High Court Karnataka High Court

Vinaya S/O Abraham vs State Of Karnataka By Jayanagar … on 7 July, 2008

Karnataka High Court
Vinaya S/O Abraham vs State Of Karnataka By Jayanagar … on 7 July, 2008
Author: Jawad Rahim


V ‘~75 :\r’1I\IIr’ur’II\r-‘1 ruun yuunu ur RAKIVAJAKA Hmm KQUURT Q!’ KARNATAKA HEGH COURT OF KARNATAKA H§GH

asaaaaaarxgz i ~ 1V

rat ‘was F316!-1 com’! or I-cAaNAm<A AT aA:~JGA;.oRE
mam: 'ms mg 1% my c::r= JULY, zoom

BEFGRE

ms HO!'~l'BE.E r-1ma5s3:<:j513Aw¢s;1:*%a%;£r.;§:hi '–:"

EE'§"a5f§EP?§:

‘b’EfiA’:’fis, 5.1% ABRAHAM;

gaze 2? mm, .

cH1a.:Am.*s H3355′; ._ :

M£9£§£APi3R m * ” – L-

?!.§..AGH.i&T fimsmm,
as RAL5. sT.erre;– V

(3? SRI,hi§”S§*;+E;*&§Hi!)E!:BtF?;§?¢,A’§é’s§i)§{,}”., *
Arm»; “”” ., V ‘ ‘ I
£’§’.,&.’§§ as xgrzsATAxA.fs¥iJaa#A:éhGhR POLICE

in 5′: S’¥’A’§”§ w£1.12.’: éamscqma
was czzmm” auxmza :3, V

R£SPfif§9ENT

gs?’%s.a§_,’.gA:£.%S:Lz:»V%§sé;g5’r4AuvA Ei’%AT,, HCGP}

A1315. 3?4{2) CR..P.C. SYTHE ADVGCATE FOR

THE AP?EE..lfi_flT AGfiIH5T THE 3|.§9GMENT D1′. 1$.4.2fi03
5’§a%.S5§sEQ B»’i”‘v.7§’§’£E Ffififi’ TRACK (SESSIONS) CE3i$R3’~I, B’LORE
C “3IPé SC.Pi£3. 205.30%, CQHVIUYHG THE
33’%.:55§*EE;%;fiZa?_§7’i”,$’g%{I%CE35E£} FGR ‘EH8 KZIFFERQS PIUIS-S. 3% RC fififl

EE.~!i”{‘:E?€C§§atG HER T6 UEDERSD RX. FQR ? YEARS AND TB PAY

% ‘;:%.._;§:fi;_E as :5, mask Ass :24 515mm” or mmerrr or me
‘ ‘ hiivlfiififififfifi 3.1.2 FUR J5. z”L§RTHEfi FERIQD GF SIX MONTHS.

WES !r.¥P§A£ Cfifilféfi 8?! FOR. $R5§R$ T1115 DAY, THE

flflififig §§§.I’i.fER£fl THE ¥’G§.§..i}’?:fI?lG:

% gypsum?

ltéfifi

Ccmricteé amused Q in apgwai

jzségsamrzt Er’: SAC; !*4:m.203ifi2 an than fila ‘I’:

fiagxgaiwe flirty, passed on l5s.4′.33, {:’on§r§¢[EV5r;_aVV’ =–.,four’f

afiame :3:-flay’ him pmvizfmrz of

E; The conbaxtuai for Are:

$5325 fiuryaiazfifitfé as Vagcvigrk -~ cum —
Casiwieé” in Vysys fianch, Bmg-store,
wgaé a on 3:.a.:zooe at
me M-gégfkgi enuerw the bank and

smfizead_§A%§%4{%.§:.:§:v’3Vré;%’i:§§:V”iilgr 1re§$rdfr:g waning of a Savings

W-……m.mu-n a 2w;M””x »gs._».g;ma we” muelmwamzmzkn r-man LUUKI Of’ KARNATAKA HBGM COURT” OF KARNAYAKA I-HGH COURT OF KRRNAEAKA HEGH {

835$: Accamfi, ” iiim cf we prooedura and

§m’;rw£%tigs~%a:;a “w§r:g day due to

accused insisted ksar m super: tha

V “”‘V’vae;aeu:%$ _Vs*:%:__§v:§f $i’§ aeclinaé. Suddeniy, ha tack out an
“” 5l”aaifd’§a; I fwm his bag and passed it an to
$§.:}’?:;r§§a,;;§rnr$r§ {Ni-1) mqawifia far to hand it enter 8:: ma
V fihea she enquired as to who: is Krishna, has
flgnkéfiizeé as me Ckaésef Eviiswishar and asked her to: pass on

V’ five nassazta ta him. we accuseé by drawing My attrenmrn

01$.

