Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Karnataka vs Nagappa S/O. Ningappa
2024 Latest Caselaw 3737 Kant

Citation : 2024 Latest Caselaw 3737 Kant
Judgement Date : 8 February, 2024

Karnataka High Court

The State Of Karnataka vs Nagappa S/O. Ningappa on 8 February, 2024

                                                  -1-
                                                        CRL.A No. 100189 of 2020
                                                    c/w CRL.A No. 100062 of 2020
                                                    c/w CRL.A No. 100323 of 2020



                        IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH

                            DATED THIS THE 8th DAY OF FEBRUARY, 2024

                                               PRESENT
                             THE HON'BLE MR JUSTICE ASHOK S. KINAGI
                                                  AND
                               THE HON'BLE MR JUSTICE RAJESH RAI K
                               CRIMINAL APPEAL NO. 100189 of 2020
                                                C/W
                               CRIMINAL APPEAL NO. 100062 of 2020
                                                 c/w
                               CRIMINAL APPEAL NO. 100323 of 2020
                   IN CRL.A NO. 100189/2020
                   BETWEEN:

                   SRI. DURUGAPPA H. S/O. LATE NINGAPPA
                   AGE: 55 YEARS, OCC: COOLIE,
                   R/O: AMBALI VILLAGE, TAL: H.B. HALLI,
                   DIST: BALLARI-583212.
                                                                     ...APPELLANT

                   (BY SRI. SRINAND A. PACHHAPURE, ADVOCATE)

Digitally signed   AND:
by
SHIVAKUMAR
HIREMATH
                   1.     THE STATE OF KARNATAKA,
Date:
2024.02.08                THROUGH C.P.I., KOTTUR CIRCLE,
15:06:29
+0530                     KOTTUR POLICE STATION,
                          NOW REPRESENTED BY STATE PUBLIC PROSECUTOR,
                          HIGH COURT OF KARNATAKA DHARWAD,
                          BENCH DHARWAD-580011.

                   2.     SRI. NAGAPPA S/O. NANGAPPA,
                          AGE: 46 YEARS, OCC: AGRICULTURE,
                          R/O: AMBALI VILLAGE, TAL: H.B. HALLI,
                          DIST: BALLARI-583212.

                   3.     SRI. CHANDRAPPA S/O. NINGAPPA,
                          AGE: 61 YEARS, OCC: AGRICULTURE,
                          R/O: AMBALI VILLAGE, TAL: H.B. HALLI,
                          DIST: BALLARI-583212.
                                   -2-
                                       CRL.A No. 100189 of 2020
                                   c/w CRL.A No. 100062 of 2020
                                   c/w CRL.A No. 100323 of 2020



4.   SRI.KOTRESH @ KOTRAPPA S/O. CHANDRAPPA
     AGE: 28 YEARS, OCC: AGRICULTURE,
     R/O: AMBALI VILLAGE, TQ: H.B. HALLI,
     DIST: BALLARI-583212.

5.   SRI.KENCHAPPA S/O. CHANDRAPPA
     AGE: 25 YEARS, OCC: AGRICULTURE,
     R/O: AMBALI VILLAGE, TQ: H.B. HALLI,
     DIST: BALLARI-583212.

6.   SRI.MAHALINGAPPA S/O. THAMMANNA
     AGE: 26 YEARS, OCC: AGRICULTURE,
     R/O: AMBALI VILLAGE, TQ: H.B. HALLI,
     DIST: BALLARI-583212.

7.   SMT.LALITHAMMA W/O. NAGAPPA
     AGE: 41 YEARS, OCC: HOUSEWIFE,
     R/O: AMBALI VILLAGE, TQ: H.B. HALLI,
     DIST: BALLARI-583212.

8.   SMT.RENUKAMMA W/O. CHANDRAPPA
     AGE: 46 YEARS, OCC: HOUSEWIFE,
     R/O: AMBALI VILLAGE, TQ: H.B. HALLI,
     DIST: BALLARI-583212.

9.   SRI.GOWRIHALL MANJUNATH S/O. GALAPPA
     AGE: 48 YEARS, OCC: SELF EMPLOYED,
     R/O: AMBALI VILLAGE, TQ: H.B. HALLI,
     DIST: BALLARI-583212.
                                                     ...RESPONDENTS

(BY SRI. M.B. GUNDAWADE, ADDL. SPP. FOR R1;
SRI. GURUDEV GACHCHINAMATH, ADVOCATE FOR R2 TO R9)

     THIS CRIMINAL APPEAL FILED UNDER SECTION 372 OF CODE
OF CRIMINAL PROCEDURE, PRAYING TO MODIFY THE JUDGMENT
CONVICTION DATED 18/01/2020 AND ORDER OF SENTENCE DATED
21/01/2020    PASSED    BY   THE III    ADDITIONAL   DISTRICT    AND
SESSIONS     JUDGE,    BALLARI,   SITTING   AT   HOSAPETE   IN   S.C.
NO.5057/2014 AND CONVICT THE ACCUSED NO. 1 AND 2 FOR THE
OFFENCE PUNISHABLE UNDER SECTION 307, 302, 201 AND 109 OF
                                 -3-
                                     CRL.A No. 100189 of 2020
                                 c/w CRL.A No. 100062 of 2020
                                 c/w CRL.A No. 100323 of 2020



IPC, ACCUSED NO. 3 FOR THE OFFENCE PUNISHABLE UNDER
SECTION 302 AND 307 OF IPC, ACCUSED NO. 4 TO 7 FOR THE
OFFENCES PUNISHABLE UNDER SECTION 326, 307, 302, 201 AND
109 OF IPC AND ACCUSED NO.8 FOR THE OFFENCE PUNISHABLE
UNDER SECTION 143, 147, 148, 504, 323, 109, 324, 326, 307, 302
AND 201 R/W SECTION 149 OF IPC BY ALLOWING THE ABOVE
APPEAL, IN THE INTEREST OF JUSTICE.


IN CRL.A NO.100062/2020
BETWEEN:

KOTRESH @ KOTRAPPA S/O. CHANDRAPPA
AGED: 27 YEARS, FARMER,
R/O: AMBALI VILLAGE, H.B.HALLI TALUK,
BALLARI DISTRICT.
                                                     ...APPELLANT

(BY SRI. G.I. CHACHCHINAMATH, ADVOCATE)
AND:

STATE BY CPI
KOTTUR CIRCLE, KOTTUR POLICE STATION,
BALLARI DISTRICT.
BY SPP, HIGH COURT OF KARNATAKA,
DHARWAD BENCH, DHARWAD.
                                                   ...RESPONDENT
(BY SRI. M.B. GUNDAWADE, ADDL. SPP.)

