Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pushparaj vs State Of Karnataka
2021 Latest Caselaw 963 Kant

Citation : 2021 Latest Caselaw 963 Kant
Judgement Date : 16 January, 2021

Karnataka High Court
Pushparaj vs State Of Karnataka on 16 January, 2021
Author: B.Veerappa And M.Nagaprasanna
     IN THE HIGH COURT OF KARNATAKA AT BENGALURU

         DATED THIS THE 16TH DAY OF JANUARY, 2021

                         PRESENT

           THE HON' BLE MR. JUSTICE B.VEERAPPA
                            AND
         THE HON'BLE MR. JUSTICE M.NAGAPRASANNA

               CRIMINAL APPEAL No.595/2018

BETWEEN:

PUSHPARAJ,
S/O SHANTHARAJU,
AGED ABOUT 46 YEARS,
R/AT NO. 116,
KAMMANAHALLI, THOMAS TOWN,
BANGALORE CITY.

(NOW IN JUDICIAL CUSTODY,
CENTRAL PRISON, BANGALORE)
                                             ...APPELLANT
(BY SRI T. PRAKASH, ADVOCATE)

AND:

1.     STATE OF KARNATAKA
       BY THALAGHATTAPURA POLICE STATION,
       BANGALORE DISTRICT.

2.     THIMMAIAH,
       S/O. LATE VENKATEGOWDA,
       AGED ABOUT 70 YEARS,
       AGRICULTURIST,
                             2




3.   HOMBALAIAH,
     S/O. LATE VENKATEGOWDA,
     AGED ABOUT 69 YEARS,

4.   DODDAVENKATAPPA
     S/O. LATE VENKATEGOWDA,
     AGED ABOUT 68 YEARS,

5.   SHANTHAPPA,
     S/O. LATE CHINNAPPA,
     AGED ABOUT 90 YEARS,
     RETD,. TEACHER,

     V/O DATED 02.06.2020 APPEAL
     IS ABATED AGAINST R-5

6.   S. M. NAGARAJ
     S/O. MUNIYAPPA,
     AGED ABOUT 50 YEARS,

7.   S.M. VEERACHANNAPPA
     S/O. MUNIYAPPA,
     AGED ABOUT 46 YEARS,

8.   VIJAYAKUMAR,
     S/O. CHIKKAGUDDAIAH,
     AGED ABOUT 46 YEARS,

9.   CHANDRASHEKAR
     S/O. HOMBALAIAH,
     AGED ABOUT 47 YEARS,

     RESPONDENT Nos.2 TO 9 ARE
     RESIDENTS OF SOMANAHALLI VILLAGE,
     UTTARAHALLI HOBLI, BANGALORE SOUTH TALUK.
                                             ....RESPONDENTS
(BY SRI S. SHANKARAPPA, ADVOCATE FOR R.2-4 & R.6-9;
SRI V.M. SHEELVANT, SPP-I ALONG WITH SRI VIJAYKUMAR
MAJAGE, ADDITIONAL STATE PUBLIC PROSECUTOR FOR R1;
                                   3




APPEAL ABATED AGAINST R5 VIDE ORDER DATED 02.06.2020)

                          ****
     THIS CRIMINAL APPEAL IS FILED UNDER SECTION 372 OF
THE CODE OF CRIMINAL PROCEDURE, 1973, PRAYING TO SET
ASIDE THE JUDGMENT AND ORDER OF ACQUITTAL PASSED IN S.C
No.76/2004 DATED 29.11.2017 ON THE FILE OF THE VII
ADDITIONAL DISTRICT AND SESSIONS JUDGE, BENGALURU RURAL
DISTRICT, BENGALURU AND CONSEQUENTLY, RECORD THE GUILT
OF RESPONDENTS 2 TO 9 AND PASS APPROPRIATE SENTENCE IN
ACCORDANCE WITH LAW, IN THE ENDS OF JUSTICE.

     THIS CRIMINAL APPEAL HAVING BEEN HEARD THROUGH
PHYSICAL HEARING AND RESERVED FOR JUDGMENT, COMING ON
FOR PRONOUNCEMENT OF JUDGMENT THIS DAY, B.VEERAPPA, J,
DELIVERED THE FOLLOWING:


                           JUDGMENT

The present Criminal Appeal is filed by the complainant-

Pushparaj, against the judgment and order of acquittal dated

29.11.2017 made in S.C.No.76/2004 acquitting the accused

persons for the offences punishable under Sections 143, 147, 148,

324, 307 r/w 149 of the Indian Penal Code.

