High Court Karnataka High Court

State Of Karnataka Rep By Talikote … vs Gurushanthappa Basavantarayana … on 4 June, 2008

Karnataka High Court
State Of Karnataka Rep By Talikote … vs Gurushanthappa Basavantarayana … on 4 June, 2008
Author: Jawad Rahim
1

its: THE §-EEG?-3 coma? as KARNATAKA AT sANaa:»%Q§éj%kk&% ;

DATED THIS THE 4?" DAY as JUNE _2Q§3:.   1%

eemaz 

THE E-EQ\i'§LE ma. 3USfi'£.§ Jrésagfiép RAH::v: }kk 
.C_..RL_i {.!')--.7-§-'A-g-.-1.:-.."V§Q.:a'~;VV-§l9.--é%'VV?»§\ Q;   
§E'¥"v'v'§E?~E:       
STATE or Ei-i}i'si''5fV1u''?~iT#?_ix;'+'_i'-'1?=;._:S;%SAEfANTARA'r'ANA zaoua;-.521

NAJGK; IAs.3R;';CifiLF%Jé*{»§ST
ass aa;"rrgp=..1 * 

 *  A' ; $':S1*%§'E:Kr~§#sPPi${ EQESAVAFQTARAYA CHOUDARI

% A   i*»%§'a3CJR,'?sGRI£U:.,TUR.I$T
% .k':==4;::*s%«As*-ascr1?E?:.rs=.
. " % «    RESPC'2i'si§§NTS
;:5;_ gr: smzagmasa (3 mm, Am: ;s

V-v._ '-.CRL,i-'x??;EE5LL IS FILED Uiii 378(1) AND {3} CRLRC' BY THE
" 5¥3F',FQR;'TE-$5 STATE FRAYENG THAT THIS HG?~i'BL§ CGURT

 "-f_v':A_'z"E$E FLEASED 3'6 GRANT LEAVE T9 FELE AN APPEAL
_  AGAENST THE 3UDfiME?'éT QT. 1,Z.E2fiB3 $31'-'\,S$E§ BY THE
 53%, IIUDGE FOR ATRQCETEES AND 12 IXBDL, 5.3;, BI3A?UR
 " -aw SPL,CASE=N<.'3; 32,/2001; AcQz_s:"mN<; ms
 RE$mNB§i\s'IS/ACCUSED FQR 'mg QFFE2'\éCE$

FUMESHABLE U/SS. 323, 324, 5334, 506, 355 AM} 354 MW
SEQ, 34 OF IPC AND SEC, 3(1) {X} G?' SIZ,i'$T {PA} ACT,

1989.
flip"



 

IN}

 

'ms appeai taming my far finaé hearing tifig day",__;t'i§é..';®E:;_.v:j_ _

deiixierad the foiicuwing

'file State is in apgzeai againsi""*tV§1é.A_A'.vD§s'$L§%é:  .

*9? the Eeartrzad Sessians 3::Véi:i:§e?;~~..%5iiét»2.2.r,'Sfii;"*fiée
.Fsi€::,24,/G: passed an :;..,,2~ZfiQ3--~iégqfif-iting "re:r5;r:;2:ééL$§a'§appa~Pw1, Harijar: by caste, regident of

 idégfed a rémart on 3kifiI2Dfifi aiiegifrég that an

  ii'! the eariy morning when ha had gene to

.  '''*--.' r:§'gfg3:ate in the iarué sf resptmdent-accused and was

 "~».. §'et;1rn§:1a, accused £291' Acccstgfi him. He §:..ies:59r:erj as

ta hm? he cauifci interfere witfi the ghifiing cf eiectric paie

645



3

from near the heuse ef the eemeEeinent---$>wi is 

ewey from that spet, Accused easy: end 2 _:_-f;-'Be 

have entered inte e verbei eitercetiee eee _~tEeh'~ejes eu§'iee °'

him witfi eterxee eee eheepei; es hefeii e1':T:t%§eA' v"g§'eL3:1Ae;e V

they eerztineee te esseeit him  a_*eusi'r:e  Eefefrieg
in) his Caste, His  erfieeughter,
Fwzffheyewwe  the accused
phyeiceiiy esse'eii§ed1"shietareeié 'ee:ie'~1Th;a;.§.e§uwe-PWS-2 and
3, thereby  e'e':fe:ee::tee§r"rfiadeety=

  e' was registered fer the
ef*feeees '«ieeicetee feiie charge sheet wee fiiee

egeieet..the4"'eeeuee-J. '-fiiey were tried by the ieerinee

 'tE';eee§~ees7z~."e3ufiee eeefieriea triei, preseeutiers examined in

eeii".§u§v§§:e--eeses:ve.ee reiieci en (:5 eecumente end 2 $4.03,

Ceee4§__ee§i.r:e:vt:i2e' evieeeee en recere, the ieemed trie§ judge

 "»-'4«.__'fe'o_.1ne' §"ty}ee net sufficient te preve the charge egeinet the

VA  ; e.;:eu_s,:ed. Hence, by the imeueeee judgment, he eerwietee

   The State is in eepeei against eeefi eeeuittei.

