High Court Karnataka High Court

Sri Yogesh vs State Of Karnataka on 14 August, 2008

Karnataka High Court
Sri Yogesh vs State Of Karnataka on 14 August, 2008
Author: K.Ramanna
IN THE HIGH COURT 0;? KARNATAKA AT BANGAL.QRE° -  H

DATED THIS THE 1433 DAY Qf"'AUG_U'ST.;  V     

BEFORE  _ _ N
THE HONBLE MR.JUm{:E i{;RAMA,!§lF§A '~~ V"V  

CRIMINAL APPEAL. Nos. 1'.'~3-'«'i3{'V'__g_{'i)___;'&_;3_._'nl' cg§:14§og2oo5
a.1299g2oo7.  I  

EN cRL.A.No.1243/2007 3 _  % 
BETWEEN:     

YOGESH,   
S/0.JAYARAMA, 3.  .

AGED AB1QUT23A"{EAjRS,V 4' ,
No.53, THIMMAIAH R'CrA<I),=.  
NEAR BALAJI MOTOR,'  .   
SHiVANAHALUa, * V " ;  
RAJAJINAGAR, "~ '

'A BANGg3;§§;CiRE.  ,  .. APPELLANT

V "  [BY  §£'.«§_IARAYANA RED{)Y,ADV.]

».§.._H.I§;.;- V' '  " .
STATE': 6? ;;Aié2§§.i'AKA,

 BY KUI)UI?;----PO'i.¥CE,
..   f:'&'.P.IE3Y 3.1%.'.
' 'V V _ '«z~1;<3HT C0012'? BLDG...
 _ QANGAL-ORE. .. RESPONDENT

‘(Ev SR; H.HNAUMANTHfiI¥2AYAPPA, H.C.G.P.)

iiiiii

TPHS CRLA. IS FiLED U/8.374(2) C-R.P.C. AGAINST THE
JUDGMENT £’fT.2.5.2005 IN 313.124/’.2003 ON THE FILE OF THE
F’I’C-III BLORE RURAL DIST, BANGALORE, CGNVIUHNG THE
APPELLANT/ACCUSED4 FOR THE OFFENCE P/U/8.396 AND 201

OF IPC AND SENPENCING HIM T0 UNDERGO RI. “FvOR.V_j’i0(TEN} _
YEARS AND TO PAY FENE OF Rs.5,{)()Qf» FORVOFFENCE V
P/U/$3.396 OF 19C, IN DEFAULT OF:’PAYMEI§T FQ.FENEV THEY”.
SHALL UNDERGO iMPRISONMEN’}” FOR;-AATI. YEIKR.
SENTENCED TO UNDERGO IMPRISONMEN’i’–FOR 5 YEARS ._
PAY A FINE OF RS.1,000/- FOR T,¥iE4_OFFENCE P/U} OF; IPC, _ V’ ;
IN DEFAULT OF PAYMENT OF’ PAYMENT OF F2NE’~.TF§EY”‘SHALL ”

UNDERGO IMPRISONMENT FOR 6″MGNTHS,”B_G*P§i’: SENTENCES
SHALL RUN CONCURRENFLY.

an 1.1-      A

ASEEF',     'g 
S/QAHMED, .  ' *  "   .

was ABOUT :31 'ms,
R/AT'.NO.33,   *

sisrcaoss, 7raT..:’;A1§I f?1: ” –
arm mocx, Rg.;Aam:;A,g3zg;2_’«._V . ‘
BANGALORE.’ _ ‘ ‘ .. APPELLANT

(BY SR1’B4._V.?z§ir{5′,Atwf;%’

” ‘~.Vs1§A~’mK’cF ‘K§R NFxTAKA

av E§U}3¥J_R-.POZ_JCE,”–

RERIBY TH§,’S.,vP. P; – . .

I~£§GH COUR’i”Bi1iI;DINGS.

