High Court Karnataka High Court

Tulasappa vs State Of Karnataka on 24 October, 2008

Karnataka High Court
Tulasappa vs State Of Karnataka on 24 October, 2008
Author: Ram Mohan Reddy
BETWEEN:  3 %

1.

CIRCUIT BENCH  Dmwgp .1: '--  
DATED THIS THE 2431* $AY ()15.' £).{3'I'():B EE?'A.  %'
BE§égE          
THE HON'BLE MOHAN REDDY
CRIMINAL   2008

TULASf§?--P}5s-   %    

S/O 3;£i.M.23PPA.%'KAL.%mé.G1  
A'G'E'.D_ AjBOU'i§" 44 -YEARS"  V  *

ICJN QVFFIVCER; - _I__1AI{AL

HUBLI 'ELEC'EfRiQI'FY SUPPLY co LTD.,
11,A.;{AL,BAGALx%o1§»DisTR1Cr.  PETITIONER.

.» {By si-i. C;  JA.KA, 'fiDV. FOR
 $32. 'S K WNKATA REDDY, ADV.)

.. -   'x'§p*'.KARNATA1<4a

BY  POLICE
Ii.-AKAL, HUNUGUND TALUK

":3g3,GALKcT DIS'FRiC'I'

H RAMANNA
X S/0 NAGAPPA GOTHURA

MAJOR
R/O ALLAMPURA PETA
ILAKAL, HUNGUND 'mw:«:
BAGALKUF DIST.

(By Sri. ANAND K. NAVALGIMATH, HCGP FOR E1)





 RESPONDENT.

‘mm <::RL.P FILED U/S.482 CR.P.C PRAffi–N(§
ASIDE THE ORDER D'I'.20.2.(}8 PASSED l,3Y"ITHE._"JMFC.",._V

HUNGUND IN C..C.NO.63/08 _F.0R THE""I}FF'E,NACES
P/Y/s.337 85 304-A op IPC. CONSEQUEN'I'LY'i31S»CHARGE

THE PETR. FOR THE CHARGES i;.Ev53LI;E.;:5».AGAINs%:~~..g§:ITM

IN THE CHARGE SHEET.

THIS PETFTION COMINGQGN Fc§re« AUMIsé’i,<jfi, 'THES V'

DAY, THE COURT MADE THE

The '%ofiSg,~er,_ Elecuic Supply
Company 3 punishable under
mtiog :3é§?'_' C.C.No.63/ 2008 on the
file of has presented this petition
invoking S§i£:ti;§n'.<{32 "of"}V11c Criminal Pmcaium Code to

11$ pmoeez 'difigévand the order dated 20~02~2008 of

'fizase of the prosecutison is that, one Ramanna,

: "th.e; iefipcmdent herein, lodged a compkaint on 6-942006

atv'a'.c:5ut 5.00 pm. all:-zgng that his son by name Raghu,

% 8 years and another boy by name Apxida, awd 6 years,

Went to swim / take bath £n Himhailada bridge near Sri.

Vijayamahantcsh Swaxziiji Gadduge, whence the eIcctric_ pole

i
33

ii)

with a guy wire drawn to support it, had c1cctqfié::it’jf’:’1§éi§5sTiiig:.’

through it and Raghu having 00111:; .i2£k,..’3°I1t9azbf ” ” 2

wire, was clectmcutcd and died, dfic iof

petitioner. The complaint *

ofience, the 1″ mspongicnt — same as
Crime No.13!)/2006 stafiemcnts of
Murthujasab, Sfo. W/o.

Rammappa VV 0. Chanbasappa,
secured tn; véigiéh opined the cause of
death vascular shack I
cardio “to electrical cuxrcnt, examined

and .1:1Aa.5:wV?.s’tat.£*:rxié;1ts of other witnesses and filed a

. V. <;:héur€g.e4.$heét on '9'¥'i'–QV'3008, whence the JMFC, Hungund

as C.C.No.63/2008, took cognizance and

jlof summons to the petitioner.

V» * 4_ The petition is not opposed by filing Statement of

dficjétions of the respondent. Leazrncd counsel for the

” piaccs mliance upon the decision of a harmed

Single Judge of this Court in the case: of B3.

CHAIIIJRASHEKAR AND OTHERS 173». STATE 0!’

KARKATAKA, av PEEHYA POLICE’ to coI1tcI;(1..’4″i§i:zi’e”VA3:Vt:ieV.

requizement of Section 304«A IPC is that the

person must have been caused

or negligent act, in that, there must

negligent act of the aceueed the of

death. Accouiing to {hem meet be a
direct nexus between and the rash
and negligent gc::o£%mc;&¢u§ca:: ai1d__the cution having

failed to gaxaiei’ L”estaE$liAi§_i:1 adirect nexus between

the neeiigent act of the petitioner ..
accuseci,>1u1e– 9 responsible for the death

of the.youn;§ _

‘A Perjéeanua, learned SP1’ seeks to sustain the taking

by the JMFC as complaint disclosed the

of an offence punishable in law, by the

. peti1_§ioner: Learned counsel hastens to add that the facts in

–{;3handrashekar’s case are totally difiezent frnm those of

% case and therefore, the legal principle Laid down therein

VV has no application to the facts of this case,

I vi

3′ \

‘:13. 200? KAR 309

S. Having heard the icamed counsel for

perused the pleadings, examined the material

there can be no dispute that the comphint _

facie the commission of an

Indian Penal Code, by the petitioncv1″.V.. A isay

fact that electricity was passirig’t«tt:f1mugh’t1;t:’gr}5z V’

to hold the electric the bridge
where the children the Water,

apparently not.i:i.;disp1ite, the death of the

boy, statement of Witnesses too,
support Ltgdsaid ” ‘ « “‘

_; 6. The E’§’.EwChandrashr:kar’s case wen: that a

11g’ ht under the tug’ 1:1 tcnsion line,

issued a disclaimer saying that any loss

ems o3f’p:*ti;)£§1ty in relation to the high tension line in and

they would not be responsible. The

A tyoztxzfg fife that was cxt1n’ guishcd, having some in Contact

yzith the high tension wine while retrieving a ban which had

fallnn on a roof, led to the conclusion that no negfigence can

be attributed to the petitioner therein. The facts ’31 this case

J

‘., aw,/’

are obviously not either identical or similar so .

very same conclusion. as hasWbcen.”‘tio1ifiv, i:1

Chandrashekafs case. In ognsifiéizfiil-A.’

judgment has no appiication £0 -the f.’aii”:t:_.~3 <2.f this:

7. The petitioner has not-‘m:é§s’tm_t a Vjestablish
that the continuance of lead to abuse
of process of Iagfsao ‘ifitfllfiifiéficc. Petition is

rejected. ‘ »
Sal/«A
Iudgé