2. It is the case of the prosecution that, the appellant/

complainant's father-Shantharaju, aged about 75 years had owned

land bearing Sy.No.45 measuring 2 acres situated at Somanahalli,

Uttarahalli Hobli, within the limits of Thalaghattapura Police Station,

Bengaluru. He had grown fruit bearing plants and maintained it as

garden surrounded with fence and gate and in the said land, there

was BESCOM electric transformer supplying electricity power to in

and around area. The accused No.3-Narayana (deceased) and the

respondent Nos.2, 3 and 4 i.e., accused Nos.1, 2 and 4, being

brothers and residents of Somanahalli, had a large extent of

agricultural land and they also had sugarcane jaggery making unit

(Aalemane) for which electricity was being supplied from the

transformer fixed in the land of the appellant/complainant's father.

The accused No.3- Narayana and his servant used to frequently

enter into the land of the appellant's father for fixing the fuse in the

transformer without informing BESCOM authorities and without

obtaining prior permission. While doing so, they used to trespass

into the land of the appellant's father and keep open the gate fixed

to the garden land, thereby making way for animals to enter the

garden and damage the plants grown by the appellant's father. The

appellant's father Shantharaju advised accused No.3 not to do so,

but Narayana continued to be adamant in his behaviour. On

09.05.1998, at about 6.30 or 7.00 pm, Shantharaju's son by name

Francis Kumar and his son-in-law D.Francis, had been to the said

garden land. At that juncture, while returning, near Joseph farm,

the accused No.3 Narayana, accused No.1-Thimmaiah, accused

No.4-Doddavenkatappa, their servant Naga @ Nagaraj picked up a

quarrel and assaulted them. When Francis Kumar and D.Francis

escaped and took shelter in the house of Mariswamy, there also,

accused Nos.1 to 4, and said servant Naga @ Nagaraj forcibly

ingressed into the house of Mariswamy and caused multiple injuries

to Francis Kumar and D. Francis. Accordingly, accused No.3

Narayana lodged an FIR which was registered in Crime No.77/1998

for the offences punishable under Section 307 r/w 34 of the Indian

Penal Code against the complainant and others and Shantharaju's

son-in-law D. Francis also lodged a complaint which was registered

in Crime No.78/1998 for the offences punishable under Sections

324 and 307 r/w 34 of the Indian Penal Code against the accused.

3. It is further alleged that on the same day i.e, on 09.05.1998

at 10.30 pm, when the complainant-P.W.1-Pushparaj, P.W.2-

Sundarraj and P.W.3-David while returning to their house at

Somanahalli after attending a marriage reception function at

Thataguppe village, they had to pass through the house of

respondent No.2/accused No.1-Thimmaiah, the appellant was way-

laid in front of the house of respondent No.2 and respondent Nos.2

to 9 who were armed with choppers, clubs and iron rods assaulted

the complainant, with an intention to commit his murder as he is

the son of Shantharaju. When P.W.2 Sundarraj and P.W.3-David

intervened to save the appellant, they were also assaulted with

choppers and clubs and caused multiple injuries. The appellant

lodged FIR before the Thalaghattapura Police Station which came to

be registered in Crime No.80/1998 for the offences punishable

under Sections 143, 147, 324, 307 r/w 149 of the Indian Penal

Code. It is further stated that, in respect of the same incident, the

respondent No.2/accused No.1-Thimmaiah also lodged a complaint

stating that the appellant/complainant and others trespassed into

his house, assaulted respondent Nos.2 to 4 and other family

members and caused injuries, mishandled the articles kept in the

house, which came to be registered as Crime No.79/1998 for the

offences punishable under Sections 143, 147, 148, 448, 427, 324,

307, 341 r/w 149 of the Indian Penal Code.

4. After investigation, the jurisdictional Investigating Officer filed

'B' report in Crime No.80/1998. The same was challenged by the

complainant by filing a complaint/protest petition as per Ex.P.2

before the Chief Judicial Magistrate, Bengaluru Rural District,

Bengaluru, which was later registered as S.C.No.76/2004. The

learned Sessions framed the Charge, read over to the accused

persons, who pleaded not guilty and claimed to be tried. It is also

relevant to state at this stage that in Crime No.79/1998, the

Investigating Officer filed Charge Sheet which culminated in

S.C.No.231/1998 on the file of the VII Additional District and

Sessions Judge, Bengaluru Rural District Bengaluru, where a

conviction order has been passed against the accused persons.

5. In order to prove its case, the prosecution examined P.Ws.1

to 7 and marked the documents Exs.P.1 to 15 and the material

document M.O.1 (four clubs). On behalf of the accused, evidence

of P.W.1 was marked as Ex.D.1 and selected portions of Ex.P.1 was

marked as Ex.D.2 and D.3. After completion of evidence of

prosecution witnesses, the statement of the accused as

contemplated under Section 313 of the Code of Criminal Procedure

was recorded. The accused persons denied all the incriminating

evidences adduced against them and did not examine any defence

witness, except producing Exs.D.1 to D.3.

