IN THE HIGH CCSURT OF KARVATAKA
CIRCUIT BENCH AT DHARXVAD
Dated' this the 13" Day afFebrtzar:y, 2009
Before
ma HQWBLE we JUSHCE fIL?LiE;:'A¥*:4}_)3'A~ 6 ieéssfiészf
Criminai Appeai 91612902 cit? Lff5i'r::.:na: izeuigsca P2{ii:£a§:.«--. .1185 I %
2so2'e1'«. *. '«Tj; I
Between:
In Cri.A 9i6!{}2:
1 Sm»: shabhmxgfixaise 1"~2k;1:§§§g'a;;:'a::*;::;:a;fii;«~:',L' V" " V'
36 yrs, Hous¢h0§§IWo:'k§ 4Rfo1§s£'1ada;_)&r_ "
c1;;1.;;:ec1i;:'q,;*sg1gau':;§isg:i_c1w...V '
2 S3.n%§eep_ Sf§Av1{anga1;3£¥ Pat,i§," -29 3:13'
Smcié-nt of: we at) " '
Rffi Ex-=i'a::_1a:ipur, €.hikk{»ii gfg, iiialgamn
{By Sri Eaistaljeali D m:s2=.{3de, Curiae)
S3;a.téV<.s,fE 2 _ V ',.
' (By S:~;._é H efitggm GP)
" " ';;{<:.~;~z.;R_;4§* 1203:2902:
Rae fiaheb Paiil, 33 yrs
. . " ;»§g'ic;uiti1rist, R233 Mamdagur
_ _' €§°i}za1§}éi "fig, Beigauzn Sisiricfi
A A" {By Sri. A3593; R Eiaiyarz Show my-.}
M"
{J
.
Appsiiams
?sii£im”:sr
.;s’.:éé}4 Mr’.
And:
1 Smt Simbhangini W/0 Rangarao Patfi
40 yrs
2 Sri Sandeep Rangarac Patii
Bath are rfa) Maznadapur, Chikodé Tq
Belgaum District
3 State of Karnataka — by SP}? ” ‘-« fie-§po5;1en:s
{By Sri P H Gotidfindi, GP for ._ . V V ~ A H
sn Y Laxmikmh Redd; Adv’ my R3} =
T116 (3:imi21al§;?;pg:t.:a?§s filed;um:ler”S.3’7zi'{21_j{3r.PC praying to set
aside the cenxéction and 5$é_z_1£er:c¢’ da-tgd ?,_8.5;30U2 by the Add}. Sessions
Judge, Belgaum £31 SC52152! I998 “&:f1z*3Aac€g1;ii the: ‘appeilants cf the charges
leveled against them, 37 ” ,
The Revisénn pe£§tig)Ii’vis ‘fi1逧…_p1″3.iyix;g to medify the judgment cf
convictior: and girder’ of Vse:”:it»’;ni:5:_ ii2¥§et§_. 28.5.2002 by the siédi. Sessions
Lfudge, Belgaum 5;; Sc zémsx-93. _ ‘
Ssimizfii 3:152:11; Ravisien Pefition coming 01: fer Fina}
_E3T.$&a;’i:1gv»£{-iis §.*i_2ijy, the C¢§1;i£’§«€1§_i_i_3Z’r;’!’€d {he foliowing:
J£3’DGfi»IENT
figfiaai is tie accusaé chaiienging the ordar af cazwiction ané
-. .T’_j:..3,e1′:i&’::1zc;e ;3as”:»Ve;«::iA’i~b}; the Eiast Track Judge, Beigaum in SC 26.151998 an
iii: acmvicééng ané seniensiztg the amused far the affmce under
xv
{U
Revision petifiian is filed by the complainant questioning the legality
of the sentence boéiing dawn from $382, IPC ta S394 E H30 in stead af
conviciing the aceuseé fer the effence under S382,
These two mauers have been taken 11;; together far €§i3§2Q§a:2’__”i:éj&T
common arder.
