Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Neelagiriyappa vs The State Of Karnataka
2025 Latest Caselaw 5686 Kant

Citation : 2025 Latest Caselaw 5686 Kant
Judgement Date : 18 August, 2025

Karnataka High Court

Sri Neelagiriyappa vs The State Of Karnataka on 18 August, 2025

                                                 -1-
                                                       CRL.RP No. 1343 of 2018



                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                           DATED THIS THE 18TH DAY OF AUGUST, 2025
                                             BEFORE
                            THE HON'BLE MR JUSTICE G BASAVARAJA
                         CRIMINAL REVISION PETITION NO.1343 OF 2018
                                  (397(Cr.PC) / 438(BNSS))

                   BETWEEN:

                   1.     SRI. NEELAGIRIYAPPA
                          S/O RAMALINGAPPA
                          AGED ABOUT 60 YEARS

                   2.     SRI. NINGARAJA
                          S/O NEELAGIRIYAPPA,
                          AGED ABOUT 31 YEARS,

                          BOTH ARE RESIDING AT
                          MATADAKURUBARAHATTI VILLAGE,
                          CHITRADURGA TALUK AND DIST.-577501.
                                                                ...PETITIONERS
Digitally signed
by MALLIKARJUN
RUDRAYYA
                   (BY SRI. B.M. SIDDAPPA, ADV.)
KALMATH
Location: HIGH
COURT OF
KARNATAKA
DHARWAD
BENCH
Date: 2025.08.19
10:42:18 +0530
                   AND:

                   THE STATE OF KARNATAKA
                   BY CHITRADURGA RURAL POLICE,
                   REPRESENTED BY
                   STATE PUBLIC PROSECUTOR,
                   HIGH COURT BUILDING,
                   BANGALORE.
                                                                ...RESPONDENT
                   (BY SRI. M.R. PATIL, HCGP.)


                        THIS CRL.RP IS FILED U/S.397 R/W 401 CR.P.C PRAYING
                   TO SET ASIDE THE ORDER DATED 16.11.2018 PASSED BY THE
                   I   ADDITIONAL     DISTRICT    AND   SESSIONS     JUDGE,
                   CHITRADURGA IN CRL.A.NO.31/2018 AND THE JUDGMENT
                   DATED 07.06.2018 PASSED BY THE I ADDITIONAL CIVIL
                                    -2-
                                          CRL.RP No. 1343 of 2018



JUDGE AND J.M.F.C., CHITRADURGA IN C.C.NO.986/2013 AND
ACQUIT THE PETITIONERS FROM THE CHARGED LEVELED
AGAINST THEM BY ALLOWING THIS CRL.RP.

     THIS PETITION HAVING BEEN HEARD AND RESERVED
FOR JUDGMENT ON 24.07.2025 AND COMING ON FOR
PRONOUNCEMENT OF ORDER THIS DAY, THE COURT, MADE
THE FOLLOWING:

CORAM:     HON'BLE MR JUSTICE G BASAVARAJA

                                CAV ORDER

      The accused-revision petitioners have preferred this

revision against the judgment of conviction and order on

sentence dated 07th June, 2018 passed by the Court of the

I Additional    Civil   Judge    & JMFC, Chitradurga (hereinafter

referred to as 'Trial Court' for short) in C.C.No.986 of 2013

which is confirmed by the order dated 16th November, 2018

passed in Criminal Appeal No.31/2018 by the I Additional

District & Sessions Judge, Chitradurga (hereinafter referred to

as 'Appellate Court' for short).


      2.       For the sake of convenience, the parties herein are

referred to as per their rank before the trial Court.


      3. The facts leading to this revision petition indicate that

the Chitradurga Rural Police filed charge sheet against the

accused for the offence punishable under Sections 504, 323,

326, 354, 506 r/w 34 of Indian Penal Code.
                                    -3-
                                            CRL.RP No. 1343 of 2018



      4.      It is alleged by the prosecution that on 17th June,

2013 at about 2.00 p.m., while the accused No.2 was parking

the bicycle in front of the back door of the complainant's house,

the complainant requested accused No.2 to park the bicycle

elsewhere, stating that passage through the said door was

obstructed.    At that time, accused No.2 allegedly abused the

complainant in filthy language.            Upon questioning by the

complainant, accused 1 and 2, acting in concert, again abused

the   complainant.      Accused     No.1    allegedly   dragged     the

complainant by holding the complainant's tuft, and both

accused assaulted the complainant with hands and legs.

Accused No.2 allegedly assaulted the complainant with a

wooden stick on both hands, causing fracture to the right hand.

Further, the accused allegedly issued threats to take the

complainant's life.    Thus, the accused committed the alleged

offences.


      5.      After filing of the charge sheet, the jurisdictional

Magistrate    took    cognizance    against   the   accused   for   the

aforesaid offences.     The case was registered in CC.No.986 of

2013 and in response to summons, accused appeared before

the trial Court and were enlarged on bail.              Charges were

framed against the accused for the alleged commission of
                                      -4-
                                               CRL.RP No. 1343 of 2018



offences.   The accused, upon understanding the charges,

pleaded not guilty and claimed to be tried.


      6.    To    prove        the   charges    of   the     accused,   the

prosecution examined eight witnesses as PWs1 to 8 and 27

documents were marked as Exs.P1 to P27.                    Upon closure of

prosecution evidence, statement of the accused under Section

313 of Code of Criminal Procedure was recorded. The accused

totally denied the evidence of prosecution witnesses but, have

not chosen to lead any defence evidence on their behalf.


      7.    Having heard the arguments on both sides, the Trial

Court convicted the accused 1 and 2 for offences punishable

under Sections 323, 326, 504, 506 read with Section 34 of

Indian Penal Code.         Further, the trial Court sentenced the

accused to undergo simple imprisonment for a period of one

year with fine of Rs.1,000/- each for the offence punishable

under Section 323 r/w 34 of Indian Penal Code and in default

of   payment     of    fine,    to   undergo     three     months   simple

imprisonment.         Further accused No.2 is punished for the

offence punishable under Section 326 of Indian Penal Code with

simple imprisonment of two years with fine of Rs.10,000/-, in

default of payment of fine, to undergo simple imprisonment for
                                  -5-
                                         CRL.RP No. 1343 of 2018



six months, accused 1 and 2 are sentenced to undergo simple

imprisonment for one year with fine of Rs.5,000/- each for the

offence punishable under Section 504 r/w 34 of Indian Penal

Code, in default of payment of fine, they shall undergo three

months simple imprisonment and accused 1 and 2 are also

sentenced to undergo simple imprisonment of one year with

fine of Rs.5,000 each for the offence punishable under Section

506 r/w 34 of Indian Penal Code, in default of payment of fine,

they shall undergo three months simple imprisonment.             The

trial Court acquitted the accused for the offence punishable

under Section 354 of Indian Penal Code.         Being aggrieved by

the judgment of conviction and order on sentence, the accused

preferred appeal before the I Additional District and Sessions

Judge, Chitradurga in Criminal Appeal No.31 of 2018 and the

same came to be dismissed on 16th November, 2018.              Being

aggrieved by the judgments of both the Courts, the accused

have preferred this revision petition.