BANGALORE.’ _ .. RESPONDENT

(BY s_:é1H.HANUMAmHARAYAPPA, H.C.G.P.}

fiiiiii

‘1’-HIS CRLA. IS FILED U/8.374(2) CR.P.C. AGAINST THE

‘J1J}3GME2<P'F n'r.2._5.9<}05 1N s_.c.1:24/2003 on THE FILE OF' THE
"F."I'C–III B'L{)RE_ RURAL DiS'1'., BANGALORE, CQNVICTING THE

APPELLANT/ACCQ-SED~5 FQR 'I'HE-'.- omzacs P/U/8.396 Am) 201-

cc? IPC AND sE_1¢r:::r¢cz:~zG–Hits ‘P0 _UNI3<ER{§O 92.1. mg xorrrmy
YEARS AND TO PAY FINE 01? 335,000/— FOR THE OFFENSE
Pm/8.3% OF' 13°C. IN DEFAULT OF Pfi.YM=ENT F0 FINE THEY
SHALL UNDERGO 'iMPRiSONMEN'1' FOR 1 YEAR, FURTEHR

./'E/;,:,,:»~

SENTENCE}? T0 UNDERGO IMPRISONMENT FOR 5 YE'-AQRS' '
PAY A FINE OF RS.1,000/– FOR THE OFFENCE P[U,'S.:20i"Oi-3IPC, ~ ..
IN DEFAGLT OF’ PAYMENT OF PAYME?r§’P”€’.F’ WNEVTHE? SHALL.,
UNBERGO IMPRISONMEHP FOR 6 MONTHS,

SHALL RUN CONCURRENTLY.

mmz,
s10.AL1..ABAKsH,

AGED ABOUT 23 ms, ._ :


R/A'I'.N{).31, _  '

181' MAIN, PRAKASH .NAGAR.;_'

RAJAJINAGAR,      " _ 

BANGALORE.    'V   "    APPELLANF _ _

{BY SR1 R..$.AR’uN’ lézjmg; .}J.>V’..:::vF0§% M/s.’I’OMY SEQASHAN
!\E;E¥I§§J ; – ‘ :{ ‘ y>x: ‘ W’

Q25

THE STATE 5F..KARN}kT£ifA.’«.. -7
BY KUDLER mucg sm-mom,

_ . .BANGA¥:¢ORE£ RURALv–1):$f1_’__.’ _ .. RESPONDENT

* *.:B,f:-‘—sjR: }i. H&NUMANTHARAYAPPA, H.C’..G.P.}

iiiiiii

” .fI”‘3:s, CRi:4§iNAL APPEAL IS FILED U/S.3′?’4(2} CR.P.C.

V AGAXNST’ T-flE’JUDGMENF D’I’.2.5.2005 £153 S.C.124f’2003 ON THE
OF’ V FTC-.I£I B’LORE RURAL DIST, BANGQLGRE,
“3-‘HE APPELLANT/ACCUSED-2 «FOR THE OFFENSE

P.f{I]S{396 AND’ 201 OF’ WC AN’I)”SEN’f’E’RCiN{} Hlibk TO UNDERGO

R.i’.VFOR’.1{)fFEN) YEARSAND ‘TO PAY’ FIN-E OF Rs.5-,0G0/~ FOR THE.
” _ ‘~OFFEHCE P/U/3.396-G5′ WC, IN -D-EFAULT OF PAYMENT’ F0 WNE
vTI:iEf? SHELL UND’ER’GC’!_ IMPRISOEMENI’ ‘FOR 1 YEAR, PXIRTEHR

” ~ .$EN’I’ERCED TO BEDERIGO IMPRISORMEN? FOR 5 ‘£’Eh%.RS ANS) T0′

PAY A FENE 0?’ RS. i,000/- FOR THE OFFENCE P/U/S201 OF IPC,

IN ‘DEF’AUi.’I’__ Q_1?_PJ_F.?M_Em§ 0:? PAYMENT op FINE THEY SHALL
UNDERGG }.MPRiSONMEN’l’ ma 6 mamas, am’:-1 smrrgmczs
SHALL RUR GONCURREHFLY. 4

&?

Q)

‘mg’

ALL THESE APPEALS BEING RESERVED AND

FOR PRONOUNCEMENT OF JUDGMENT THIS ~ _

DELIVERED THE FOLLOWING:

» .. ,

All these three a’;*t:..:’

appellants] Accused Nos.4, 2 anti 5_,_Vin >

file of the F’l’C–III, Bangafiom Rum1’V”£».§gt ~ cfiaikngng
the order of ccmvicfion against them for
the oficncc punjsnamc un;1¢r%1s¢c{%i§;;J’2o1 of}!-“C. The

12.1. for ten years mil to
pay fine <3Vv'f*'.V~':_}ji._t»Ti'.'«,.. SJ. for cane year fiat that

ofihncfi 396 of IPC, further they were

‘ nmcnt for 5 years and to my fine

oifitnoc punishable undcr Section 201 of

IPC, SJ. for six months. Hence , they have

this appeal c than cormctzlcss and

{he order passed by the trial Court.