6. Based on the aforesaid material on record, the learned

Sessions Judge formulated five points for consideration.

Considering the oral and documentary evidence on record, the

learned Sessions Judge recorded a finding that, the prosecution

failed to prove beyond reasonable doubt that on 09.05.1998 at

10.30 pm, in Somanahalli, the accused persons and the deceased

Narayana formed an unlawful assembly in order to assault

Pushparaj and others and thereby committed an offence punishable

under Section 143 r/w 149 of the Indian Penal Code; prosecution

failed to prove that on the said date and time, the accused persons

formed an unlawful assembly with an intention to disturb the public

peace and thereby committed an offence punishable under Section

147 r/w 149 of the Indian Penal Code; prosecution failed to prove

that on the said date and time, the accused persons being members

of the unlawful assembly, with an intention to disturb the public

peace armed themselves with deadly weapons like clubs, choppers

and iron rods and thereby committed an offence punishable under

Section 148 r/w 149 of the Indian Penal Code; the prosecution

failed to prove that on the said date and time, the accused persons

being the members of unlawful assembly armed with deadly

weapons like clubs, choppers and iron rods, assaulted Pushparaju,

Sundarraj and David and committed an offence punishable under

Section 324 r/w 149 of the Indian Penal Code; and further, the

prosecution failed to prove that on the said date and time, the

accused persons being the members of unlawful assembly armed

with deadly weapons like clubs, choppers and iron rods, assaulted

Pushparaju on his head and other parts of the body, with the

knowledge that it may cause his death, caused hurt and thereby,

committed an offence punishable under Section 307 r/w 149 of the

Indian Penal Code. Accordingly, the learned Sessions Judge, by the

impugned judgment and order, acquitted the accused persons for

the offences punishable under Sections 143, 147, 148, 324, 307

r/w 149 of the Indian Penal Code. Hence, the present Criminal

Appeal is filed by the complainant.

7. The State has not filed any Appeal against the impugned

judgment and order of acquittal passed by the learned Sessions

Judge.

8. We have heard the learned counsel for the parties.

9. Sri T.Prakash, learned counsel for the appellant/complainant

contended with vehemence that the impugned judgment and order

of acquittal passed by the Trial Court acquitting the accused

persons for the offences made out in the Charge is erroneous and

contrary to the material on record and is liable to be set aside.

10. Learned counsel contended that the learned Sessions Judge

committed a serious error in taking note of the minor discrepancies

while passing impugned judgment and order of acquittal. He

further contended that as per Ex.P.1-complaint, the complainant

and others met near the house of accused No.1 for enquiry, the

accused persons assaulted them. The injuries sustained by P.Ws.1

to 3 are supported by medical evidence of the Doctor-P.W.7 and

Exs.P.3 to 14. The same has not been considered by the learned

Sessions Judge. The complainant-P.W.1, P.Ws.2 and 3 were in

Victoria Hospital from 09.05.1998 to 12.05.1998. P.Ws.1 to 3

supported the case of the prosecution. The wound certificate-

Ex.P.7 dated 11.05.2000 clearly depicts that the prosecution proved

beyond reasonable doubt that the appellant-P.W.1 had sustained

multiple serious injuries on his head and all over the body and

multiple fractures. It was supported by the evidence of Doctor-

P.W.7 and medical records. The same has not been considered by

the learned Sessions Judge. The commission of offence was

brought to the notice of Thalaghattapura Police Station and law was

set into motion in Crime No.80/1998 in which, it was described that

respondent Nos.2 to 9, forming an unlawful assembly, armed with

deadly weapons like chopper, clubs, rods and chains, caused

multiple injuries to P.W.1 and upon registration of FIR, the police

themselves took P.Ws.1 to 3 to Victoria Hospital and admitted them

at about 1.25 am on 10.05.1998 and they were examined with the

history of assault by accused Nos.2 to 4. Subsequently, the

complainants were referred to NIMHANS Hospital and thereafter, to

Hosmat Hospital. The fractures sustained by the accused and

others including P.W.2 is stated by P.W.7-Doctor as per Ex.P.4, 7,

11 and 12 maintained in the Hospital has not been considered. On

that ground alone, the impugned judgment and order of acquittal is

liable to be set-aside. Learned Counsel for the appellant further

contended that the case of the appellant is treated as counter case.

Case is said to have been lodged by accused No.1/respondent No.2-

Thimmaiah in Crime No.79/1998 which is tried in S.C.No.231/1998

in which case also presence of respondent Nos.2 to 9 has been

proved beyond reasonable doubt by virtue of their own FIR

No.79/1998 that they have also sustained injuries in the same

incident. The said material aspect has not been considered.

Therefore, he contended that there are more serious infirmities in

the impugned judgment and order of acquittal. Therefore, he

sought to allow the Criminal Appeal.