       THIS CRIMINAL APPEAL FILED UNDER SECTION 374(2) OF
CODE OF CRIMINAL PROCEDURE, PRAYING TO SET ASIDE THE
JUDGMENT AND ORDER OF CONVICTION MADE IN S.C. NO.
5057/2014   PASSED   BY   THE   III   ADDITIONAL   DISTRICT   AND
SESSIONS JUDGE, BALLARI (SITTING AT HOSAPETE) AND SET
ASIDE THE IMPUGNED JUDGMENT AND           ORDER OF CONVICTION
MADE IN S.C. NO.5057/2014 PASSED BY THE III ADDITIONAL
DISTRICT AND SESSIONS JUDGE, BALLARI (SITTING AT HOSAPETE)
FOR THE OFFENCES PUNISHABLE UNDER SECTION 143, 147, 148,
                               -4-
                                   CRL.A No. 100189 of 2020
                               c/w CRL.A No. 100062 of 2020
                               c/w CRL.A No. 100323 of 2020



504, 323, 324, 326 PART - II, 201 OF IPC SO FAR IT PERTAINS TO
ACCUSED NO. 3 AND FURTHER ACQUIT THE ACCUSED NO.3.

IN CRIMINAL APPEAL NO. 100323/2020
BETWEEN:

THE STATE OF KARNATAKA,
REPRESENTED BY THE
THE CIRCLE POLICE INSPECTOR,
KOTTUR CIRCLE,
KOTTUR POLICE STATION,
BALLARI DISTRICT,
THROUGH THE ADDL. STATE PUBLIC PROSECUTOR,
ADVOCATE GENERAL OFFICE,
HIGH COURT OF KARNATAKA,
DHARWAD BENCH, DHARWAD-580011.
                                                   ...APPELLANT

(BY SRI. M.B. GUNDAWADE, ADDITIONAL SPP.)
AND:

1.     SRI NAGAPPA S/O. NINGAPPA,
       AGED : 46 YEARS, OCC: FARMER,
       R/O: AMBALI VILLAGE, H.B. HALLI,
       TALUK, BALLARI DISTRICT, PIN CODE-583212.

2.     SRI. CHANDRAPPA S/O. NINGAPPA,
       AGED: 61 YEARS, OCC: FARMER,
       R/O: AMBALI VILLAGE, H.B. HALLI,
       TALUK, BALLARI DISTRICT, PIN CODE-583212.

3.     SRI. KOTRESH @ KOTRAPPA S/O. CHANDRAPPA,
       AGED: 28 YEARS, OCC: FARMER,
       R/O: AMBALI VILLAGE, H.B. HALLI,
       TALUK, BALLARI DISTRICT, PIN CODE-583212.

4.     SRI. KENCHAPPA S/O. CHANDRAPPA,
       AGED: 25 YEARS, OCC: FARMER,
       R/O: AMBALI VILLAGE, H.B. HALLI,
       TALUK, BALLARI DISTRICT, PIN CODE-583212.

5.     SRI. MAHALINGAPPA S/O. THAMMANNA,
       AGED: 26 YEARS, OCC: FARMER,
       R/O: AMBALI VILLAGE, H.B. HALLI,
       TALUK, BALLARI DISTRICT, PIN CODE-583212.
                                -5-
                                    CRL.A No. 100189 of 2020
                                c/w CRL.A No. 100062 of 2020
                                c/w CRL.A No. 100323 of 2020



6.   SMT. LALITHAMMA W/O. NAGAPPA,
     AGED: 41 YEARS, OCC: HOUSE WIFE,
     R/O: AMBALI VILLAGE, H.B. HALLI,
     TALUK, BALLARI DISTRICT, PIN CODE-583212.

7.   SMT. RENUKAMMA W/O. CHANDRAPPA,
     AGED: 46 YEARS, OCC: HOUSE WIFE,
     R/O: AMBALI VILLAGE, H.B. HALLI,
     TALUK, BALLARI DISTRICT, PIN CODE-583212.
8.   SRI. GOWRIHALLI MANJUNATH S/O. GALAPPA,
     AGED: 48 YEARS,OCC: SELF-EMPLOYED,
     R/O: VIDYA NAGAR, KOTTUR,
     BALLARI DISTRICT, PIN CODE-583134.
                                             ...RESPONDENTS
(BY SRI. G.I. CHACHCHINAMATH, ADVOCATE)
     THIS CRIMINAL APPEAL FILED UNDER SECTION 378(1) AND
(3) OF THE CODE OF CRIMINAL PROCEDURE, PRAYING TO SET
ASIDE AND GRANT LEAVE TO APPEAL AGAINST THE JUDGMENT AND
ORDER OF ACQUITTAL DATED 18.01.2020, PASSED BY THE III
ADDITIONAL DISTRICT AND SESSIONS JUDGE, BALLARI (SITTING
AT HOSAPETE) IN S.C.NO.5057/2014 AND CONVICT AND SENTENCE
RESPONDENTS/ACCUSED NO. 1 AND 2 FOR OFFENCES PUNISHABLE
UNDER   SECTION    307,302,201       AND   109   OF    IPC   AND
RESPONDENT/ACCUSED    NO.3     FOR   THE   OFFENCE    PUNISHABLE
UNDER SECTION 302 AND 307 OF IPC AND RESPONDENT/ACCUSED
NO. 4 TO 7 FOR THE OFFENCE PUNISHABLE UNDER SECTION 326,
307, 302, 201 AND 109 OF IPC AND RESPONDENT/ACCUSED NO.8
FOR THE OFFENCE PUNISHABLE UNDER SECTION 143, 147, 148,
504, 323, 324, 326, 302 AND 201, 109 R/W 149 OF IPC IN THE
INTEREST OF JUSTICE AND EQUITY.


     THESE APPEALS, COMING ON FOR ORDERS HAVING BEEN
HEARD AND RESERVED FOR JUDGMENT, THIS DAY, RAJESH RAI K,
J., DELIVERED THE FOLLOWING:
                               -6-
                                   CRL.A No. 100189 of 2020
                               c/w CRL.A No. 100062 of 2020
                               c/w CRL.A No. 100323 of 2020



                         JUDGMENT

These appeals are filed calling-in-question the legality and

validity of the judgment of conviction and order of sentence

passed in SC No.5057/2014 dated 18.01.2020 by the III

Additional District and Sessions Judge, Ballari (sitting at

Hosapete), wherein, the learned Sessions Judge convicted the

accused Nos.1 and 2 for the offences punishable under Sections

143, 147, 148, 504, 323, 324, 326 r/w Section 149 of Indian

Penal Code and acquitted them for the offences punishable

under Sections 307, 302, 201 and 109 of Indian Penal Code

2. The learned Sessions Judge convicted the accused

No.3 i.e., the appellant in Crl.A.No.100062/2020 for the

offences punishable under Sections 143, 147, 148, 504, 323,

324, 326, 304 Part II and 201 of Indian Penal Code and

acquitted him for the offences punishable 302 and 307 of Indian

Penal Code.

