High Court Karnataka High Court

Srikanth S/O Krishna Horakeri vs State Of Karnataka on 26 October, 2010

Karnataka High Court
Srikanth S/O Krishna Horakeri vs State Of Karnataka on 26 October, 2010
Author: L.Narayana Swamy
  (BY SA;'_V'K1.M:S}£--:EeA:§Li, ADVOCA'I'E}

IP€ 1'FifZ I{IC}}i ()()[}f{17 ()}? I{}XI{P€}X1f!\}(}X
(HRCUHTfi%K}iHTDHARWAD

DATED T}-IIS THE 26"" DAY OF 0cT0BE_E:;"'20:_~e..:  ;_. 4 

BEFORE

THE HONBLE3 MR. JUSTICE  NAf{AY}\TN}X_SWA?xi_Y A  I

CRIMINAL APPEAL No'.'15'29/2o_9"_4AV.'V': 2  "

BEHNEEN:

1. SRIKANTH,     ..
s/0 KRISHNA HORAKERI   ;
AGED ABOUT 23 YEARS,  . 
OCC: MECHANIC IN.-VRLe.:COM;P\ANY. A 
R/O vARUR~H_Uf-BL1,l;_ I '  
DISTRICT ;t)rL{~_1*RwA.RD.'  _

2. VIJAY, s/0 KR{S}:{N}¥} HC= R1\Ki¥3RI:._  
AGED ABOUT-2_'1;YEAfR'S,  
STUDYING I'I_'I_DIP.LC)V_l'x/IA =

R/O HUBLI, 1)_1sR1c'1*.EHARVVAL). '

3. SMT. MALLAW./_A  LAXIVH 
W/O KRISHNA HORAKERE,
 - .AGED»ABQUT' 45 YEARS. «
 A Occ: "HOUSEHOLD WORK,
'R/ Q 'H.u£s1,1; ~ ~I7)'IE3'I'RICT DHARWAD.
A V A V'  bv  * vs» ?§;%'§goaiif&v?gm

~ « IA-ND' 

" ~ . _V ': ~.i*H.Ej  OF KARNATAKA.

'  BANAKAR, HCGP]

RESPONDENT

\

and to pay compensation of Rs.15,000/– t.o PW~5 and

appellants Nos.1 and 3 are convicted for an offence

punishable under Section 323 of the Indian

and sentenced them to pay a fine of each”

and in default to undergo simple im.pTrison.n1ent=”forV.;3.’

months and in default to und..e1-go lsignple iien’pVris_on11ient

for three months and in lieu of-,su–b_stanLi«x}e lsenfitence of
imprisonment, they compensation
of Rs.5,000/~ each to.~P”vV{5 and in

default the _iteaelizic,d dnlder Section 431 of

the Code léfdced_urveVland paid to PW15.
he c_ase’–oft”the«prosecution is as follows:

is in the on 01/01/2001 the deceased

l”K1fislinEaf G’angara1VnHllChikkodi was on his way to his

fel~t.-‘giddy and was about to fall. Seeing him,

accL1se;l’i’lo’j3~Mal1avva Horakeri laughed and when the

it de,e_ease*d asked as to why she was mocking at him,

“‘:1ci(:t1sed No.3 abused ti’/e deceased in Vulgar words and

in turn the deceased also abused accused No.3. As a

result, on 02/01/2001 at about 1.30 p.m. uriienfiusifiiig

deceased was sleeping in his house, accused”Nos.”1:”t:’ane’d— ~

2 along with their mother accu.se»d»..No.?3hbeanie be

house of the deceased and questfionedi’

to why he had abused accusedfo.3 onth.e1p1:eifious”jday ” V

and at that time, accused No’.’b’10ws§ on the
face of the deceased, the deceased
on his stomac1″1′:ai1d with hands
all over the’ the husband of
accused “instigated and abetted
the offerice; the deceased suffered severe

pain;’in_ston1ach”and could not sleep and therefore in

d on 03/ 01 /2001, his mother

.5) took the deceased to KIMS hospital,

Hubli a.::1d’va’fter initial checkup, he was admitted in the

hospital.’ On reciept of MLC information, PW-15 the ASI

oi””Keshwap1.1r Poiice Station visited the hospital and

“”i*ecorded the oral complaint of the deceased as per E£x.Pw

i

4 and based on the same. case in Crime No.3 / 2001 was

registered for the offences punishable under Se_ctio’ns

323. 324 and 504 read with Section 34

Penal Code against. accused Nos.l

forwarded FIR to the Magis»trat.c24,AAfj» i

06/ 0 1 / 200 1, the deceased»’w.as op’e.ra’i;ed ;