      8.    Learned    counsel    for    the   revision   petitioners

submitted that the judgment of conviction and order on

sentence passed the Trial Court, which is confirmed by the

Appellate Court is illegal and erroneous. It was contended that

both the Courts have not properly appreciated the evidence on
                                  -6-
                                        CRL.RP No. 1343 of 2018



record in proper perspective.     Further, it is submitted that the

alleged incident occurred on 17th June, 2013 at 2.00 p.m., but,

the First Information Report reached to the Court only on 18th

June, 2013 at 11.00 a.m. As per the First Information Report,

it is stated that the date and time of dispatch of the First

Information Report is shown as 17th June, 2013 at 17.00 hrs.

Further, the First Information Report was not submitted to the

Court on the same day and that there is inordinate delay in

submitting the same to the Court. Admittedly, there is a civil

dispute   between      the   accused   and   the   complainant   in

O.S.No.301 of 2012.      The wound certificate does not disclose

the name of the accused.        The investigating officer has not

explained as to the delay in submission of First Information

Report to the Court.


     9.    It was further contended that there is inconsistency

between the contents of Ex.P1 and the evidence of material

witness PW1 and other witnesses. PW1 and other eyewitnesses

are close relatives of the complainant and though they have not

witnessed the incident, the investigating officer has figured

them as eyewitnesses. During the course of cross-examination

of investigating officer, Ex.D4 i.e. the discharge summary

pertaining to accused No.2- Ningappa shows that the accused
                                      -7-
                                              CRL.RP No. 1343 of 2018



No.2 was admitted to the hospital on the same day i.e. on

17.06.2013 at the District Hospital, Chitradurga with a history

of assault.    Although the said accused was admitted to the

hospital with such history of assault, the investigating officer

has not registered the case against the concerned accused even

though the incident constituted a cognizable offence. Instead,

he has issued an endorsement as per Ex.D3 to the accused

No.2-Ningappa.


      10.     Lastly,   the   learned       counsel   for   the   revision

petitioners    submitted      that    the   investigating    officer   has

suppressed the material facts and filed the charge sheet only at

the instance of the complainant.             There was absolutely no

cogent or corroborative evidence before the Court below but

however, the Trial Court has convicted the accused for the

alleged offence and the appellate Court without properly

appreciating the evidence on record upheld the judgment of the

trial Court which is not sustainable under law.             On all these

grounds, he sought to allow the revision petition.


      11.     As against this, the learned High Court Government

Pleader Sri. M R Patil, submitted that, both the Courts have

properly appreciated the evidence on record in accordance with
                                        -8-
                                                  CRL.RP No. 1343 of 2018



law and facts and absolutely there are no grounds to interfere

with the judgment of conviction and order on sentence passed

by the trial Court which is confirmed by the Appellate Court and

accordingly, sought to dismiss the revision petition.


      12.    Having heard the arguments on both sides and on

perusal     of    records,    the     following      point     arises    for   my

consideration:


                 "Whether the judgment and order of the
      Tribunal is perverse, capricious and suffers from
      legal infirmities?"

     13.         I have examined the materials placed before me.

The genesis of this case arises from the complaint filed by the

informant-Puttamma w/o Late Veerabhadrappa in which she

has stated as under:


                                                          "ºÉýPÉ

     ¥ÀÄlÖªÀÄä UÀAqÀ ¯ÉÃmï «Ãg¨sÀzÀæ¥Àà ªÀAiÀiÁ: 35 ªÀµÀð, ªÀÄ£ÉPÉ®¸À,
     PÀÄgÀħgÀ d£ÁAUÀÀ, JªÀiï.PÉ. ºÀnÖ UÁæªÀÄ, avÀæzÀÄUÀð.

                                                          ¢£ÁAPÀ 17.06.2013

     £Á£ÀÄ ªÉÄîÌAqÀ «¼Á¸ÀzÀ°è ªÁ¸ÀªÁVzÀÄÝ £ÀªÀÄUÀÆ ªÀÄvÀÄÛ £ÀªÀÄä ªÀÄ£ÉAiÀÄ
     »A¨sÁUÀzÀ ªÀÄ£ÉAiÀĪÀgÁzÀ ¤Ã®VjAiÀÄ¥Àà£À ªÀÄ£ÉAiÀĪÀjUÀÆ »A¢¤AzÀ
     eÁUÀzÀ «ZÁgÀzÀ°è ªÉʱÀÀªÀÄå«zÀÄÝ F ¢£À CAzÀgÉ ¢£ÁAPÀ 17.06.2013
     gÀAzÀÄ ªÀÄzÁåºÀß 2.00 UÀAmÉ ¸ÀªÀÄAiÀÄzÀ°è £ÀªÀÄä ªÀÄ£ÉAiÀÄ »AzÉ ¨ÁV®
     ºÀwÛgÀ ¤Ã®VAiÀÄ¥Àà£ÀªÀgÀ ¨Á§ÄÛ ¸ÉÊPÀ¯ï EnÖzÀÝjAzÀ ¤Ã®VjAiÀÄ¥Àà£À ªÀÄUÀ
                                           -9-
                                                    CRL.RP No. 1343 of 2018



