
discloses that the car bearing No.MYK 334:2ivag»riisni’am1eed: .
The gearbox and engine were 1,z1ige1i:_’oL1i’. iehewbiody’ :V*»?aS*i1§_c:ft
there by the accused pe1’sofis«.__ ‘I’11e’-V_E”.’M. diSe’io§:r:V:§ ihai dtheo»
death is homicidal. The trial eo=u_i”!. on the’ basis of the above
evidence has ctoz1\rie{.c~–.d_?:=’he5_ac:z;;.a.SC£1_”}3erS’ons for eommi{.i.ir1g
offences u/ .201 and r/vv”SeC?}”V–34-“‘iPC. The accused
‘
may :i:uidVé:1w2_ 1>w5. PVV6 and PWI1
C1.-:«;fighi’i-:g1v eSi..abH1iSh, that on 20.8.2000 at 5 p.m. the
. “a..ee1.:se<:! §£v(-."1""S{.'J1'1.'S eiigziged the Eaxi run by the deeeaseci at.
H 2 Mysore and iravelied in the taxi :0 i{.R.S and
The taxi did not 1-em:-11. {h€i'E:fOI'{:', PW} iodged
V 00 m_.issiV1i"g eomplziini befoie {he police. The dead body of the
"edeedeased was traced on 2'?.8.2000. The dead body xxfasis
'didentflied by PW}, At the \=-'o1m11.ary instzmee engine and
gearbox were :'eeoVe1'ed from !.he shop of CW23 and CW2ai
(3
under a :'1'iah21:/.z1r. PW6»m21§121za11' witness testifies to the said
E'a1.
PW2 t.est.ii’ied to the fact. that he in his ta_xi_ ‘avid
geeirbox were t.1’ansp01’1.ed f1’0111 Soméiwarpel it3,_iVIySe.1’e to’ the?
shop oi’ CW23 and CW24 and ii xvaiisi Vev-ideinifi
of PW6 discloses ihai ad the v0§Lii–i_i’é11jv i’11s’£:’z’mc;=e -,c’5i'”..vVt.”i1.g»,j
accused engine and ge211*box~v.jai*e seized. LVI21C1€i’;1′ ‘the V1″VI’1E1§”l’dZ21VI”V
and he is a w’ii.ness t.0,—the Pe1.:’1’L’fh.>i_I1aiilgi pr0eee:dings.
The evidence of -Pwif”d:ise.ies*e$, that. the accused
perse-ens 3342, they disinamtied the
engine am4cf*ge£ii’bciX,’ L-c)e’i:. them away and iefi the taxi in his
‘I’i’1e_;i1edic’:;11 evicferiee diseioses that the death is
A n¥}_O1:1iefidje.i Cieaih and de21t’h is E.ib()U1 21 week prior to the post.
. I:?i_01Ti.e;fi”.’A..x above (xi1’oumsie11’11.ia.1 evidence ttliehingiy
es~£.,abiV.isiies” that the accused had ezigziged the taxi in order to
he rob i,h.e”i’.”»1Xi. killed the driver got the ear CiiS1’I}E”,iI1f.1€’C’1 in the
hi –..VV’g:i1:ié1ge of PVU1 1. The gearbox and engine said to CW23
dand (SW24 at Mysore. The bedy oi’ the can was left. in the
garage oi’ PW ii. The above CiI’CLi1′”i’1Sf.E?tI3(?€’S eiii1ehi11g;iy
es1.e.1b1ish the giiiit of the 21e(‘Lzsed for crcm’11’ri1ii,Ei1’i;:” the a1§)()\’e