3. Further, the learned Sessions Judge convicted the

accused Nos.4, 5, 6 and 7 for the offences punishable under

Sections 143, 147, 148, 504, 323, 324 r/w Section 149 of

Indian Penal Code and acquitted them for the offences

punishable under Sections 326, 307, 302, 201 and 109 of

Indian Penal Code.

4. The trial Court exonerated the accused No.8 for the

offences punishable under Sections 143, 147, 148, 504, 323,

324, 326, 302, 201 and 109 r/w Section 149 of Indian Penal

Code.

5. Having convicted the accused for the aforesaid

offences, the learned Sessions Judge sentenced the accused

No.3 i.e., appellant in Crl.A. No.100062/2020 to undergo

rigorous imprisonment for one month and pay a fine of

Rs.3,000/- for each of the offence punishable under Sections

143, 147, 148, 504 and 323 of Indian Penal Code, in default of

payment of fine in each offence, directed him to undergo

further imprisonment for 15 days.

6. The accused No.3 further sentenced to undergo

rigorous imprisonment for three months and to pay a fine of

Rs.3,000/- for the offence punishable under Section 324 of

Indian Penal Code, in default of payment of fine, he shall

undergo further imprisonment for one month. He also

sentenced to undergo rigorous imprisonment for two years and

to pay a fine of Rs.5,000/- for the offence punishable under

Section 326 of Indian Penal Code, in default of payment of fine,

he shall undergo further imprisonment for three months.

7. The accused No.3 further sentenced to undergo

rigorous imprisonment for 10 years and to pay a fine of

Rs.1,00,000/- for the offence punishable under Section 304 Part

II of Indian Penal Code and in default of payment of fine, he

shall undergo further imprisonment for six months.

8. The accused No.3 further sentenced to undergo

rigorous imprisonment for one year and to pay a fine of

Rs.3,000/- for the offence punishable under Section 201 of

Indian Penal Code, in default of payment of fine, he shall

undergo further imprisonment for one month.

9. Leaned Sessions Judge directed that the out of total

fine amount, Rs. 1,14,000/- shall be paid to the parents and

wife of the deceased and Rs. 10,000/- shall be confiscated as

fine amount. Further learned Sessions Judge also directed that

all the sentences shall run concurrently and extended the

benefit under Section 428 of Cr.P.C.

10. The learned Sessions Judge though convicted the

accused Nos.1, 2, 4 to 7 as above, but, enlarged them under

Section 4 of Probation of Offenders Act, with suitable

covenants. However, by invoking Section 5 of the Probation of

Offenders Act, learned Sessions Judge directed the accused

Nos. 1 and 2 to deposit compensation of Rs.25,000/- each and

accused Nos.4 to 7 to deposit the compensation of Rs.5,000/-

each and directed to pay the said compensation to the injured

PWs.4 to 7.

11. For the purpose of reference the parties are referred

to their original status before the Trial Court.

12. The factual matrix of the prosecution case is that-

The accused persons carried enmity with the deceased

and PWs.4 to 7 in respect of sexual assault committed by son of

PW.6-Basappa against the daughter of accused No.1/Nagappa

during August-2014. On that background, on 11.01.2014 at

about 8:00 am at Ambali village in front of the house of PW.4,

accused Nos. 8 and 9 instigated accused Nos.1 to 7, formed an

unlawful assembly and forcibly sent the rape victim to the

house of PW.6, they started quarrelling with PW.4, by abusing

him in filthy language and started assaulting PW.4 by hands

and legs. By that time, PW.6 and his son-Sanna ningappa

- 10 -

(deceased) along with PWs.7 and 8 intervened to pacify the

quarrel. Enraged by the same, accused Nos.1 to 7 threatened

them to do away with their lives and accordingly, accused Nos.6

and 7 held the hands of the deceased Sanna ningappa and

accused No.3 assaulted him with an Axe (MO.5) on his neck.

Thereafter, accused No.1 snatched the said Axe and assaulted

the PWs.6 and 4 and caused injuries on their face and hand,

accused No.2 assaulted PW.7 with a club on his back, accused

No.4 assaulted PW.6 with a club on the waist, accused No.5

assaulted PWs.4, 6 and 8 with a club and caused the injuries.

Due to the assault, Sanna ningappa sustained heavy bleeding

injuries and he was shifted to the Hospital but, he succumbed

to the injuries at 9:15 am.

13. Accordingly, PW.4 lodged the complaint before

PW.20-The Head Constable of respondent-Police as per Ex.P.3

and the same was registered in Crime No.2/2024 dated

11.01.2014 as per Ex.P.13. Subsequently, PW.21 conducted the

further investigation in the case and drawn the Inquest

Panchanama on the dead body of the deceased and also drawn

Exs.P.1, 2 and 10 i.e., the Spot and Seizure mahazars.

Thereafter, PW.27 conducted the further investigation and

- 11 -

recorded the statements of all the witnesses and also after

obtaining the necessary documents from the concerned

authority, PW.27 laid the chargesheet against the accused for

the offences punishable under Sections 143, 147, 148, 109,

504, 323, 324, 326, 307, 302, 201 r/w Section 149 of Indian

Penal Code i.e., against the accused Nos.1 to 9 before the

committal Court.

14. After committal of the case before the Sessions

Court, the learned Sessions Judge, framed the charges against

the accused for the aforementioned offences and read over the

same to the accused. However, they denied the charges and

claimed to be tried.

15. In order to prove the charges leveled against the

accused, before the trial Court the prosecution in total

examined 28 witnesses as PWs.1 to 28 and produced 24

documents as Exs.P.1 to 24 and identified 15 Material Objects

as MOs.1 to 15.

16. After assessment of the oral and documentary

evidence placed before the Sessions Court, the learned

- 12 -

Sessions Judge framed the following points for consideration as

under:

1. Whether the prosecution proves beyond all reasonable doubt that, on 11.01.2014 at about 8.00 a.m. at Ambali Village in front of house of C.W.1 accused 1 to 7, being members of an unlawful assembly, having an intention to commit crime and thereby committed an offence punishable under Section 143 R/W Sec. 149 of Indian Penal Code?