        ¤AUÀgÁd¤UÉ £Á£ÀÄ ªÀÄ£ÉUÉ NqÁqÀ°PÉÌ vÉÆAzÀgÉAiÀiÁUÀÄvÉÛ.           ¸ÉÊPÀ¯ï
        AiÀiÁPÉ E°è EnÖ¢ÝÃAiÀÄ JAvÀ PÉýzÀÝPÉÌ £Á£ÉãÀÄ ¤ªÀÄä eÁUÀzÀ°è EnÖ®è
        ºÉÆÃUÀ¯Éà ¨ÉÆÃ¸Àr PÀvÉÛ ¸ÀÆ¼É JAvÀ CªÁZÀå ±À§ÝUÀ½AzÀ ¨ÉÊzÁrzÀ
        CzÀPÉÌ £Á£ÀÄ £ÀªÀÄä eÁUÀzÀ°è ¸ÉÊPÀ¯ï ElÄÖ £À£ÀUÉ ªÀiÁvÀ£ÁqÀÄwÛÃAiÉģɯÃ
        JAvÀ ºÉýzÀPÉÌ ¤Ã®VAiÀÄ¥Àà ªÀÄvÀÄÛ ¤AUÀgÁd E§âgÀÄ ¨ÉÆÃ¸Àr ªÀÄvÉÛ
        ªÀiÁvÀ£ÁqÀÄwAiÉÄÃ£É JAvÀ ¨ÉÊAiÀÄÄvÁÛ ¤Ã®VjAiÀÄ¥Àà £À£Àß vÀ¯É PÀÆzÀ®Ä
        »rzÀÄ J¼ÉzÀ, ¤AUÀgÁd ªÀÄvÀÄÛ ¤Ã®VjAiÀÄ¥Àà E§âgÀÄ PÉÊPÁ®ÄUÀ½AzÀ
        £À£Àß ªÉÄÊPÉÊUÉ ºÉÆqÉzÀÄ £ÉÆÃªÀÅAlÄ ªÀiÁrzÀgÀÄ. £ÀAvÀgÀ ¤AUÀgÁd
        ¥ÀPÀÌzÀ°èzÀÝ jÃ¥ÀgÀ PÀnÖUɬÄAzÀ £À£Àß JqÀUÉÊUÉ ºÉÆqÉzÀÄ, §®UÉÊUÉ
        §®ªÁV ºÉÆqÉ¢zÀÝjAzÀ §®UÉÊ ªÀÄÄj¢gÀÄvÉÛ. F £ÉÆÃ«¤AzÀ £Á£ÀÄ
        PÀÆVPÉÆ¼ÀÄîwÛzÁÝUÀ ¤£ÀߣÀÄß EµÀÖPÉÌ ©qÀĪÀÅ¢®è ¤£Àß ¥Áæt vÉUÉAiÀÄÄvÉÛêÉ
        JAvÀ E§âgÀÄ ¥Áæt¨ÉzÀjPÉ ºÁQzÀgÀÄ. F UÀ¯ÁmÉ ±À§Ý PÉý £ÀªÀÄä
        UÁæªÀÄzÀ ªÉAPÀmÉñÀ vÀAzÉ ²æÃ¤ªÁ¸À ªÀÄvÀÄÛ £ÀªÀÄä CPÀÌ dAiÀĪÀÄä E§âgÀÆ
        UÀ¯ÁmÉ ©r¹ PÀ½¹zÀÝgÀÄ. £ÀAvÀgÀ EªÀgÀÄUÀ¼Éà £À£ÀߣÀÄß DmÉÆÃzÀ°è
        PÀgÉzÀÄPÉÆAqÀÄ §AzÀÄ aQvÉì §UÉÎ avÀæzÀÄUÀð f¯Áè D¸ÀàvÉæUÉ zÁR®Ä
        ªÀiÁrzÀgÀÄ. eÁUÀzÀ ªÉʱÀªÀÄå ¢AzÀ £À£ÀUÉ ºÀ¯Éè ªÀiÁrzÀ ªÉÄîÌAqÀªÀgÀ
        ªÉÄÃ¯É PÁ£ÀÆ£ÀÄ jÃvÀå PÀæªÀÄ dgÀÄV¹ JAvÀ £À£Àß ºÉýPÉ zÀÆgÀÄ
        ¤ÃrgÀÄvÉÛãÉ."

        14.     On the basis of complaint on 17th June, 2013 at 3.00

pm, Chitradurga Rural Police have registered a case against the

accused in Crime No.242 of 2013 for offence punishable under

Sections 504, 323, 326, 354, 506, read with Section 34 of

Indian Penal Code and submitted FIR to the Court on 18th June

2013.       FIR-Exhibit P4 discloses that the time and date of

dispatch of FIR to the Court is on 17th June 2013 at 17.00

hours, but the endorsement of the learned Magistrate shows

receipt on 18th June, 2013 at 11.00 am. Exhibit P2, being the

spot mahazar, reveals that the mahazar was conducted on 18th
                                     - 10 -
                                             CRL.RP No. 1343 of 2018



June, 2013 between 7:30 and 8:30 a.m., but was not submitted

to the Court along with the FIR and was produced only at the

time of filing the charge sheet. PW1- Puttamma has deposed in

her evidence as to the contents of Exhibit P1-complaint. Exhibit

P9 is the wound certificate issued by Senior Casualty Medical

Officer of Chitradurga Hospital, which reveals that Puttamma

aged 40 years w/o Veerabhadrappa came to the hospital with

the   history   of   assault   on    17th    June   2013   at   2.00   pm

accompanied by one Lingaraju and she was examined on the

same day at 2:30 pm.           Exhibit P8 is the discharge summary

issued by Chitradurga Orthocare Centre, which reveals that

Puttamma was admitted to the hospital on 19th June 2013 and

was discharged on 24th June 2013. Further, it reveals that

Puttamma was admitted to hospital with the history of assault

on 17th June, 2013. During the course of cross-examination of

PW1, she has admitted that she has taken treatment in the

Government Hospital soon after the incident. Further, she has

deposed that since the hospital authorities have expressed their

inability to treat her, she has taken treatment in the private

Hospital. Further, she has admitted that the government

doctors have issued referral chit to take treatment in a private

Hospital. The same is not produced by the prosecution. Exhibit
                               - 11 -
                                         CRL.RP No. 1343 of 2018



P9-Wound certificate reveals that the injury No.1 i.e. pain and

tenderness, is a grievous injury and injury No.2 dislocation in

left elbow, is a simple injury.        This wound certificate also

reveals that the hospital authorities have taken x-ray vide

No.991 dated 17th June, 2013.          The Senior Casualty Medical

Officer of District Hospital, Chitradurga has not referred the

patient to the private hospital as stated by PW1.         Dr M.S.

Satish, Medical Officer who treated the injured PW1 is cited as

CW6. Though the Medical Officer who has treated the injured

at the first instance is cited as witness, he is not examined by

the prosecution.   The wound certificate does not reveal the

name of two accused or the weapon used by the accused is also

not mentioned in it. If really the accused had assaulted PW1 as

stated in exhibit P1-complaint, she would have revealed the

name of the accused as also the weapon used by accused

before the Doctor. It is admitted fact that PW1 was admitted to

District Hospital, Chitradurga. PW1 has sustained injuries only

to her hand, which is not a vital part of the body. Even she was

not admitted to the hospital as an inpatient. The investigating

officer has not collected any material to show that she was

admitted in the district hospital as an inpatient. The district

hospital authorities have not referred the injured to the private
                                 - 12 -
                                         CRL.RP No. 1343 of 2018



hospital expressing their inability to treat her.          However,

without any reference from the District Hospital, PW1 herself

voluntarily got admitted to the private hospital after lapse of

two days from the date of incident i.e. on 19th June, 2013 and

was discharged on 24th June 2013.           Even in the discharge

summary, also the name of the accused is not shown and there

is no mention as to the weapon used. The case sheet

maintained by the Chitradurga Orthocare Centre from 19th to

24th June 2013 is also not produced. District Hospital Authorities

have not referred the injured to any private hospital, including

the Chitradurga Orthocare Centre. PW1 got admitted to the

hospital with history of assault on 17th June, 2013.        Dr M.S.

Rajesh who has issued Exhibit P8, is examined as PW7. He has

not whispered anything against the accused. Even he has not

deposed that PW1 has received injuries with ripper patti.

Therefore, the injuries shown in the discharge summary will

create doubt as to the alleged incident for the reason that after

lapse of two days and after taking treatment from the district

hospital at Chitradurga and without any reference from the

District   Hospital,   PW1   has   got   admitted   to   Chitradurga

Orthocare Centre.      The investigating officer has not collected

any materials as to why the PW1 got admitted to the said
                                 - 13 -
                                         CRL.RP No. 1343 of 2018



hospital and whether she was admitted to the hospital with the

history of assault made by the accused on 17th June 2013 or

due to any other incident.      Delay in admitting to the private

hospital without any reference advice from the district hospital,

Chitradurga, has not been explained by the prosecution.

Investigating officer has also not explained as to the case sheet

maintained by the District Hospital, Chitradurga or by the

Chitradurga Orthocare Centre. All these lapses will create

reasonable doubt as to the alleged incident.


     15.   With regard to the alleged assault, PW1 deposed

that accused No.1 caught hold of the tuft of PW1, accused No. 2

pulled the saree, kicked with legs, and hit both hands with a

ripper patti, causing fracture of the right hand.    CWs2 and 3

intervened and separated the quarrel.


     16.   CW2-Jayamma and CW3-Venkatesh, examined as

PWs2 and 3, deposed that accused 1 and 2 assaulted PW1 and

that they intervened. PW3 admitted in cross-examination that

upon visiting the spot, the quarrel had already ended, and PW3

shifted the injured to the hospital.     PW2 admitted as to not

giving any statement to the police. Both PWs2 and 3 admitted

being close relatives of PW1.
                                   - 14 -
                                             CRL.RP No. 1343 of 2018



       17.    Sri Papanna, Head Constable No.115, examined as

PW6, deposed that the statements of PWs2 and 3 were

recorded, but did not state the date of recording. The copies of

the statements reveal that the investigating officer recorded

them on 18th June, 2013.               These statements were not

submitted at the earliest opportunity but were placed before the

Court only at the time of filing the charge sheet. PW2 admitted

in evidence that no statement was given to the police.              It is

admitted that prior to the incident, PW1 had filed Original Suit

No.301 of 2012 against the accused and obtained an injunction

order. The Chitradurga Rural Police had summoned the accused

to the police station and threatened them not to put up

construction.    PW1 admitted that on 30th October, 2012 the

appeal was dismissed, after which the accused constructed and

resided in the house. Delay in submitting the FIR to the Court;

delay in recording statements of material witnesses; submission

of those statements only with the charge sheet, absence of the

name    of   accused   in   the   wound      certificate   or   discharge

summary, admission of PW1 to a private hospital after two days

without referral from the District Hospital, so also failure of

prosecution     witnesses    to    explain     these   lapses,     create

reasonable doubt as to the testimony of prosecution witnesses.
                                    - 15 -
                                            CRL.RP No. 1343 of 2018



PWs1 to 3 are close relatives, and given the existing property

dispute, the evidence is exaggerated. The investigating officer

failed to examine any independent witnesses despite their

availability, thereby weakening the prosecution case.


     18.      Additionally, the prosecution has not produced

Exhibits P10 to P27 at the time of filing the charge-sheet. It is

evident from the order sheet that after evidence of PW1,

application was filed under Section 311 of Code of Criminal

Procedure to recall the evidence for further examination and the

same was allowed on 7th June, 2016.             An Application under

Section 91 of Code of Criminal Procedure was filed by the

Prosecution and the Court has passed the order on the

Application    on   28th   July,   2017.    Upon   allowing   the   said

application filed by the prosecution, thereafter Exhibits P10 to

P27, which are medical bills, prescriptions of different dates,

X-rays issued by Chitradurga Orthocare Centre and the District

Hospital, Chitradurga, are submitted after filing of charge-sheet.

How these documents are related to the injuries caused to PW1

has not been explained by the prosecution. Therefore, these

documents will not come to the aid of the prosecution to

substantiate the fact that the accused have caused grievous and

simple hurt to PW1 with the help of MO1.             The prosecution
                                 - 16 -
                                           CRL.RP No. 1343 of 2018



failed to produce Exhibits P10 to P27 at the time of filing the

charge sheet. The order sheet reveals that after the evidence of

PW1, an application under Section 311 of the Code of Criminal

Procedure was filed to recall PW1 for further examination, which

was allowed on 07th June, 2016. Subsequently, an application

under Section 91 Cr.P.C. was filed by the prosecution and

allowed on 28th July, 2017.      Only thereafter, Exhibits P10 to

P27, comprising medical bills, prescriptions, and X-rays from

Chitradurga Orthocare Centre and the District Hospital, were

submitted. The prosecution has not explained how these

documents relate to the injuries allegedly caused to PW1.

These      documents     therefore       cannot   substantiate   the

prosecution's claim that the accused caused grievous and

simple hurt to PW1 using MO1.


     19.     It is not in dispute that the trial Court has acquitted

the accused for the commission of offence punishable under

Section 354 of Indian Penal Code. The prosecution has not

preferred any appeal as to the acquittal of the accused under

Section 354 read with Section 34 of Indian Penal Code.            In

paragraph 45 of the judgment, the trial Court has clearly

observed that there is an improvement in the evidence of PW1.
                                - 17 -
                                          CRL.RP No. 1343 of 2018



     20.      With respect to pulling of saree by accused No.1,

PW1 has not stated anything in this regard. Further, the trial

Court has observed that the prosecution has failed to prove the

essential ingredients under Section 354 of Indian Penal Code

and accordingly has acquitted the accused.        Though the trial

Court has acquitted the accused for the offence under section

354 Indian Penal Code, neither the State nor the victim i.e.

PW1, have preferred any appeal against the same.               This

conduct of PW1 clearly goes to that the testimony of PW1

cannot   be    believed   without   any    supporting   independent

evidence.     It is undisputed that the Trial Court acquitted the

accused for the offence under Section 354 IPC and that neither

the State nor PW1 preferred any appeal. Paragraph 45 of the

trial Court judgment notes that the testimony of PW1 contained

improvements. Specifically, regarding the allegation of saree

pulling by accused No.1, PW1 had not made such a statement

earlier. The Trial Court held that the prosecution failed to prove

the ingredients of Section 354 IPC and acquitted the accused.

The absence of an appeal by the prosecution or PW1 against

this finding further supports that PW1's testimony cannot be

relied upon without independent corroboration.
                                            - 18 -
                                                         CRL.RP No. 1343 of 2018



     21.      At the time of recording statement under Section

313 of Code of Criminal Procedure, accused 1 and 2 submitted

written statements in Kannada, which are reproduced verbatim

below:


             "UËgÀªÁ¤évÀ 1£Éà ºÉZÀÄѪÀj eÉ.JA.J¥sï.¹. £ÁåAiÀiÁ¢üñÀgÀ
                                £ÁåAiÀiÁ®AiÀÄzÀ°è, avÀæzÀÄUÀð
                                    ¸À.¸À. £ÀA.986/2013
                                           «gÀÄzÀÞ
              ¦gÁå¢                                           DgÉÆÃ¦UÀ¼ÀÄ
     UÁæªÀiÁAvÀgÀ ¥ÉÆÃ°Ã¸ï oÁuÉ                      ¤Ã®VjAiÀÄ¥Àà ªÀÄvÀÄÛ E£ÉÆß§âgÀÄ
      1£Éà DgÉÆÃ¦AiÀÄ ªÀÄÄAzÀĪÀgÉzÀ ºÉýPÉ zÀAqÀ ¥ÀæQæAiÀÄ ¸ÀA»vÉ PÀ®A.313gÀ
                                      Cr
              £Á£ÀÄ F PÉù£À°è 1£Éà DgÉÆÃ¦ DVgÀÄvÉÛãÉ. 2£Éà DgÉÆÃ¦
     £À£Àß     ªÀÄUÀ£ÁVgÀÄvÁÛ£É.         F           PÉù£À      ¥ÀgÁå¢AiÀÄÄ     £À£Àß
     ¸ÀºÉÆÃzÀjAiÀiÁVgÀÄvÁÛ¼É. £À£Àß ªÀÄ£ÉAiÀÄ ªÀÄÄAzÉ UÀ°è EzÀÄÝ £ÀAvÀgÀ
     ¦AiÀiÁ𢠪ÀÄ£É §gÀÄvÀÛzÉ. £Á£ÀÄ £À£ÀUÉ ¸ÉÃjzÀ ¸ÉÊn£À°è ªÀÄ£É PÀlÖ®Ä
     ¥ÀgÀªÁ¤UÉ ¥ÀqÉzÀÄ ªÀÄ£É PÀlÖ®Ä ¥ÁægÀA©ü¹zÁV¤AzÀ®Æ ¥ÀgÁå¢ £À£Àß
     ªÀÄvÀÄÛ £À£Àß PÀÄlÄA§zÀ ªÉÄÃ¯É «£ÁB PÁgÀt ºÉÆmÉÖQZÀÄÑ ºÉÆA¢ zÉéõÀ
     ¸Á¢ü¸ÀÄwÛgÀÄvÁÛgÉ.

              vÀzÀ£ÀAvÀgÀ £À£Àß UÀªÀÄ£ÀPÉÌ ¨ÁgÀzÀAvÉ MAzÀ£Éà ºÉZÀÄѪÀj ¹«¯ï
     £ÁåAiÀiÁ®AiÀÄzÀ £ÁåAiÀiÁ¢üñÀgÀÄ (Q.«) avÀæzÀgÀÎ E°è N.J¸ï. 301/12
     zÁªÉAiÀÄ£ÀÄß zÁR°¹ KPÀ¥ÀQëÃAiÀÄ ¤§ðAzsÀPÁeÉÕAiÀÄ£ÀÄß ¥ÀqÉzÀÄ £Á£ÀÄ
     ªÀÄ£É PÀlÖzÀAvÉ ¥ÉǰøÀgÀ ªÀÄÆ®PÀ ¨ÉzÀj¹ vÀqÉ ºÁQgÀÄvÁÛ¼É. vÀzÀ£ÀAvÀgÀ
     £Á£ÀÄ ªÀQîgÀ ªÀÄÆ®PÀ £ÁåAiÀiÁ®AiÀÄPÉÌ ºÁdgÁV £À£Àß ¥ÀgÀ zÁR¯Áw
     ºÁUÀÆ vÀPÀgÁgÀ£ÀÄß ¸À°è¹zÀ £ÀAvÀgÀ £ÁåAiÀiÁ®AiÀĪÀÅ ¤§ðAzsÀPÁeÉÕ
     DzÉñÀªÀ£ÀÄß     vÉgÀªÀÅ      UÉÆ½¹gÀÄvÀÛzÉ.       ¸ÀzÀj     DzÉñÀzÀ     «gÀÄzÀÞ
                                  - 19 -
                                              CRL.RP No. 1343 of 2018