The deceased Rae Saheb Patil is 3 reszidentpf u u
having five sons Gut af which cm: of {he 30:1
Atmaram Patii and tw-‘9 of his sons viz.’, _§}i1i.p ané ..;1:si§}i1:g _ 4
at GatragutfiViliagfiiiancf:f§ii§p1i:;1j”‘\:’ifiégé”reéfsectivfiiy. R30 Saheb had
ewneé 3.Qfi ‘a;;rés”_of’ who are the sons of Rae Saheb
Patil had §a1°tit:i:<S:1r; ciithe'V:f'2:1;ni£;»;f among themsehzes flzereby each {If
..~ __ganms {if i+333d___an;i far more than 29-12 years afier partition,
V"..*§1a3s;Wer¢ asgliixzaéigigvtheir raspezctiva shares. iiawever, the Ianés Wam stiil
sm§1ai§ig.,in i§}:ef::;me;Ce£ Rae Sahcb Patil. (311 19.5.1993 araiiné ms 13.111.
Z the sons of Rat: Sahab E'&£iI and R30 Sakai: Patii waste
. ., ., , fiiéisteps in front sf B31136 fallen to the sham sf Ashaii Patil.
"i.'F1v.a1I°tEz:3:1a, IS: azccused mine mere and askeé Ran Sahel) to get her name
–. ‘?€:ass’ee;:4¢€i in the revenue resents pursuant to the gzartitican flzat has taken gaiace
“long back for which Rae Saheb replied that he weuid get the mine ef 2133
Ex?»
grand sons L6,, tiw sons of 1″ accused registered for which she insisted that
the Iané should be mutated in her name in the revenue awards. when i: was
refused, the is’ accused went inside. the house, hmught a stick anai_.s:3s§2ii2.}_té:{1
an the lei’: side heaci of Rae Sahab Paul On receiving the b£;;t%§_;«..]§{é:i3’V–.S}3§’t%’. .
fefi down anti according in the prosecution wrsigrgn, thereafiér 1’aVnd__ ”
2 kicked Raw Saheb an his chest and siomaéh, 3,5321%: ‘Sé3V;§i*33’Z!”‘§’:l’&1f{€’i§jV–“‘
crying to save him, at that tima CW {Q6 afiéEA.{_fS§? 16 [céfing jiandé
separated the accuseci fmm the cieceased;v;VL’L’vvTfher;eaftef ‘1.5’;”an;1 2”: accused
went away holding the stick. sahetiiw1;g§:.é;;s§:s:gined bzéeémg injury
can :11: head and also an the tight sfiqfiifiler was shifted in a
Trax ta P:ima1’yTvE{:;a£’:h ‘A§'<kai'3"'a:;dV: Eater shified to Nippani for
weaimant ashe ms treatment amund .1 L66 pm. an
the sarne: day, 51:95 1§e_§%2Va:s%_"\.'Lshifted to Kolhapur as he was more
'.s2rious.ti1§s regéafi. §;az12p§ai;1t was aim kzdgeé which came to be
'zf«'f.*g".'st=':~,:*.:&*_,,{'i 1313:' Nc:.65fi998 at Sadalaga Feiice Statien. After
invéstigéitigzix;"éfi;zxge .'§i'aéet was filed. Charges were framfid against the
V ° ewcusedyfer thfii {:1'"i€'é§hce under 3.392, 324, 323, sad, rfiw 3.34, we During
.4 " " abs: Lptvsecfition examineé in 3.2.2 seventeen Witnesses 331$ gm marked
93%? documents, M Os 1 $5 2 and znateriai coniraciictions gvere gm:
at E3131»-D5. Compiaini was registered first far ?he efibnce under
-$324, 323, 311$ 1384 later, after {he regart af deaih at the hosgital, cfience
%
under 3.3132, IPC was added. Afiar trial, accused were examined undar
3,333, Cr.PC‘: and thair defense was tetal denial. Tnlai court afier
both sides, held the: the accused cornmitted the afiénce under A’
and gave the benefit of set off for the pexiofi {pf deteniion ‘
sentenced to undergo rigomus imprisonment frgvra §r¢j1iGd.'{>f fiissfz. :’a<.;h."
