High Court Karnataka High Court

Shivannegowda S/O Kumarigowda vs State Of Karnataka on 7 July, 2009

Karnataka High Court
Shivannegowda S/O Kumarigowda vs State Of Karnataka on 7 July, 2009
Author: A.S.Pachhapure
E Crik? 2433!20€36

IN THE HIGH caum OP' KARNATAKA AT BANGALORE
DATED mus 'i'HE 07% DAY 0? JULY 2009
BEFGRE V
THE I~§ON'BLE MR.JUS'E'lCE A.$.I3*A<:H}iAw,s§§;;§.w'. '' 

CERIMXNAL REEVESION PE:'§'I'I'IO1'i N0. 24;3;§g~--:zQr;i§~  T'

BETWEEN

Shivannegowda

S] 0 Kuxnarigowda
Ag€:4O years, Dec: Ni}
R] at Main Road, fiampapma
Hosa ékgmhaia Hobii ' 
K. R. Nagax Taluk
Mysore Disiiict.

(Sri. T.Y:_ Kama 5.4;  Adm;

AND

 2 '_Stat_f'.-'iiflf   ..... .. v

N .R. '?1'affi'<.: F3e1jce Mysore

V ' ' --  by its-.  ' Pjfiaccutor
High C§b11 r"i«:..Bu1'};:1ing

83.f;g9}.0rfi'5€':9 Q-()1.  RESPONDENT] S

; {s;~i..”Sgti%.;s}:””R. Qixji, HCGP.)

kkfiifie

V This Gamma} Revision Petiticxn is filed under Seetion 39?

V C3r§P.C praying to set aside the impugned orders passed by the

V’ ‘I”Add1. Civil Judga (Sr. fin.) C.J.M., Mysora in C.C.Nc>.4~O’?/{)0

fan 5.3.05, 8:. further the Gréer passed. by the I-“‘.()., F”Tf.Z’:-£.,
Mysora in C§r}.A.No.5{}/{)5 on 31.10.95.

This Criminal Revision Petition coming on far Admission,’

this {$333, the Couxt, made: the fellawing:

8 CILRP 2433i’2E}(}6

siiie and as the bus abruptly crossed the straight

towaxids the eiepcat, it hit the Hem Puck and t}1ér:%b}*:VA_Tb§V§fl£ V’

persons feii down ané sustairzed’ miV12j’1;z”iA_<3é.;. .123. "'L2"1_r:& 'c:1*osS.~

examination, he states that he was 1140: i;–?Qserv§:1g; the 'veigiclesg,

which were proceeciing on .we:::*:1_""i;_; spot

immédiaieiy after the 899.-i.€iCIzt',.*'f'§év_:3¥ZéTf3§ 11%) t «have~" beam the
noise of the accident. HE not see as to
whether the drivczfof 'signal to take a
right turn to__ .§e;iciC in the crossr
ntliddle portion of the
bus. He notTA.*AéVi§i?:V 'speed of the bus at the time: 0f

the 3CCi{i€fit¢. has; ci'r;€1 1iz%(i""':he occurrence of the accident cine

to the ;;:'ag}igcn¢¢"af_tIié cifiver offixe Hero i3'uc}t::.

' .PW.2 {ha piiiion rider states in her avierience

tl1e1'tA§i::é '+';?'a~"5':.;'V'.:;g.'_.¥I&)€3€£it€iiI}g an the mopeei of the ::iac€a$ed as a

'}Z}iHitZ)fl I5.z§é:1"TV while they wen? near the croas of the KSRTC

V' —thevijjus driver withsut giving any siflal took the vehicie

right side to proceed to the depot amt} Whflfl the bus hit

ifrlieinoped, they fell down and Sheslizadrti, the deceased later

xsuccumbeé to the injuries sustaineci in me accident, Though

she has not been <:ross–c:xami1::.ed, except What is stated above,

bonds {:a:£w.cellc€§." if any deposited shall be refunded to

A "me p£:titio:;1_;é1*, — é ' 'v.

c 2%.. A j V.

11 CILRP 2433f2(}(}6

appmciaiion oft§:1e evitiriznce ii} a right §3€IS:{)€C{iV6_.’l9¥a'{:}.:5’%’.:’:€*;?V;fil.C
onijg infere:1ce that there is :10 rash or
vahicie so as to ShOW that the pgififiénar ‘
culpable negligence attraciing the
338 and 304% IPC. The petit:Vi»€>’::.1§i*..¥j~asA.”m2x§ii{*,’
to warrant the intez”£”e1″¢«11f:e hence, i
answer Point No.1 in to pass the
followizlgz M V V % ‘V K
The “<:0:1i.;ictio;1 of the petiiioner
for the ofl{§n_ce 333 and 3044:. wt: am set

aside. The pe'éitiQr;::rVVis"éicqi1i§f;ed of the said charges. His baii

Sd/–

JUDGE