High Court Karnataka High Court

The State vs Neelakantappa S/O Siddappa … on 26 May, 2008

Karnataka High Court
The State vs Neelakantappa S/O Siddappa … on 26 May, 2008
Author: K.Ramanna
IN THE may comm <14? KARNATAKA AT    A. _

DATED THISTHE 26*1'I)AY»QE_?_   u  u

BEFOREZ'-._ A Q
THE Homam MR.JU3r1cEi.:   I

CRBIINAL APPEAL    E

WTWEEN:

The State

V'   Appellant

Nam        

 



6 Somafira
S/o Basappa G 

Glyrs.

7 (MW .
S10 Sotaayya  

2931:).

3/0 Salfi   ;

2793,        .
10     
S[aVJ   .
- anasgryp 
%  Bnmmaavp
M]  is filed under Section 373(1) 5: (3)

 Respondents

t::.P;<:. emu: 22-+2002 passed by the

in c.c.m4eo;2ooo wqtmitfing the

Err the oflencea punishable under

delivered the renewing

143', -.147, 143, 504, 427, 335 & 595(2) rlw Sec. 149

x ' appmlcamm m§nhca:mg' tmday.
z':g{I?C,":

.. – ~”

JUDGHENT

This is an appml filed f
judgmcntand order of by

the JMFC, Manddcbihaf in the
respondents are awinst
them Eur the ofimccs 143, 147,
148, 504, 427, me.

2. mt an 16-+2000 at
about M10» accused have rormm
, 5 er the house: of oompxainam
a common object to comwt

towards house of thee oompi t a

A ‘~ h.avcj the clxmgc sheet tbr the afin% afinccs. The

‘ cJmmmcd’ 10 w:tncsscs’ and mm-lead Ex.P-1 to P-

‘V V Than statements ofthc accused under Section 313 Cr.P.C.

/1:”

the guilt at’ the accused, the trial
_ % that Wm a Mam Imam: am: the accused
cmnc in front of an ‘ t’s house am:

cvidcxwfi 133006 on record. has hand that K
acquitted thc rcspondcnm my me

3. 1-mm the m
mspomenm. _

4. It is witnmts
who thmw light P.9Is.3, 4 &
10 an: the cmbclsm-.c1 the
version of §.§:.3, 4 ._which is may mmmct.
Th: 5 ‘fi”‘–…;g’_y4(‘)»V.’.fi oonobommti by the
” _ the cvidnmcc of P.W.1 is
cvxicnoc: %%%% M of P.W.’7 – me doctor who
V’ is conizcmicd that cum though

2′?

smicd abusing him in vulgm The H
on duty took Ramaama – accused $10.10 with 9

tune’ ,thc remain” m’ gaocuscd went at

started abusing file

pcltcd stones at thc house of
the doors and of & 10

cmxobozaizs to thc man:
of ‘mjm’ic:s the trial Judge was
wrong i1:~’£1ctA ‘!’hcn:fi3:r:, the order
villag cclcbrating the last day of

– accused No.10 m:%a

of P.W. 1. In a group, they conmta cf 16

_pc1~§ELw1sv;s§:idv:it«mnnotbcpoas1’b1ctoidenfi’ymchoft};mcmn

” ” ‘ as to who pelted the stones and as on who acunny

the eomphmwt – P.W.l. The trial Court hm not

tm evidence of the docmr which eanubomtts

A ” withthccviricnccofP.\V.1. Thcrcfim:,itisadnn’th:dfactthat

4 .6
a …,
k

‘ :f’;’.¥_Is. 2 £04 sans prayed fin’ dimaissas ofthe appad.
A : ” heaxd me counsel for both parflm, fix: pom
% aequiiml passcd by aw wart mm is pcmme.

there was mm nniawful as%bly with a
mi:-xsng crime and assauzux: tag”
suhmim thatappcal be anowec;
flit afomzncntianod oficnoca. V» . ._ V. ‘
mspondcmas-1 to 10 evidence’ of
promcution wimcsgcaj that the
spot mahamif have
pleaded , that the
oomplm?|an§i1.fiIc:&’ mmm blast the case filed
by the 4 &. 10 herein and

the trial Court is amt

i

compiainmt. P.Ws. 1, 4 & 5

3 in C.C.Ha-.512/2000 on the , T T1» V

time of incident a1®% to the
lodged against, flied this
complmt motive E doable-

– % Ak ,.;jf y has to be pmvcd.
on that day 9.31.: went
mm gave oral complaint and P.w.s

. The evidence ofP..\v.l gacs to wow that

mmg in front of 11’s house: and he

at that time naspondmtarl to 9 took

afinr mm: ammd 6.40 11.13.,

weapons amlfiormedflxcmsclvcsinmanunlawfuiasscxnbly

/1 i %;

, Egg; ,/
_,,.J H .

on tbc person at’ P.W.1 but not an

L of P.W.1 an 4. Except P.Ws.1 m 4

other eye mm 3 who speak with we to
which the incident ofassault took 13130:.

with deadly mama and seam: pom:
oomplainanfs house and injumd 1=-.w.1’s 1:11
he and damaged the doom and A

w1tncssus’ ham: not . the fioncs,

ta ‘}’l:u:n:fo1=c, the trial
Court version of P.w.1 on the
§;rp;w.7 – the docinr discloecs that he

c

8. ‘ I domtfmdmy . orig
tmjudgmmtammueroraoqnnmax’

by the JMFC, Mmdcbihai in ac.no%.m;mm% %

tm@pwlE