High Court Karnataka High Court

State By Shirahatti vs Babusab Ramjansab Doddamani on 5 August, 2009

Karnataka High Court
State By Shirahatti vs Babusab Ramjansab Doddamani on 5 August, 2009
Author: Jawad Rahim
_ Dist Qadag

_  _I»--IOI\I"ISLI1;,__v'COiIR'I' MAY BE PLEASED TO ALLOW THIS
 'jV-V'«.__ C.RIIMINAL__A'REVN. PETITION AND SET ASIDE 'I'I~II3, ORIDER
 v.Ii)'Ii5.L'IA.2.2008 LEARNED I)IS'I'. es: SESSIONS I,}U[j)C}E.

_V  IN SC No.36/08 (ORDERS ON BAIL APPLICATION
 jf «:I,E7'I'I»-II«: ACCUSED) 'I'I~1E BAIL AI>I'->I,ICA'rI_OI\I FILED BY THE

IN 'IfiI-II; HIGH COU]E'{'I' OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
IDATED TI---I18 'FHI*3 5m 1)/«W OF AEJGUST. 2Or,)S 1'
BEFORIS   ._ 
THEI-1ON'BLE MR. JUSTICI«:JAw;é;r;~   A

CRIMINAL RISVISION I>I«:'I'I*.If'I"O.N N¢;'2.QS0/:2OOs_;I_'~»  

BETWEEN:

State by ShirahaI'I.i
Police STatiOI;1 '

  P1'£'I.'1'I'10.I\II€R

(By Sri. P. H.  t*!?L"Q1P]__  3 . "

AND:

Babu Sab I5{a;IIaj_e1I:1Se1b' 

Age: 32 yearsa, OCC: '":!'e1i'i'0Ii11§g*--. '

R/ O. Shirha.tt.i"._"5l'ahI1::'V._Shi.r1i'9.'EI;i

 .....   RI3;SI>>ONI)I«:N'I
 = 'CRIAIQPV"»I§iLI43I) U/S397 & 401 CR.P.C BY THE

Ar)VOC:ATE"_'FO'I§"'*rISIIa PE'.'l'I'1"IONER PRAYING THAT THIS

&L,0/

 



ACCUSED U/SEC. 187{2) (a){ii) R/W. s1«:C.439 01? _.,C
AND FIFC. A "

"nus REVISION Pi:3".i'I'i'I()N COMING ON Irgiaz   0 A"

HEARING THIS DAY, THE COURT MA1_):a;Vfr}11«: 1§'('J'k;'i;fi(:)_'.?v"IV'E'~I.C3--:_

 ..M' 

This revision u11dc1:.SCLtiiQ:1  §i§;*&r(*1'.t>d
agai11st the order    defied
05.12.2008

E111O\&fii’1V§;:,._H16″Héi’p}3ii(‘a’1.i(§371_ iindei” S(;’.CI.i()1]
16′?[2)(a){ii) R[‘»>v”‘:’34§:C0A;;41.”39’C:fiP..C 1133’ if’Cs0p(§0fid0e11t,/accused.

2. VI?-Ieeifci AV’r5V5:a_ViC.11 .0 ‘ »

3. C0fi–i.raCt1.1é11 i’é;Cis3. éLi=€::¥ “file 1’esp0n.dCr1i,/ac’:<'*usad was

(11'1'c3.1'§'__ff::;C1"Vf£3}' 0E'fei"1a:Cév,puhishabIe under SCct.i0r1 .376 of {PC

a.n.C'r,was' ,1.21§{C,_n into CuSt.0dy during ir1v€:s%4igat.io;'1 on

the daie of arresi he was in dCtCnt.ion

. penci'i':r1g i.1'1'Ve:94ijig21t.i<)n. His remand was peri0div9.s “i11oE°§.’i1e(1 w«it.i10’1′;1.

that. period the Magis11’2:11.e cotlld 1}(E$E~..VE1L}U;i(}1fiZC _1’1i:=.sV (i’éfi.’ei11′.i~:*n:I1

siibsequerii. io }’)€’i”i.()d of 60 i1:..*§*iv’..v.f S€C{li’-:}I,1_ 1€_5v’§7[?..} of

C1*.P.C..

