Karnataka High Court
Shri Ravinder Singh S/O Giridhar … vs The State Of Karnataka Through The … on 23 October, 2008
EN '§'%iE: maa <:<:mm* <32}: i<1A¥%NATA,i~'{.A . j
CER£":UIT Bmcfi AT {}UL£%AFiC}A--A4' :-
BATES *m3:s Tws: 23% DAY <39 %ef:'1*€3§
BETWEETN:
Ravindez" Si:1gi";=._ _,
a ; E.) Giziidhar Fawait,
Ageci 39 ye;=iars_,'"-. """'
0:39: If.}1"_3T__y_g:*.r *-
1?/0 Shszwaici I
{RAJ'AS'7EHAN) _
(By S;s1~: 1e51iu1e§p~;;«a; Eié:r§ <)r,..'Adv.}
'}fk:¢:: Staf¢' Eiarnaiaka
Tlarcaigfx Eh-é Porlica Maxma Ekhefii
.. .4 ' Police" Si3:1ti0r1,
" V '"f'<:;.% _ E~§'ufi1nahad,
'_i?.e,p';"A_«Bfv* Public: Prcrsecmox"
'Bidar.
. . .P€:ti%:°1on-tar.
9 . Respoiaclant
(By Sri Shara113.ba$:a;3pa K.E3abShettj;, HCEEP)
This Petition is fiiad under Section 397 of
praying ':0 Se3;~asid¢: the judgmerat paséeii---Lj"~T.ir:.
C3(3:.No.343/2006 dated 28.6.2007 by the Ac¥4:§1"i'."e}.E§£.i?('§;,___
HLmmaba.«:_1 confimled in CrI.A.N0.4O/i2€?.Q7vj'-Cléifed
12.3.2068 by the Pr<3si~:i;f3, ;;¥udge}L_ "'
F'FC~»I1, Bidaxi.
This Petition conaing an fo19'r:>f(i¢1's tI"i:i'_$ '(iay, whet V'
caurt xnacie the f{)HOWi11g:~
With fix: consent the nlatter
is taken up Wfi?'%I x %
This ' convicted-xaccused
questisiqirlg "'ar;d" order of the Fast Track
Com"t--H, 'B'i:14_:a:ij._ifi' Ci'; q%.:§1';3.440/2007 and judgment and
_ order. 21.c1di.JM.§§:C%,___' fiuamabad in <::.<:.N.343/2006)
'~V_fi.§£<::d:V 28$. 5f.g{:{<'::-~27.
H = ' '§2e§i:tifi)ner was tried for the oifctnces
'vpuziiééfiafiyie fiizder S€tC3Zi{}I1 279 and 30-4~A of {PC}; read
iw.iim3gcti§n 187 of1v:.v.A::t.
The C3S€ 0f the: p:r0secu't:i0n in brief is that
u p€titi{}[}J"3I'-~aCCLIS€d drove the lorry b€:a1'i,r}.g
registratien N0.RJ~ 19/JA-2495 in rash ancE"'-negiigergt.
Ieanner at 2-36 pm. 011 25.2.2006 in Way
N053 axle} dasheci against". £1}I"10'{h€I' £or*z*3f"'<:;<3rx1Viz1$g frczfi the
cappceite direeteion. (I3ita}:/év
""" .I§:"j50r{1'ej:*.t0..Vpreve"itebase, the preseeutien in 3.1}
azad got marked 8 exhibits.
PWS:L1*«,V '2"§3fl.CiL_ eyewitnesses re the incident who
_4':"=xx;:e:":; .__ais0 '?L:{"i$.....3.{}I'I'}' drivers coming behind the lorry of
}:he_"deee'as;ed». PWSA4 and 7 are the Mahazar witnesses
ft:>r .s§§€_:t.e::pa11chanaJna who have turned hostile, PWs.;"3
s§:;"1CE 6 are the mvestigathig officers. The Triai court.
""A_«c021victec} the accused far the offences with which he is
Charged and sentenced him 1:0 tuiéiergo iII1pI'iSC)flII1€*:1"}'{,
fer {W0 years anti :0 pay Certain fine with default; eiause.
The said }nd§1;1e1'1t. mad Qrder is COI11fi1'I}L1C(i i';>j%;_..}§_E?1:?: }?'as-t
Track Comm»-E}, Bidar.
3. 'file: c0n1p}a.iI1aI1tMA»V1"1as «Ln "
C€)1I1p1aiI1{.-EX.P1 that he was <.j'11*ix}'i.:ig. '<3k"i;1s§S§{:;-LL.___ (::1': 3:h€"--
fateful day bfihiild ti1e:3'-f:_1'1assi$3 'ehsivegm dtécéasiéfi.
The accused was _drivi1'1gV___i:§is,}<:::';f'y iii iash aind negligent.
}fE}.33i.fiI}rf3}£' fmm oppiiasitrz 'dLi1"%§s:Cfté" ._.t':1e:"VIC%i*1j{ " and Cfiflsfiqilfifiii}?
