IN THE HIGH coum' we KARNATAKA,
DATED THIS ':'HE 22% DAY 01? JULY: 2oz§3« ' L
PRESEW" .
THE HGNBLE MR. JUSTICE Ii.s3iei§:5:_"9:é§AVt2'%
AND %
TEE §~IO}\%"BLE E»i?ré.»§§}STICE3 R.B;_
CI-EIRIINAL AP?EA_I;f'.§{).--1»u170f'
BE'§'W
'?.%f;a Siaze :'ep:*e.*<.~:.~e:'2€a:«r;§.."" -- if V
B}; the Banngwzficfiattsg 1; --.
Poiice. - ~ «
{By sri. ,i;
AND:
1.
C, Rajzi 48/ Chkxfxailiambi,
Agadabsut 3.52′ years,
‘Mé1sc»:1. 2
; Smvanelan,
._ “Ag¢d’ .:=f”_r:;c}__12t; ’20 ysars,
to
.MaSOfl. .
. Lakshmi W/or Raju,
=£%;g;cd% about 2′?’ ycram,
v };$?3;3’ak, Mason.
Shem S/9 Lachmamia,
égad about 26 years,
§a”yak’ .>7g.£L\,x Lu\.&”/
5.}: 22.35 EZ;’ ;:2fl’?- Crasg,
E3~fe3;v€:s:$ Cfeicgzgg éfwattigags?
B3;’;g:2Z@z*:’: Siszziéz “faaézik. ‘: f~2<z.$;;:(:27§";et1*?€35s:*is "
{By 83%. ;'%£0}"2′<;a;£¢}"..é % J
This Crimizéai }'1§}§}€8§ is f:1ek:?.__{L?,/VS 378{_%1}'&.'~{3;:.4{3r.P.–C
by the Siam Pubiics Prosecmigr for, ma' 3:33:55 A..éjp::a,y%i:1g tixai:
this Court may be pieasad {:22 = ant 1e.~av¢':~.¥.c: $116: an appeal
against the jL1dgIn€';:1t dateé "f2,5.Q_1.2G"(}2 _ vpasticci by the
Atiditional C.J.M., V :"B 3.ngaidrt:L.. Dismct, "B(»;iI1ga10re in
C1.C.Ne. 193'?/' 2000 aC<:11:;itti;1g :j1:i1e' "né§spcz:dents~accus¢d for
ma ofiences Punishabie U/' SLs'324_.-af:<i;.,3'26 I'/W 34 9f IPC.
This –h<§§§§ii1g, this day, R.B.
HAIR J, «foiigwigig, V
&&&&
rf3.fE«;’i”3?.£i§.?.L€f ._%ii5*:.::,x}{:§i»;L*::§.-;g*rs:=:?’; the eréar dataaié 123- §;~20§2
:;.:2a$3::{% by 4″é;§%e ,;’v%.::%.::%§.A€1′;.x}’§g.’.&., Ban a}.<}.rw2€§5£3e’f%_” ?:I’E}§i.2
Thyagaraja haé askeé ?.’.3i.1 ta attend 2;.-.A
pipeiine wrsrk and accardjngly F.W;1« §;¥j1+:;? j a
said work and in that regard tlie; éis:§11se€i’..;:gars{>1i$§;”~2a9erzf;
over to the said place and I5′.’.€.V}¥/’;..1 in V
A~ 1 with an iron red ~”‘a.\§sa:1}’c”e'(i. haeéLdA céusmg him
bieading injuries. A 1 gzpper abdominai
part 01’ his ir13’ury. AM4
assazfiteé They 23330 asaaultaci
;>.2%;.2:V€?§3%ag ;a;g3f;§§k”
~ sugperig: af 35:5 case examinesi;
ma!.,:.::;,> ?. ‘<1§.~'._§%3 am égaéénarigea. E:-:s.P.1 {(3 94-, Arm. 1 {ran
. V. °=§Qé;s:%;. M.Q3 Lzmgi which were seizeé anal
the Cnurt.