*I’U- F’ ‘\-!’IlNfl”I\l I-0!

uunIuv2.r1u’~*\I\r\ nmm gsiyma ur NMKNAIANA rm.-M v…mm€I” U?’ KA§iNA”E”A¥(fi HiGeH COLWT OF KARNATAKA HIGH CCJURT OF §(ARNfi«.?fi«§{fi HEGH £

empiwgaas hm {aimed aiesm, we yubfir: fsevarirtg tifmir cry

aagtssrefi fixe amused. Paéice officials wera by

§’i§5’igiE’¥§ km 1% about fine irsciéent. *’-*’f~.r_a:”:*:
a§F%c§a§s msfgeé an 31¢ bank within 3: shaft

mic fizerig atzssmfiv fins gssrstm Vi¥I’}€=_ “‘b%*’é5 i1_§t;fi:i¥1% :”hy”*1i;_’r xa .

99.: bl ic,

3. 599$ mfiagar parser: of
$123 amused was .AA_i.’;;:V-‘iI’,_:’j:f:c§ a bag, chiiii
gewéaai, a §miE§§§.€-.aVL:i1’er*:é1A__Aa examination, the
giamé mat a real weapnn.

an 61¢ wait. at’ these
§:%:¢§'{:’€?é¥éa2§:§§: he was arratw and

§’:°§i;§:§ceeé”~» V_bef;t’:’e ‘-._»’t£3’éT jurwdicfinnai Magimrrate who

;m<agwa;::m% -austedy. Daring inmstigation, PW~–5 'r.
Pafiéce 5¥.$b"I¥'E$9§Ct€3E' and PW-=6 A.E.

."'*§§:':"fiE :5i..i§V_=%-'5s*Vé:{_'»'.'¥:§§,, Fatima Inspecmr, mntirmed to enquire the

a§rbe¢®e§:mts sf" the accusad and questianefi the amplayae-5

:gié5E~§x& taarsig wm gava stabamerst i£':t'3¥t'.t¥ng the accused as

afianégr in fire said crime. fin mat basis, charge-'shack

was Saéa against fim wpsaaarzt – asczsmd far offence under

Sacfimw 3%? anfi 3% cf ths IPC.

W

{3} Even thaugh me pmsecfition evidgnce is

mmpéata, it éfispafs an ailegatéens rwaréing mwégaéian of

2%-ziiaf pnéstai ma c§-giiié powder try the

mgarfié he submits fiwat saizugfefiyf azfitie’

gmvafi £$ the wfitnasses wha ji!:¥1’1v£s._:’T:se1j:fte:§;;§;:g ._.J;p.xii*z1jed

Swwtifia w awe pr%L:§os’; __fa7′;3;§i d§éme«d
§1esa§3:.1r:a; V >_ _v .

{gr} 3-he wauv£§ E:;nt§an:§»’i:§&tj i*»§§3~s2 — pistai was only

a my §%w?:a§ unéfi1er13?m»’.e;Aif E2_i1pEA.&: {inn at alig

{5} Ag :wa%%:;%%he: %su§miu am it $5 a knife
sad §¢;ai§»a}”&éé§.:.:::gt iEa”§§ thé_”Vd’e§:criiptian <31' daearify or
éangamiévirz'iéxaagaaff";_j.%1;gv«..§'¥:§$…-ta draw citational support

fram ?f.*§V1e;ée§%%r3f: gmfigaa…-. of 'MIA vs. STATE' (1955

%km§.. $5}; JAIRAM rewava AND ANCTTHER

L%%:.v*s{':€fs::%~' %$m§:¢r :4-mAaAsH'rm* (1993 cm..:..J.231)

aw fie;_:':%'%9.§_i*.:.:;c:f the Apex Court Er: Ewe case of 'CRACKS

'*%«.,%%4_;a§-an a'§=:-::E:3:£*» vs. smrs 0? Kama: reported in 2933.

% ::§;a%k.%;é.;m4a {ac},

{Q} fie wmsid fastthea-* submit that the injuries caused

'Ea flag firsan af victim were any simple in nature and

. ….-,…,.m..,.. ..W.gua ur mmnmm r-mm :.:.mm or KARNATAKA HIGH coum or KARNATAKA HIGH COURT OF KARNAXAKA ma-H 4

§£?7,,,.