4. The St.ai’e”op”pose_d €_.1′;e’: 21ppIie_a’i;i()i1f’con1′.em.ing that.
the offences 1: ioii.-4″wVhie:h. “:;tr::eus’e_ci=* was crhargecl was
§)L1r1.ishatj>’ie Wit}: V:5iII].1)1.v’§);’§:’:V’;v’L311’I’11′(Vi”1’1t i'()f”I1’1′”e and miriimiim period

Of.i1T1p1’iSO’i’3.In€.fl1. was 4″/f..’I”1L1S. the period for I”i1ing the

(é1i’121rge sheet “was d’.’.iyV:’€s~;”V The leanied Sessions Judge

‘V’i?.<::jec:'Lec'i~ proseeiiiiofi's——–eo'ni,ention and ac.reepi.e(.1 the plea of

*i'he=ai'e'(:y1sed'a'r'ic§'by the iinpugiied order directed his ielease.

Aggriekfed by iij_i.e5'sa1"1ie. the Si'.a1.e is in revision.

_ 5. T1-"1'.e main. question that arises is whether ihe period

0' _S.§i'.-1}V)'[1l21i:€d for filing of charge sheet: in the case ieleltiiigg to

gap

(3

life. is the main pL'esc1"ipii011 and not the mini.mun1 s<311t:enC6:
of 10 years. in the instarll. case. the 'c1CC11S(,'C1 itlass been

(.:ha1'gg11 376 of {PC

which on proof of guilt could be imposed with a pu11ish:r:1ic:_i1é

of i}’1″1p1’iSOI11’I1€T1I. of eiiiher p1*escri;3iTion for 3 ‘:”er111 \vh’1’c’%i1.f{i;1.ziy*7 _.

not be 1035 tha1’1 7 yezlrs. wlxich 1112.-1y be for 21 liffff_§5’i7.V&i’v.t:€r1’;”{“1

..’l

which exteziu it 10 ycars. The acctgsed.f£heré.§’c>i*c;=.1’i2;tssn_nt5 ‘

estrclpe {,0 come 0111; of the })r0\?isi¢311 of proviso (2:1)(Ti.)v-‘Vt31’ASe{:.:tid.1’1

167 C1-.1>.c. _

8. The 1%-3a1r:.i’c’rr:i misiead hi111s;<21f in
be1ieving thé1tTA 5the '7f1%;i.1'11I1:j{i;::I1 "pe"r'i'od of i1'11p1'ism11m:I1t,

presc1°ibeC1',un.dé1* t.hi's.a'préiuislofrfigéing 10 years and as Section

376 e1'n_risa1ges%"..111i.r1im_uri~1 s'e:1' 11.e'1'1(:e of 7 years. it d()e.%s 1101:

'e?v,1) J}.\,:..: crrro1'1eduss…xi<321c1iI10. i~io\Tve?ve1*. the-: 1c:ar1'1cd .J:.:c:1fe

hasv 'r"ei's2_1*t'*5:4é1'~£§)'v+.'tA};1e_(:1eci.si()11 of this Court rep()r1ec1 in 2004(4)

Crimes 255;'V'%:TNE'1z1t.evet1' may be the dictum of such d€('.iSi()I"i.

.iVr_1 \»'ic:vv..oVl .111Vc?. decision of the Apex Court re.po1'1<"3.ci§ 11': AIR

V2622 [in the case of Bhupinder Singh 82. Ors.

‘ « ‘vs§’§JcirnaiI Singh and Anr.) wh.e1’e: the Apex” C(.>2,21’1

” i.a§<e11 into Co1'1.=sic1e1*at.i011 {he minirmsm perio(.i }.)1'es:s<'rr&_}3t'd

(39%

7
a

applicable. The facts in issue before the Apex CoL1}.’1 1’e1z=m’%’.e 10
Charge for offences under Secrticm 3O–4iwB of IPC and
(t()1’1side.1’ingg such (‘,OI’1It’.1″11i()l”] as raxiseci in 1:hi.<s <".:»1.:~ae_ the Apex

Courit held thus:

“Where minimum and maximum se11te1fi1″e’e’-«.f_2i~re” :_.

prescribed both me i1’np0sa1b1e c.§ependi1’1g <')11"i.]'e1:* Ia.;:'ts T

of Ihe Cases. It is for the C01;i1'*i;.,e1f'ie1'_,.1"eef):"c1V1ng.

comriction. to impose apg)1"()})1"i21fe se'1"1eL.:-"'m"€<»._ 'H 't:;,11u1;§:-)1'

t.here£'ore. be a(:eep':,ed ,'¢'n;11' O1'11_y' U16',1»"E5fi§Ej'ii1i11.lf"§'}.

$en't:enc:e imposable and net. the. niaxi1'1'1LuL1i'_=sc-=i*:1eféee.

Merely b€?(;ZE*.'L':'f~:;€4 .. 'iiheig is pzmvided
that does" 'fi_e}t,::'1?:1'¥;;_21.i1ffpheii V1':}?"_e"$e1j_T;e11(e~e imposabie is
<')1'11yv_L1n:e f1'}§f1i£'i:t_;I::1_I1;} finding that in ease
of QVf'£e11ee" _I304f3 IPC. the ;3(~2n'11is:9;ib1e

;3eri(5d f;0.r [fling'ei*:.;11'iV21.fi'–§,:3"'Q0 days. woukd be proper.

9, Simre Li1'}._C1(?]"~SC(?U()I'{ 3048 of {PC also the I'I1iI'1i1'§I{.lI'E1

s'e121'Lje1"1'e('e p'1i€::S(':ribed years as in this (ruse for <"'.l'12:11'ge

the dictum of the Apex Court appkies

sq141e1i'sE:'iy iQ.t:}'ie—-__i'2ic?t,:=s of 11115 case anci I am $ati.<sf'iec1 than" the

~.._impL.1g11ed_ 6-rcier needs to be Set. aside. Ac'<"o1*(ii.1'1giy, the

V' ifr;i1):;g1i'ed order passed by the teamed Sessions J1..iCi§;'€'. is set

and it is held {hat the penod s1ipuEat.ec1 1'01' filing

aw

8

final report of (?11e1i’g§c sheet’. in this case. as it’. 1’c1e:.a1.cs E0
oiieiiccs 1.1fld€I’ Section SW3 IPC, was 90 days and noi 60

C1 ay 5 .

10. The next” question is whether at this point ()f–‘:I:i’I~]:.1:t”_’.<, "'

ihe rcqucsi 0%' 1.110 pr0s3ccL1('i01'1 cmilcl be 21Ccc13i'.ed__"%E-9 c~.;-i_i'1c:€'E;i

1,119 bail granted 10 the ziiccruscd in &'.x€1i£;i:5_c, Off'])(.)'\¥(?I.T:»!,_1I.'iC§(i§£TV

Scct.i0i'1 439(2) 0!" C1*.P.C.

11. Be 1.1.121t as it may. bj,I_ I’:h.t? i1′}’i})u§§1’1§?Civ.v()1″d(f1’~.I.l”I:€’

accused has be.cz’*:. 110* bai1_«–aifid ht: has I’t’.11’l€-1iI’1(i(‘1 so
on bail dL1fi.i’}g”‘f’.1fiv2(i:>’1£1,}ld i_,1*1v~:=_1″€~. it:-.___1_10 ;§1iiegat’i()I1 zxgziiiusl tliie
accused f-£3at._ he Vl’1’i=a1s3v.._Vé{ci.c(:i._ii2..__ 2i1’1y mannc1′ adx-‘c1″sc E0 the

prosecutrix or the pi”-0s”ecu.1iE3–i1 itiscli’. The (:’.£:1S€ is said to be

2.11 the .()f1’c(>”c>rfdi’1ig E?ViCi€fI1(T(f and (that. st”a.1ggc has 1’ca.<.*1'1cd

"v.ii1'iii}i.1}}: i,é"«:§t.ai.cc¥ that. all fhc w1'11"1t-tsscs haw been

cx£1iii'i-fixed is only i11\res'{iga1'.ing Officer whose

rexaiiiiiu-1i.iQ_ii'i'is.-i1c)w being Lmdcriaikcn by the Trial {.I<_)1.1r'é'. if

" :".."' 't.1"1.'c:::.(1': J9 sofii docs 11c)t'._§u.si4iiy (..'i:iI1(_'t?HEiT.iO1'1 of bail in him..

1f2.i'i,-hm". he could bond Over with c.01'1di'L.jons not I1") «:rz.msc

01%»

9

any inlpeciimems in {lie trial Q,i{‘.hL”.}” by sc=:*eking; :2(:1jo1.11’1’1H1@:1¥1S

0}” U1 Zclfly IT1E1}111€1’.

With these ()13sc3:’vz;1ti0ns. the pemim: z»111<")wcr(.i_

§;a't3* / GH