2. The mac of thc respondent/pmmution is that

“”V.VVI5;V{a’.2/K.hi¥udda1a’ 11 is am owner of Qtzaiis vehicle mum”

No.KA~–O2~–3532, the deceased Thyagaraja was its driver and the

said which: was 11% as taxi through Matha Tours Traveis,

Bangalore and the said travels belongs to K

According to the prosecution, the .;

three cases as well as split up :HfJ:&§.l/

and Accused No.3]

i.e., Matha Tours and Travgls nf}1& a1cI3A 2.’i382A”é«ud book
the Qualis vehicle: for was booked in
the name of 11: has paid
Rs.30o/- as 0:11; the evening the
taxi] V’ temple at
ivhc; had booked M.O.6 have
taken the with 3 small chiidmn i.c.,

boys p;a:;i?;Pu§ush§tha1fi;a, P.W.8/Pradccp and P.W.9/ Rajcsh

trip is casua} and lefi the place along with

the the driver at about 8 123.113.. on 209*

It is the further cm of the

” igxmsccution that thcmaftcr, neither the vahicle I10!’

Thyagaraja returned from the trip. Then,

“-é..w,i2/K.Muddasah tn: owner of the which: lodged a nzissitxg

on 3/4/2&2 as per Ex.P.31 in Kamakshipalya

Police Station. Accordingly. the case was mgistscmd as per
(‘a

Ex.P..32 in Crime No.IO3/2002. On 13/512002 P,_§v’.’3′:’ _

Kumar CPI of Chi!-cpct Police Station -«

infoxmafion and apprehended the “I

case near Shivanahafli, BangaIo_z’e.’_ V V M V

3. During the ‘ mvcéfigefieh
statement ofA-2, 3, 4 39, 41 was
recorded and also the was Iecotdeti

and after pest ‘aiztd other records,

charge sheet all the five accused
persons who are azrayed as Accusfi

N032, 4 an ofienee punishable under

AIPC bcfom the committal court. Since

and 3 were ahsconding, the case has been

of Sessions against Accuseci R032, 4

V and i.<~;—. ,. afipellants, after splitting 'up the charge sheet

aeeuaed Nos.1 and 3.

V’ After receipt at” the committal court records, karm

” .: ‘§«’I*€J:.Judge, Bangahare Rural Dist, took the cognimnce of the

and secured the pmecnoc of the appellants/accused and

afier furnishing the necessary pro-secufion papers and after
‘ if’

aw”

heann’ g the argtnncnts, charge for an ofieno.-;’ K ‘

under Section 396 and 201 of IPC cameto u u

Accused No.52, 4 and 5 that the apwflanéef

charge and claimed to be m*de’1*

levelled against the ‘h
examined in ail 31 documents as
Exs.P.1 to R4] along recording the
statement of 313 Cr.P.C. and
consiicring not acquitted’ . Since
the any defence evidence, after

he-aria’ g V. the learned counsel for the

_ appelhjritsf afier oonsiiering the oral and

evidence 133% on necorri, the tna’l Court

fin” the offences punishable under

% _sect:éc;~: 395afiidA2o1 oflPC. Being aggnzevcd by the said order,

” ” ‘T appellants have come up with these appeals.

Heard the arguments of the learned ommscl

for the appcliants in all these appeals and the

H.C.G.P. appearing for the respondent] State.