11. Per contra, Sri S.Shankarappa, learned counsel for

respondent Nos.2 to 4 and 6 to 9 sought to justify the impugned

judgment and order of acquittal and contended that the Head

Constable 501 who recorded Ex.P.1-complaint at about 12.50 pm

on 09.05.1998 has not been examined. P.W.1 in his cross-

examination has admitted that he has signed the complaint against

'x' mark and in paragraphs 14 and 15 of the cross examination

admitted that he does not know what has written in Ex.P.1-

complaint. He does not know the contents of Ex.P.2-PCR and not

examined the author of Ex.P.2. The evidence of P.Ws.1, 2 and 3 are

contrary to each other. Therefore, the evidence of the prosecution

witnesses cannot be relied upon, as rightly held by the learned

Sessions Judge. Learned counsel further contended that the spot

mahazar was conducted in the house of accused No.1 between 1.15

pm to 2.15 pm. There is no whisper in the complaint about the

destroying of television and radio. P.W.1 also has not stated

anything in his evidence. There are material omissions. Therefore,

the learned Sessions Judge is justified in acquitting all the accused

persons. The doctors of Victoria Hospital, Raj Nursing Home and

NIMHANS, have not been examined. The doctor who issued the

postmortem report is also not examined. The doctor who issued the

accident register is not examined. P.W.2 in his cross examination

has admitted that on 09.05.1998, he did not go from Thataguppe to

Somanahalli in bus and he did not alight in the bus stand along with

Pushparaju and David. Ex.D.1 pertaining to P.W.1 depicts pain in

the right ankle, so also, Exs.P.3 and 4 and contrary is mentioned in

Ex.P.7 and 8. Admittedly, the Doctors are not examined.

Therefore, the learned Sessions Judge is justified in acquitting the

accused. The impugned judgment and order of acquittal passed by

the learned Sessions Judge, considering both oral and documentary

evidence is in proper perspective and the same is in accordance

with law. Learned counsel further contended that powers of this

Court is very limited in the Appeal filed by the complainant under

Section 372 of the Code of Criminal Procedure, against the Order of

acquittal. Therefore, he sought to dismiss the Criminal Appeal.

12. Sri Vijayakumar Majage, learned Additional State Public

Prosecutor sought to justify the impugned judgment and order of

acquittal passed by the Trial Court and contended that absolutely

there is no ground made out by the complainant to show any error

or perversity committed by the learned Sessions Judge, while

acquitting the accused persons for the offences made out in the

Charge. Therefore, he sought to dismiss the Criminal Appeal.

13. In view of the rival contentions urged by the learned counsel

for the parties, the only point that arises for our consideration in

the present Criminal Appeal is:

"Whether the complainant has made out any case to interfere with the impugned judgment and order of acquittal passed by the learned Sessions Judge acquitting the accused persons for the offences punishable under Sections 143, 147, 148, 324, 307 r/w 149 of the Indian Penal Code?"

14. We have given our anxious consideration to the arguments

advanced by the learned counsel for the parties and perused the

entire material on record, including the original records, carefully.

15. Being the Appellate Court, in order to reappreciate the case, it

is relevant to consider the evidence of the prosecution witnesses

and the documents relied upon.

(i) P.W.1-Pushparaj, who is the complainant-injured has sustained injuries on his head and all over the body, reiterated the averments made in the complaint and produced Exs.P.3 to 8/medical records pertaining to him and supported the prosecution case.

(ii) P.W.2-Sundarraj, who is also injured in the incident has identified M.O.1 (four in number) which was

used to assault. He deposed that they were going in front of the house of the accused No.1. All the accused persons assaulted Pushparaju with iron rods and clubs. When he and David interfered, they were also assaulted with iron rods and clubs and they were taken to Victoria Hospital and NIMHANS hospital. Subsequently, they were taken to Hosmat Hospital. In his evidence, Ex.P.12-wound certificate, Ex.P.13 and Ex.P.14-accident registers were marked. The witness supported the prosecution case.

(iii) P.W.3-David, injured has deposed that when they were walking infront of the house of accused No.1. Accused Nos.1, 2, 4, 7, 8 and others assaulted Pushparaj with iron rod and chopper on his shoulder. When himself and P.W.2 tried to interfere, they were also assaulted. The police came, shifted the complainant and injured to Victoria Hospital. He identified the accused No.1-Thimmaiah and accused No.4-Doddavenkatappa and supported the prosecution case.

(iv) P.W.4-Chowrappa, eye witness to the incident, partly supported the prosecution case.

(v) P.W.5-Rajanna, partially supported the prosecution case.

(vi) P.W.6-Joseph-not supported the prosecution case and turned hostile.