2. Whether the prosecution proves beyond all reasonable doubt that, on the above said date, place and time, the accused 1 to 7 being members of an unlawful assembly committed rioting and thereby committed the offence punishable under Section 147 R/W Sec. 149 of Indian Penal Code?

3. Whether the prosecution proves beyond all reasonable doubt that on the said date place and time accused 1 to 7, being members of an unlawful assembly committed rioting by holding deadly weapons like axe, clubs and thereby committed the offence punishable under Section 148 R/w Sec. 149 of Indian Penal Code?

4. Whether the prosecution proves beyond all reasonable doubt that, on the said date place and time, the accused No.1 to 7 being members of an unlawful assembly quarreled with C.W.1 in filthy language, uttered to rape the female folks of C.W.13's family, insults, and thereby gives provocation to him, knowing it will cause him to break the public peace and thereby committed the offence punishable under Section 504 R/W Sec. 149 of Indian Penal Code?

5. Whether prosecution proves beyond all reasonable doubt that on the said date, place and time, the accused 1 to 7 being members of an unlawful assembly, assaulted C.Ws1, 13 to 15 with hands and legs and voluntarily caused hurt and thereby committed the offence punishable under Section 323 R/W Sec.149 of Indian Penal Code?

6. Whether the prosecution proves beyond all reasonable doubt that on the said date place and time the accused 1 to 7 being the members of an unlawful assembly, accused No.2 assaulted C.W.14 with an axe handle on his back, accused No.4 assaulted C.W.13 with club on the waist, accused No.5 assaulted C.W.1, 13 and 15 with club and voluntarily caused hurt with dangerous weapons and thereby committed the offence punishable under Section 324 R/W Sec. 149 of Indian Penal Code?

- 13 -

7. Whether prosecution proves beyond all reasonable doubt that on the said date place and time the accused 1 to 7 being the members of an unlawful assembly, accused No.1 assaulted C.W.15 with an axe on his face, accused No.4 assaulted C.W.13 with club on the waist, accused No.1 assaulted C.W.1 on his head and C.W.15 with club and caused grievous hurt by dangerous weapons and thereby committed the offence punishable under Section 326 R/W Sec. 149 of Indian Penal Code?

8. Whether the prosecution proves beyond all reasonable doubt that on the said date place and time, the accused 1 to 7 being the members of an unlawful assembly, accused No.1 assaulted C.W.15 with an axe on his face, with such intention or knowledge that such act may caused the death and he will be guilty of murder and thereby committed the offence punishable under Section 307 R/W Sec. 149 of Indian Penal Code?

9. Whether prosecution proves beyond all reasonable doubt that on the said date place and time the accused 1 to 7 being the members of an unlawful assembly, accused No.6 and 7 held the hands of Sanna Ningapp, accused No.3 assaulted Sanna Ningappa with an axe on his neck and committed his murder and thereby committed an offence punishable under Section 302 R/W Sec. 149 of Indian Penal Code?

10. Whether prosecution proves beyond all reasonable doubt that, on the above said date, place and time, the accused No.3 after assaulting Sanna Ningappa with an axe, washed it with water in order to destroy the evidence and thereby committed an offence punishable under Section 201 R/W Sec. 149 of Indian Penal Code?

11. Whether prosecution proves beyond all reasonable doubt that on the said date, place and time, accused 8 and 9 instigated accused No.1 to 7, to commit the aforesaid offences and thereby committed an offence punishable under Section 109 R/W Sec. 149 of Indian Penal Code?

12. What Order?

Learned Sessions Judge answered Point Nos.1 to 7 in the

affirmative, Point No.8 in the negative, Point No.9 in the

negative for the offence punishable under Section 302 of Indian

- 14 -

Penal Code against the accused Nos.1 to 7 and affirmative

against accused No.3 for the offence punishable under Section

304 Part II of Indian Penal Code, further answered Point No.10

in the affirmative against the accused No.3, Point No.11 in the

negative against the accused No.8 and answered Point No.12 as

per the final order and convicted the accused and imposed the

sentence as stated supra. The said judgment is challenged

under these appeals.

17. The accused No.3 preferred Crl.A.No.100062/2020

to set-aside the impugned judgment of conviction and order of

sentence passed against him.

18. The victim PW.4 preferred Crl.A.No.100189/2020

under Section 372 of Cr.P.C praying to modify the judgment of

conviction passed by the learned Sessions Judge and to convict

the accused Nos.1 and 2 for the offences punishable under

Sections 307, 302, 201 and 109 of Indian Penal Code and also

praying to convict accused No.3 for the offences punishable

under Sections 302 and 307 of Indian Penal Code and to convict

the accused Nos.4 to 7 for the offences punishable under

Sections 326, 307, 302, 201 and 109 of Indian Penal Code and

- 15 -

to convict the accused No.8 for the offences punishable under

Sections 143, 147, 148, 504, 323, 109, 324, 326, 307, 302 and

201 r/w Section 149 of Indian Penal Code.

19. The State has preferred Crl.A.No.100323/2020 to

convict and sentence the accused Nos.1 and 2 for the offences

punishable under Sections 307, 302, 201 and 109 of Indian

Penal Code and also praying to convict accused No.3 for the

offence punishable under Sections 302 and 307 of Indian Penal

Code and to convict the accused Nos.4 to 7 for the offence

punishable under Sections 326, 307, 302, 201 and 109 of

Indian Penal Code and to convict the accused No.8 for the

offences punishable under Sections 143, 147, 148, 504, 323,

109, 324, 326, 307, 302 and 201 r/w Section 149 of Indian

Penal Code.

20. We have heard Sri.G.I.Gachchinmath for the

appellant in Crl.A.No.100062/2020, Sri.Srinand A. Pachhapure

in Crl.A.No.100189/2020, the learned Additional State Public

Prosecutor in Crl.A.No.100323/2020 and Sri.

G.I.Gachchinamath for respondent in Crl.A.No.100189/2020

and Crl.A.No.100323/2020.

- 16 -

21. The learned counsel Sri.G.I.Gachchinamath

vehemently contends that the judgment under these appeal

suffer from perversity and illegality and the learned Sessions

Judge convicted the accused No.3 without properly appreciating

the evidence and materials available on record and only based

on surmises and conjectures. The learned Sessions Judge failed

to appreciate the material contradictions and omissions in the

evidence of the injured eye-witnesses i.e., PWs.4 to 7.

According to the learned counsel, the contents of the complaint-

Ex.P.3 lodged by PW.4 totally differs from the evidence of

PWs.4 to 7 as such, the prosecution failed to prove the charges

leveled against the accused beyond all reasonable doubt.

Accordingly, he prays to allow the Crl.A.No.100062/2020 and to

dismiss the Crl.A.No.100189/2020 and Crl.A.No.100323/2020.

