. .._. . …Mwx…… …. …-.u.u-unnn q-us.-an uuunl Ur Iv-\KNl-“ARI-‘I Hifiifl COURT OF KARNATAKA HIGH COUR7 OF KARNATAKA H36}-{
…….. ……..;
IN THE HIGH CGURT OF KARNATAKA.
nmsn ma was 21 TH my or
was Hownzm am. wand;
W’?
THE Hcx’aI.1; ma. %’re.«..13,’,&m§’.*%;z
i!;$0’32?2=%.n
are .HI1*IGh’4E’P?s
mm: % aawr 32 -329.35.
‘axe zcamxawa VILLAGE
1 _ . 3 Jsmsrcaaa mzux
… IIESPONDEWT
pmmwrm 3.. crmam, amass warns)
~.. “””‘I.’EI3 cnL.A. FILED U/S. svemataz
*»_&’*+»£:r»’;.:=.c BY craze STATE 9.9. mp. my swam
PEAYIHG truer mm rzcxwsw cwm: my an
* Pnzaszua ‘P0 cam? LEAVE we FILE AN APPEAL
AGKHWST THE JUDGBHENT DT. 26.12.2001 PASSED
Lg.
3′! man. c.J.w’n.mz> a JHEC…
c.c.1~:o. 212/2001, ACQUITTING ms newsman-
ancussn ra rnz orrzxcz PUHISEABLS wig; 3gs_
or IPC. V
rnsmmmm.mmM”¢mmfirfi¢m7k
nmnms arms my. 1.1. .r._,.. nm.1*vz?;n
THE FGLLOWIHGI –
annui#13W
The state 13% éfifhallenging tha
order at ¢6§aitt3éi:’.’
21 K the prosecution
that:1cz_#.’ #!:»ant 10.00 a.m., at
Knnalfiéttée when PW.2–Gowraxma
“§r§aaV ‘V water near the Water
‘£*.{m1: ,= garage a quarrel batsman the
:5V.___’a.cc”:u#£::! mallama) regarding
7§:;L’ ‘4ara.ter. on the spur of moment,
§;§ é~_.5aid quarrel, the accused picksd-up
lying nah.’ by the placa of
.c$§:.*cu,rran<:e and assaulted PK. 1 on her head
3 " and pushed her. she fell down and
– ‘swan: ‘an nun-I|\uVu”‘\IrII\l’l Iliiuilri NJ!” i\l’\KI’f\L'”\¥\”
QL.Q§–i/’*””:’~1’L
.-;-upn- 1-I-avail’: Va-I I\l’Il\l”f”‘If”‘I\l”
-Ina! u gygnu vr cu-«uuw-\:n:\n l”lEL7I1 LUUKI OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HtGH I
suatainad fracture in her leg. is
the dlaughtar-in-law of P8121.
supported the case 01′ t_:_h9__ pz~¢3*s”e”c:.’i1’5′:i.”é-1:1’_’ »
has stated that. wharf, I:”‘«1’azj”a:é’.i.~:§.’_v”~ .
tnn:.:the.r-u-in.-law were .i_”at:_e z’;A A”‘::§;é§’ar”j th£§
public watar tagk, ‘£mr;cu4′:ta’ti–.. and
pi quar1Eia7l_” PW.1 in
filth? l”é1:1¢:’q*’}§Sze£:’.’ -.
” ayewritnesa, who
1nte73;v«ene’d”V” “ei§paz$§ate the quarrellinq
p»ora:>n;§;,_ . ” fihat time. the accused
a.§i§ai}§§t§d V”iian:_…..&;1sa. She states that tha
.:颢u£.§dffi{i;.ked up quarrel at the times of
‘Eater near a tank and aaaaulted
and also pushed her. In that
pzguéc.-eas czertain inj uriea and frzmtura mare
. __..éauaed to Hallazma.