(vii) P.W.7-Dr.Ajith Bennadik Rayan, who treated the complainant/appellant deposed about the inpatient and outpatient record i.e., Exs.P.5 and P.6 and also discharge summary-Ex.P.4. He also deposed that the injuries found on the complainant could be caused by M.Os.1 to 4. He supported the case of the prosecution.

16. Based on the aforesaid material on record, the learned

Sessions Judge proceeded to acquit the accused persons for the

offences made out in the Charge.

17. This Court being the Appellate Court, in order to re-appreciate

the entire evidence on record, it is relevant to consider the gist of

the prosecution case. On 09.05.1998, at 10.30 pm at Somanahalli,

all the accused persons including deceased Narayana, formed

unlawful assembly with an intention to assault P.W.1. Accordingly,

they assaulted with deadly weapons on P.Ws.1, 2, 3 and others, on

the head and other parts of the body. P.W.1-Pushparaj, in his

examination-in-chief stated that he knows the accused persons and

on 09.05.1998 at about 10.30 pm, himself, P.Ws.2 and 3, after

finishing dinner in their relatives house, came in a bus upto

Thataguppe and thereafter, they went in a Matador to Kaggalipura

and thereafter, went by bus to Somanahalli. When they got down

from the bus and when they had to pass through the house of

accused No.1-Thimmaiah, the accused No.1 referring to P.W.1, told

other accused persons i.e., accused Nos.2 to 9 that 'he is son of

Shantharaju, assault him and kill him'. Accordingly, the accused

persons assaulted P.W.1 with chopper on his left shoulder, accused

Nos.2 and 4 assaulted with clubs on his head, accused Nos.5 to 9

assaulted him with club and stones on his face, hands and legs.

Accordingly, P.W.1 lodged complaint to Thalaghattapura Police

Station on 10.05.1998, as per Ex.P.1. In the complaint it is stated

that on 09.05.1998, he went to Thataguppe village to attend

relatives marriage along with his friends Bala and Ravi. After

finishing the dinner, when they came to their native place i.e.,

Somanahalli to see their land, they came to know that on the same

day evening there was quarrel with regard to fixing of electric fuse

and therefore, himself, Ravi and others went to the house of

Accused No.1-Thimmaiah, to ask as to why he assaulted. Accused

Nos.1, 2 and the deceased and others with an intention to murder

P.W.1, assaulted him with chopper on his head, hand and left

shoulder and the remaining accused persons assaulted with clubs.

When P.Ws.2 and 3 intervened, they were also assaulted with clubs

and hands. But, when he made statement on 10.05.1998 before

the Police, stated that he fell down on the day of the incident and

lost conscious and regained conscious only at 10.30 pm. The same

is contrary to the averments made in the complaint.

18. In the complaint made before the Magistrate as well as before

the Police, he has not stated that he went to the marriage along

with his friends Bala and Ravi and he has stated in examination-in-

chief that he regained conscious at about 12.30 pm. At that time,

he was in Thalaghattapura Police Station who took him to Raj

Nursing Home where there were no doctors. Therefore, he was

taken to Victoria Hospital and in the hospital, the police recorded

his statement and in Victoria hospital. The head injury was stitched

and was sent to NIMHANS hospital. After scanning, again he was

sent to Victoria Hospital. Thereafter, himself, P.Ws.2 and 3 went to

HOSMAT hospital and there rod was fixed to the right hand and he

was there upto 23.05.1998. But when he made statement before

the police at 00.15 hours, he has stated that he was hurt as he

sustained grievous injuries but has not stated that he was

unconscious. He further stated that the complainant also lodged

the complaint on 10.05.1998 at 00.15 hours in Crime No.80/1998.

P.W.1 further stated that on 23.05.1998 as the medical expenses

was huge, he went to Joshi Nursing Home, Chamarajapet, and was

there for three months. After discharge, he came home and came

to know that accused No.1 has given false complaint against him

and others. Thereafter, they surrendered before the Police and

came to know that complaint filed by them ended in filing of 'B'

report by the police and therefore, they engaged an Advocate to

reopen the case by filing an application before the Magistrate. He

also deposed that the accused, including deceased Narayana

assaulted him. When he made private complaint before the learned

Magistrate, he has stated that except Narayana, all the accused

persons assaulted him. But in the examination-in-chief, he has

admitted that he is not aware as to where is Narayana and incident

happened at the instance of accused No.1 only. He stated before

the Police as per Ex.P.1 that deceased Narayana and others had rift

with his brother-in-law-Francis Kumar with regard to fixing of fuse

to electric transformer. But he has not stated in examination-in-

chief about deceased Narayana or his brother-in-law/Francis Kumar

and has not disclosed the quarrel. He further stated in the cross-

examination that 3 to 4 days prior to the marriage, the parents of

the bride had invited, but in the invitation it is not mentioned as

"Beegara Oota" and admitted that he has not produced the

invitation card and not shown the place of marriage to the police

and further stated in the cross-examination that bride's father is

one Urduswamy, but in the evidence he has stated that he was

invited on behalf of the bride groom to the marriage. There is

inconsistency at every stage. There is improvement in the

statement of P.W.1.

