H9′ TI’$ ifififf CQIJRI’ QF KAR?§A’§’£I§A AT BAHGALQRE
mmm ms *1*z~m 2 am’ my 0:? GCTQBER :.;::e2j {3:MiTj ._
BEFQKE
“rm. :–m:m1..E L§R.J£iS’F}f.3E».NA.A}§?éi£§f3§§.’4_ A
cnflmax. Apmaz.
BETWEEE:
srimmshauy
S] 3 Smflmram Shetqx _V
Age Rmimr H
Rja ‘ A V _ ‘V
Ba1::ar,MaI1g9i;1:&rg;::’_V % “”…APPELLAN’I’
{By Sri 13;’aE31§.z..’1Vfi’Z®”f§,_:,1.4′–‘§§*,r’._» Agata.)
Am: A % _ %
ma s:amef i*~mm’% % i ”
Rap. by im State Pféssacutnr
‘ _§,..::iL1.*?’t af
AA %%%%% & …R3swzmE:r1*
Iviajaga, Hm?)
?’.’ifE1ia .(313i:.A is am under semen 374(2) (3r.P,.C
the juémmt datefl Q4.§6.2(30*¥ pmmd by the
.« Judge, Eialaizina , Mamalcre in
-.tl’3.e ofi§:mm puxmhahk finder smtjsm 326 and 367
* satmtczmim rm to undarge RI, far 5 Years and
pay fine 9? Rs.1§G{IQf~, ix: defauit m sufiér 33. £02′ 1
“mzznth fur an afiéme punishable undm secfisn 36′? IFS:
31$ apwl (naming cm fer .1m.~&;r’v.Zz2g ?:h:’3 day, iffi
Clauri deiivered the fzziiowingz
JEJSGMEKT
8.{3.N:3.1$}i20$3 anti In: em
an urzzierga imparfisonwt far’ aifisf *
nfiiaxm undw: Swtian 307′ he: has
aedth.-isappeai. K
2. Hm:-;£ $:tfi Ccrtmsai far
aypeiinnt .: Mazage’ , leanm
Crosmmnefiz frgf .’ Vv
3, grsawutmn £9 as faflaws:
_ is tin crwzwr cum driver nf an
he was runrmg 11.7% aum rielmhaw in
L» an 3.6.2863: ciurim the afierzzmn
parkm his amt: réxzimhaw may Urva
% Q City. The ammzz mgaged hfis mm
arid asked PW»: ta take him ta Tanmm Bhavi
2:3 nwr the seashnrse. As smmctaa by accxlsed,
[PW-I {mic accuscd is Tazznimzbiiavi. After reaching
Tanrzimabhavi, acctzsafi wanted Fwd. in take him in
7x}. x..-£w~~:-taamh Kuadar am: the
j am an izmpatient fill iQ.fi,2{}¥fi, The Sub
. V flxvaispaetar sf Reiice cam azfi rmardad. {Em statemerzt cf
PW»-1 anfi Iwkmrfi a cage againat amusfi fir” the
R7′ ‘K m«—I-Qv-
afcrmtaizaci esfihnm. ‘Ike awmd was ariwtml an
the gnfm-manna valuramemd by him, the
efihnm was rmmw a hawk rm:
abuttfiag Tamiimlbhavi. The K 2
xwrdim the statemrsnt ef
isamzinzea nf z’rzvmtigatis1*:’V-grzfi k %
simt. Tim accused ‘ F”G£’a’.:§i is 13
ware marked, — long and
Mag – ehifi: % eqmam’ wry wnson
sf Siatfifififi’ V1.2′ $8 Ex,$~ 1.
‘ESE an appraaefiaticn of
V the lsaarnad {lcsuxzsei fir
‘agarzcuagd guilty esf eficzim punishable
Eifié and 313’? sf WC, hawever, senhenoed
_him”%:¢ Lzxéfifific impriaarzment far 3 perimi af 5 yeara
Sm af Rs.1,,om/-, in max: in mxdergc
far a Mimi cf em went}: far an G§E%1’1£1§€é
‘ % % Swing 33? cf $3. W D k 1% ,
4: Tltercsfara, feikwim pcifits afise fa; my
deteiwifisn: T’ »[
3;} Whctlmr {hit pmwctztiefi has
3.a.2::m at afinut 2.95 §.m;,~~ V’
abumhg scashere, amused
Kama: w::th’ a long am iévith
auch iz1$3nt:£9n ané §;1f:.¢§f§1v”1eci;g&,}.§u¢;IAi ?a:%;-mi he haei
cause& the :;{mth of been held
guilty of an Smtiz::r: 3&2 sf
m tfwI*eb3′ an meme under
A. ,’
%u~2*a: Judge has mperzy
ramré?
fmpwwci judgment calla far
– AV ‘ ~ _
.’ A erder?
A. an the abom poinas axmé the zmmm
are ag ffifiewst
5. PW»). Uciay Klimt ww fltw injured witrzess. He
haé IE gzége III’ enmity agaixfmt gamma. £5 33213 be
fi\_§.fl.J\
«M. .L ..,J«’-@}\ ‘
3% fl-‘am the evidanm cef PW-2, thaw was an figgjdcnt
abmzt 8 days prixzr he the date af mm
mm and thrm pmana, That
accused at the fifi uf ccaurmnm
aargusai Wanmd ta teach a les.so£i.taé:’. P’°€i’5-
qua:-mi that hafi taken the V
date cf’ ingzident,
In fact WEI}-.1 of amzruseai
the same from
tile paasarség, incident and am
% % mimn him. from phase m
piazza in they rzeacfmd am piacc <31'
LPWQVI that amused dealt blrxm on
was a sctzmss betwean Ffi?'-3.
mnlé mi aver pewer aszrcusafi tr:
_ pram 1: £315 {mm assatzltjzwg him.
A PW-:2 Mafxan was 3 past ewczirrazm Wifilfififi.
mt wimaesaeé amzzal assauit. PW–2 has depssfi
when he wag trawilim mar the-: piazza;-2 of
o § he saw a parsan a.Ft&* asaa:2.:?.ti1g
-I “L -66;)” ,
P@~1 with a swerfl. Frem ma avidmma :33′ PW-21,_ it 1%
ckar that he was mat a. wimms m the ccc;:mfi;§:é’;’–«.:’Ei§
has reasaiwci the flaw of flflfillfffififié,
huamzdczyafffiu?-1. 4′ AV
P’§S-2 hag depamvd
injuriea an him haadg at a
&§3ataz1m cf 13% PW.
2 has cleciared $33 h9s£fl=e that has
had again at the time am
piace cans:’atent, with the’
$353 iené corrabarafinn 33:: the
tzvtidezncfizzf Emnaiamntp wish tkm €.’:&$€% of
the ggggsemaim At:§:;:f%’:i1isLV:13n1§ted mam.
: Ksfiarz was also 3. post
V He had amen PW-3. it} Wanlmk
has :1-apased abuut tiw 3 sf blond
% ammas af mi-1. W g R. mfg.”
% ‘ ffium cm W»: amzki be causm wifil rm
Iwmpazz amt in him,
8’ PW”? Dmfiamh Kundaf mam;-.t.”1sd Pwgl at
ahaxt 3.3% pm”; 931 3*§,2%3 at G0 flt
z-1ospz:t.a2a: Mamalore am: foam} fclkowmg
L 3 charge wvmfi aver .
m.aa;s:1r1r1g’ ‘? cm x 2 tzm
mm mmfiy cigar};
2; Sbliqzze plamd m.a:§f’*t§é;a thtfi
Iefi: side cf the,§calp 12 it 0.5 cm
X bang: éecp iiglfiiariyizg bane.
3. Imiawt _wom1§:.. .::}w:r ‘ ‘iéflv ” “V’£$h1mre-parietal
scaipgaif’ sixvse X scalp deaep.
basis: of right hand
(‘Er cm 3: 6.5 amt; x
skit:
w:–4%%1Lm that mjmtm were fiwh in
. , &_nat§1r-£1 ééaa; as an §n-pat.ierz%: and ha was
A tha Izwtlzgatirxg Gficer had sent tm
‘ ” =::£?z9fi’¢nce far his fi9a and apinigxz PW-
£23371 of the wmpmx had czpirzed that
1}\),”
{Fm «$.95 ,
[Buying crews t£§n, PE’-4 has adwttsé
that injuraw 339125 had cams to the hospital’
dazxiezd rim fiugastian that izzjurima fozmci
not he causaad by a swardg
Q; ?W~5 S&K,Kr?nIn3aVR§§’u
fiam F’.S,L Baxwzm. He: 1 stajm
fi3ur:r1 an the arfi?éAz1r:.-as anfi
mnzishea apiziign and the
weapan af Hcrwever, he
has mt
VEj,a.n had ar.::cem@n&T the
cf the piaw and. hat!
grad by the Immstigating
Raraymm Nail: has givm asridezzszxc
Imxaezzy of weapxzan af o§en£::e~ :13. 451%
wiunteaem by amusad 311$ at the instance
‘ A The evidezwe gem: PWs.8, P’§’i–1€3_z~&3a.’c:m
in iriawtigazicn «sf tha mass.-
Jx 4,_ ..
12. The ciafarm hw searght to dimzmfiiz wifienae
sf ?§i~–1 an the g-‘aunt! that axxzznsaci was
PW’-1 anti rm Test Identmcatian Paradae Wag
eviximzazze sf iéaantifixzatian {If ac;-c:t.zged..gi=m.§1.V K 2
weak piew af asrixzlcnasz. PW-=1 1
ezsaailanii wiwn ha had ‘V %?
bafora PW-4 not xastabiishad mm far % 13. A; in state that driven by
PW’-3. fiiffr ‘ ?’;mt:2:’ during bmad day light.
W2-1 1:23 aimcrm t%m physical
mi” tharwe was 2123 need to
Igiezztifmafian Parade aafi am avicianm ef
by PW-«1 xmzxxat m sussgxztaad, F’???—1
V fiwaa Witmsa. Bsirg film injum& witnsssaa
K be laast éisposed ta impfisate the accusad
aaiée: the rm} awafiant. W}-E was subjwtcxzl ta
while ma bfifl elicited ta dmrre-flit his cavidemce.