22. The learned counsel Sri. Srinand A. Pachhapure,

submits that the trial Court has failed to appreciate the

depositions of the prosecution witnesses in the right prospective

and wrongly sentenced accused No.3 for the offence punishable

under Section 304 Part II of Indian Penal Code instead of

Section 302 of Indian Penal Code and also the learned Sessions

- 17 -

Judge wrongly acquitted the accused No.3 for the offence

punishable under Section 307 of Indian Penal Code. Further,

according to the learned counsel, the Sessions Judge has erred

by acquitting the accused Nos.1 and 2 for the offences

punishable under Sections 307, 302, 201 and 109 of Indian

Penal Code and though, the Court convicted them for other

offences, imposed inadequate sentence to them by wrongly

invoking Section 4 of Probation of Offenders Act. He also

contended that the learned Sessions Judge totally erred by

acquitting the accused Nos.4 to 7 for the offences punishable

under Sections 326, 307, 302, 201 and 109 of Indian Penal

Code

23. He would further contend that, all the injured eye-

witnesses categorically deposed about the assault made by the

accused Nos.1 to 7 with an intention to do away the life of

deceased Sanna ningappa and PWs.4 to 7. As per the settled

principal of Law laid down by the Hon'ble Apex Court and by

this Court, the evidence of injured witnesses must be weighed

on a high degree prospective and hence, there is no reason to

disbelieve the evidence of injured witnesses when their

evidence corroborates, the medical evidence of the Doctor-

- 18 -

PW.24 who treated them. He contend that the evidence led by

the prosecution clearly establishes that the accused No.3 had

both guilty knowledge and an intention to commit the murder of

the deceased-Sanna ningappa. Hence, the accused No.3 is

liable to be convicted under Section 302 of Indian Penal Code.

According to the learned counsel, all the accused persons with a

common intention, by holding the weapons, entered the house

yard of PW.4 and PW.6 and assaulted the deceased and PWs.4

to 7 with deadly weapons and caused injuries to PWs.4 to 6 and

committed the murder of deceased-Sanna ningappa. In such

circumstances, he prays to allow the Crl.A.No.100189/2020.

24. The learned Additional State Public Prosecutor has

also vehemently contends that the learned Sessions Judge did

not apply its mind to the evidence on record and wrongly

acquitted the accused Nos.1 and 2 for the offences punishable

under Sections 302, 307, 201 and 109 of Indian Penal Code and

accused No.3 for the offences punishable under Sections 302

and 307 of Indian Penal Code and accused Nos.4 to 7 for the

offences punishable under Sections 307, 302, 201 and 109 of

Indian Penal Code and accused No.8 for all the offences

charged.

- 19 -

25. The learned Additional State Public Prosecutor would

contend that the evidence of PWs.1 and 4 to 7 i.e., the injured

eye-witnesses to the incident could not be rejected merely on

the ground that they are the interested witnesses as their

evidence is otherwise found to be reliable. The minor

contradictions and inconsistencies are found in the evidence of

eye-witnesses which are ineffective to the core of the

prosecution case and should not be considered as a ground to

reject the evidence in its entirety. According to him, the

learned Sessions Judge without assigning valid reason has

imposed fleabite sentence to the accused by acquitting them for

major offences. Accordingly, the learned Additional State Public

Prosecutor prays to allow the appeal preferred by the State.

26. Having heard the learned counsel for the appellants

in respective appeals, the points that would arise for our

consideration are:

1. Whether the judgment under these appeals suffers from any perversity or illegality?

2. Whether the learned Sessions Judge is justified in convicting and imposing sentence to accused Nos.1 to 7 as stated supra?

- 20 -

3. Whether the learned Sessions Judge is justified in convicting the accused No.3 for culpable homicide not amounting to murder and punishing him for the offence punishable under Section 304 Part II of Indian Penal Code?

27. These questions are interlinked to each other and

hence are taken up together for consideration. Accordingly,

this Court being the appellate Court, on re-appreciation of the

entire evidence available on record is necessary and hence:-

PW.1-Veerabhadraiah the maternal uncle of the

deceased-Sanna ningappa is a witness for Inquest Panchanama

drawn on the dead body of the deceased as per Ex.P.1 and

identified the clothes of the deceased as per MOs.1 to 3. He

also deposed about the previous enmity of the accused and

deceased family.

PW.2-Somappa the maternal uncle of the deceased-

Sanna ningappa, he deposed about the motive/previous enmity

between the family of accused and deceased. He also claims to

be an eye-witness to the incident and also he shifted the

injured to the hospital and indentified MOs.1 to 11. He is a

- 21 -

Panch witness for Spot Mahazar-Ex.P.2 and identified MOs.12 to

15.

PW.3-H.Goneppa is the brother of the PW.6, who is

injured in this case, he identifies MOs.1 to 4 and he was also

present at the time of Inquest Mahazar.

PW.4-Durgappa is the injured eye-witness and

complainant in this case, he deposed about the motive and the

assault made by the accused against him, the deceased and the

other injured witnesses.

PW.5-Chandrashekar is the injured eye-witness, he

reiterated the version of PW.4 and he suffered grievous injuries.

PW.6-Basappa is the injured eye-witness, he is a father of

the deceased and younger brother of the PW.4-Complainant

and deposed about the previous enmity between the accused

and the family of deceased and also identified MO.1 to 8 and

the assault made by the accused to him and to other injured

eye-witnesses.

- 22 -

PW.7-Ningappa is the injured eye-witness, he is the

cousin brother of the deceased and deposes about the previous

enmity and motive and also about the assault made by the

accused and he sustained simple injuries.

PW.8-Hanumakka is the eye-witness to the incident and

she is the wife of Complainant-PW.4. She speaks about the

motive and previous enmity between the family of accused and

deceased.

PW.9-Somanagoud is an independent eye-witness to the

incident and he has turned hostile to the prosecution case.

PW.10-Prakashaiah is an independent eye-witness to the

incident and he has turned hostile to the prosecution case.

PW.11-Basavaraj is an independent eye-witness to the

incident and he has turned hostile to the prosecution case.

PW.12-Ningaraj is an eye-witness to the incident and he

has supported the prosecution case and he has deposed about

the motive for the incident and also the assault made by the

accused.

- 23 -

PW.13-Basavaraj is an eye-witness to the incident and he

deposed similar to that of PW.12.

PW.14-Parasappa S/o. Charavva is the son-in-law of the

deceased, he is a hear-say witness to the incident and identified

the clothes of the deceased.

PW.15-Parasappa S/o. Kotrappa is a Panch witness for

seizure of clothes of accused Nos.1 to 3 under Ex.P.9 and the

recovery of weapon as per MO.5.