A it; the injured eye Witness to the incident ix}
q’q€:e;ti91:1:. He after the incident has kizdged 21 complaint on
–..}§’3;.,/c<§§;20(){) at about 1 pm. He has stated that he was
….£1;Ci6I1dif1g 1:02 the work erxixusied to him by P.W.2. The
accusfiti {3€§'S0fiS came {here and picked up quarrel with
?.W.2 and A«~2 assaulted P.W.2 with an iron red en his
head anal A4 alse assaulted him with hands. .1 has
further staied that he was also assaulted
persons as stated above.
4-. P.W,2 is an eye witnesie tgflle a:_:{iu-else
victim 03″ {he ineident. He Q7338 Vsiaied ‘£,h;=31:VA tee ‘ms.
eeeauéied 33; {he fame ef Elie ii’:£:fide3}t. P;§§’T.3 ievjnene other
Seen the *er<:%;':";ez"'~§.§"z~'?a::e%;%'- ef?.?%§'..'.§;-.._'He'~has etaieci that he
éfee geieza a1':dA.e.'fe.§";%. ate fégéée' 'pia§ee" ia«*he1"e the gaiata;
was grizvizag _ei:7§;..e:,"?».%;'1 -§:9*e§7;f: efthe hezgse cf P.W.;2. E–fie saw
1%} aseagfltifig P.'%¥;–% W§{ii:":aI1 Ema': rod and A-2 was also
aesaf;eu§ti_I.ig P.W.3 has fuxther stated
set?er;§ii~ people assembled at the scene of eccurrerzce.
'V }':3'.'. :P.VW..'V§3v.E;akshma1n:I1a has deposed that she saw
Aw2"'4..asea7u.¥uii1:1g the complainant and Thyagaragia and A=~3
: "a:3ev:';_ A¥4«* {were pelting eriek pieces at the door of the house
'ihe eeezzpéaineei.
6. ‘i’Z1e earicfieiaee ef E’.VJ.} and P.W.2 the éfijured eye
‘»»’*ae”-“fL§”EifiSS€iS ie {;’§€38;i” eed eegezfi, The same fizids
z€€u/~éx,llr\./
cc:-rmboratian from the evidence of P.W.3
area independent eye Wi1fl€SS€S to the ificiéézaii
The”: quarre} has erupteci on ah.
draifiage pipe. There is abV»s:r_)_}”*e.1’£e.V’i4§%’— reaséié.
er discard the avidezice af “2, 3?’ ‘.i’§:2eVVVm2zteria1
03′: re-card wxzeais :§*f’::i:4′{” afizfgisad of tha charges
}e’vei}eé ‘gfiaiefial on record :evaa§s
co121m:,§é¥§§3f: pufigifihable under Section 325
E98, __o’3:’dVer requires interference in the
presf::1*:fLAa.p§éav1A, the ixxcicient is of the year 2006
. a1E:7 ‘ length we do me: propose to send the
mhirxé bars. Looking to the over all
cir<:'z.1m$"t23p.§}'es of the case, We feel that
VVL":*€3p&m%<»:i3§s/acctisefi are fififififié far 331 order of release
pémbaiiarz 8S aha}: aye first Gfiénders. Hence, the
" " -»f9i1a*&.?ing: /1..(3';u,«a»=JC»°'*""**"
QRDER
The State appeal is afiewed. Théi
convicted for an offence pt.1I1i:51i%§1?:)ie aundcr 3257.__
IPC, Thay are ordamd tr.» bgz feieéiaéfi-$3 p§;f§:}f}:2afii<j1'}'v
42:16: af them executéflg 3, ofia
Sfiffifif in fike sum fiéhaviour for
3 perisé of 0116 year. is directed to pay
coznpensatian"%.:%f:VI'Rs.:S,O:%}{§]–;"~;§'i9ié= amou11't shali be
paid to 1. The fine amount
shall from today. The
trial of tin order. If the
c0mp€nsat.id:3._:Vis riot éefiésited vséthin the period as stated
v _a;;;(}§§:, the "1natteré?5é'fe:1isted to hear rega_zdjng senteme.
sd/.-
Judge
Sd/1*
Judge