course of treatment on 20(a)’l’, vvfdeceased
started passing blood-..t:hifoIigh_ at about 11.58
p.:m. breathed his lastiia jthe—h:o_s’};:.iitalZ”. is the further

case of the deceased died due to

the .4fj3,r’_’mthe’. accused on 02/ 01/ 2001.
Hence,A’SectioriV.e_§5o:g. Code of Criminal Procedure

wasiviricludedi-.and” after investigation, charge sheet came

,.¢.,tofi’Oe all the five accused under the

*- afores aid-« ns.

3._ ‘i”3:i’tie accused appeared through counsel and

deiliedthe charges levelled against them and claimed to

Statement of the accused under Section 313 of

\”

6

the Code of Criminal Procedure was recorded. On

behalf of the prosecution, PWs.1_ to 19 were ex£’¢hi’ined

and EXS.P~1 to P-24 and M.Os.1 and 2 were

The accused did not lead any defencev—-eifideri:ee..but

Exs.Dm1 and [)–2 were got at

examination of the witness»-i§s’.«.__issues’Were

4. The trial Court, the oral
and documentary Iby Hvjludgment
dated 30 / 09/ 2004 I to 3 for the
aforesaid by the said
are before this Court.

5. aiivdnéfare the panch witnesses to the

sp_otj«:.pEaAr1chanai*11a::E:s:.P~I and PW–4, who is also panch

‘ w’itnesstov”sei;<ure panchanama, has turned hostile and

h_isll'evidencje.is of no assistance to the prosecution. PW~

5 is rhother of the deceased. PW~7~£)r. Dattaraya

Baljurao Kulkarrii conducted post mortem. PW–8

i31*.Satyabodh21 k. katti got admitted the deceased at

i

KIMS hospital and issued wound certificate. PW«9 is

the Assistant Executive engineer who p1'epa1jeldljt.'he

sketch of the spot as per EX.P–11.

grandmother of the deceased. Pwf 1 1 is _t’l.1e– of ‘w

deceased. PW-13 SiddappaSon’1.appa

Head Constable of Kesliwa_purl’~Police f:lStati.QVn

carried the FlR-EX.P~ __13 to is the
Police Cosntable who”has7.spoi:ef1–l.:i:ofabout the efforts
made by him nab .th”e” . Dr. Basawant

Sangappa. ti-.e_at.ed~..”afivd ogiefated the deceased

at 1_9_– the Taluka Executive
Magistrate whucolndtietedtest identification parade and
PWs; ifiand 1 afe the .inVestigat.iI1g officers.

‘Lear’ried counsel for the petitioners submits

in filing the complaint. and the said

delay not been explained satisfactorily by the

V. p:’o4seci’;1tioI1. As per the complaint«Ex.P–4, the alleged

lilnlcilderit took place on 02/01/2001 at “H30 p.m.,

T

however, the complaint: has been lodged on

03/01/2001. PW–15. who is stated to have recorvde:(‘l*the

statement of the deceased in the hospital, H

that EXP-4 bears the signaturemof «ABI_it

contraiy to the same, PW–:_l_6

statement./complaint-Ex.P44gis froth’ reco’19c'(ed..V_VVin_V§ hisnli»

presence and denies the si_g’1*iatcu.1je found orii EXIDW4.
Hence. the learned coimsel %.sul’j’1njivts’~that Ex.P–4 has
come into erdstencei-uiider s,u»spici01,i’s»” circumstances.

PWs. 5 and-» aife__Ati1e mother’ grand–mother of

the +;leceas’el:}_., _re.spe.ctiVely.- who are eye wintesses

8.CCOFdi’I’1.g’ljQ the hp-1*osVe’e1_ition, are planted witnesses and

theijefore tiheifevidence is an improvement. In the

c.ofi.3.}.31ai’iitv?E?1§;.P-4,mthe injured has stated that when the

he was alone in the house but

cof’it.ra-fly the same, PWs.5 and 10 have deposed that

it they Were present when the incident: took place and

they made an attempt to interfere but they were

it “preventzeci from doing so. Hence, the learned counsel

T

9

submits there is Contradiction in the statement of the

deceased and PWs.5 and 10. Learned counsel

relies on the place of incident. PW–15 in H

has deposed thatrfhe incident hastaken the ‘w

house but PWs.5 and 10 have

same and as per the sketch ‘drawn”b3f PW9: as ‘per I33x.P–.:*

1 1 the place of incident is the per the
co1np1aint~EX.P–4 i§VVs.6 and 15, the
incident took ‘place outside 1.30 pm. and