19. That apart, P.W.1 has not whispered anything about P.Ws.2

and 3 that they also came with him to Thataguppe and not

mentioned in the complaint. He further stated that he is not aware

as to what has been written by the police in the complaint. He has

deposed that police asked him to sign and accordingly, he signed.

He did not know what was written in the complaint.

20. He further admitted that Victoria Hospital authorities have not

informed him to go to HOSMAT Hospital. In Victoria Hospital he

was treated only for wounds and not for fractures. He further

deposed that Ex.P.3-cash register issued by the HOSMAT Hospital,

Ex.P.4- discharge summary, Ex.P.5- inpatient and outpatient

record, Ex.P.7 is wound certificate issued by Victoria Hospital. But

he has not produced any documents with respect to Raja Nursing

Home where he took treatment at the first instance as stated in the

examination-in-chief. In Ex.P.7 it is stated that on 10.05.1998 at

about 1.35 am P.C.No.791 took P.W.1 to the hospital, but what

treatment was given is not mentioned. Admittedly, Ex.P.7 is dated

11.05.2000 issued by the hospital. As per Ex.P.3-casuality register

of Hosmat Hospital on 09.05.1998 at about 10.00 pm there is an

entry that P.W.1 has the history of assault on upper lip and face,

but as per the x-ray Ex.P.3 nowhere it is stated that there were

fractures. Ex.P.4 is the discharge summary of Hosmat Hospital. On

12.05.1998, complainant was admitted and was discharged on

25.05.1998. The date of discharge is altered and not signed by any

Medical Officer.

21. As already stated supra P.W.1 has not produced any medical

records to show that he joined Raja Nursing Home for the injuries

sustained by him and no medical documents are produced. He has

also not produced any material document to prove that he was

inpatient in Victoria Hospital. He also admitted in the cross-

examination that Doctors of Victoria Hospital have not informed him

to go to Hosmat Hospital and he has not produced medical

certificate to show that he was treated for fractures either at Raja

Nursing Home or at Victoria Hospital. The incident occurred on

09.05.1998 and he was in the hospital till 12.05.1998. The

complainant has not produced any documents to show as to where

he has taken treatment and there is no document to prove when he

was admitted and took treatment. He has not produced any

document to show that he sustained injuries. If really he was

unconscious in view of the grievous injuries sustained in the

assault, why he has not mentioned the same in Ex.P.1 is not

forthcoming. He has further stated that he lodged complaint from

the hospital after he regained conscious at about 1.00 pm on

10.05.1998 and thereafter, he made statement before the Police.

The time mentioned clearly depicts that it was early morning 00.15

hours which clearly indicates that P.W.1 is changing his version

time and again to his convenience. Further he has admitted in the

cross-examination that he has not informed the Doctor of Victoria

Hospital about the fracture sustained by him in the assault. If

really he was assaulted and sustained fractures, the hospital where

he was treated should have noticed those fractures and should have

shown the same in the concerned documents. He has not produced

any medical records to show that he has taken treatment at Victoria

Hospital for grievous injuries sustained by him. It clearly indicates

that he has not sustained any injuries as stated by him.

Admittedly, he has not examined the Doctors of Victoria Hospital.

Therefore, it clearly indicates that he has not sustained fractures or

grievous injuries. A careful perusal of the examination-in-chief and

cross-examination of P.W.1 clearly indicates that there are

improvements and omissions. Therefore, the evidence of P.W.1

cannot be relied upon.

22. Though P.W.2 has stated that on 09.05.1998 at about 10.30

pm when himself and P.W.1-Pushparaj alighted at Somanahalli bus

stand when they passed through the house of the accused No.1, all

accused persons holding clubs and choppers identified P.W.1 as son

of Shantharaju and assaulted him. When he interfered, he was also

assaulted by accused persons on his back with clubs and David-

P.W.3 was also assaulted. He has not stated anywhere in the

examination-in-chief that P.W.1 was unconscious because of the

grievous injuries and fractures sustained by him. P.W.3-David has

reiterated on par with P.Ws.1 and 2 and admitted that he did not

know who is Narayana and that there was a complaint against

P.Ws.1 to 3 that they assaulted and killed Narayana. The same was

subject matter of S.C.No.231/1998 and further admitted that he

has no relatives at Somanahalli, but he knows P.W.1.

