High Court Karnataka High Court

State By Deputy Superintendent vs Sakrappa Ramalingappa Hugar on 22 July, 2008

Karnataka High Court
State By Deputy Superintendent vs Sakrappa Ramalingappa Hugar on 22 July, 2008
Author: N.Ananda
IN THE HIGH COURT 01:' KARNATAKA  

CIRCUIT BENCH AT GULBARGfi»_.*'  '  K  v 

DATED mis THE 22% DAYWQF JLEI;1"2:i):tf}8""':: 4- _ _: "  

BEF0R_r.«'}.__ % Q
THE HON'BLE MR;JL3.STI(§E,_f§'.ANA3fi}'£;   %
CRIMINAL APPEA1?Né}S53 6%'  
BETWEEN:   _     

State By D{2p11tyA.SupcI*i1:a.t¢:1.;1d;*:1;'L:'£V   
Basavana Bage.wjg1d,i Stzgb-E)i$ésiqn;..VL'*,__ '  ' ...Appel]ant

(By  Des.éi,'---Add1;'S§'E5)

1.   Hugar

    Hugar

 '    Hagar

.    Ramaha' gappa Hagar

'V 5. z  Basappa Hagar

 ., 6:» Vlvéaju Biddappa Hagar

  Parasappa Sakreppa Hagar



8. Chandrappa Ramaiingappa Hugar

All are major

R] 0. Kudarisalavadagi,

Basavana Bagcwadi Taluk    ' é '
Bijapur District.    ...Respbn§;e1its_'  

(By 813'. Ashok Haranahalli Associatés, Aidv-fica1tes)~     '

This appeal is filed undéf"---gectifinv. é7s(1;v', 8g?..1g3;._,.cx:£1=>.c.,ff

praying to grant leave to file an ap§;cétI,against. the _i1;_E(i§7{}6nt dated
09.19.2006 in Sp}. Case No.21/2'G(_)':3, on thsy file of II Add}.
Sessions 8s Specials. Judge" ~. Eat  Bijapur, /acquitting
respondents / accused for .913?-.nce.és puriiehable under sections 143,

147, 324, 323 r/W 149 [PC &ndL_sc%<:ivion'3(3»)(x}_of the Scheduled
Castes and Scheduled Tzibes {_Pre:veriticnV of–.}§t__r_r§cities) Act, 1989
and etc. * " . I .

Tixis; c€:i1ningVV»én__farfadmission, this day, the Court
deiiverefl ‘the-_ i’oi1owi3fig;~ ‘

” ‘s§J’DGMENT

pasfiiflfigntsl accused were tried and acquitted. of

A §fi”cnces,’pu;a;§s2aab1e under sections 143, 147, 323, 324 r/W

H for an ofiencc punishable under section

3(:}(x) “*§r'{he Scheduled Castes and Scheduled Tribes

(?rej9*efifion of Atmcities) Act, 1989 in Special Case

2342005, on the file of :1 Add}. Sessions Judge at Bijapur.

‘ Thcrcfom, State has prcfcmed this appeal. :
om.

2. i have heard Add}. State Public Prosecutor fp’fiT_Staa1te.
I have been taken thmugh evidence %

judgcxcnt.

3. In brief, case of prosccufixigg V-V ” V

The prosecution witnesseg L.

to Scheduled Caste. They axe”£e§§§¢e;;ts
village, Within the Bafigéwédi Police
Stafion. During some time

prior “”” 3 had supported the
and he was the

succcssfui accused were in the opposite

‘_ :t§1jicr§:fo:;¢,”*th¢r¢vWas enmity bctwccazz PW:-3 1 to 4 and

H 2 at about 5 p.1n., PW} was in from of

–V thekizqiifig bf; Halappa Waddar. Accused 1 to 8 formed into an

assembly with the common object of asaaulting and

“‘i;3;1i:£:fi’1:ion,aJ1y insulting PW1. In furtherance of such common

‘”bTbje-ct, accnsecl 1 to 8 abused PW1 in filthy language,

accused. 1, 4 and 6 draggad PW1 up t0 Birappa temple, while
(U;

other accused fistcd ¥”W1. On seeing the
Ningappa Chandramappa Waddam, the father _{:§’i”P”.-if _
and rescued PW}. The accused abuseci ‘*b.1;1’f:-.
name of his caste to insult him
was lodged against accused.V,Affier i41«1vt_:§ 3tiga.1:icV>.*.3.V–, ..

was filed against accused I V’

4. On behalf 7 were
examined. The ifirosecution were

marked’ znatexial objects were
marked _ as “B/§;’-53; V’ ” ‘

5. is judgment of acquittal. This

the judgment of acquittal, if there

Compeiiing reasons.

fnom evidence of PWS I to 4, occurrence

tin fmnt of the house of Hulagappa Waédar.

V» contents of spot mahazar and mugh sketch would

.. 1;:x»)::.a1 occurrence took place on a public road near Birappa

temple. Them is no satisfactoxy explanation ~

discxtpancy reiating to place of occurrence.

7. PW9. 1 to 4 have consisteutky V’

dragged by accused to Birappa

assaulted PW1 with stones a;:gid_a1s<A$" fistecfi hfiii§V"'E{V0'~iéevcr,"V

prosecution has not who treated
PW1. The Wound reveal PW1

had not sufi'erec_l'a;1y V

to 4, oecmmnce took place
at about.39.m.,..'51;%.'A23'.'a§3;2695 in Kudaxisaxavaczagj v1}'iage,

whirgh» is atk 15 lms from Basavana Bagcwadi

. E' '3?3fi01l- a complaint at 3.30 pm. on

v"T~%I:'1;e1\2 is no satisfactory explanation for

Bélfiiedly. complaint. On the other hand, PW}. has

depozéctfhe had lodged the complaint afier deliberations with

ethér villagers.

PW 1 has deposed all the accused had assaulted him

with stories. However, PWS 3 6:. 4 have deposed about

IV»

presence of accused 4 and 6. PWS 2 8:. 3 have admiti§:§iT.§hat

there was a petty quarrel between relative of _

accused No.6.

9. Due to non–e.xamination ‘of

injuries in the Wound éasgf: ef that V L’

PW 1 was assauited by Lbe

10. There is no ztgaxtiing abuses

uttered by acgzusigcé ‘<')'1:§t taste of PW1 with

an m=;~cnfio§"5ng;a1t hi;n.i11 public view. PWS 1 8:. 3 have
deposeci abused PW1 in from of the

hougsc qf Wédciar by taking out the name of his

. " §;é~$! §§. Efimafcycr, PW4' has deposed accused No.1 abused PW}

ib.)_7- of his caste. Even there is discrepancy

uttered by accused.

” PW} has deposed accused abused him by uttering

sale maganc ninn% suttu bidutteve’. Contrary

V’ this, PW-4 has deposed accused No.1 alone abused PW1 by

taking the name of his caste. Even otherwise, PWS 1 to 4
N.

have not deposed that accused abused PW1 an

intentzion to insult him Within public vision.

12. The prosecution has nofg cx}a1n_ineci.:w. b

witnesses. The entire investigatidn was§done. by S13hA~

inspector of Poiice. However; the Depfiiy of ;

Poiice has subscribed his sffiustaxes ifiyesfigafion
papers. The manner ‘vis not” The
learned sessions Judge -‘agspiiéeififion of evidence

has }ight”*–eoficiusicns. 011 reappiveciation of
evideszlmt, has fa1le’ d to prove charges

framed aeedsed; .

do not find any grounds to inteifere

judgment of acquittal. For these reasons,

Sd/–

3″” Iudge