the area such being the

case,a_ the A’ ‘ivi’._-pijosecudtiovn _ -should have examined
indepenci_ent Witne.s–s{“—.__S’ince no other witness, except

the;1’e1ative:5.., p’1″thex’ deceased, who are all interested

witness; hiavte been examined, it can be construed that

the has failed to prove the case. In respect

oft-he»._’inj’:t19ies sustained by the deceased, the learned

eoiinseissubmitted that the Doctor–PW-8 who admitted

°frhe”:patient at the first instance who issued the MLC

“”fegister as per Ex.P<O, has deposed that on

10

examination. he found two external injuries. swellirig

and tenderness on both cheeks and superficial abrasio.r1

and haernotonia on left tempero parietal regioriceplof ”

scalp. in his crosswexamination;”hehas de_posed’–.that

the said injuries are simple in ria_tt1–re. as

evidence of Pw-17, the Doctoifhvho

and also conducted. deposed that on
further examining it ‘th;’eltt_i’I.1jured was HIV
patient. the patient
developed? he died. Further
postmortem over
the that death is due to

septcacemic’-shock has a result of perforation of colon

” intreaebeiomirial hemorrhage as a consequence of

on the abdomen. The opinion of

PW–s.7–__”and 17 as regards the cause of death is not

it ~cogent”and hence the prosecution has failed to prove the

T he learned counsel farther submitted that PW.’7

it not a competent doctor since he has not treated the

<

injured, his op.inio11 as regards the cause of death

should not haw: been considered. The death"

injured according to the appellant is not becau;se..'_*o.f _

injuries suffered as alleged by p1*os_e'c'u–t:ii:ori"'ou<t for 'w

the reason that the injured was'».st1fi'esr.ing'=frorrr H'E\:f.__an;dA

for the reason that while t1'at1s_fusion'VefVb1ood_; tlfie

did not accept the sarne of the
injured and under counsel
prays to a11OW'_:th__€ 1 and 5
have been for the major

offence of accused 1-2 has been
sentencedfor two"simple injury and with a fine

of the fight of the order passed by the trial

court parties have confined this submission

under Section 325 of IPC.

‘~’v7x.”;.Lear-ned Government pleader submits that the

st.at’eI11ent as per Ex.P4 was recorded on 3.1.2001 in the

hospitai which is natgurai course of action and the same

X’

X

has been “treated as evidence under Section 302 of the

Indian Evidence Act. The said statement of the,inj_ured

was recorded and 15 days thereafter he _

the statement as per EIXP4 is _at par being ”= ‘V

declaration to reply to the subrfiissiioni’

as regard the place of ‘j/ifftf-i.t1ent”‘ the

Government Pleader per th:e’jew:fdence of
PW.5–10 and also as a.s per EX.P-

11, incident_to:ok_ pialcejihouse and it is
supported; i V

as regards the injuries
sustairiedéby he submits that the Doctor-

who treated the injured has deposed that

oiily two simple injuries and after the injured

deizeIop4e’d,»v__st.orriach pain he was referred to PW. 17 and

PW’;17~’–.’onv ‘examination found two external injuries and

V ‘later conducted surgery on 6.1.2001 a.nd opined that

Aitjhefl initial injuries were grevious in nature. PW.”/’

it “supported the prosecution by deposing that on

1

conducting postmortem he found the surgery made to

the injured. Hence, the Government Pleader

that t.here is no inconsistency in the evidenaje’ of..EWE3t V’

and 17.

Insofar as the evidence »5.’.a11d«.

concerned. learned Governriieitt Pieader. sthatd’

they have stated in~..their’meVi.denc.e’ that” they were
present when the incicient accused

were assau1ti*ngjd:eeceased in his death.
:;..A_C}o*-Lfeifnrnent VVV_Pvieader further submits
that the alenient View in the matter

and awardedvvlesser._pu.riishment by bringing down the

offence tinder«Section 302 to 325 IPC. Hence. he

‘foridisrnissai of the appeal.

izzaoth sides. I have gone through the oral

and documentary evidence piaced on record.

