High Court Karnataka High Court

Swamy Rao @ Swamy vs State By Nanjangud Rural Police on 21 August, 2008

Karnataka High Court
Swamy Rao @ Swamy vs State By Nanjangud Rural Police on 21 August, 2008
Author: N.Ananda
. 'A ._  NAi*¥JAI*iEG§JD

IN THE HEGH coum' OF KAENATAKA AT EANGALoR[E. '~- _

DATED THIS THE 2 18'!' DAY OF AUGU SfE'§'-:§Oi378j":   E

BEFORE   

THE HON'BLE MR. JUSTI( 3E I'i[g':'il'§'A1'4I{}1A~'     E
CRIMINAL REVISION PE;_FiTIQN'N(5.359V' Q4§:g_OWQ§ A

BETWEEN:

1 SWAMY RAoE@VswA;s1Y'» -- 
s/0 EHEEMARAO  g 
AGED A.;12oU'I?;30VYRE ..  
Rj'A'I' SIND3'-IUV'A'L_LI wj;;.1,AeiE_ "
NANJAN,GU.D;']'Q '   ._ 

 . _ E  PETITIONER
(By Sri IVi'v.AT£xR&¥vA'V ' E"L;'=A DvocATE)
AND: « ' " V'  

1 'STATE Ev 'ragrijgmésue
 'RURAL-._POLIC'E~ ..... 

_ » _  RESPONDENT
('Ey ':~.:zria; §iAsziU1$aANrHARAYAPA, HCGP)
'"4::RL[R1-* FILES U/s.397 CR.P.C PRAYTNG TO SET ASIDE

 'THE JUDCEMENP ms CRL.A.N{3. 157/2004 DT. 23.12.2005

 PASSED ':3? THE 9.0., m*.c«v, MYSORE AND IN C.C.NO.

- E W63/2002 ON THE FILE OF' ADDL. JMFC, NANJANGUD DT.
" _ :5;'2«2.:zoo4.

This criminal revision petition, coming on for

" this day, the Court, made tht: fczliowingz



 V.    of tiiC_(:Q1'lCllIT6nt findings recorded by the

  the I appellate court, it is necessary to

  awmnx. PRASAD & Am. reported in
   Crl.L.J. 1627, in the ease of wherein the

V'  Siispreme Court has held ;

ORDER

The accused was tried, convicted
for offences punishable under Ser§1:ie:1s«

C.C.No.763/2002 on the file, of C:iviA1′ JAi1dge»’.(J1f.’Dn;j>. 8g. ‘

JMFC, Naujang1Jcvl.q…V:” T had filed
Cr1.A.No.157/2f}€34_. before ;;;nc Court at
Mysore. 12. 2005.

2. of the trial court
and I guilt of accused for

offences piiillgshaiileeindef Sections 324 and 326 IPC.

refefte flie7j}_1Vdérnent of the Supreme Court in JOHAR

“9. Revisional jurisdiction of the High
Court in terms of Section 397 read with
Sedion 401 of the Code of Criminal Procedure
:3 Imtited. The High Court did not point out

aw. LeL>»»~~(-EL

, f:he.’¢e1VJ1_’t$e~’beIow have committed any error

“.__of;’iaW; » below have left out relevant evidence

‘ ‘.eonsi§:ieIeI{:idn irrelevant material.

‘ I5. I in brief the case of prosecution is as follows:

“;=S’iI1dhavaIlj Village, Naznjangud Taluk. They are

any error of law on the part of the .
Trail Judge. 12 was not opined %
relevant evidence has beenfiefi ‘eat A
consideration by the court of 77
The High Court entereci”v'”ira.,:.f§'<J the bf

matter. It wmmented

of the Autopsy #0 be re-

view by another

4. If; been held in the above

judment, evidence if it is

fxfi courts below have taken into

‘i’he accused and PW- 1- Johny are rwidents of

adjacent landowners. There is some dispute between

__ from .1?-eviclence oarecord:

V -V of Accused came to that place and
K ‘V llleuestioaed PW-1 as to why he was erecting fence to
1:§Al’Qel§AApat11way leading to the land of accused. PW–1

V ll assertw his right. Accused snatched a chopper from

I 1. The learned counsel appearing for petitionerhas

made following submissions: T T

(i) There is no satisfactory proof
injury sufi’eredbyPW—-1.

(ii) The evidence of PWs. 1, 2 lgndfiLisgiriconsisteut, 5
and highly discrepant. _ V.

(iii) The accused has been to
the pathway dispute —-1 aildaccilsed.

(iv) There is ineone:e:.e§aey;eediee1 evidence

and direct evidences’ T

12. I evidence and judgments

of the facts are established

1» ‘relevant place and time PW»-1 and other

1§1*osecutiof1–._w;it:riesses were erecting fence around the

‘PW~2 and assaulted PW»-1 and P’W~2 with that chopper.

The medical evidence given by PW37 u – Dr.

1

counsel for accused would submit, the courts beibw

have not considered the extenuating ”

imposing sentence. The learned counsel Z ,

the accused does not bear any _

The occurrence was not pre«~:;1edif.-3,t_:e<:1, fives fa '

dispute between PW-I and
Accused had not gone
with any Weapon._I'W- 1 leading to
the land of accused.

On passed by the
trial count I find that courts

below have ‘net. extenuafing factors.

_ 20. T3133’ about 25 years at the timey of

The occurrence was not preqnediated. The

accueed to the place of occurrence armed

V with The quarrel between accused and

H K when PW-1 asserted his right to fence his

block pathway leading to the land of accused.

* occurrence was preceded by a quarrel. PW-1 and