4}] Pw.3-Shivmurthy has stated that
m’.1–hiallamna is his mother and W.2 in
#§_.uwv*~k~«
his wife. He is not an eyerwitnesavV.*i:’§’.g:ha
incidant. Further he states
who cant or the vi11aqe Va»nd
back, he came to know ib¢*gt..:’tEe;
93.4 is tha Panch”iV__wi,t::.fi#s;t
mahazar. HL5 iaii 3€>nf!.i–f£1F”l&.B§ of and has
has stated that i1ig ‘me 4.::’f£:’€:vAA»A,:Itnow that the i
injuries are due to
the inc.idén1~;”-“iVn’
L5} ._ eyewitness to the
incideirmi * iri” H9 is none other
“~z;raxi:’&s»§V::z_i____AA:::£ PIL1. Pfi’.’7 is the
A”I_n?§;sti§_a’tizii:g* ofricer. He states
reqai’dinigi’.””ii’:__iiécaivinq complainant and
.. V_,.¢.n. .. ..n…..-…-W». nlun \.ua…«u ur ISAKNAEAKA HIGH COURT OF i<ARNA'rAl-(A HJGH COURT OF n(ARNA1'm(A 1-ugl-
'tlfi cf mahazax as per Ex.P2 and
of 149.1. He registered the case
. -'–1'§5;§a';:in.st the petitioner-accused and
V*V§.:'v'"-icsrwaxded the FIR to the Haqistrate and
after aonplation of the investigation,
|)ff\f'\"\ I..I£\H_I Ll|.:I_ns:.a-n-gnu." ._. –.– —
filed czharge ahaet. mus -Dr. B.H.vV.iE§ngah
states that Mallazma had suf£araa:£'_:""gi.r.ig§§u:zes:;_;ia_
injury . Ex . P3 is the mspunci' " 'V .
issued by him.
6} Thu re-appza:ci}a.i§ian bf. isirgl and
m-ousmentary evi’§3anc.:_’M’._ Vi;*£a,=.;§&i»a xtiiat the
incident occurr§ri…:i1§anaii§VAAé:::g water tank
and in of mcxment,
the iipicked up a club
lying néarbyi Hallazm on her
head. ‘1’he’~ii;,j,u£y.”V;ei}1a:’§iained on the head or
any A’gx.i.§.voua injury’. Accoxding
.:.’I;*»::.m’:<,::§"r::,'I_V is erroneous and
§ha,_s§§a@L¥§qfiik$s.¢intexference …. in this
~ _ following order:
‘fh¢§”‘AapQi§%:a:_:’. : is allowed. The order or
_ g;§uittaI_fiaaaad by the trial court la set
V” f_r§si&é;,flT The reapcndnt/accused is held
of the or-tense 11/3. 335 of I.P.C.
though, as the alleged offence is
V§ithauz. pxewmaditation, he is guilty af
anus. s..-uuau wn nnnnnanau-u ruwn \…_.I.4};nI Ur I\P\l!I’Cl-\N’\l\I-I l’HUI’E L..UUK| U!’ KARNATAKA FHGH COURT OF KARNATAXA g«fi(;{-1 CQUR1 9;: KARNA1-AKA Hie”
flfiumuéak
uuvuu ugqfnfllil urn I\r\n:’r-ur-u\r- I III-PI I \w§J\:l!\’ ‘LIE’ I’\l’|l\l’I!”\i!”\I\l’\ l’II\Jl”I LQUK’ UP
the affence punishable undm: secti§éi_:”‘.335
arzf IPC ..» ina tead of ordeirgi f I __?;:*.?:.’:_::.*i_ V
imprisonment. the resp9;1d§ntla”¢’::§i}af§€i} , ” .
being this first orfendeg: 13..:’o£d§z{§:i”V§;:a.:”h§ i
released on prc:batii;ii£~…V_onA”‘ lie’ mi’
hand in a. sum gaff 1?.:{.n.-~$VV’V.’_3.”,_:~t3’G»£’3A_,f’-.iiiupasa; Fifty
Thousand) with fine like–sum
and on aiivvithat he will
muintaihf hahaviour fur a
perivbdyi’ * :3′; _ year . The
directed ta pay a
caug.’;*.»m_:;s.i4ti:Vq-n”.”‘ #3:’ 11.5.20, 000/ -‘ tn the
‘-;f.’ow§i$;iannt–PW1 and that amount
.V:s’h§1if’b,§Vvigiépeaited within a period of two
mcsntnsi i iirrom today, railing which the
;aa.tf..tI$.i:.. bu listed before this court for
‘A”i§¢E>aitin or sentence for the proved
V’ wt>rIez:ce. The trial Court shall report
the ccmgliance cf the am».
The fan of Amicus Curiae is
FLs.5,wO;’- {Rupees Five Thousand)
state sham pay the 3.’ee__,t,;;c; tf’a’5e”” % k
curiae.
]$R*