dz/,,…..: i ‘

-48:-

6. According to the pmsccufion story, the

A- 1/ Krishnamurthy took the said ‘A ” V

others Wanted to got to Mangalom raloafig

not the Accused N052, 3,4 and ‘5! (hen,

has come to a wrong oonc1usion’VL’uti3;’;§it the accused
had gone to the Matha a:i%1d hook the vehicle.
None of the hiiwrféfifikcn about the

presence of the : –*3′:<3u1*s and Travels at

the time ' or at the time of its
dcparmrwvi-. to hold that the appellants

2, 4 and 5 'h'avcL .it:~$;:vci¢c1"i.r;;%LL.thc Qualis vehicle driven by its

plriver The prosecution ought to have

arrangement through P.Ws.7, 8 and 9 who

hé.vg"';:1zcg"¢«i3yL– .a§.}:¢$§:apan1cd' the Accused Nos.1, 2 and 5 in the

V said "E5.Ws.7, 8 and 9 have not suppmted the case of

Vviltion and they were treated as hostiic. Noting' g

has bccn elicited in thrfn' cmss-examination. Even

VT the tzial Court has wrongly recorded its finding that the

"appeliants/accused accompanied the abscondjng Accused

Nos. 1 and 3 in the vchick: is totally incorrect. The Court below

\

hcaviiy relied on thc booking of the

appellants/accused Faiaz on 9/3]

and on their mtum to Bangalore the"


slgned' on the trip sheet EJLP.    The 

finding of the trial    persons
made an attempt     murder of

P.W.14/Ramalais1?=.iiappa:fiié”d%_§gyé-A.g§f_§%11;é vehicle taken
finm the ihe is tomlly
lcvcllcci against the
appcflanfis. ._ not made any voluntary

statements.’ exffzn vflicn” J Court: wmngly held that in

vfinthczgafice. of vcftuntaxy statement the Investigating

” “amt the place of murder of late.Thyagar~aja. No

r’mf;_’n ,a1 E33- :~.é whatsoever was smzod’ fmm the place

of afiegcd and no independent witnesses hm hccn

” ; cud” prove that thc deceased ‘l’yaga3*aja was done to

VA that place as said to have stated by Accused No:s.2 to

their voluntary statements. Boalcing of M.O.6 vehicle: and

Eéiging in the mgstcr as per E:-z.P.24 are all mlcvant only

against the ah-sconding accused No.1 and the said
10

%f)’;:»* .»:2″”‘

-:10:-

cimurnstancc cannot be taken as a cimumstan&._to. basc ‘La.

conviction against the Accused Nos. 4 5;,

to 5 never pointed out the resgiriencc«’Q.fV;’P.\FJ.4V

ooncacted story of the pmsecuticfii» the ‘sagas
in front afthc house V _

7. It is argued by i;h§_ Sri B.V.Pinto,
appearing fax}. V. D -appcllant in
Cr1.A.No. I426/ has fiailcd to prove:
that A-5;Asa:cfi:§§s.; statement and there is
no wflcfisx véitncsscs including P.W.6 to

connect Accfisgd %N;§;5_ of the which on 20/3/2002

_ __fi)¢y A-5 and that he never

:’$,:–VA3;’ A-4. Therefore, the fixst cimuznstancc that

héis– Z thfi trial Court is totally incorrect. The

V «gvidcagée. on moord is Who}: of matcrial omissions and

H u which cut the roots of the prosecution case and

or trustworthiness of the prosccutrlnn witnesses to

VT that the appellant/A-5 was also with the company of the

“accused to take the vehicle on 20/3/2002 with a pretext to go

to Mangaiorr: and committal the murder of Thyagaraja and

%%%%%%% M.

K

abandoned the vehicle. Hence, it is prayed that

allowed.

8. On the other hand, Sri

counsel for Accused No.4/Yogesh. flifim *

below fiailed to appreciate the 16. it
is argued that the trial Q ».eix.the
evidence ef the accused
persons on that at the time

of booking Eflvcfeze present. The ma!’

Court £0 mme by P.W.6 that A»

2, 4 and 5 reijfiqnet in his presence on the evemng’

S of 201;;/2302 whee t he gamers went near the Shmztixnahatma

Where it had picked up P.Ws.?, 3

9, ””who are sand’ to have traveled in the taxi

‘ thef’é,ecns;ed persons. Therefore, the evidence of

_ ee”–x%xx(.c3 d5.«.g* not inspire confidence to believe his evn:l’ enee.

