Karnataka High Court
Thimmarayappa @ … vs State Of Karnataka on 15 January, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE'
DATED THIS THE 15TH DAY ()9 JANUARY 2009 I A'
BEFORE
THE HON'I:3LE MR. JUSTICE A s r§Ac§§;{;APzg;2;£%; .1: =
CRIMINAL APPE_1_;\__i_, I*€O.1.2{)6 (SF.
BETWEEN:
THIMMARAYAPPA ALIAS
CHAKUTHIMMARAYAPPA A A
3/0 LATE NARAYANAWA ' '
AGED ABOUT 36 YEARS'. A j
R/O
VIJAYAWRA
DEVANAHALLI A. APPELIANT
(BY SR1 c N1RAJ:.i AF5GR..«SHAVN'KARAPPA as ASSOCIATES,
AND
'STATE ()F'i:.KARhiATAKA ..... ., .
"BY CPI, DEVA?-IAHALLI CIRCLE
D'E»VAVNAH,AE.Li. ._
REP'-I'D.._-BY i'.I"3 s'rA':*:~; PUBLIC PROSECUTOR
I-nGH'c0URT'BI}.1L;3ING
A""VBANGAL.{_}RE.-« 5:33 001 RESPONDENT
A {BY SR: '1sA'risH R GIRJI, HCGP)
::;éi;;A FILED ws. 374(2) cmac. BY THE ADVOCATE
». ma 'THE APPELLANT AGAINS1' THE JUDGEMENT DT.
=r1.3.6.2oe3 PASSED BY THE xu ADDL. (3.0. AND 3.4.,
E3'LO'RE CITY, IN S.C.NO.222[OO - CGNVICTING THE
'».AP¥'ELLANT/ACCUSED FOR THEOFFENCES P/U/3.443,
304 PART ONE 91+' IPC AND SENTENCING H_I!_fi"'TO---.i
UNDERGG 12.1. FOR A PERIOB OF' 6 MONTHS AND FINE-()_F '
RS.SOO/- 1.1)., OF' PAYMENT OF FINE HE SHALL-U'}iD:ER'CxO._' was" 1m§ic;1i1ig at Chikkathathamangala village situate
limits of Vijayapura police station. His father
A' had mauled' two wives and from the first wife he
{lime sons and PW.4-Mtmiraju is the son born to the
«>4
Ex.P.15. He took photographs -- Ex.P.7 and as the
was taking treament in the Govt, hoepital
watch on the accused. Afier the post A ::_ f
the police constable pmduced the V(fiE1!_i'Z}18S ("j?_)If.'.'1l3
deceased - 55.0.3 1 to 3 and
mahazar - Ex.P.10. He
the post mortem Of the
accused-----Ex.P.3 a_1'1d"'«A:._c§*the1;.' %.i&a§:;;§ne:uts. On
completion of "the charge sheet
against the _ u ':7;
3. BurJ.n' 'g i:hc final' -- V t11e prosecution examm ed
PWS 1 and iheflfievixvience got maxkcd the documents
1 to 3. The statement of the
[US 313 Cr.P.C. He has taken the
Vdefence "of eienial and has not lead any defence
" tnal' Court on appreciation of the material on
convicted the accused for the ofience pumsh' abk:
(I) and Sec.448 of IPC and ordered to undergo
'eimeprisonment for five years for the ofiimce punishable U /S
S "V304 part one IPC and to pay file of Rs.1,(}0O/--~ and for the
;>Z,
VPW.4, 1§o«...oth;ér fiiificsscs have supportad the version of the
" in the absence of any corrobomtieon, he
V the ctmviction of the appellant is illegal and
V H So also, it is his conteniion that the aliegation
'aéééinst the accused is that he slapped on thy: chceks of the
S deceased and thereby, she fell down and thcxewer, the
'3
effcncc punishable 11/8 448 of IPC ordcrfi to
imprisonment for six months and to pay fine of
Aggricved by the conviction and sentence the
appmachcd this Court in appeal.