P.W.16-Hanumantappa is a Panch witness for the seizure

of the clothes of the deceased as per Ex.P.12, i.e., MOs.1 to 4.

PW.17-Chandrappa is a Panch witness for Spot Mahazar

as per Ex.P.2 and seizure of MO.3 and he also identified MOs.6

to 8 and 12 to 15.

PW.18-T. Manjappa is the Police Constable who arrested

the accused Nos.1 to 7 and produced before the Investigation

Officer. PW.19-Gururaj is the then PSI who has arrested the

accused Nos.1 to 7 with the help of PW.18. PW.20-Basavaraj is

the then Police Head Constable and recorded the complaint of

- 24 -

PW.4 in the Hospital and registered the FIR in Crime No.2/2014

as per Ex.P.13. PW.21-B.Shekharappa is the then Head

Constable and he recorded all the Panchanamas i.e., Inquest,

Spot and Seizure as per Ex.Ps.1, 2 and 10. PW.22-

Revanaradhya is the then Police Constable escorted the dead

body to the Post-Mortem. PW.23-Noormohammad is the then

Police Head Constable who carried the FIR to the Magistrate.

PW.24-Dr. Pavitra, conducted autopsy on the dead body

and issued the Post-Mortem report as per Ex.P.14.

PW.25-Krishna Naik is the Assistant Executive Engineer

prepared the Sketch of scene of crime as per Ex.P.20.

PW.26-Veerupakahsappa is the then Police Head

Constable who carried the articles to FSL for examination.

PW.27-Layla Naik is the then CPI, conducted the

investigation and laid the chargesheet against accused persons.

PW.28-Lingegouda is the Scientific Officer, examined the

articles sent to him and gave the report at Ex.P.22.

- 25 -

28. On a cursory glance of the above evidence available

on record, in order to prove the homicidal death of the

deceased, the prosecution relied on the evidence of the Doctor-

PW.24 who conducted the autopsy over the dead body and

gave his report as per Ex.P.14. On careful perusal of the same,

it depicts the cause of death is due to "hemorrhage and

neurogenic shock as a result of carotic artery injury". He

further opined that injury can be caused by MO.5 as per

Ex.P.15. He also treated the injured in this case i.e., PWs.4 to

7 and issued Wound Certificate as per Exs.P.16 to 19. The

evidence of the Doctor-PW.24 also corroborates with the

inquest Panchanama drawn by the Investigation Officer on the

dead body as per Ex.P.1 and PW.1 is witness for the same and

he has identified the injuries on the dead body. Hence, on a

conjoint reading of Ex.P.14 and Ex.P.1 coupled with the

evidence of the Doctor-PW.24, PW.2 and the Investigation

Officer-PW.21 in our considered view, the prosecution has

proved the homicidal death of the deceased beyond reasonable

doubt.

- 26 -

29. Even otherwise, the learned counsel for the

appellant in Crl.A.No.100062/2020 has not seriously disputed

the said aspect.

30. In order to connect the accused persons in the

homicidal death of the deceased and to the injuries caused to

PWs.4 to 7, the prosecution mainly relied the evidence of

injured eye-witnesses i.e., PWs.4 to 7 and the independent eye-

witnesses i.e., PWs.8, 12 and 13.

31. Among the above witnesses, PW.4 lodged the

complaint before the Police as per Ex.P.3. On perusal of Ex.P.3,

it depicts that on previous enmity accused Nos.1 to 9 formed an

unlawful assembly in front of the house of PW.4 and started to

quarrel with PWs.4 to 7 and also with the deceased. At that

time, accused No.1 assaulted the PWs.4 and 5 on his left side of

the head by Axe-MO.5 and accused No.2 assaulted the PW.7

with club-MO.7 on the back side of his head, accused No.3

assaulted the deceased on his neck with MO.5 and accused

Nos.4 and 5 assaulted the PWs.7 and 8 and accused Nos.6 and

7 held the hands of the deceased and accused Nos.8 and 9

instigated the other accused persons to commit the offence.

- 27 -

32. On perusal of the evidence of the complainant-

PW.4, he deposed before the Court that accused No.1 assaulted

him with Axe, accused Nos.4 and 5 assaulted PWs.4 and 6,

accused No.2 assaulted PW.7. However, during the course of

the cross-examination he stated that the accused No.3

assaulted deceased-Sanna Ningappa with Axe. Hence, on

perusal of the evidence of PW.4 the same does not corroborates

with the contents of Ex.P.3.

33. Further, PW.2 in his evidence deposed that accused

No.3 assaulted the deceased with Axe on his neck and accused

No.1 assaulted PWs.4 and 5 on their head and face and accused

No.2 assaulted PW.1 with club on his head and accused Nos.6

and 7 held the deceased.

34. PW.5 in his evidence stated that accused No.3

assaulted the deceased with Axe and accused Nos.4 and 5

assaulted PW.5 with club, accused No.1 assaulted the PW.4 and

accused No.2 assaulted PW.7 and accused Nos.6 and 7 held the

deceased.

- 28 -

35. The evidence of PW.6 depicts that accused No.3

assaulted the deceased with Axe and accused No.1 assaulted

PWs.4 and 5 and accused No.2 assaulted PW.7 and accused

Nos.4 and 5 assaulted PW.6 and accused Nos.6 and 7 held the

deceased.

36. Whereas, PW.7 stated that accused No.3 assaulted

the deceased, accused No.1 assaulted the PWs.4 and 5 and

accused No.2 assaulted PW.7 and accused Nos.4 and 5

assaulted the PW.6 and accused Nos.6 and 7 held the

deceased.

37. Whereas, the independent eye-witness-PW.8

deposes that accused No.3 assaulted the deceased with Axe,

accused No.1 assaulted PWs.4 and 5 with Axe, accused No.2

assaulted PW.7 and accused Nos.4 and 5 assaulted PW.6 and

accused Nos.6 and 7 held the deceased. PWs.9 and 13 also

deposed in a similar manner. PWs.10 and 11 the independent

witnesses turned hostile to the prosecution case.

38. On careful perusal of the evidences of injured eye-

witnesses, all of them predominantly deposed about the assault

- 29 -

made by accused No.3 on the neck of the deceased with Axe.

However, the evidence of these eye-witnesses are quite

contradictory with each other, in respect of the assault made by

accused Nos.1, 2, 4 and 5.