A to P.W.6, he rises not Imow who were travelling in

M.O.6 on that day, so axse the trial Court has

azmagly beiieved the version of P.W.l4 travel agent of Goklen

Travels to connect the appellants, that on 9/3/2002 the

15%

4/
422-V”//)/I/V’/l

-: 12 :-

aocuscd persons booked the vehicle to go to K

after 2 days they mturncnd from

This circumstantia} cvidcnccV

prosecution has hem,

thcrcby, it came to a w1png.vponcl11si;f§:; théappciijants hm
booked the vehicle would go to
Mangalorc trip Since P.ws.7, 8
and 9 have 1.fl1’__)V __i:v1’écpcnd¢nt witnesses
have 1astv_sa*:.u:I; of the accused to
come; tgifia “‘th¢ ” appellants have committed

murder of ‘robbed him and destroyed the

_vVcvide1¢1c§¢:”tE2zr tftcmselvcs for punishment. Hence,

ha allowad by setting aside the order of

the ‘anal’ Court.

Chi other hand, kaarncd H.C.(}.P. appcaijing for that

“2t:f $’,E*O11d§1it=/’State in all these appeals argued that the final’

has rightly believed the version of the PIDSOCHHOII

that 10 days prior to 20/3/2002 the accused had

vehicle in Golden Travels on that day all the mruscd

persons went to the Golden travcks and booked the vehicle to
7″‘
¢,:,»”‘””: .

-: ‘M :-

book the vehicle for hire basis and the same

by the pmsccution by examining

Hence, submits that the appeal nofi.

consideration. and prays for dismisgéfl of tfié’

10. Having heard. fihe ccmnscl
for the appellants and for the
mspondcnt] Stage, — consideration is
whether the passed against
the is pcrvcme, illegal and
If fér any interference?

11. etnfirca the prosecution rests on the

c{vidcr3.g¢A.A. There an: no eye Witness to the

‘=.:»r_ latc.Thyagara}’a., the dxivcr of the vchich:

._ “brother of the dwcasod Thyagaraja, the

V as a driver in a taxi in Maths Toms anti

.. A”‘–r; ;:at*é3§§. Vfijayanagar, Bangalore. The evidence of P.W.l

that two months after the death of his brother,

‘T _ i1-imgclf, his mothcr- c.w.14, Sistcrdn-law/C.W.15 and they

“saw the appeflants/accused in the Chikpet Police Station and

along with than another aocuwd was aiso there in the police

5’-

1K:?l”T:7.

-2 15 :-

station. He came to know that the appellants

other accused persons took the Qualis vch§§_:]£:- _ V’

which his brother was working as a Hc7§_ie:zm 5 I

to 3 the clothes and also M.os.4 and ;b 1a§’1c

tied to his waist. The most $v~2tneasf”_:v&h§:i:” thxnws ”

light to this case is the c:i;i<jVcncc;z'df *f5g1*};2[§{.M£idciai2Lf1, who is
the owner of the vchich: to him, he was
a retired cmpioymég of and he took
voluntary gnd purchased a Qualis
vchick: whenever the services

of the used to ml} the deceased

_ 'F11yagafjz4a}a.to fifehiclc. Therefore, on 20/3/2002 he

A' to take the vehicle to Mangalorc trip .

to 20/3/2002 the my same vehicle was

' _sentAf&2:.r hiic.' thc deceased, after rcturnzh g fium trip the

" to park the vchicic in front ofhis house. When

' took the vchick: on the evening (£21/3/2002, he

return alongwith the which and than he waited for a

iéay and scarchcri for the vehicle but his seam}: was in vain

and than"-cforc, be lodged a missing complaint of his vehicle as

'

_–a 16:-

well as the driver at Kamakshipalya Police ..

Ex.P.3l. The vehicle was traced

called by the police station

was found rncar Bcllaiy and theytagk him t’c. B?ena xy’ H g with V

the appcliants and fl 1crc, they
went ta Vaddatti and camca was parked
in a distance of ,1S Further, he
came to know ‘tiiggx by one Krishna and
was iifgf one Prasad/P.W.4. The
magma; the vehicle was erased and

difiérent wés he idcn@ed’ the vehicle cm the

_._basis fine com; vehicle and also on the basis of the

‘rghAag$}s number and found the photocopies of the

r¢’%gisfj;afl4-tfadxfi and verified and compamd with the

R;-C..B5}3k. His evidence discloses that he was the

pf {flag vehick found near flu: housc of P.W.4/Prasad.

