High Court Karnataka High Court

State vs Poochikanna @ Raja @ Shivakumar on 15 December, 2010

Karnataka High Court
State vs Poochikanna @ Raja @ Shivakumar on 15 December, 2010
Author: L.Narayana Swamy
me THE HIGH comm" or I-(ARNATAKA AT 8ANG.?9_'4ijV-V:"3tFiE',.'V'»~., H

OATEO THIS THE 15*" DAY OF DECEMBER,?20:;Oij_j.  '  '

THE HONBLE MRJUSTICE .1.,.NA'RAYA1\ztA  '~ " 
CRIMINAL APPEAL NG~,j.'399v.O'F 
BETWEEN:     

STATE BY S.R.NAGAR POLICE,   
BANGALORE.   ; ._'
 " j : APPELLANT

(BY SRI.A.v.RAM_Aa{-R1S:fin§_A,v E_:GG_R)   ,

A..L\E_..D_: , .... 

1. POOCHIKANNA @'*RA.»..}AY@"'YR_,, 
SHIVAKUMAR,« V "   
S/O. SR1 MuNJ:Y.APPA,  .~ , 
AGED ABOUT :"--w:>,7 YE'ARS_, 

__NO.72,G_;, 3""? CROSS, V

 I<1.S.G'AROsEN,~S.R.NAGA'R,

=.BANGALO_RE,  

 2. Smf.R'GSH'RA,,,}, 
  WIFE OF VI_S\'I'v'!1_.NAT!-IAN,

AGED "ABOUT-:R 46 YEARS,

  NQ.50, 33" CROSS,
_  R.,s,G.ARoEN,
* S«,F_<..r~jAt1jAR, BANGALORE.

L5"

._" SM"f,%.PREMEENA @ PRAMEELA,
 WIFE OF SRI POOCHIKANNA,

  AGED ABOUT : 24 YEARS,

A NO.720, 3*" CORSS,
:<.S.GAROEN, S.R.NAGAR,

K



 

BANGALORE.

: RESPONDEESiT:S~V--VV
(BY SRI.N.SRINIVAS & M.R.Si-IASHIDHAR, ADV.)    

CRL.A. FILED U/S.378(I) & (3) CR.P.C. BY TifiE'O'S.%:FATiEvVi5.OP§ u
FOR THE STATE PRAYING THAT THIS HON'B_LE (_:OU'RT.T_"MAYV"8E~V._V A

PLEASED TO GRANT LEAVE TO FILE ANf'APPEA.L'4AGA1Ns'.r._TH'E

JUDGMENT DT,27-7-2007 PASSED BY THE Ae'oL;r;s1,&~P';o," 
1, BANGALORE CITY A ACQUITTINGV - * T-HEN

RESPONDENTS/ACCUSED FOR  OFF'ENCES'._ P,Iu/.S.,3.i33

R/W.SEC.34 OFIPC.

THIS APPEAL HAVING BEEN %.e’E’A’aIo#’VVArAsao eEs’ERVE FOR
JUDGMENT AND COMING ON”nFO.R BEFORE
THE COURT TODAY, COURT DELIV_EVi’-EEVD THE«.§EO.L;tjQ_’;NING:

Vn%§ufi§%ENTYCyOflO

This appeai-of acquittal dated
27.7.2007 file of the Sessions
Judge & Fast” for the offence
punishabfetinder Section 34 of IPC.

datOeciv1.7.200S was made by the PW-

who”is-i’thCe’v-Tg3oviV_icej-constable aiieging that in connection

crime”‘—No;2§4’1’72005 for the offence punishabie u/s 392

O43′[if-:>’V:(“:A,”‘poiicteuacoristabie PW-7, PW-8 and PW-9 went in Search

“‘a:c’cu:sed and also to recover the property. After

that the accusjd was present at Maremma

temple, they went to the spot and in the course of arrest,

PW—9 sustained injuries and he was treated by the doctor

for the fracture. It is alleged, accused E\los.1gi:o,y 3

obstructed for discharging their official duty.

made by the PW-9 has been registere.cj”%:l”.,.g;v1*]’_,:Cri:ne’i._V7~..

E\!o.143/2005 by S R Nagar Police Staltiohialfjv

3. On behalf of the prosecution,’PW:1″7-

have been examined of which police
officials who were drafted _a:i”«2VfesV’_’bc.vith’e\:.a’CCbUSed No.1 and

PW–}. 8: 2 ate the to the incident and PW–5 is

the doctor who…t4reate’dVP.\lV-i§”‘:—-

4. ,**.The case AofVt’he”-accused is one of total denial.

2 wh’o'”are the alleged eye witnesses did

notl”s.Lip.port…f’t.heuu’prosecution and they were treated as

:’=vThVostile. A *-PW;=3 the woman constable who accompanied

l”4″_the=c’omplaiha’nt. She has deposed that she has arrested

and produced before the Investigating Officer.

{ ,

6. PW–4 is a police constable who accompaniedf’P.W~

3 in arresting the accused Nos.2 & 3. PW»? &

police constables.

7. Therefore, the only mat’eiieA_l_l

prosecution could place reliance evide~nc’e V’of”PW–5, 3′

PWs.7 to 9. No doubt PW:–8~..§-L thle”‘pros}ecution
by saying that when an arrest the
accused No.1, acc_ase£d:yI’*No:=.._A1 with a sickle
and as a result PW–9 who is the
accused No.1 was
hiding in the’Ah.o’uSe,’ to open the door.
He_vVcame”w’itlii..a attack which caused injury

to°h_is.Ael.blou:_1andv:’accused Nos.2 8: 3 held his leg to facilitate

‘J*,_accuse~d:”l\i.o.i’ to»–_ru_n°’away. In his cross–examination he has

rtdeposed ‘had told the doctor at Sindhi Hospital that

<_'theijnjui'y«..was caused by attack of the accused by sickle.

The evidence of PWs~7 to 9 is to be verified from

complaint as per Ex.P8 and the wound certificate as per

<

of mind when he gave complaint and there was no anxiety

in him, Therefore, the evidence of PW-9 cannot be bellieved

and PW–9 has not disclosed truth before the :_.

10. Ex.P4 discloses that the com~;3la.:ifiianlt:

assaulted with knife as per the history

is the evidence of the doctor be_fo.re the V:coL_Jr’t1tAh_a«t…police

have sent sickle to him for h_cross~exa;’m_ination’.”«

11. In the light ofifthé-_h ahbvolvvejginconsistent and

uncorroborative..eviideh}::e offchlelprosecution, as rightly held

by the trial1″co’urt,’ has not proved its case

for the alleged ‘offerces. WA/l’s~~–:’le concurring with the order of

a.<j:'c;'t'.-lttai-recorded byxflthetlrial court, this appeal will have to

be d'isrhi_ssec:l_"fa:n'd'itvis accordingly dismissed.

Sd/-s
fudge