Thifilaji' me gzcqtrzpiairxant reiterateti the
v6::£"sio3.?i'_f01§.:i41_4i11--_'?ihe .C€:$:11p1ai1"1t.. According to 133111,
the"a,c{:t;sédV '<1.:fQvé'~..§§"1e~~"1emy in high sgeed in rash zmd
::£3g1ige1it..1fIiaIin:ér énd cafiie right side of the': "road and
I316: 0? Cihimaji. He identified the ac:.(:1.:.s£=;<:1
<;§if'}:s.::::* who draw: me 1011*; I':{-1S}'i§§r' and Izegligemijy'.
1 -. i'1-a3 xvithstoad in his Cr0Ss~examiI1afif.i<::11 and
V A. 110 i';hing is brought in his <:ros$~a:~
the €,ir:1€ ef the ac<:é_d€:I1€.. The aviiierzcfz cf PWJ is; £1,111}?
$up1:,s0}:'t:%3d by PWS.2 and 13 who are zyther c1ri3z::§fS.._x=aJh.0
were ériving t,h<:: vehicle behind the lorry; '§7fE:1<:;j'
Canm to thefi Spot, in1mr3ciiatAe1§_;f t}';éf§;"' '1'§é;:';§§5'V.iieVp<3.Séd.
'before the comm ;:*€:ga1'diI1g thee:"ac:c:i'é1<:'fitf/1'1?}§é'axéiifis-;:'iC.<;:: of
A L 2 and 3 is consisiexffg.V_cgé':1;§:'
Es/Ieyszijs bficayifigfi "f$§£~1'€.{%C3;'fl1Aa_'{A,.if}1i8 ve:hi{:16:
wag abaut. 1 KM .«:§@pQt< at the tixne <31'
incident, "és exact df£S'f.a;i}CEi.
It may 'riiéfl I103; exact Iéfigfil.
i1'} his statrzrnent recorded
u1':cie1'VV'S€:{:tia:§_~3}':3"rI'§; afier seeing the ditch, the accused C0u_1€}; have
V' v __$f'%J0idec:i the accident E3},-* Stogapizag the veilicle. AB ?;,h€S€3
facts are considered by {ha courts below and have C{§I}."3€
F/11>
§
5;
3
{E} the co1";"r3<:'E; conciusimi. Even after 1"emap§r$c§ating ?,h<=:
maferiai on I'€iCOI'§, this court does 1101:. fimi 9:13'- e.:i'01' im
the ju::1gm€:I1'£s and <:};'(£e}:s of z:011Victi0:1'~«.f)a$.-fstséfi ' bj_.é 't1it:_V
{zzmrts béiow. Herlce the SaH;"f3' 1?1€§€f€1';;".§,O
33: At thig 5;':-:ag¢V,
c<::m1:sei for the petitionép-._V;§;;?3n1ifV$ xjnzay
Shawn whfie s€I1t;::'r2s;;fli11gj;V';9;S 9é:%;§§VV"}:¢tii;i$iié:- youzag and
:13 havirzg largfi. fsgiiififiz rtzgani to the
fact that ':E1£%'§§_%{iti<§;_11er iibok {.9 the right. side, in
(}}f'C§,1€ZE""'~f.{)i jfiV§:95: thgé; '--._{1i{C1'3~~si1d having regarti to {$3.63
st1§§z:1i;3Si(;::S'fi%1a€1::3é;:__fE'1¢ hm" on behaif of H13 patitionerg
in my Lctijnsé-i:1@reA:i.V ':3p§:1io11, 'Tn'1t€rf'{i§,,f'ig3'.f§x"--,. 'U516 folloxvilag order is rxlaiiez
ORDER
” V “;{a} The judgmsnts and carders 0f <:
off€::’1ceS pzmisiiabir: under Secti{;;1s 2?’) a1’1::_i.__3€)4~A Csf
EEK) and Secti0:;:: ‘:8′? 0f MK!’ Act. are c0ni”i1*1:1<:'<i'.–:A'
{b} The €iCCE.1$€id~f_)t3iZitiOI1€I" is se11tfi:19i:1me11t for four 1n:)fi11’1s. é;{1d_.. i§=:;;]_payi’.w fina ::::f”
Rs.1{),0{‘}0/- in defatxiije :_1:”:ici__<::»i'-g_<;"} i1n§3§iS03'1111r?:~ii?,..$131:two.A '
momhs for €:h:%: offences'§§§:;3isfia§';i1£i'fi(i*;d& VS£%cf'i:.io:1$'V279
aria? 3:34—.A of A_ G1; Afiiie impesed by
the c11rt.:.~} ‘i)e1o*’s§:.%:’V’i;r;}§” punishzible under
Secti0:1,s_”‘1’é§i{?.%:V})f ta} remain.
Vis partiy aflowad.
‘V …..
Judgé