V1fhe.’ p’Ia§ccut:ion examined one Sha1@/ Sistacr-in-law of the

Thyagaraja, her cvidcncc also discbscs that her

bvmthcr-2′:n-law Thyagaraja was missisag on 20/3/2002 and

peficc inibrmeci them about the thmwiug of dead body in that

1?

tank and she identified the clothes worn by

20/3/2002. She: identified the dyad bogig; 33,?

photographs. P.W.4 Prasad is the

more relevant. According to him’ V» and

also the appcflants/aecuzsgd a§V—‘wé-Qljnas-. by
name Krishnamnrthy. the accused
No.1/K1ishnamuIfl_’51y._is which is at 30
kms away he told him that if
any Z? and othcr vthiclc, he
will a:rrafi_-gc fern mrixnflxs prior to 14/6] 2002 one

person by’ brought the abseonding A~

xhousc and intmduccd to him and at

that he had a Quahs’ vchick: and

arrangement to have it to Jinda] factory

for him }’Ii1 turn, P.W.4 told Krishna that at prcscnt it is

possible for him to give the vehicle to Jindal factory and

wait ibr anethar 2 or 3 months and the said A-

fviiéishna rcpeatcdiy insisted him in make an arrangcmcnt to

thc vehicle to Jincial factory on hire basis. His evidence

is also clear that the said Krishna once had brought the said

, ‘J4
‘ ” 41%.,”

,4-“‘

that he will send either lorry or other vehicle to _

on hire bass and he has also seen fixe vet-iic;e.:_jj b3} v

Krishna near his house and the “ae1id

materials were seized by the pibseizoe cf ;

on 14/512002. P.W.5 Shiva the
aPP€HantS/accused other
witnesses. Aeooniialg fiibnms prior to
14/5/2002, one he-ad jifiéde goiw Qualis vehicle

to Vaddatti ii; is prepamd to send the

vehicle ._ him to make necessary

anangemexiisf’ In the absconding Krishna

V to l4Vf6/2002 he saw the police as well as

of P.W.-4 and also the accused pezsons whey

in the aforesaid cases, which clearly

2 indieates has A~1/Krishna km brought Qualis vehicle

‘f4-sac}; véag’ seized in this caee and requested 1==.w.s and

A that the necessary arrangements be made to hilt

fi_1e__§\:ehiel. The evidence of P.W.-5.4 and 5 disclsascs that they

iiiaave not men the accused prior to 14/6/2002 and they have

/3
7″

‘_ , I, .,
¢-_../

seen the accused only on 14/6] 2002 but appcflamgg:

the P.Ws.4 and 5 and also the vehicle.

12. According to P.W.6/Amgrraxgath V’

Tours and Travels for the last ahc:

P.W.2/ Muddappa, who is the tlié * A T’

he was sending for hire thg;..dVVé§t:e.ase:§i was its
driver. Acoozniing to to the death of
Thyagaraja, the dcc.t:a_sed ‘Q-is in the Qualis
vehicle tsgp. the vehicle 54.0.5
before the appellants had gone to his

oficc to ” from that, he submitted’ that

_A~1 to his 01130:: and tokl him that he

trip and along with him aocuswd

Court wen: also there and they had paxi’

.Rs.3{) G[- ‘adva’ ncc. Since the accused A-1/Km’ hna had

_, through mobik: and he sent the vehicle through

times’ and to that place with the instructlaons. The trip

VT was prepared by hhn in the name of Krishna, which was

over to the deceased Thyagamja. He retained the

carbon copy of the trip His evidence is further clear that
E s

-:21 :-

neitlxer the vehicle nor the deceased Thyagacraja

afier 10 days and the whexeabouts of w

Thyagaraja were not traced and P.W7,2

to his travel om amd in turn heyvas ‘imgizmed .’tb _ gy }hag”~,cf ,

not received any information. 133* as
weli as the appcfiants ‘affioc identified
the accused persons who to book
the vehicle. He of trip sheet to the
police. To tha§£a’fi1ahazar EXP. 17 and
he has .. Later he came to know that the

Thyagazrajaf mtixtiefial he mcntified the deceased on

‘V the bgeie of the shown to him. The evidence of

indicate that on 20/3/2002 the

pexsons who am arrayed as A–~2, 4 and 5

Z accused A~1 and 3 the Matha

to book the vehicle and the vehicle was

« the name of Kfmhna. Of course, the appellants

Vcxaosis-examined the material witnesses and nothing worthwhile

been elicitw by P.W.6 that on that day, they have not

accompanied the abscondhzg accused to book the vehicle and

%..,r”:f

subsequently, on 16/6/2002. P.Ws.7, 8 and have.’