39. Though, the complainant-PW.4 deposed in his

evidence that the accused No.1 assaulted the complainant and

PW.5 with an Axe. On perusal of the Wound Certificate of PW.4

issued by the Doctor as per Ex.P.16, the injuries are simple in

nature. Nevertheless, the other injured witnesses, except PW.5,

all are sustained simple injuries as per their Wound Certificate

at Exs.P.16 to 19. The Doctor who treated them i.e., PW.24

also deposed similar version before the trial Court. Hence, the

medical evidence belies the version tendered by the injured

eye-witnesses regarding the injuries caused to them. However,

the evidence of these witnesses establishes that the presence of

the accused at the place of incident. Further, it also establishes

from the evidence of these witnesses that the accused No.3

assaulted the deceased with an Axe-MO.5.

40. Though, the learned counsel for the accused No.3

vehemently contended that the contradictions in the evidence

- 30 -

of eye-witness, creates doubt about the very incident itself, but

the said contention raised by the accused does not hold much

water for the reason that, apart from the injured eye-witness,

the independent eye-witness i.e., PWs.8, 9, 12 and 13 also

categorically deposed before the Court about the assault made

by the accused No.3 with an Axe. Further, the prosecution also

proved the recovery of MO.5-Axe at the instance of accused

No.3 by the evidence of PWs.2 and 15 under Ex.P.10.

Nevertheless, the Doctor who conducted the autopsy on the

dead body of the deceased i.e., PW.24 gave an opinion as per

Ex.P.15 that, the injury found on the dead body could have

been caused by MO.5-Axe. In such circumstances, the ocular

evidence of injured eye-witness corroborates with the medical

evidence. The prosecution also got marked Ex.P.22 i.e., the

report from FSL issued by PW.28. On perusal of Ex.P.22, it

depicts that the blood stains found on the weapon i.e., MO.5 is

human blood with 'B' Group. In such circumstances, in our

considered view, the prosecution established that the accused

No.3 is responsible for the homicidal death of the deceased in

this case.

- 31 -

41. As far as the involvement of the other accused Nos.

1, 2, 4 to 7 are concerned, as discussed supra, their presence

in the scene of occurrence and also their participation in the

incident is proved by the evidence of PWs.4 to 9 and PWs.12 to

13. However, there are discrepancies in the evidence of these

witnesses in respect of the assault made by the accused Nos.1,

2, 4 to 7. Admittedly, as many as 4 witnesses were found

injured and hence, the presence of the accused and their

participation in the incident is proved by the prosecution. As

already discussed above, the medical evidence pertaining to the

injured witnesses belies the version stated by them before the

trial Court. Hence, in our considered view, the learned Sessions

Judge rightly convicted the accused Nos.1, 2, 4 to 7 and

sentenced them as stated supra.

42. The learned counsel Sri. Srinand A. Pachchapure

vehemently contended that the learned Sessions Judge erred in

sentencing the accused No.3 for the offence punishable under

Section 304 Part II of Indian Penal Code instead of convicting

him under Section 302 of Indian Penal Code. On careful perusal

of the prosecution case, it is an undisputed fact that the son of

complainant i.e., PW.4 was involved in a rape case of daughter

- 32 -

of accused No.1 and she had delivered a baby. The accused

Nos.1 to 7 were insisting the father of the said Vasanta to

perform the marriage of victim girl with Vasanta. As such, all

the accused persons had been to the house of the complainant-

PW.4 and requested him to perform the marriage of his son

with the daughter of accused No.1. Absolutely, there was no

intention on the part of the accused to commit the murder of

the deceased who is the intervener or to commit the murder of

PWs.4 to 7. Unfortunately, the accused No.3 who is the brother

of rape victim enraged by the intervention of the deceased,

suddenly entered the nearby house and brought the Axe and

assaulted on the neck of the deceased. The entire incident

caused is in a spur of movement and on a sudden fight

emerged between the family of the deceased and all the

accused. Admittedly, accused No.3 gave a single blow on the

neck of the deceased with an Axe, during the course of scuffle

between the family of the deceased and all the accused. He did

not act cruel by assaulting the deceased repeatedly. He being

the brother of the rape victim a young boy aged about 20

years, might have lost the self-control and assaulted the

deceased because of his unwarranted intervention. There

- 33 -

existed no premeditation on the part of accused No.3 to do

away the life of the deceased. Hence in our considered view,

the learned Sessions Judge rightly appreciated the said aspect

of the matter and opined that the act committed by accused

No.3 falls under Exception Clause of Section 300 of Indian Penal

Code which is punishable under Section 304 Part II of Indian

Penal Code. Further, the Hon'ble Apex Court in the case of Deo

Nath Rai Vs. State of Bihar, Home Dept and Others

reported in AIR 2017 SC 5428, held as under:

"9. Looking to the totality of the facts and circumstances of the case and the evidence on record, it is clear that it was only the accused- Parsuram Rai who had assaulted Mohan Rai with the help of sword, whose assault resulted grievous injury, and the deceased Mohan Rai ultimately succumbed to the said injury during the course of transit to the hospital.

The incident had taken place when the deceased was returning from the disputed land and the Accused persons were busy in the adjacent field transplanting paddy seedlings from where they saw Mohan Rai crossing their land. There was no premeditation of any kind on the part of the Accused to commit the murder of the deceased. However, the eye witnesses have deposed that accused-Wakil Rai came and started quarreling with Mohan Rai when other family members also joined. The quarrel not only suddenly erupted but also escalated without any premeditation. As rightly concluded by the High Court, the whole incident was spontaneous and went out of hand that too within short spell of time."

- 34 -

The Hon'ble Apex Court in the case of Jugut Ram Vs. State

of Chhattisgarh in Crl.A No.616/2020 held as under:

7. A lathi is a common item carried by a villager in this country, linked to his identity. The fact that it is also capable of being used as a weapon of assault, does not make it a weapon of assault simpliciter. In a case like the present, of an assault on the head with a lathi, it is always a question fact in each case whether there was intention to cause death or only knowledge that death was likely to occur. The circumstances, manner of assault, nature and number of injuries will all have to be considered cumulatively to decipher the intention or knowledge as the case may be. We do not consider it necessary to dilate on the first principles laid down in this regard in Virsa Singh vs. The State of Punjab, 1958 SCR 1495, which stand well established. Suffice it to notice from precedents that in Joseph vs. State of Kerala, (1995) SCC (Crl.) 165, the appellant dealt two blows on the head of the deceased. The deceased died two days later. The post mortem report found lacerated injury on the head and internal examination revealed fracture to the occipital bone extended up to the temporal bone.