.m…..n-.–‘ma w”‘w:wH xryifgfifli wr mmiwainlsn Hitsifi (…’UURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH COL??? G? NARNATWKA HEGH C

13

M, is is prcwed that the acvcusad r$ma§n#3 6–_§n tha

éaak §;:”2i§;aE§§r an ths pretext af waning a

accaurgi. am wmseqwnfiy tfzreaatening

mas? tatafly 45 minutes. ::’ :f’§§¥e£*.gf£:re;’

wétnésaes had sufiicient
faziaarstifis’ him. It is ea-tacfiy théy’*!r;§s’wre:.’d¢§f;¢’VViérlien flié

gefica afiiciak an’iv4a4fi’.~~.__

E1. fi.:g,’.Rama’n::’,?f”:P§§:’:§§?,_$5′ v§:::i§§<5'V'.smba:i cf the fact
fiat t%:e___ the key and she
émei key and they shauld
ks iefisaég TA turned vinlent, she afferad an
géver '§z%::* §3#é§ him but he daciinaci. Similar is

'vstaattas-::.e1a5?an_tV_VV:rV-:':'uasd§::a by Fifi:–3 Lakamatha. The accused

tn epen the stmng 3'9-am.' 3"!-se witnmses

._ ma-1 had éuring this periad prased the

€£2%'r'g;a$..:§§it$!§"" ' hutwra and on such sound. tha accuwd

AA .;:_g::£é§:é§é. fiat far such preswcae cf mind {sf ?W–~1, pcssibiy
' 'izzifit a%.:£*z.':s$é waaaid have cauwd much mare serious mjury

in fim arichfmsv Ha ran nut but was captured by the

gag-mas aaimfisa the bank awarding has these thmse warren.

ya

as u-u-um U-V'! I r'%£\r1\

3.3

$4.. ?W«6 A.E, Vasufievaraa, has taken cugmady of

$15 &£{.L%§§:'§ and recerdad campiaint cf $uryaki:fi§aa:§*i~V.§fide

Em: and mgisseg-as cam it": came fwrf

afieszm i.é§'§§E3° Sacfiasra 398 at' 'd*:_e;..I;P?C. V'

3.5" mug aarraani ;n;m waggm m
the §":{?$fiE%B§ and the artic§é:i¥w:ere Wr'r;aahaz'aVaVr
Exzfiéi 599%. rna§1azaf:§'~~.§§as_«i5Ié§::' It is man
wt was mahzazar of articles was

aa4tf3$:*:tiw%3r§'««;|n§§'– ihs girasmutiort did

3 mm-w xigaxfima ur a\MruV1-NARA HJUH L.CJUEvi'I" OF KARNATAKA HEGH COURT OF KARNI-WA§(A HEGH COURT OF KARN4M"fiaKA HEGH (

mt -t':5e fiearned counsel as

im§»3§'*;*ég-2%.§§vr§a}}%3§§"'ta"g§fa:'st fiiitgijiimfi zéshich stsmahow, I feel

fafk sémrk :3?' "ie.g5a§«§gas%§'§;a;it«§§§«h.:§:ed is he he rejected For

$13 §cs§@w§ra;§_ rsas¢:ss;'w , X

V{§3' . I!'i_v:»€':f'tfar:'-:'.v:ifz'§?:'%'; &i?'!'¥I sage, charge against the accused

fig fias:é7§ fiéy§?§ §§§§¢fi§'va'¢m:znt of what transpired giver: by
f§'§a:fim§* Varstims are Suryakumari, Mfiufl
ngJ:a;_e§ .§3?Ef¢amafi1a. 'Fhsy Ewve syei-tan w aspacw
"'~«.',"' %€gQtg;"gsxgseksicegw cf Emife, gismfi 233: am acczmad and have

' . V _ fiifiéififiéaésaé fizwa cshjescm an them causing injuti-Ia.

– {jg} The gssfiiraes main bar mar acrcuwd hag been

€§&5l”‘§§’ sspaééw Gift by anti’: witnesses wbimh shcsws that the

5%

…~..u-urmnau-u -uwn uwuatl Ur RHNIVHEMRM mew-‘9 ‘LJUUKI U? §§AKNA”¥’A§(A MESH CQURTI Oi: KARNfiTAKA H56″ 4

15

mm: as dwdi? waapan. The citatien r$farrad__ by {ha
wmw’ mama! 5135 Fiat halpeé him for &:,eV.VV_V!;’c;:¥_b.’gii:1g

reasarész

I52 fig ée::§$io:*a raraderw _b7,~: the £5-‘i’a1i:§:*#lsf_fv
five iswmessa’ Eéragk Jaidga wh§§e5A:4;e£:j5;?:f$?ia§”~’23G’§:éi1s, ‘Ew;§E:g

mge umki*a gnczadw the “fi_§a–q§e, held km: ma

éaadéy waagan an fire basi_$4_%:’7§§f:_t:2g fair amused
ézad rm: %ra r*gd*sEv::edVt§.a.é in pcssession of
flue mafia. it was th;:§’*i%é.{£# flue: amused did
net 532% :avgé§::%.%::;j: as the IPC. we are
wt §_$i:nv§:§§3~g§_:’;§1’§%,§j éactafizrn 39? but we are
§aa§§;fsg the pmvisivcm of Evmtions 39?
we 3;% _”a§ vfizamisa, with due respect, I

f’§§e§_ §.rE1:aw «expr’:meé fig: fine learned Singk Judge

T?v*$i;§’i’._a5 Sigh Cam’: hmause 3! the description 51” the

._ exude; prcvisios-g :3? Section 324 ed’ the IPC.