boarci) ed the vehicle on the 13gb’ t1 VofV

Mangalom trip along with the L.

aocustzd I and 3. P.W.7 that” the V

appellants/accused in th§:~..§’.hiIq5ét”§?§}i;§§’.f§ta1:i{ifi”fi§1 pzior to
that he has not seen ‘V /Pradccp and
P.W.9/ Rajesh ésecn the accused
before and 0113.13} they saw the accused.
Since P.\FIs;7 they went cross-

cxammecizat has been ckicitcd to

show that of: ciayt boaxdcd the Quaiis «thick in

_go along with the appcllanm. The

milled only an the evidence of

P;iR?.:f§,1.VK. and P.Ws.1 and 3 brother and sistcr~ia~

V Jaw oftkxc P.Ws.4 and 5 Prasad and Shiva Shankara

are acquam ted with the absocmding A~1/ K115′ 11133

._fhe”fequcst made by the Krishna to make arrangements to

‘j the which to Jindai factory and they have seen the

“appcllmts abng with the police and the police identified’ the

vehicle wlafich was parked then: and seized the same.

13. The entire cast of the prosecution rc§té

ciztumstanfial cud” mace and thc pmsecufiaon is V

prove the following:-

(a) Whether the appcflantsl ‘:2, ._

with the abaconding [11-‘3V 0.6 ” ‘ L»

for their trip Ma;H7§é3?1E”~».9n 3] from
Matha Tours V

(b) whemerg:1;¢ the driver of
vV\v:u”.*’1′:Va£:t11¢’:r he met with a
(C) i8Fh%:th¢f in all these cases caused the

% ” hon3ici;£a:1vd’eatvhofThyaga1″aja? And

M.O.6 was rccevcrtd on the basis of the

1 stattmcnts of Accused N032, 4 and 5 as

35, 39, and 41?

A’ ‘T ‘i’o prove the first circumstance, the prosecution has

% rciicd on the <1-rai evidence ofP.Ws.2, 6 and 14 and the:

'W cvidcncc Exs.P.1-4 and 17. 30, according to the

Evidence of P.w.2 that in mg yam 2000 he had purchased the

taxi M.O.6 and it was being used as taxi by the dmcasad

Thyagaraja and he had taken M.O.6 on

Mangalomc trip. Whereas, P.W.6/praprlietor gf .¢

and Travels deposed that for the he

said travels and he knew P.\V.2/hv!uc'vii1.aA1;é£h

taxi M.O.6 and he used to e1n'ver

Thyagaraja. According "A-2;I'§4- é;.xg1 5 éi¥ldng" with one
Krishna had come to " to book the

vehicle fer meg; was booked by the

as advansw. As
per the "sent through the deceased

Thyagaraja Temple at Dcepanjalinagar on

jhe eyeigrgieig of 25/3,' at the request of A-1] Krishna and he

ghect in the name of Krishna and the same

the deceased. Neiiher Thyagaraja 110!' the

V yehicie' firms: the trip and on 16/6/2002 police

N K appellants in all these 3 caxs had come to his

demanded the trip sheet which was booked by the

VT appeflants as well as the absconding A–1[Krishna. Thcrefcsrc,

" "be furnished the copy of the trip shwt, which is marked as

EXZP. 14 and the said trip sheet was recovcmed under Ex.P. 17.

Admittedly, Ex.P.14 is a carbon copy which clearly':

that it was booked in the name of absconding V'

and latc.'I'hyagaraja had signed on flzenasamc "

that a sum of R3300/~ was paid .

P.W.6. He admits the contents 43:33.9. 1?; it is’ = V °

am same omissions oonfladififioug in of
P.Ws.2 and 5 regarding ¢;=%g4;:md A~5. It is sczcn
that no suggestion of the A-2
that he was not of A-1/Kr1shna’ to
the omcc- __(>f _fi3cAVVM?ath£§’TravcIs and furthcr it is not

suggested f.1;é.§;scs that the appcllmlts did not

V me. mg’ ‘1’3o}icc.Va1E1V_V_ p a111ci5Las to the oficc of P.W.6. Therefore,

has behaved’ the version of P.ws.2 and 6

14 under mahamr Ex.P.17 which clearly

indiéatc that X20-03-2002, A-1, 2, 4 and 5 had ac:compamcsd’