23. By careful reading of the evidence of P.Ws.1 to 3 it is clear

that on 09.05.1998 at 10.30 pm they were present and as per the

statement of P.Ws.1 to 3 when they were going in front of the

house of accused No.1, accused and others assaulted them with

chopper and clubs. But as per Ex.P.1-complaint, P.W.1 stated that

on the same day evening there was a quarrel. Therefore, in order

to verify P.W.1, his brother-in-law Francis Kumar and his brother

Ravi went to the house of the accused and asked about the incident

and they assaulted. Therefore it is clear that the complainant-

P.W.1, P.W.3 themselves went to the house of the accused No.1.

Therefore, really if P.Ws.1 to 3 went to Thataguppe for dinner, the

intention of the accused to kill P.W.1 would not arise. As they went

to the marriage and came back to the village it was not known to

the accused persons. P.W.3 admitted that he has no relatives and

he has not stated that P.W.1 was unconscious and he gained

conscious, and P.Ws.1 to 3 were taken to Victoria Hospital by the

police. P.W.3 admitted that he had the habit of taking drinks on

the payment day every week. If they have no relatives at

Somanahalli, why he went to P.W.1 on the date of the incident

along with Pushparaj creates serious doubt.

24. It is also not in dispute that Pushparaj/P.W.1 admitted that

there was no marriage invitation. But in the complaint stated that

along with him his friends Bala and Ravi were there. If really they

went to the marriage alongwith P.Ws.2 and 3 it should have been

shown in the complaint. But Ex.P.1 does not reveal that neither

himself or P.Ws.2 and 3 went to the marriage. Therefore, the

evidence of P.Ws.1 to 3 is contrary to the complaint and there are

omissions. Therefore, evidence of P.Ws.1 to 3 about the assault

made by accused persons in the absence of any medical evidence

on record cannot be relied upon. P.Ws.4 and 5 have turned hostile.

P.W.6 is only hear say witness stated that he came to know that

there was quarrel between Thimmaiah and P.W.1. P.W.7-Dr.Ajith

Benedict Rayan of Hosmat Hospital stated that on 12.05.1998 at

about 11.40 am one Fathima Mary brought P.W.1-Pushparaj with

history of assault on 09.05.1998 on him. Before they came to the

hospital, the injured already obtained treatment from NIMHANS.

When he examined he has stated two fractures on right leg fibula,

metacarpal bone of the right hand index finger and one tooth of the

upper jaw was broken and head injury. He further stated that there

is possibility of assault with clubs M.Os.1 to 4. In cross-

examination stated that if the patient already taken treatment in

some other hospital there must be reference letter and on the basis

of the reference letter it should be recorded in the concerned

records and also admitted that in Exs.P.5 and 6 in patient and out

patient records, assailant's name was not mentioned. But Ex.P.5

depicts that P.W.1 was referred from NIMHANS to Hosmat Hospital

and further admitted as per Ex.P.5 the injured upper lip and right

hand pain and he admitted the injuries shown is not on vital organ.

Therefore, he admitted that the injuries shown in Ex.P.5 may be

caused if hit by hard stone. He further stated that P.W.1 had come

to hospital about 19 years back. Prior to that, neither himself nor

his relatives had never come to the hospital. He stated that a

person can be identified after so many years, only if his features

are noted down.

25. On meticulous examination of the evidence on record, it is

clear from the evidence of P.Ws.1 to 3, 6, 7 and the material

documents that there are so many omissions and contradictions in

the evidence of prosecution witnesses, that the entire fabric of the

prosecution case appears to be ridden with gaping holes. It is true

that due to passage of time, witnesses do deviate from their police

statements as their memory fades to some extent. Reasonable

allowance can be made for such discrepancies. But when such

discrepancies make the foundation of the prosecution case shaky,

the Court has to take strict note thereof. On thorough reading of

the aforesaid evidences of the prosecution witnesses, the

discrepancies are located and the witnesses have discredited

themselves.

26. It is also not in dispute that the complaint Ex.P.1 was

recorded by P.C.501 at 00.15 hours on the date of the incident and

the said police constable is not examined. P.W.1 admitted in the

cross-examination that he signed against 'x' mark as already stated

supra. He admitted that he does not know what was written in the

complaint nor the contents and not aware of contents of Ex.P.2-

PCR. Except P.W.7-Doctor, the doctors who examined P.Ws.1 to 3

at Victoria Hospital, Joshi hospital, Raj Nursing Home and NIMHANS

have not been examined to prove either Ex.P.7 issued by Victoria

Hospital and Ex.P.8 accident register issued by the Victoria Hospital.

27. Ex.P.11-wound certificate of Francis Kumar dated 14.05.1998

indicates that the injury sustained is simple in nature and in Ex.P.12

it is shown as injuries sustained are simple in nature. The

discharge summary of P.W.1 shows history of assault on

09.05.1998 with complaint of pain in right leg, right ankle and right

hand only. In the absence of any medical evidence of fracture

supported by oral evidence of doctors who treated P.W.1, the case

of the prosecution that P.Ws.1 to 3 sustained injuries is doubtful

and cannot be accepted.

