High Court Karnataka High Court

Sri Raghavendra S @ Raghu vs State Of Karnataka on 25 September, 2008

Karnataka High Court
Sri Raghavendra S @ Raghu vs State Of Karnataka on 25 September, 2008
Author: Arali Nagaraj
1

IN THE) HIGH coum OF' KARNATAKA AT  

DATED THIS THE 25TH DAY  2098   V

THE HONBLE MR.Jfi::YfK'.E   
CRIMINAL REWSIQN "N.§).4"i6"()F'v§2008
B N:    L   

Srifiaghavendrgt S @iRaghu    'V

S/0    .-  
Aged about     
Residing at~~.Nc;2;50, E._IG,2 "  
M.U.D.%A;k, N<::}1r 1%}; %  

Hebbal, éM'ys£)1*eV   _ é     ..PETI"I'IONER

(By M; s%%Nupur«Ass;£s., Adv)

 V     A. H  ..... .. V

  

By" N_V.'R§'i':'gfli'iC;; Police
sta:ion,.Mygom. ...RESPONDEN'I'

(ayisri: A.V.Ramak1'ishna, HCGP)

 =  _ .='I'his Crl.RP is filed under Section 397 read with

a _V --.fj.~4U:1 Cr.F'.C praying to set aside the impugzed judgment
    order dated 31.01.2008 passed in
  Cr1.A.No.197/2006 on the file of the 11 Add]. Sessions
' ~ Judge, Mysore and the judgment; and sentence dated

09.08.2006

passed in CC No.116/2004 on the file of the

‘___f’*”-‘*\./

3

2. Though this case is listed for .

taken up for final disposal with “the. V’

Counsel for the petitioner-ac:§iz.§(-$§1_V_ A.

High Court Government §:é;ader amxmeir imkents”

are heard on A’ fh’e “i mpu@1ed

judgments and alsofl’ the ” placed onj

record.

3,% L by the Trial Court and
also to factum of occurrence of
accideni;k;5u”‘ as place as stated in the

this petitioner-accused, death

of . as a result of the said accident

“a_t1i”!__thé’ ifgztoifgéfiment of vehicle are all not disputnd.

1 Learned Counsel for the petitioneraccused

A “i that of the three eye witnesses namely PWS 3,

5 and 6 examined for the prflfiecution, PW6 has tunied

” f’1ostj1e and therefore, the conviction is basw on the

evidence of PW3 and 5, which does not disclose that the

….<"""//

accused dmve the said vehicle eithe_1.*–

negligently cannot be s11staiI_1_cd__and."'

impugned judgnlents are liable to; be. set me. f 7 X

5. Per Z the
learned HCGP eye witnesses
have deposed said vehicle at
high deceased and
therefgrm as Appellate Court:

were justifidd guilty of the said
offences and judgments do not

call for this revision.

reading of the evidence of PW3

5, itais d dddthm; both of them have stated in their

“the accused drove the vehicle at speed

ddswtsixéd against tin Idwsed, but they have not

, _ speed at which the said vehicle was drive:n by

‘tlxiédd accused. Learned Counsek far the petitioner

(………””\.a-v..—n

5

referring to this nature of evidence of 3

placing his reliance on two décisiong {of “of 51′ AV

Rajasthan in the case of L %

Nauratan Mal reportedV1’n:.?{.702 %(;*r.LL;J.% .3 é{8VVVand in

the case of State af ed in

“2oo2 Crl.L.J. 3514 that itself is not

the criterion:.”t6’jAc£i111¢::’«to€tfixc that the vehicle

was driven eith£:-.2; and therefore,
the cams below cannot
be sustainable Jaw.-%% by the High Court
of Rajastjgan in .. ‘inf State of Rcyasthan Vs
in 2002 CrLL.J. 343 at para

10 and .1;ig..§

V u In my opinion, the findings
* r qr lama Magistrate on the point that
V’ the vehicle was not being drivcjn rashly

or negligently are liable to be confirmed

r’___S”””>*–w”.

one as they are based on H

appreciating of evidence.

11. No doubt;

La} and PW4 — fiaifiistated
that the vehicle lmt
speed for
of the
‘V ._ ..a11€i until it is proved by
‘A that the vehicle was

being. rashly or negligently.”

the case of State of Rajasthan Vs

–VVJoit;i in 2002 CrI.L.J. 3514 at para 9 and 10

‘V V’ as under:

“9. PW6 —- Ooka has not been
cross examined, still, his testimony
falls much short of proving the guilt of

(__r»._./

7

the accused. He simpiy states

tractor was going $§rith”fa.$t*’_.spg3’§§§i:»

Tariya fell down.

about the jerk; vlhtfas. ‘by

the tractoxf as the. _ Fl}q ” ;. . _,}§,’x;§P5.

Fmm h§S'*»     fgzctum of
aeeifjent   it does
    or rashness
on the part of the    _ 
speed of the :::~acto};    

disclosed.

10. If ' is' e  ~ the four

eye wiénesses tt’ave§}jI;ig in the

tmney of the real

V. The prosecution

usotfiigatzion to prove that

the e’4j:’ea;.e{;n for the accident was
the raslf’ negligent driving on the

<'—–(''''''–'*'''''''''''

9

conviction and sentence dated 09.08.2006

No.116/2004 on the file of thqleamedh”i’§¥:V’._(:’giéil.’_’_:Cit*ii

Judge (Sr.Dn.) and CJM,

dated 31.01.2008 oil

file of the learned II fiddl. are
heraby set aside. acquitted
of the 304A of IPC.

However, for the
section 196 of mxv
Act gmA¢he fine, if any, paid by the
petitionei9¥a§:cu${}:c§.”éi’1;:aif…”i’)e returned to him.

Sdf
Judge