€.

{



S

of the charges isvsfied, In this regaréi he rsfs_§jafé'ci«'..ts.'._§:§é¥: j_ _

svidsnce tensersd by Fws-1 ta 3 wherein...uf§*:syA--T.:hsAvs:"  

mereiy states about the sssauit er:I:_P*e'xvf:i§'$.hs«r:iésra:;:§:3afsssiv'E

have made as cigar ststsmsrissbcnt'f:hvs"natus:'*s7sfiivfijufgiess

ctsused ts PW2 or PWB. 3-is  shat {he  csprt: has
therefore, nsticsd ther'e;::4_§;.ss .'§s§;§'§'5é'%sts"'exs§as?asvion and
fa5ss ims§icstisr;.__ Hssm:;e%r%%  if it is
presumed thstiji ssdi13'.' :w§i'sVissss---:s§ted, the offercce
wouid net    Ccmtendinq that
no infir;:§i§'t§  is  judgment, he seeks
rejsctionvv'bf:ti*;é   ..  ' 

4. :.1Hsviri§' .f§esr§3 i.:*i:sVt4ii: sédes, I have sxsmined the

  'r£¢*¥¢'7rp'ds a'nd""f¢*&§r5?s7i'séd evidence as this is the reauisr

 s.p:p.ssi*s§s§gi$és _i.under Section 378, Cr.P.C. against an

ardiesof sis-:2_;i§tta3.

  {3fi';.a reappraisal of evidence and keeping in mind

  ffsasoning assigned by the teamed triai judge, it is

  .___"V"."nsi:!csd that PW1-Shanktarapps, in his report, has refsrras

   ';=tc:' tws incidents: the first (me is said ts have osccurred on





6

2.11.2369

when the eeeusee shifted the eiectric: po_§e.V1fserevv

the piste it was fixed, to a different piece;3V.:eees?§S.§’%tig’v…_ .

viiiegetrs of eiectri: suppiy. w!_:e.r:.__4P’v’w£i¥Sf;*e’:%;v5<e'r:ev;:{,7a-.vi "' 2

A

euestionee them, they went away retertieg. "

the next day, ie 3,11.2C:0C-Ve:: 7'V..QO e.m, , See
gene te the Send ef the…eccu'eed:.fer'eefeazeiihe was
returning, eeeeeed he.1 '(fiijree.e'£§:aeevefjeeefeventereyene
Choueari) acceeteg es 1:22 Why he
was dirtyim' no.2 (shekheeee
Besevee:'e'r'e;:£§:;v¢!e}3¥;;2ee§§jf§bAV'jeieee?~hi§m and both ef them
eueetiee'ee'h'_ie:v interfere Er; their work

of shifting Vffs-e e§eetr§eA'eeEe~;L' The aitercetiee turned vieient

-‘W._enev_’§_i§2.isE_ei;e§ee’ee’eu.eee he: esseeitefi him with ettme en

*.,hie eeei<:v.y§hi:§eA::eeeesee' 139,2 esseeitee with eheeea er: the

rigéfeye 'eej';_eV.'e1'.r9eeeEt ef which he suffered eentueien end

fie eie right EYE: Beth ef them then ebesee him in

V' 'V~IL_i':~={se:i§i,§.:rf:ef wards referring te his eeete, The screams of PW1

"heard by his wife»-i'-'W2 (Shivemme) end deughter~

.§§?3 (Theyewwe) wee reeehee the sect, Accessed 219.2 is

said te have eesauited PW3 es e reeuit of which her neee

c%~3':

£0

3{:)(;x:) ef the S,C, 8:. SS3′,(Preventier: cf Atrccét’_iee)”.c;j§ct{: §e _

faced he be not established during trial,

wouid therefere, be entitieci te 1:e;cqic.§:iA4t5tei””.fe:i::3_.’

charge,

fia Laetiy’, it has to Jee net.§.cee§’:–.t?’:–eec ” besie ef
diecreearst statements ef’§§*Je41vf’:c¢ regard tc the
ecteai eeeeeit, tbe”5eern:e’e”:t:’Vi:e§v the epiniee
that the :l’i.ve_:eeeee§ish that the
ecceeed neticed that such
cenciusier; .’ie»’§ the Seemed judge cniy

with refere;m,:_e’c f:eV”‘:ii’e.’. evieeece ef the witnesses;

_w§iho’u§;’feferr§ee”‘ ceflthecmeciicel evidence on record: The

“‘~Vreec§ice§ _ve’Qi.e.e§’:cve preeucee ccmerieee ewe certéficetes:

E*§i:c.P£i.._;e V’t§éIe~v_v..:gvci:2’f§e certificate Eeeeed ey mecficei officer,

.Emit,””‘Hee.§;§i’te§’ et Teiikctii whc cetrtifiee that he exereinee

“”‘eh’A””Pc§gir’A1~$4§1ee’§<era:3ee wee wee ereeuced with 'nietery cf

'_'_'eeeee'§t"'en him en 3c1:,2€::QQ; er: exemineticn he found the

T Ufa?-Eew§ne irsjuriee:

1) Qeejective heereerrhege aver right eye;

#9