28. The Trial Court, considering the entire oral and documentary

evidence on record, in proper perspective has recorded a finding

that the, prosecution failed to prove beyond reasonable doubt that

the accused being members of unlawful assembly with common

intention, assaulted the complainant with choppers, clubs so as to

attract the offence punishable under Sections 143, 147, 148, 324,

307 r/w 149 of the Indian Penal Code. Accordingly, the Trial Court

acquitted all the accused persons.

29. Admittedly, the present Criminal Appeal is filed by the

complainant against the judgment and order of acquittal. The

Hon'ble Supreme Court, in the case of Chandappa vs. State of

Karnataka reported in (2007)4 SCC 415, with respect to general

principles regarding powers of appellate court in dealing with

Appeal against the order of acquittal, has held as under:

"42. From the above decisions, in our considered view, the following general principles regarding powers of the appellate court while dealing with an appeal against an order of acquittal emerge:

(1) An appellate court has full power to review, reappreciate and reconsider the evidence upon which the order of acquittal is founded.

(2) The Code of Criminal Procedure, 1973 puts no limitation, restriction or condition on exercise of such power and an appellate court on the evidence before it may reach its own conclusion, both on questions of fact and of law.

(3) Various expressions, such as, "substantial and compelling reasons", "good and sufficient grounds", "very strong circumstances", "distorted conclusions", "glaring mistakes", etc. are not intended to curtail extensive powers of an appellate court in an appeal against acquittal. Such phraseologies are more in the nature of "flourishes of language"

to emphasise the reluctance of an appellate court to interfere with acquittal than to curtail the power of the court to review the evidence and to come to its own conclusion.

(4) An appellate court, however, must bear in mind that in case of acquittal, there is double presumption in favour of the accused. Firstly, the presumption of innocence is available to him under the fundamental principle of criminal jurisprudence that every person shall be presumed to be innocent unless he is proved guilty by a competent court of law. Secondly, the accused having secured his acquittal, the presumption of his innocence is further reinforced, reaffirmed and strengthened by the trial court. (5) If two reasonable conclusions are possible on the basis of the evidence on record, the appellate court should not disturb the finding of acquittal recorded by the trial court.

43. Applying the above principles to the case on hand, we are of the considered view that the learned counsel for the accused is right in submitting that the High Court ought not to have disturbed an order of acquittal recorded by the trial court. For acquitting the accused and extending

them the benefit of doubt, the trial court observed that the prosecution had failed to examine certain persons who could have unfolded the genesis of the prosecution case. The trial court indicated that the root cause of the quarrel was refusal to exchange copper vessel (kolaga) to Nagaraj, winner of the draw, but he was not examined. Likewise, Krishnaiah, son of Oblaiah, who accompanied the injured (the deceased) Anjinappa to the hospital, was not brought before the court. Though it is in evidence that Accused 1 Chandrappa was injured and was also taken to the hospital along with Anjinappa, some witnesses had denied the fact as to injuries sustained by Accused 1. The High Court did not give much weight to the said circumstance observing that Accused 1 was neither examined by a doctor nor was a cross-complaint filed by him against the prosecuting party. In our view, the submission of the learned counsel for the appellants is well founded that it is not material whether Accused 1 had or had not filed a complaint or he was or was not examined by a doctor, but the fact that even though it was the case of prosecution that Accused 1 was injured during the course of incident, prosecution witnesses tried to suppress that fact which would throw doubt as to the correctness of the case or the manner in which the incident had happened. The trial court had also stated that it was unnatural that the prosecution witnesses and

the deceased Anjinappa could have gone to Hanumanthapura bypass at about 9.30 p.m. when a shorter route was available for going to their destination. The trial court observed that there was inconsistency in prosecution evidence as to availability of electric light at the time of incident. The court also noted that the knife produced before the court as mudammal article was not the same which was used by Accused 8 for inflicting injury on the deceased. There was also no consistency in evidence as to injuries sustained by prosecution witnesses."

30. For the reasons stated above, the point raised for

consideration in the present Criminal Appeal has to be answered in

the negative holding that the complainant/appellant has not made

out any ground to interfere with the impugned judgment and order

of acquittal passed by the Trial Court acquitting the accused

persons for the offences punishable under Sections 143, 147, 148,

324, 307 r/w 149 of the Indian Penal Code, in exercise of appellate

powers of this Court under Section 372 of the Code of Criminal

Procedure.

31. In view of the above, the Criminal Appeal is dismissed as

devoid of merit. No order as to costs.

Sd/-

JUDGE

Sd/-

JUDGE

kcm

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter