3
*1…
IN THE HIGH COURT SF KARNATAKf§
cmcuxr BENCH AT’ GUL3A526i’zT f “fj % A
DATE!) THIS me 315′ am: 0? O§f1¢?QER:’: 1′
THE HONBLE Mf2.JU5TICE__ Mcifim $HAvffJV*f..§{\J.A6¢i?UbA£§: %
CRIMINAL APPE;éL r«;g.12%5″i/2oo4
Between : V ‘A ‘ V V’
Subbannazgfi Subhash’ . ‘
S/cs Sha131ap;?a Kodah g ”
Age 49 ._
Occ : Ag:r°icuV1tufi’L”–V.. ‘
R/0 Tadakai,.£e;}and iaxuii: ~ :
Gulbvaxga, ..Appella11t
(By A.:M; f:’:J;€%iéi1f§1’T»3fc4v;EfTAI{f§:.é1,~¢sa\.:aprabhu S. Patti, Advs.,)
And : V’ V
srgigé o§”KaI’;:V1.éa”i;:#.kg.__’_A A
‘f”hr=’ou,g.h Mahagaon Poiice Station
_ *H_i’gh v(Z:1guztV’c:~fI{a113ata1 is an eye witness, who has turned
hostile. PWJ7 is a circumstantial witness who has
tumed hostile. PW~8 is the doctor wi10VV.{§o§1;ri_Vucte€i
postnxortern ex.<m1j.na!::ir}.. PWJ3 is
,/. W
f:31’1giI1eer who has drawn the SCGIIEI ..Q}i1eric§: ~:sig:%:t:c’i1,
PW~»1() is the Dajapatj or m;-; vi;£:–:ige:’4’w1:1Q”c.fii:n§;»..1_:i>:,[_tIIe
spot after H16 irlcrideni. in
the pancnas tbr spot héve turned
hosfiie. PWS. L3, 1′ the panchas for
inquest: and seizuIfc. and Hit)
V A tumed
respectiveiy”. <):f?t1:{u=_:i:;r1, 16 have
i.é§' the jeep, who took the
vict§1 t§ ~18 is the doctor at Gulbarga
who tfieated t11::_ initial stage. PW/3.19 to 2:2
' 4. A "'1';V""'J'.";¢. :'i:1'1"a1 ($01.21*: agfterr hearing, convicted accused
Nos.i..e$1§d ',2 for the offences p1_2rn'shabJ'e under Sectimis
M
3:23, 324 and 504 I'/W. ::§ectioI1 34 eI"1P(j.1 and whereas
convicted accused No.:3~appe1la11t herein fb:"~.:he_[e£iences
punishable under Sec:t1'o:r1s 323, 324 4.01'
IPC and sentenced a(:e11sed_;€e.2 1:_ere'in)VV 4:5
undergo simple imprisonment jig')? 2:' eff. A
and to pay time of "pu}1isI1ebfe
under Section 3()"4 .§viLf:v…§e;%1u1t clause.
Since Section 'ié€3;;'a;:}fi§)r.VoI'fence, the trial
Court has Ij('}f. .iII1 fer the ofiences
pxmisngbie £3g3':3_ e%§em 3:24 of1P(§. The
trial %%%%% _Co~:1f§ 1314;;-:;_j¢;{ e' directed the pmod already
unéiergeiaey .."a§;;efi;a;1t herein shafl be set off.
However? acqlmited accused No.3 for the
qtfehce pufiisi2aI3ie.vL:nder Section 504 r_/W. Section 34 of
.e;'§d'«e eq_uitted accused Nos.1 to 3 for the oflence
-§unish;§’:;;eA’:1’nader Section 3022 r/w. Section 34 arm).
a ‘}”here are three eye witnesses to the incident in
q-ueéstion viz., PWS. 1, 3 and 5. Out of them, :>ws.3 and
M
V,