IN THE HIGH couwr or KARNATAKA CJRCUIT BENCH AT DHARWAD __ ' » ' V DATE!) fr:-as THE 13% DAY or 3 _: " BEFORE: A THE aozsrnzm 1s1:;,;.:;:sT1cma.A2c.A_.2:a:$;§g: " cmmmu. Rnvxszon Iir::*5fi*rxon 39.62%/aagoé BETWEEN: 1.
S111 Gururaj Yaal1appa”f{tji11ba:’iL@’ 1′ ”
Ag€d_%b0i1¥’:97:if¢315._”‘ ” V
R/§’.’¢;I~Ii1i:}1i,iVf – ”
2, Sxi.vVVI<{ai1.uIi1maV1Vt:£~oodna1
Aged about 20'-years.
R/o. ‘
– 3. :a_}tanjuna£h« …..;aié1ppa. Harijan
‘ Koppa1Tq 85 Dist
V Aged about 18 years
…PETITI()KER.
as Sri. G. M. Chandrashckar,
Advqcatcs} _
V ‘ – ‘rm i5.s.1. Bctgcrti RS,
Biztgczi, Represented by the
T “State Public Prosecutor
High Court of Kaztnataka, Bangalore
…RESPOKDEH’I’
(By 3111, P. H. Gotkhindi, HCGP)
This crirninai revision petition is filed under” Vfiscfion
397′ 65 401 Cr.P.C praying to set aside the order 16.’
in cr:.A No.18/O6 passed by the Dist. 55 3.4., 4%
as the order dt.2$.2.06, in CC No.6§»5/O5, ‘b3’. the .1f*”* V
Add}. Civil Judge (Jr. 1:>n,) and J1v:r%’c~1}::o:.u=:, c:ac:g;g.. x ” ‘ _ ;
This revision petition ,r;’:omingV” r_;fi” for aéL21j;issioB§§ fliiss’ ;
day, the Court made the following”.
~
records the; consent of icaxned Counsel
for parties, éitéis Eina} éisposal.
.. “Tile has held petifioners guilty of
,Aqfi?;%1;f.1ce’s figurtéshable lmstier Section 454, 380 and 414 of {PC
“~r:«1i€2._se£itéi1<:_e€I;;.thena to various tenns of imprisonmczilt. The
{butt on rcapppeciation of evidence has
the judment of conviction for oficnces punishable
Section 380 H30 and set aside the conviiction for
-»vs~;i§’enccs punishable under Sections 414 and 454 {PC and
V further convictrid the amused for oifcnces punishable under
,1
Scottie-1:1 451 IPC.
3. I have beer: taken through the records.
from the records that the Trial Court has ‘
answers given by accused No.2 a;’«
2) when they were examined
Acccreiing to Sub Section 4 Sccticnv.
given. by accused may ‘be in such
inquiry or trial, and gyiclergcc him in any
other inquiry intc, or which such
answers may%.”Ate:;-5 “he: hva”s’ “cw.’»n” mittcd. The Trial
Court ashouid. the answers given by accused
No.1 E”: ihcm under Section 313 Cr.P.C.
Hc:3v.f:irc1′,. on the accused cannot be acquitted.
V of the Trial Court to record the answers
cf 52iccuscc§:’V’f.§T~Sc-[152 and 3 when examined unéer Sccticn 313
Cr.P;C cachet be a ground 1:0 Icjcct the case of pinsccution.
V’ ‘f: vT11crcfo1*c, I am of the considered oiaiuicn that matter
‘ fi§q1i:iI°cs remand. to Trial Court for examination of accused
‘\.__,. Far’-*””‘
530.2 and 3 under Sccficn 313 (3r.P.C in acw cc with
law. YV R:
5. 11:: the result, the petition is acccp:*:;fid.V V” M
judgements of Trial Court and Fi1*s€:’P{ppel1;1ii¢ u
asiéie. The matter is Iema;1dedp’:’tg:’._Qi£:
exam1n’ ation of accused 3 ” ‘5313 ” V
Cr.P.C and decision of Case in accoideiizce Accused
No. 1 to 3 are entified to in other
(IEISCS.
Sd/-A-1
» Iudga