4. I have heard 11.16 ' "ffllffithc
appellant and the learned AA
5. The point' is:
"Whether £:cnv1ct1o' ' n
of the iifor "-the. 'oflbizmsz punishable
U/S:¥§_30"i"(l)v";é«:1sc1i"'S¢c,:448 -'of IPC and the
sentencg th¢1*eI"1.t11e ofthe "deceased were found and therefore, he
s{§i2133§té" has been corroborated by the
7. The perusal of the evidence led
pmsecution reveals that apart from PW s.4Hgn;1d 14.; * _ '4
and 12 are the eye witnesses
but they not supported the pit-3__ccuti1é>:a_ 'and .
treatcti hostile. It is in th'm
the evidence of PW's.4 and of
assault on the deceased by th c_
8. So far fd,
PW.4, Pw.14 it is not m
dispute. of_ that his father
Vcz1kataPPa to the: accused for m
amount of --Rs:1,(;()(\._[f death and that IPWA had
of - to the accused am took back
thef' them was strained relationship
-- hemreénjile £nembers of accused and PW.4. It is also
ithfi' 'version' _of. the prosecution that since aficr fht': sale
the accused used to quarrel with the
V" and the family members for no xmscn and that
were scared of the accused and never filed my
,"compia:i:at against the accused in that behalf. So far as the
94
Vtalmn. loefom oixéiminafion and infact, the prosecution has
_, touch cfiorts to obtain the finger prints to taliy
flfingcr prints of the accused. But any how, the
H vcrsia-11 of Pws.-4 and 14 reveals that the accused
'siéipped on the left check of the deceased and when she fell
"wdown, he kicked hm" on the abdomen. So the medical
same manner with regard to tho slap by the accuscdoii -5 é
deceased and kicking on the abdomen.
9. If the evidence of PWs.4 gnd
the context of the evidence of PW.
post mortem examination on thc "of
issued the post mortcm _§§':x';-2§'_.v there
were finger marks over the 'olackhsh in
colour and So far as
the cause of of opinion that the
death is doe oboe}: due to reflex vagal
inhibition. *r1:§.e..15acu5'r< that the izxjuzy is
simple, b§1t"thc doafl'1 is dué to neumgcmlc shock. No doubt
PW.1, an cfibrt has been made
by as to whether the finger prints were
9;,'
.,c_injt1;tiesv-.--..ixxc1usivc of a Iacerated wound
x 2 cm. on the left cheek mad reduces
teeuderiyxesexf over the Jefi: mammary regima and
V the superior aspect of left shoulder joint.
X has certified that these injuries are simple in
and even in his evidence, PW.2, the Doctor has
to these injuries. The injury certificate itscif reveals
14. The prosecution has examined PW2 A'
Kumar, who examined the accused and it is
complaint Ex.P.4 that after the assault Zen ,
the accused and after the death of
returned to the house, he told the
a complaint against the foif ct the
deceased and at that time, fitlcstioned
PWA xegatding for' it is
alleged that a club and in
such by 1=w.2 and
the injuiy The perusal of the
injury accused has sustaizeeti as
on the mrieto occipital region and an
51.,
-- VTEXJ3. 10 for the seizure of M03. 1 to 3 (the
:c;:«:§.:mg. en 'e;__§I¥ body of the deceased) afier the postmortem
P'Ws.8 and 13 have been examined to prove
V. the spot mahazazr and as there is no mcnmma' ' ' ting
Aciefeuznstanee in Ex.P.6, I do not think that the evkieme of
that the assault on the accused was by PW.-4 Munitajei ..
the presence of the accused at the time of the
been corrohcrahed by the evidence of asit
the assault on the accused was on 25. f"T~A
at about 8.30 am. It could be by
the act of the accused in cayxsing daihis '::i1o'#1,1e1§
assaulted the accused with vé'%c1a;y morning
of the incident. P'W.3 the
Police Sub Inspgttef and sent
the the Magistrate
and PW25 '.1:l__1e shifting of the deceased
in the autoxieiisiiaxv whereas, PWs.6 am 12
are the atf'.es'-.ti_x.xg see inquest Ex.P.9 and it also
finger on the cheeks of the tied
due The prosecution examm ed PW.?e the
94
I9
ORDER
The appeal is afiowed in part. The ”
acquitted d’ the changes under Section’ 433 A’ V
and he is held gukly for the offence H
IPC. Taldm into cmsideration ~1C).fi’i?.Il(“.tVi’#, tiifi:
accused is ordered to Imdergo year
and to pay the oiRs¢§;i3ooj§;%1ifrh§_%§§pe11ant is
further directezd vcdthin
three monthsg’ ii the compensation
amount, 1:113 PW.4, the son of the
desceascd. ‘me to the benefit of set ofi’
.;::r. P.”<:.~ –
Judge