¦AiÀiÁð¢AiÀÄÄ ¥ÀæzsÁ£À ¹«¯ï £ÁåAiÀiÁ¢üñÀgÀÄ (».«) avÀæzÀÄUÀð
EªÀgÀ°è JA.J.19/12 ªÉÄîä£À«AiÀÄ£ÀÄß ¸À°è¹zÀÄÝ, ¦AiÀiÁ𢠸À°è¹zÀ
ªÉÄîä£À« ¸ÀºÀ ªÀeÁUÉÆArzÀÄÝ, CzÀgÀ DzsÁgÀzÀ ªÉÄÃ¯É £ÁåAiÀiÁ®AiÀÄzÀ
C£ÀĪÀÄwAiÉÆA¢UÉ      £Á£ÀÄ    ªÀÄ£É      PÀlÖ®Ä   ¥ÁægÀA©ü¹zÀÄÝ,   CzÀgÀ
G¸ÀÄÛªÁjAiÀÄ£ÀÄß 2£Éà DgÉÆÃ¦AiÀiÁzÀ £À£Àß ªÀÄUÀ £ÉÆÃrPÉÆ¼ÀÄîwÛzÀÝ£ÀÄ.
ªÀÄ£É PÀlÖ®Ä ¥ÁægÀA©ü¹zÁV¤AzÀ®Æ ¦AiÀiÁð¢AiÀÄÄ ¥Àæw¤vÀå CªÁZÀå
±À§ÝUÀ½AzÀ ¨ÉÊzÀÄ, «£Á PÁgÀt UÀ¯ÁmÉ ªÀiÁqÀÄwÛzÀݼÀÄ. ºÁUÀÆ 2£ÉÃ
DgÉÆÃ¦ £À£Àß ªÀÄUÀ£À ªÉÄÃ¯É ¢£ÁAPÀ:30-3-2013 gÀAzÀÄ ºÀ¯Éè £ÀqɹzÀÄÝ,
F §UÉÎ avÀæzÀÄUÀð f¯Áè D¸ÀàvÉæAiÀİè MAzÀÄ ¢£À aQvÉì ¥ÀqÉ¢zÀÝgÀÆ
¸ÀºÀ ¥ÉǰøÀgÀÄ zÀÆgÀ£ÀÄß zÁR°¹PÉÆ¼Àî°®è. PÀÄlÄA§zÀ »jAiÀÄgÀ
ªÀiÁUÀðzÀ±Àð£ÀzÀAvÉ ¦AiÀiÁð¢AiÀÄÄ £À£Àß ¸ÀºÉÆÃzÀjAiÉÄà DVzÀÝjAzÀ
PÀÄlÄA§zÀ°è zÉéõÀ EgÀ¨ÁgÀzÉAzÀÄ ¸ÀĪÀÄä£ÁVgÀÄvÉÛãÉ.

        vÀzÀ£ÀAvÀgÀ £ÁªÀÅ ªÀÄ£É PÀlÄÖªÀÅzÀ£ÀÄß ¥ÀÆtðUÉÆ½¹ ¢£ÁAPÀ:
13-6-2013gÀAzÀÄ UÀȺÀ ¥ÀæªÉñÀ ªÀiÁrzÀÄÝ, CA¢¤AzÀ ¥Àæw ¢£À
¦AiÀiÁð¢AiÀÄÄ CªÁZÀå ±À§ÝUÀ½AzÀ ¨ÉÊAiÀÄĪÀÅzÀÄ, UÀ¯ÁmÉ ªÀiÁqÀĪÀÅzÀ£ÀÄß
E£ÀÄß eÁ¹Û ªÀiÁrgÀÄvÁÛ¼É.

        »ÃVgÀĪÁUÀ     ¢£ÁAPÀ:17-6-2013gÀAzÀÄ        ¦gÁå¢AiÀÄÄ     «£ÁB
PÁgÀt UÀ¯ÁmÉ ªÀiÁr £À£Àß ªÀÄUÀ£À ªÉÄÃ¯É ºÀ¯Éè ªÀiÁrzÀÄÝ, vÀzÀ£ÀAvÀgÀ
£Á£ÀÄ CªÀ£À£ÀÄß avÀæzÀÄUÀð f¯Áè D¸ÀàvÉæUÉ zÁR®Ä ªÀiÁr ¢£ÁAPÀ:19-
6-2013 gÀªÀgÉUÉ M¼ÀgÉÆÃVAiÀiÁV aQvÉì ¤ÃrgÀÄvÁÛgÉ. ºÁUÀÆ F §UÉÎ
¥ÉǰøÀjUÉ zÀÆgÀÄ ¤ÃrzÀÝgÀÆ ¸ÀºÀ ¦gÁå¢AiÀÄ CPÀÌ£À ªÀÄUÀ£ÁzÀ
UÀAUÁzsÀgï, ªÀQîgÀÄ, avÀæzÀÄUÀð EªÀgÀ ¥Àæ¨sÁªÀzÀ ªÉÄÃ¯É ¥ÉǰøÀgÀÄ
AiÀiÁªÀÅzÉà PÉøÀ£ÀÄß zÁR®Ä ªÀiÁrgÀĪÀÅ¢®è. £À£Àß ªÀÄUÀ zÀÆgÀÄ ¤ÃqÀ®Ä
ªÀÄÄAzÁVgÀĪÀ «ZÁgÀ ¸ÀzÀj ¦gÁå¢ (¥ÀÅlÖªÀÄä) EªÀjUÉ «ZÁgÀ w½zÀÄ
ªÀQîgÁzÀ UÀAUÁzsÀgïªÀgÀ ¥Àæ¨sÁªÀzÉÆA¢UÉ £À£Àß ªÀÄvÀÄÛ £À£Àß ªÀÄUÀ£À
                                        - 20 -
                                                     CRL.RP No. 1343 of 2018



ªÉÄÃ¯É F ¸ÀļÀÄî zÀÆgÀ£ÀÄß zÁR°¹ ¸ÀļÀÄî ¸ÁQëAiÀÄ£ÀÄß £ÀªÀÄä «gÀÄzÀÞ
ºÉýgÀÄvÁÛgÉ.

         EzÀPÉÌ      ¸ÀA§A¢ü¹zÀAvÉ        £Á£ÀÄ        ªÀÄvÀÄÛ    2£Éà    DgÉÆÃ¦
zÁR¯ÉUÀ¼À£ÀÄß        ºÁdgÀÄ¥Àr¹zÀÄÝ,      CªÀÅUÀ¼À£ÀÄß     WÀ£À    £ÁåAiÀiÁ®AiÀĪÀÅ
¥ÀjUÀt¸À¨ÉÃPÁV ¥ÁæxÀð£É.

         DzÀÝjAzÀ WÀ£À £ÁåAiÀiÁ®AiÀÄzÀ°è «£ÀªÀÄæ¥ÀƪÀðPÀªÁV PÉý
PÉÆ¼ÀÄîªÀÅzÉãÉAzÀgÉ, £À£ÀߣÀÄß F PÉù£À°è ¤gÀ¥ÀgÁ¢üAiÉÄAzÀÄ ¥ÀjUÀt¹
©qÀÄUÀqÉ ªÀiÁqÀ¨ÉÃPÁV ¥ÁæxÀð£É."

22.      The statement of accused No.2 is as under:


         "UËgÀªÁ¤évÀ 1£Éà ºÉZÀÄѪÀj eÉ.JA.J¥sï.¹. £ÁåAiÀiÁ¢üñÀgÀ
                           £ÁåAiÀiÁ®AiÀÄzÀ°è avÀæzÀÄUÀð
                               ¸À.¸À. £ÀA.986/2013
                                       «gÀÄzÀÞ

         ¦gÁå¢                                                    DgÉÆÃ¦UÀ¼ÀÄ
UÁæªÀiÁAvÀgÀ ¥ÉÆÃ°Ã¸ï oÁuÉ                       ¤Ã®VjAiÀÄ¥Àà ªÀÄvÀÄÛ E£ÉÆß§âgÀÄ
 2£Éà DgÉÆÃ¦AiÀÄ ªÀÄÄAzÀĪÀgÉzÀ ºÉýPÉ zÀAqÀ ¥ÀæQæAiÀÄ ¸ÀA»vÉ PÀ®A.313gÀ
                                 Cr.
         £Á£ÀÄ F PÉù£À°è 2£Éà DgÉÆÃ¦ DVgÀÄvÉÛãÉ. 1£Éà DgÉÆÃ¦
£À£Àß vÀAzÉAiÀiÁVgÀÄvÁÛgÉ. F PÉù£À ¦AiÀiÁð¢AiÀÄÄ £À£Àß vÀAzÉAiÀÄ
¸ÀºÉÆÃzÀjAiÀiÁVgÀÄvÁÛgÉ. £ÀªÀÄä ªÀÄ£ÉAiÀÄ ªÀÄÄAzÉ UÀ°è EzÀÄÝ £ÀAvÀgÀ
¦AiÀiÁ𢠪ÀÄ£É §gÀÄvÀÛzÉ. £À£Àß vÀAzÉUÉ ¸ÉÃjzÀ ¸ÉÊn£À°è ªÀÄ£É PÀlÖ®Ä
¥ÀgÀªÁ¤UÉ ¥ÀqÉzÀÄ ªÀÄ£É PÀlÖ®Ä ¥ÁægÀA©ü¹zÁV¤AzÀ®Æ ¦gÁå¢ £ÀªÀÄä
PÀÄlÄA§zÀ         ªÉÄÃ¯É   «£ÁB        PÁgÀt        ºÉÆmÉÖQZÀÄÑ    ºÉÆA¢      zÉéõÀ
¸Á¢ü¸ÀÄwÛgÀÄvÁÛgÉ.
                                             - 21 -
                                                        CRL.RP No. 1343 of 2018



          vÀzÀ£ÀAvÀgÀ ¦AiÀiÁð¢AiÀÄÄ £À£Àß vÀAzÉAiÀÄ UÀªÀÄ£ÀPÉÌ ¨ÁgÀzÀAvÉ
MAzÀ£Éà     ºÉZÀÄѪÀj       ¹«¯ï           £ÁåAiÀiÁ®AiÀÄzÀ      £ÁåAiÀiÁ¢üñÀgÀÄ     (Q.«)
avÀæzÀÄUÀð E°è N.J¸ï. 301/12 zÁªÉAiÀÄ£ÀÄß £À£Àß vÀAzÉAiÀÄ «gÀÄzÀÞ
zÁR°¹ KPÀ¥ÀQëÃAiÀÄ ¤§AðzsÀPÁeÉÕAiÀÄ£ÀÄß ¥ÀqÉzÀÄ £ÁªÀÅ ªÀÄ£É PÀlÖzÀAvÉ
¥ÉǰøÀgÀ ªÀÄÆ®PÀ ¨ÉzÀj¹ vÀqÉ ºÁQgÀÄvÁÛgÉ. vÀzÀ£ÀAvÀgÀ £À£Àß vÀAzÉ
ªÀQîgÀ ªÀÄÆ®PÀ £ÁåAiÀiÁ®AiÀÄPÉÌ ºÁdgÁV CªÀgÀ ¥ÀgÀ zÁR¯Áw
ºÁUÀÆ vÀPÀgÁgÀ£ÀÄß ¸À°è¹zÀ £ÀAvÀgÀ £ÁåAiÀiÁ®AiÀĪÀÅ ¤¨sÀAðzÀPÁeÉÕ
DzÉñÀªÀ£ÀÄß vÉgÀªÀÅ UÉÆ½¹gÀÄvÀÛzÉ. ¸ÀzÀj DzÉñÀzÀ «gÀÄzÀÞ ¦AiÀiÁð¢AiÀÄÄ
¥ÀæzsÁ£À ¹«¯ï £ÁåAiÀiÁ¢üñÀgÀÄ(».«) avÀæzÀÄUÀð EªÀgÀ°è JA.J.19/12
ªÉÄîä£À«AiÀÄ£ÀÄß     ¸À°è¹zÀ        ªÉÄîä£À«        ¸ÀºÀ      ªÀeÁUÉÆArzÀÄÝ,        CzÀgÀ
DzsÁgÀzÀ ªÉÄÃ¯É ªÀeÁUÉÆArzÀÄÝ, CzÀgÀ DzsÁgÀzÀ ªÉÄÃ¯É £ÁåAiÀiÁ®AiÀÄzÀ
C£ÀĪÀÄwAiÉÆA¢UÉ £À£Àß vÀAzÉ ªÀÄ£É PÀlÖ®Ä ¥ÁægÀA©ü¹zÀÄÝ, CzÀgÀ
G¸ÀÄÛªÁjAiÀÄ£ÀÄß        £Á£Éà       £ÉÆÃrPÉÆ¼ÀÄîwÛzÉÝ£ÀÄ.        £ÁªÀÅ    ªÀÄ£É      PÀlÖ®Ä
¥ÁægÀA©ü¹zÁV¤AzÀ®Æ ¦AiÀiÁð¢AiÀÄÄ ¥Àæw¤vÀå CªÁZÀå ±À§ÝUÀ½AzÀ
¨ÉÊzÀÄ, «£Á PÁgÀt UÀ¯ÁmÉ ªÀiÁqÀÄwÛzÀÝgÀÄ. ºÁUÀÆ £À£Àß ªÉÄÃ¯É ¢£ÁAPÀ:
30-3-2013 gÀAzÀÄ ºÀ¯Éè £ÀqɹzÀÄÝ, F §UÉÎ avÀæzÀÄUÀð f¯Áè D¸ÀàvÉæAiÀİè
MAzÀÄ       ¢£À     aQvÉì         ¥ÀqÉ¢zÀÝgÀÆ          ¸ÀºÀ      ¥ÉǰøÀgÀÄ        zÀÆgÀ£ÀÄß
zÁR°¹PÉÆ¼Àî°®è.             PÀÄlÄA§zÀ                »jAiÀÄgÀ        ªÀiÁUÀðzÀ±Àð£ÀzÀAvÉ
¦AiÀiÁð¢AiÀÄÄ £À£Àß vÀAzÉAiÀÄ ¸ÀºÉÆÃzÀjAiÉÄà DVzÀÝjAzÀ PÀÄlÄA§zÀ°è
zÉéõÀ EgÀ¨ÁgÀzÉAzÀÄ ¸ÀĪÀÄä£ÁVgÀÄvÉÛãÉ.

          vÀzÀ£ÀAvÀgÀ £ÁªÀÅ ªÀÄ£É PÀlÄÖªÀÅzÀ£ÀÄß ¥ÀÇtðUÉÆ½¹ ¢£ÁAPÀ: 13-
6-2013gÀAzÀÄ        UÀȺÀ       ¥ÀæªÉñÀ      ªÀiÁrzÀÄÝ,      CA¢¤AzÀ         ¥Àæw      ¢£À
¦AiÀiÁð¢AiÀÄÄ CªÁZÀå ±À§ÝUÀ½AzÀ ¨ÉÊAiÀÄĪÀÅzÀÄ, UÀ¯ÁmÉ ªÀiÁqÀĪÀÅzÀ£ÀÄß
E£ÀÄß eÁ¹Û ªÀiÁrgÀÄvÁÛgÉ.

          »ÃVgÀĪÁUÀ        ¢£ÁAPÀ:17-6-2013gÀAzÀÄ                 ¦gÁå¢AiÀÄÄ         «£ÁB
PÁgÀt UÀ¯ÁmÉ ªÀiÁr £À£Àß ªÉÄÃ¯É ºÀ¯Éè ªÀiÁrzÀÄÝ, vÀzÀ£ÀAvÀgÀ £Á£ÀÄ
                                           - 22 -
                                                        CRL.RP No. 1343 of 2018



     avÀæzÀÄUÀð     f¯Áè    D¸ÀàvÉæUÉ    zÁR¯ÁV         ¢£ÁAPÀ:19-6-2013       gÀªÀgÉUÉ
     M¼ÀgÉÆÃVAiÀiÁV aQvÉì ¥ÀqÉ¢gÀÄvÉÛãÉ. ºÁUÀÆ F §UÉÎ ¥ÉǰøÀjUÉ zÀÆgÀÄ
     ¤ÃrzÀÝgÀÆ ¸ÀºÀ ¦gÁå¢AiÀÄ CPÀÌ£À ªÀÄUÀ£ÁzÀ UÀAUÁzsÀgÀ, ªÀQîgÀÄ,
     avÀæzÀÄUÀð EªÀgÀ ¥Àæ¨sÁªÀzÀ ªÉÄÃ¯É ¥ÉǰøÀgÀÄ AiÀiÁªÀÅzÉà PÉøÀ£ÀÄß
     zÁR®Ä ªÀiÁrgÀĪÀÅ¢®è. £Á£ÀÄ zÀÆgÀÄ ¤ÃqÀ®Ä ªÀÄÄAzÁVgÀĪÀ «ZÁgÀ
     ¸ÀzÀj      ¦gÁå¢      (¥ÀÅlÖªÀÄä)   EªÀjUÉ     «ZÁgÀ      w½zÀÄ    ªÀQîgÁzÀ
     UÀAUÁzsÀgïgÀªÀgÀ ¥Àæ¨sÁªÀzÉÆA¢UÉ £À£Àß ªÀÄvÀÄÛ £À£Àß vÀAzÉAiÀÄ ªÉÄÃ¯É F
     ¸ÀļÀÄî zÀÆgÀ£ÀÄß zÁR°¹ ¸ÀļÀÄî ¸ÁQëAiÀÄ£ÀÄß £ÀªÀÄä «gÀÄzÀÞ ºÉýgÀÄvÁÛgÉ.

                EzÀPÉÌ ¸ÀA§A¢ü¹zÀAvÉ £Á£ÀÄ ªÀÄvÀÄÛ 1£Éà DgÉÆÃ¦ zÁR¯ÉUÀ¼À£ÀÄß
     ºÁdgÀÄ¥Àr¹zÀÄÝ, CªÀÅUÀ¼À£ÀÄß WÀ£À £ÁåAiÀiÁ®AiÀĪÀÅ ¥ÀjUÀt¸À¨ÉÃPÁV
     ¥ÁæxÀð£É.

                DzÀÝjAzÀ WÀ£À £ÁåAiÀiÁ®AiÀÄzÀ°è           «£ÀªÀÄæ¥ÀǪÀðPÀªÁV      PÉý
     PÉÆ¼ÀÄîªÀÅzÉãÉAzÀgÉ, £À£ÀߣÀÄß F PÉù£À°è ¤gÀ¥ÀgÁ¢üAiÉÄAzÀÄ ¥ÀjUÀt¹
     ©qÀÄUÀqÉ ªÀiÁqÀ¨ÉÃPÁV ¥ÁæxÀð£É."

     23.        In the statements, both accused stated that on 17th

June, 2013 the complainant quarreled without cause and

assaulted accused No.2. The statements further narrate enmity

between the accused and PW1 over house construction, and

pending suits and appeals. Accused No.2 stated admission to

the District Hospital on 17th June, 2013 and discharge on 19th

June, 2013. A complaint was lodged against PW1, but no action

was taken allegedly due to influence exerted by an advocate

related    to     PW1.     Exhibits       D1       to    D4    were     produced          to
                                   - 23 -
                                            CRL.RP No. 1343 of 2018



substantiate the defence, including Exhibit D4, the discharge

card of accused No. 2, showing admission with a history of

assault. Despite this, the District Hospital did not register a

medico-legal case. The police issued only an 'NC' endorsement

(Exhibit D3) and took no further action. The sequence of

events, including PW1's later admission to a private hospital

without medical advice and production of medical documents

thereafter, suggests an attempt to exaggerate the severity of

injuries.


      24.     Viewed in totality, the evidence of the prosecution

creates     reasonable    doubt     and     suspicious   circumstances

regarding the alleged acts of the accused.          As per the settled

principle of criminal jurisprudence, the benefit of doubt must be

extended to the accused. Accordingly, the point framed for

consideration is answered in the affirmative.


                              ORDER

i) Revision petition is allowed;

ii) Judgment of conviction and order on sentence

dated 07th June, 2018 passed in C.C.No.986 of

2013 by the Court of the I Additional Civil Judge &

JMFC, Chitradurga, which is confirmed by order

- 24 -

dated 16th November, 2018 passed in Criminal

Appeal No.31/2018 by the I Additional District &

Sessions Judge, Chitradurga, is set aside;

iii) Accused are acquitted of the offence under

Sections 504, 323, 326 and 506 r/w 34 of Indian

Penal Code;

iv) Fine amount, if any, deposited by the accused

shall be refunded to them in accordance with law;

v) Registry to send the trial court records along with

copy of this order to the concerned court.

Sd/-

(G BASAVARAJA) JUDGE

lnn

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter