III THE HIGH COURT OF KARXIATAKA AT BANGALORE DATED THIS THE 13'? DAY OF AUGUST, 2008 BEFORE THE HON'BLE MR'.JUS'I'ICE SUBHASH B.AD--E. CRIMINAL REVISION PETITION 1~;::>;»V1}:2:3A61.f.2i3§7"J(--'L ~« =
Sn’. Hosurappa
Sfo. Puttaganabovi,
Aged about 71 ycars,
Occ: Agriculturist,
Bittanalmnike Vfllaga, . , _ –_ 3 L’ A =
Ma<:i}1ugiri'I'a1uk. _*…V..i"-fETi'I'iONER
(By Sr;
1. Sri. Rama1uishfia_*vV v ”
S/0. _ ‘
Aged about .34 years,
Qcc: Cooiic Wgrisz. ._
– – SI’i- Géngaiaiu …… 14
.V sgq. -<":*hippa5ah«
I _Agcd-» about«28,yr:a1's,
— S/0. Nadupamzta
-. ‘Aged a}3i:-;1fi~42 years,
“$00116: Work
‘ ‘*c:fi11camsh
“S/cg. Rangappa
.. “Agassi about 25 years
Lvflcc: Conlie Work.
Sn’.Ve1:1katappa.
S] 0. Sannathimmaiah
Aged about 50 years,
000: Coolie Work.
10.
11.
E2.
, Agcdaboiit 40 years. _
13.”
Sri. Anjinappa
S/0. Thippaiah @ Hanumantharayappa
Aged about 25 yeam
Occ: Cooljae Work.
Smt. Gangamma
W] 0. T
Aged about 30 years
(300: Agriculturist.
Smt Pramila
W] 0. Rainakrishnappa
Aged about 26 years
Occ: Coolie Work.
Smt. Gangarnma
W] o. Venkatappa
Agcd about 45 years
Occ: Coolie Wcwrk.
Sri. Sreenivasa V
S10. Vc11ka1appa4 ‘ .
Aged about 21 ‘
Dec: Colic W{:I”i~:”v ‘
Aged abé.-mt go ”
Occ: Coulis Vv’.’o1’k.
Sri. xnshnaippa ‘. ” , _
SI 0. Mangalavaéndi Gangappa
‘Oc;::V’Ag’Iié’1=:1ti11jist
AHé1ufi1:Ii£ii 1t!1éaI:=;yappa
Aged about 24 years
V Occ: Hferk.
“~’~__ F£cspond~:r;fts I to 13 are
R/'<9: LBi e Village,
2 gflodgieigi Hobli, Madl1ugiI'i'I'a1uk,
District.
%-Madhum
‘ ‘ ” ‘i’umkur District.
State by hdadhugiri Police Station,
. RESPONDENTS
(By Sri. E). R. Ananéeeswara, Adv. for R1-R13,
Sri. Homlappa, HCGP for R14)
nu.—.-
This CILRP is fiicd [US .397 RIW 401 of Cr.P.C. praying
to set aside the acquittal judgrnent passed in C.C.No.621/06 on
the file of the Addlcivil Judge (Jr.D1:1.) 85 JMFC1, Madhugixi,
Dt.04.08.i2006.
This revisimcx petition coming on for acimissicm «’ A4
the Court made the following:
onnsn _M_
This revision is against the judgmcnfogf
2. The accused were chargti Sh§.’.etcdr. fgx-, éffences
punishable under Sections 143. é:;~$.4_~4£§.% 427.
325, 504, 505 R/W Secfion 1495:’ =
3. Case of the p1’§a’@utig3I1″i.Lé.:i:11.’;tt,._:§at pan. on
19.2.20Q6 at came near the
house of fefijfiing themselves into an
tmlawful assemBuI3:._’_’and Jcomplainant on the ground
that. he givfen the” on behalf of PW?’ against the
aécusedf and thereafter, they assaulted the
caused grievous I-“Ws.2. 3 and
v£iv1_3.o intéivcngéci, were alsa assaulted by the accuseci.
H u In. 4_su1;§port of the prosecution case. 13W 1 to PW12 have
and Exs.Pl to P22 were marked in the evidence
V , V’ to 3 were produced.
5. PWS.1. 3 and 7 alleged to be the injured Wimesseg. PW}
stated that, he became unconscious due to the injury. However,