The High Court convicted the appellant under Section 302 IPC holding that the injury caused by the lathi was sufficient to cause death of the deceased. This Court observed as follows:

"3. ....The weapon used is not a deadly weapon as rightly contended by the learned counsel. The whole occurrence was a result of a trivial incident and in those circumstances the accused dealt two blows on the head with a lathi, therefore, it cannot be stated that he intended to cause the injury which is sufficient (sic). At the most it can be said that by inflicting such injuries he had knowledge that he was likely to cause the death. In which case the offence committed by him would be culpable homicide not amounting to murder. We accordingly set aside the conviction of the appellant under Section 302 IPC and the sentence of imprisonment for life awarded thereunder. Instead we convict the appellant under Section 304 Part II IPC and sentence him to five years' RI."

- 35 -

The Hon'ble Apex Court in the case of Pulicherla Nagaraju @

Nagaraja Reddy Vs. State of Andra Pradesh reported in (2006)

11 444, held as under:

"23. In Randhir Singh there was an altercation between the deceased and father of the accused. At that time, on the exhortation of his father, the accused, a young college student, gave a blow on the head of the deceased with a kassi. The solitary injury caused by the accused was sufficient in the ordinary course of nature to cause death and the deceased died after six days. Taking note of the circumstances, that the accused was not carrying the weapon in advance, there was no premeditation, that he was a young college boy, that there was some altercation between the father of the accused and the deceased, and that the death occurred after six days, the conviction was altered from Section 302 to 304 Part II.

25. In Bagdi Ram there was an altercation between two groups and brickbatting from both sides. When tempers were running high, in the heat of passion, upon südden quarrel without any premeditation, the accused assaulted the unarmed deceased. The accused-appellant was not carrying any weapon, but he picked up a pickaxe lying at the place of incident and he landed only one blow and did not repeat the blow. In these circumstances, it was held that he did not intend to cause the death of the deceased and that the appellant was guilty under Section 304 Part I IPC."

The Hon'ble Apex Court in the case of Anbazhagan Vs. State

(represented by the Inspector of Police) reported in (2023) ACR

862, held as under:

"27. Thus, while defining the offence of culpable homicide and murder, the framers of the IPC laid down that the requisite intention or knowledge

- 36 -

must be imputed to the accused when he committed the act which caused the death in order to hold him guilty for the offence of culpable homicide or murder as the case may be. The framers of the IPC designedly used the two words intention and knowledge, and it must be taken that the framers intended to draw a distinction between these two expressions. The knowledge of the consequences which may result in the doing of an act is not the same thing as the intention that such consequences should ensue. Except in cases where mens rea is not required in order to prove that a person had certain knowledge, he "must have been aware that certain specified harmful consequences would or could follow."

(Russell on Crime, Twelfth Edition, Volume 1 at page 40).

62. Looking at the overall evidence on record, we find it difficult to come to the conclusion that when the appellant struck the deceased with the weapon of offence, he intended to cause such bodily injury as was sufficient in the ordinary course of nature to cause death. The weapon of offence in the present case is a common agriculture tool. If a man is hit with a weed axe on the head with sufficient force, it is bound to cause, as here, death. It is true that the injuries shown in the post mortem report are fracture of the parietal bone as well as the temporal bone. The deceased died on account of the cerebral compression i.e. internal head injuries. However, the moot question is - whether that by itself is sufficient to draw an inference that the appellant intended to cause such bodily injury as was sufficient to cause death. We are of the view that the appellant could only be attributed with the knowledge that it was likely to cause an injury which was likely to cause the death. It is in such circumstances that we are inclined to take the view that the case on hand does not fall within clause thirdly of Section 300 of the IPC."

43. Hence, on careful perusal of the law laid down by

the Hon'ble Apex Court juxtapose the case on hand, we are of

the considered view that, this case squarely falls under the

- 37 -

Exception I to Section 300 of Indian Penal Code and the learned

Sessions Judge has rightly convicted the accused for Section

304 Part II of Indian Penal Code.

44. However, the sentence imposed by the learned

Sessions Judge on accused No.3 is for a period of 10 years.

Having regard to the submissions made by the counsel

appearing for accused No.3 and findings of the trial Court and

also it is a matter of record that there was an enmity in respect

of the rape committed by the son of PW.4 on the sister of

accused No.3, moreover there are no criminal antecedents of

accused No.3 has been brought on record, in the interest of

justice and in consideration of the above mentioned mitigating

factors, we are of the view that the sentence of accused No.3

can be reduced from 10 years to 8 years, by enhancing the fine

amount imposed by the trial Court for the offence punishable

under Section 304 Part II of Indian Penal Code to Rs.2,00,000/-

instead of Rs.1,00,000/-. As far as the sentence imposed by

the trial Court, against accused No.3 in respect of other

offences are kept in-tact. The sentence in respect of accused

Nos.1, 2, 4 to 7 are concerned, the learned Sessions Judge

after convicting them for the offences stated supra enlarged

- 38 -

them under Section 4 of Probation of Offenders Act with

conditions. The learned Sessions Judge also directed the

accused Nos.1, 2, 4 to 7 to deposit the compensation amount

under Section 5 of Probation of Offenders Act. In such

circumstances, we find no good grounds to interfere with the

order passed by the learned Sessions Judge. Accordingly, we

answer the Point No.1 in the negative and Point Nos.2 and 3

partly in the affirmative and proceed to pass the following:

ORDER

i.) Crl.A.No.100062/2020 filed by the

accused No.3 is allowed-in-part;

ii.) The sentence imposed to accused

No.3 for the offence punishable

under Section 304 Part II of Indian

Penal Code is reduced to 8 years

from 10 years. However, the accused

No.3 is directed to pay a fine of

Rs.2,00,000/- instead of

Rs.1,00,000/- and in default of

- 39 -

payment of fine, he shall undergo

further imprisonment for one year;

iii.) However, accused No.3 is entitled for

set-off as contemplated under

Section 428 of Cr.P.C;

iv.) The sentence imposed against the

accused No.3 for all other offences

by the trial Court are kept in-tact.

However, all the sentences imposed

shall run concurrently;

v.) The fine amount imposed to accused

No.3 in all the offences shall be paid

to PW.6 and his wife on proper

identification;

vi.) The bail bonds executed by accused

No.3 stands cancelled;

vii.) The accused No.3 is directed to

surrender before the Sessions Court

- 40 -

within 4 weeks from the date of

receipt of copy of this order to

undergo the remaining sentence;

           viii.) If     the        accused       No.3    failed    to

                   surrender,         the      learned     Sessions

                   Judge       is    directed      to    secure    his

                   presence and to commit him to

                   prison to serve the reminder of

                   sentence;


ix.) Consequently, Crl.A.No.100189/2020

filed by the victim and

Crl.A.No.100323/2020 filed by the

State are dismissed as being devoid

of merits.

Sd/-

JUDGE

Sd/-

JUDGE

PJ

 
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