_. i,”,”‘*?lhsAmzxiing ‘K1ishna/A-1 to book the taxi and P.W.6 identified

,

15. The next circumstance to show that the Thyagaraga

a taxi driver and that the pmsecution is successful Em

proving that the deceased Thyagaraja was the driver of taxi and
Kaw-

W . _

Muddajah who is the owner of taxi. Apart flora of

P.Ws.2 and 6, the p1’OSCC1I1i011 hag ,

bmthcr and sister»-in-iaw of t}1c»d§:oca;.éc:d wI1o have.{1e;;os¢§xi

oath that }atc.’I’hyaga1aja left thé to trip V

as a driver of the vchickv in a
tank and the police autopsy
through the and photograph
of the dead identified by P.Ws.3 amt
4 in the indicates that deceased
Thyagamlja was taxi and on 20/312002 he left

the house dyivcrxéf Since he did not return from the

_.. _t:rip, and ts; know that the deceased Thyagaraja

stxangtflation and his dead body was thlmm

ckcumsmnm is that whether the death of

H H ” ;was a homicidal. In this behalf, the cvkicncc of

§?.’\§?V.vIE”>”‘:va*ho conducted the autopsy over the dead body and

the post mortcm report Ex.P.25 clearly establishes the

X homicidal death offixyagaraja. Acoording to P.W.10, he noticed

adcadbody inatankofhisvfllagcaadinforzmcd thcpolicc

49.

-: 27 :-

through Ex.P.2I. The evidence of P.W.16/AS} who

Dabaspet Police Station, registered the UH}? case’-«ten

of the Ex.P.21 as per Ex.P.16 and tie.’ V

per Ex.P.2:2 and autopsy was s

Considering the evidence of the

resident of the village coupled –evide1ieev–of.vi5′.W.17, a
constable who was deputed and also
the evidence of P.ws,;1, e14,”*1s;, 1.63.9′, and 25, clearly
indicates flue was by
shangulégfiag was thmwn in the tank by the

assailants evidence. Therefore, the

V pmseetgtion éatébfisfiilfid the homicidal death of Thyagaraja.

i f1’he”1;ext point as to whether the prosecution has

and 5 along with the absconding accused V

” me for the homicidal death of Tyagaraja. As I have

” the end’ enee of the pmseeution witnesses, it

‘ .;1c,azg5that P.W.6 has identified the appellants/A-2, 4 and 5

law aeeesmpanied the absconding accused iifshna to book

taxi and he had seen the taxi near Shanimahatma temple,

fieepanjalmagar. Of course, the proseeumn has examined the

three boys who had seen the deceased

driver of the M.().6 but thcy have 111015

prosecution. Censidcring the

Ex.P.39, as and 41, it clearly that_¢nT they VA

had accompanied A-1 ‘vu;hic1¢’ ‘byhaiazmg the
vehicle for Maragalom anti _his murder by
strangulation a tank. The
vohmtary with the mccwczy,
dearly £ii’i:”‘:*£:%sponsibhc for committing
thc mmtihst cit”:t’twv: absconciing accused A-1

and 3. Ofooilifse,’ ._ same minor emissions and

4… V;pont1’a:§jacfibns in ‘ti”»£:,,_FYi41flncc of the prosecution witmzsscs,

159$: ‘bf V major, though the accused made: a iittlc bit

evidence of the prosecution witncsscs but

‘Thttempt. The trial Court clahmatcly d;is::.:us%

” ..cv§defic~é of the pmnsecution witnesses coupled with the

V V evidence. They have proved each and every
cizfcflmstanoc to link the chain. Therefore, it couki he said that

flae trial Court has rightly appreciated the evidence and has

come to the fight conclusion in convicfiag the

sci:/”‘

V. ; ,,

appellants] accused for the aforesaid charges

them. Considering the facts and cum’ Instances of V’

sentence imposed by the trial court against fa: ‘A u

{be aforesaid otfenoes is proper

require any interference. The any= . L’

mlalmtion ofthe sentence .. M H

18. Hence, do not find any

perverse or inooncct findingeiiinv and

sentence pass¢n;n.ee1g.+ three appeals
am liablcto _

19. Jagpeals are dismzmd,
ozticzeoxf ani mxtence passed bythe

Judge