Ereaés Evfikmxrsz
*;;+’§24. velumauw anusiaa hurt by dangerous

waaaam fit’ means:

Whmver asxmprt in the was pwvidad for

$1: Sacfiufi 33-5, vaiuntariiy cauwm hurt by
grams of my Enstmment for fihfifltiflfl,
siabbiszg ar cutting, air any instmmsnt vrhifih,
mad as a weapon of offence, is iikely be cause

gm?”

&fl&§! ur by means as’? fire 3:” any mama
53.2%’:-mceg am’ by mans af any poison or
cagrasiwa suwtanca, er by maans
sx§%m%ve subamnce, er by

E%.£§8tfif’§C8 whéch $1: is _;:¥.:a.i§fiari:;a’t’is*»”‘=tir:; {fig u 2

§’s:..§rraar: bad? m §r3ha!a,Y__to:.s$féa¥§z;;ur};
5″-waive mm rm bhaad, V’
wriewi, shat? be puéiisfiéd w§£h.__imgE£’5a’fi§1aéi3£:

$5 either fiesmptian ».§e:’n?£’ vfmay
mttaad bu th:£;e§”:%«–yeaé:§5,§V. .Ac:i”:°–«..§~_:.v.i§:’h«.M_fi:1ae, with
E3033.”

m%k ‘of ms provision, it is clear
Q’¥£t.§i”‘%§x.A§:§;§E’§§§i:¥?2£E’!§t”§8%fi “§a*rVs!*'{£::afing, smbsbing or cutting
Eaik §::s=&a§’ “%_,§’re’. §¥T._§1a.!_jgemus weapon, in ether

awards; a da«ad§’g.. five smtazte has dmcribed

_..!:fig wegaésaég _émd_ ::i$s§§~fie;d;_€t_, it maid mt be prayer as hold

fiat fizreéfg.,_;¥e$§:_ “::9t camva wiflwia the dascfiption of a

:7″L.____éan®%9§’2:$ Yhe atrear dscisécun raim is of the

Arasx @i’::s4$:;;’tf’; t.O.*§’§. facts, it is seven mat that was a casa

cxf hamboa sficks and mat knife. The

» -_Au.V._4r».Vg\a va zvnmmmamnn l”l%K3¥f'”¥ L.UUKi ur ESAKNAEAKA HIGH COURT OF KKRNATAKA HIGH COURY OF KARMATAKJ3. HEGH C

__§xa%’:§5E¢§§’SiA£:g;-verxwe flmirt heid fimat use at’ bambao sticks was

F WVVJW

aflegatiar; and as five prosecnficm had net

Iit’IE\fl”‘I

éascriaw my émuerzsion of $19 bambtm sticks 3.13., im

,…–.p -wua-wnuu -can

_ Iudgg

nut-\I\:nur1.:I”\l\J”1 rnwra: xfggkgjms ur EU-\KI’«i}v\§.Hl’U’¥. mun LUUR3 OF KARNATAKA HIGH COURT OF KARNATflL§(A H§GH CQURT QF KARNAT§;’9hE(A ¥’§!GH C

1%

ea fiance, aaysai is aflawecé in part.___ Yha

cemgécéfésen 2:? the acmseé far cfierme iméer Sec’:§¢:f:«…33j8 af

fié EPS is aikerad he nfiersce under
and t%%=e sesztarsca :1?’ 1? years it-n_pn5;e_d uy’i’§’h”%{i’:j¢1 i’£ v:’fadu%;é2£.

an fuss? yams rigcratzs impr?2sr3n:mu::’t.T ~

afi nag §Q§’!§’£§S$i§’.3§E urzdar Sfitéga 4?? £22?

21, He is %<s;;;{Eaeaaer«%bar¢r§ we 'ma:
Qzmrt Ear a::tna$ergnira;gg.AAg3;a,,f;¥;¢nce. Tha Trial
Emir: s§':a£§;~ :;%.?{'fl$§§'i('.'€~E?'-:_'th§_V:VV3¢€BS8d and cnmmit
him has fize bafiance period.

‘hs §i5’1é”v:£aw-er caourt, for necfiary

acfimfm, V

5d/13