Awieved by the saié 0£'d6}' af cunvietion and':sen'£}¢ncé, 3é$E'vlI§€.'i1 £:tIT$V E$é'f;€);§Aé»T.:
this Court in appeal. _ _ 2
In the revision flied, comp1ahza11tVL§~£a£iz;g t§1at"ti:::«_VV;§c<.i;:1se§i§(:ught to
have lawn zzenvicted unéer S.3§ 2;"~IPC .’é:i1ci:_§i§§i:..$..1§§»i=.part I1, ’11>’é and £t is
mi 3 case (if gT93vej1§tavfi£§f;itisfi;’£I§e 1*’ ajzkiiiscd went insiée anti assaulted
with 3 stick a Vmewifitigé’ 3Jé&~-iniymtien to mass deatii and as such, it
was 31@C6S’Sa1’§,§}” {)ff’3–I¥.C€'{ ..-fsb’u.3{1¥2, IPC and not 9:13 zmdar 3.304 E,
V ‘QC. $331.6 s_§n€er§<;ié'iz31§r.£3seé is can {he Eower side. &»:;a:€3rdiIig13?» tits
'pcftéiic- z1cr hzzsv seuighfiryr anhaneament of sentence.
" ._ " :':;_riAR",B§"_{}¢s%ijp:££;de was appearing for ma apmilant. 'I'hereafter, an
§.::ansfe§""–.af.._:§1é-afzatteg" from the 9:1,. Eench to flharward, Sré S I}
" " 'fiféiagnalaazfiiavér was appearing and due to iii-mheaith he couid mt prcsenuie
Ekifigiase. Sri Dhanvade was appointeé as fiamicus Curiae to defend the
3::;_t3__,*:.§ed.
9/
5934»
It is the argument cf the counsel representing the accu5e;*.v.ttta.t’»¥:11e
accused are irmecent of the ailegaei offence and the}; have. _
impiicated in the case. So far as the ever: act Gf the-.2:”:évV;ics::tse£1 far
cencerned, it is 3 two fald argument ~» it i}; statgtit _i’:e”‘tti{i4.Atzot’}xaV¢_’ .’
knowledge of the act and that he ought»npt hawté aiedt
Court and as such the triai is vitiatad ané’V’a.¥%é»accardiii;é’t. *5 £116
complainant is none ether than tfiegye wifiiestt of t1té”de€§éased and
he has said nothing about the to Eitftt and presenceg
But, subsequently, as.a.z@t:att_er of has been included
and he has been t:3¥;e.::H::=VV.l’.’2:s neither participated in
the ct3rnn1issia;2’n”c£ the death cf the cteceasaci
and accordi1tg1_y.,{‘ on reward is net sufiisziemt to
task! the aceus¢éVV”gu§ii;y”v.0t;Vti1¢4V(*2§’ft~é12~:fi%”a£ti1er under 3.382 01’ 354 II, PC”
. “Fqrt;h¢f,V.<;antrcv¢rt§11g the argument 0f the revision petitioner, it is
s1:bti'1i£:tét"§__Vt§t.ét' iiitkitaak ofl" the property the sempiainant {H108 again
V has cotrtéup Iefision anti 3 falaé: case has been foistad against the
.., ,éi:;;i's;tc1Vta1i'§1cstigh there is 1:0 iztvalvsznent of the acauseé in the cczmxnissien
et.i11a:)fil=::2'::e, =
the 15: accuscé and had not gum: H) the spot with any pre meciitafion bu:
rather, an the spur of the moment, the incident. has taken place. As such
rightly the frial court canvicted and sentenced the accused. Aitheugh were
are same 'vital admissions even by the doctor regarding the causé .€§_i'w
15
fisath and the pessibility of death due to nzpture of veins and ~
View ef the specific overt act attribuieé 21:5 .afl~
materiéfi Witnesses and also inéependent Wimesgss bewsléid
is’ accused has been falsely irnplicated irithg case’ had ‘there gs: s_1;fiVic_.;éent
cogeni evidence on recerd tr) hold the 3″ gum)’ f’3£’fE-srvisse under
3.364 Part II, IPC‘. in the circi.:;1;.is’itance§,$$, accused has been
convicted and”sén£ez1§:;d ‘¥2Iidef’g9&VVitnpris.<_ittiiteni.
As regzrefi-fiievctgnteznfieri' iinit the 2" accused cmght not have been
S¢§§s£9;1.s seen? the 2" accuseci is seventeen years cf
3.g;_6:’a$V V(‘}I’£.,fi1{-.’r..(:F,’VI’aV’t’~3 alleged inciéeni as such he £063 rzot come under tha
V {1€f¥i’iifi:l$fi-.~{)fv tlw Act to Sfifik exemptéon. Mere ever, the
V be mad: applicable £0 the cam on hand as it came
fi:z*a;;3__£>21IV1§*”¢:i:1réng 20% and {he incident has {aka} isiace during 1998.
” So far as the 2″ accused is cancexneé as aiready discusseti by me
by “a§ove, his pariieipaticzn is net with an intentisn it} cause death if the
r
deceased. Neither it can he said that he had the Ezmwledge and inientitrn to
cause death of the deceased. His act at the most maid be aiiéributcd t_0.__tk1at
0f causing simpie hurt attracting offence undar S323, WC. Since .«
16
fiat: uf his arrest tili he has N331} reieased on baii, he was ~
Ready 21 cfiays, whéle convicting £he 2″} accused for 0fi’7eiz bé”é:i;;ief”S,323,
IPC‘, he has bean sentenctsd fer the perioci v2.}4rea:-;.i3s jg: &
. \”,?_M0°(7[” 5′
undergonc. E-Iowever, he has to payFf;’n§ (Bf f3§iingV jzvihich
additional sentence of ens month simple 13}: afiéiergone.
Aaceydingly, Whiki a110v:fi;i”g._the p%ir£.§§;hiic the
erciar of ccn%?iCVti£3g1a;3;;1 se:?i’£atice”12a;§s£*.d 135:} as 3*’ accused is cancaaneci,
the 2″ acctisédfis siInpIy.’§:9nviciéé.’.fi3{ the ofiénce under 3.323, IPC‘ and
smtcneed £0 §h€VV§€iji €}d ofa§_e:te 1zt§5n;.”~é}ready undergcme and arise is pay fine
.af Rs.1,»G%§1{)f5 in defatili,”‘vt£?.._3_¥¥!<*-étgiv simpie iznprisonmmt fer am: monih,
"wh1'!e sc£j£i:;g as5iria ii:e__ order sf cfinvictien and sezfienca passed for flit:
3'04 QC.
S9 fafv_;=m~ tigrevisian féed ‘fig: the cgmpiainam, it éeets rm: stirvive for
” :v»’v’*T’§1’1′.’§;ids’:’I’2lii£L§:£’iv,§’_4’**’£V1 sxaminatimz af the maiariafi eviéergze an racerii am also
‘-hziisiigg. gzjsgaé $0 the fag: thai the dcceased was airaasziy aged 85 yearg and 3
K Wmzid ha slzffisieni :9 cause his deaih. On the spur 9f the
V
1″»?1s”suf”2:r€:i”LL’-anti’. ‘ ‘Q C”‘_’°7’€
.c1’««?.».-W ‘v.’3; 5*’
F5;&};%=¢ F55
1′?
mement, the 1″ accused mused death and theta: was no inientiafl’
mefiitation £0 causa the death. As such, as fightiy hrsid by ‘
squareiy faiis undsr exceptian 4 of S368, Iz_14t&;f1e tic,’ u u
not find my merit in the csnteniicn of the pittiiffipncf 1e .
of santencs impesed fiy the trial! ceurt. _V
Acearéingly, revision pefitjon is,di§:I:i$§scd.”” – . 2
Fee csf arnicus cmfiaa is fixed:3t–Rs;3,Gi.)0f;L”‘V V L *