<

9. The statement of the injured was recorded on

3.1.2001 wherein he has stated to the police a.ftei’—-.»t.he

incident that took place on 1.1.2001,

accused 1 to 5 entered his house and asls’a,ulted.l1ilm-.1 K

recklessly and was beat on his stomach

admitted to the hospital_r’o_y his._niotl1er»–“?.an’d: gi’fandl’*a»

mother on 8.1.2001 and at 12.00 before the
police, he gave stater_fient–}Vi Inthis_i’st.atement he has
stated that on 2.1.2.001 fthe”v,ai’t-evrenoon he was

assaulted. hefevidence that the

incident 1.30pm and at that time
she was.__in_the._ the accused entered the

hoLrsev_ _Accu’seVd’No..l1 assaulted with hands and kicked

ac;c_usedlllll§lo.5 kicked with bootlegs. Accused

her son with bootlegs and accused

No”.”3 sl’a;3p’ed him with chapple. Further. she deposed

1′ that thefiaccused dragged her son outside the house and

lgooiired water on him when she and her mot:her~in~law

11 “PW. 10 tried to intervene. they were pushed away and on

‘K

the next. day, she took her son to the hospital and the

police were informed about the incident by thev.d»o:cto1*.

PW–5 in her cross examination has deposed””th.at::

was inside the house when the incident too}:-.;.jiVac’c. * _

10. PW.1O who is the

deceased in her examinationivifn.chiet’*s_hehas’idei)osed
that on the date of incf1d_ent’.sh’e”V’. house of one
Laxman and after hearing came out of
the house taken out of

the house iind:-‘Was”‘ass.ai;i1tecI…2)y7aI1 the accused, which

has resulted in 5’ri’eVo*L:s’ei.ri””u H to stomach.

11. the neighbour, though has

..itur1v.ioexti hostile, has””d’eposed in her examination in chief

of the house after the incident and at

persons had gathered in front of the

‘house oftéhe accused and she learnt that accused have

V”22ssa_u:1ted Krishna–comp1ainant. So far as the

.i'(_:Vo_f1ter1t;ion that there is a delay of one day, it is not fatal

<

the judgment: reported in 2006(2) KCCR 1202 that dying

declaration alone cannot. be a basis for convictionlland

the Cannot. be accepted in View of

circumstances stated supra.

l2. So far as the injtiriesleau.-sed

on the person of the injuredis eonzyerned;”the.eVidenCe_

of PWs«7, who conducted po4s’te-uniortern’ «.:(§\l€1′ the dead
body opined that deathi”s_Ad’ia,ie lspetieaemic shock as a
result of perfo’ration;””‘of– ifeolonp intra abdominal

haemorrhagev<asilf;a.'_ Cor1ase.qu.e1i(;e ofmblunt force impact

on they abvdoinen:§.l%5V'J:f8.:lwho .init1'ally treated the injured
has deposed that only two simple injuries and

after' -he dVeiv.e1oped.l"st.omacl1 pain, the injured was

PpW~w17VH'and PW~17 on examination found two

eX.t_er1na4l"-in]uiries which were simple in nature and the

int'erna1'i~njL1ries were grievous in nature and he was

operated on 06/01/2001. Thus the evidence of these

'''witnesses supports the ease of the prosecution that the

.. ,,.-giccused pave cornmit.t.ed\§he offence punishable under

H' Hkrnv

19

accused and I do not find any ground to interfere with

t.he well considered judgment.

13. At this juncture, learned counse}’Tt”or:”y:’*the
accused No.2 prays for reduction of pur1i.s’hme:n’t”don’
humanitarian ground and a1so.’Eook’i’ng Tat

also the family back ground of =

Government Pieader, initiadldiyy:’though_V_ agree,
Eater submitted that ‘1*s_for_’tneA to consider.

Heard both side_s.’d’ the socio-

economic and.[_ocVc’L1patior_’1 of accused No.2, sentence of 2
years is .__reduce_d =..t’o “year. Accordingly, accused

N02 ‘visyyeordw-icte’d’ for the offence under Section 325 of

Pena} Code to undergo simple imprisonment

“‘ forcne V V

A.,ct1<;rding1y. the appeai is dismissed.

3&5
TUSDGE