épmmntlyg PW11 did mt imam any nmtive or _}8I1I.’IZ{iT.y
ml
… ..»
aging: amzssad ta faficly implimtfi Thfi anigiazma
af mm finds aumtanfiaai mrramratinn
cements at’ firs: fifibrmatsbn given by him,
ir3z::ifie3;’.z3;¢ The amaezm ms w;u2y£ma!s&k%
mrramrafisn frem tha mwicai
maanmh Kunciar. ‘be ‘ L’
dfivard evidmztsc sf I’E:e;i.§aéf’-»9gefi£fs:w&V§Witnms
$13? PW-2 lfiolmu was faund
ma: $113 plaag his hwd.
statemfizzt and pumuant
has his and at thz: z’:’1ata;n4:3.e af
_ am1.”14s_;§§$d,u.theV Cificer rmwrfl waapon af
__frc:m caaurixza grower near thc Islam of
ii1ai£¥afix€§’ rapsrt would reveal that the shirt ntf
H V P’W- af efihnas was stainw with human
Véflzfiefisreg the evfienszza adfiuceé by the
éa-w mt sufier Ram fiiacremmcim ctr
” T312 abaanm af mzzsfive is .3. c:1r2:<:.3.' mstance
in {await sf pragmatism anfi it ésmsnatraim that Pfifwl
did 2291: had ammity m faisely imgiicate acastugeaé. Tim
rm ._ .§\,..1£_'
_ ..
cozmuct sf PW-1 after flaw asmurrcm is csnsiatnnég with
his esvidaam. Tfmrefnre, 1 hofi that the pz”aaa:2.z:i;::::f1..’_1iz#V,§
pravefi. that an 3.6.2903 at alwut gm pm.
gramme near Tazirfiruhhavi ‘
Mmware, aacuaed assaulted
3. award and amassed ‘I”he
amused haé taken Wt: ‘i_ia¥:$1a§ed’ if he
was 5. bnnafie assaflmd
F9?-1 W13: 5: gwizffii which
Ems takzfin other pemerm
abcut PW-4 has depcsed
um 33 Pm: were aangmus hut
Ear woulfi fwve causseé death
‘Q1’ f;I’I3ae::'”,z§§’m:–‘2:’:.,A«’tI1as 3.31:3 wmmftwfi by amused
an afiexm Lztzder Suazctinztz 3637 af
‘ H A. 4i4.””I:.’I*ie finfi h-1a1′ éudge an pmpaw appe:mc:1a’ tiam
hm bask} awuseczi g1,u’kj,? of an afibma unéar
VT 33′? cf IPC. I dc mt find any rmmm has
n u U interfare with thc Empwm wdment cf m Kristian,
–.x ..
The triai Juéige has smtcnaafi awuafié ta; myderge
irnprimziamezzt far a perisd af fim ywm arlé
R3,i,O€Q,’~, ix: default smwxmd far 8.
martzth fer an cfiemze ufiez: kchkazn 3.3′?
3.5. The learrzed Qt:u1§:sei “v§§1:}é
accuseci was agmi abmzt ” ltim vvfgtime sf
a . He difi ” antmmenta.
Ha has athanms Ate *
16. Thié fieader wmfid submit
that iselam paam am
has amt: L gr mm wiflz a may
weapgn. zen’ £3; in mm far in tim
= <:;fV.sc=;:';{¢nm'.'" """ " 'V
" ~_ -.__}';'?;' £:::$rzsidem.'£;im1 sf the above szxhmsfissizzzm
H V an reward, E fmci tkmt the: oacurranme
grmam by 5. scufle batween P314 axfi
Hewwar, aecusad haé; avg: pewmw amfi dealt
' _ an the hmd cf PW-l with a award' 'fine 5mde.rn:e'
an ramrd does not i:1c¥.ica.ts any ymsitivvs metive fer
accused tn ammmit tim mmrde? cf ¥'W~I. thmzgh
AN "' – ''\W/9'\. 4»
…. ..
praswufien is mt raqaircfi is grew the. nmtsiw £21 wzrasc
bsa@ upon dimct evfignzme. Tm ammseé
about 20 years at the aim cf
charm tn refurm hiwelf.
above mifigatim anal ”
:3f the opizziazz that
by the trial Cauft is rather rmuee
the sentence of cf five yeam
ta faur yaars by the ma’ 1
ilourt.
the iamwng murder:
in part. Tim mnvigflen of
fin’ unéer 3m1::inn 30′? is mnfixmed.
af hfiptéasszmnt is redueati 28mm 3:.
2 ta a partied of four yaam. The fine
T % ar1d’ &::£ai;§.it”‘$antcnee impsaad by the triai gem are
“m311f;rm§d. I/T
L11’1darg=:2mae by &wu.se& during the cmgm cjf
aetafiaa provided; under Sectian 42fiV{i3;PEf;i y.V”\” ‘4 V’ ‘
-4;
” ‘it’ Time mm ef
~13 :