Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mallappa S/O Devappa Vagangera vs The State Of Karnataka
2025 Latest Caselaw 1194 Kant

Citation : 2025 Latest Caselaw 1194 Kant
Judgement Date : 4 June, 2025

Karnataka High Court

Mallappa S/O Devappa Vagangera vs The State Of Karnataka on 4 June, 2025

Author: V Srishananda
Bench: V Srishananda
                                               -1-
                                                           NC: 2025:KHC-K:2832
                                                      CRL.A No. 200144 of 2016


                      HC-KAR




                                IN THE HIGH COURT OF KARNATAKA

                                       KALABURAGI BENCH

                               DATED THIS THE 4TH DAY OF JUNE, 2025

                                             BEFORE

                           THE HON'BLE MR. JUSTICE V. SRISHANANDA


                                CRIMINAL APPEAL NO.200144/2016
                                     (374(Cr.PC)/415(BNSS))


                      BETWEEN:

                      MALLAPPA S/O DEVAPPA VAGANGERA,
                      AGE:26 YEARS, OCC:AGRICULTURE,
                      R/O. T. BOMMANALLI
                      TALUK SURPUR.
                                                                 ...APPELLANT
Digitally signed by
SUMITRA               (BY SRI S.S. ASPALLI, ADVOCATE)
SHERIGAR
Location: HIGH
COURT OF
KARNATAKA             AND:


                      1.   THE STATE OF KARNATAKA,
                           THROUGH SHORAPUR POLICE STATION,
                           DISTRICT YADGIR,
                           REPRESENTED BY ADDL. SPP,
                           HIGH COURT OF KARNATAKA,
                           KALABURAGI BENCH.
                            -2-
                                          NC: 2025:KHC-K:2832
                                   CRL.A No. 200144 of 2016


HC-KAR




2.   HANMANTHA
     S/O BHEEMSHIN SINGH,
     AGE: MAJOR, OCC: SERVICE IN GESCOM,
     POST VAGANGERA VILLAGE,
     TQ. & DIST. YADGIR.

                                            ...RESPONDENTS

(BY SRI JAMADAR SHAHABUDDIN, HCGP, FOR R1;
R2-SERVICE OF NOTICE HELD        SUFFICEINT              V/O
DTD.01.02.2025)

      THIS CRIMINAL APPEAL IS FILED UNDER SECTION
374(2)   OF   CR.P.C.,   PRAYING    TO    SET   ASIDE    THE
IMPUGNED         JUDGMENT            OF         CONVICTION
DATED:20.09.2016 AND SENTENCE DATED 20.09.2016
PASSED BY THE SESSIONS JUDGE, SPL. COURT AT
YADGIR, IN SPL. CASE NO.3/2011 DATED 20.09.2016
AND ACQUIT THE APPELLANT OF ALL CHARGES IN SPL.
CASE NO.3/2011 DATED 20.09.2016 ON THE FILE OF THE
SESSIONS JUDGE, SPL. COURT AT YADGIR.


      THIS APPEAL, COMING ON FOR FINAL HEARING,
THIS DAY, JUDGMENT WAS DELIVERED THEREIN AS
UNDER:


CORAM: HON'BLE MR. JUSTICE V SRISHANANDA
                                   -3-
                                                 NC: 2025:KHC-K:2832
                                        CRL.A No. 200144 of 2016


HC-KAR




                      ORAL JUDGMENT

(PER: HON'BLE MR. JUSTICE V SRISHANANDA)

1. Heard Sri S.S. Aspalli, learned counsel, for the

appellant-accused and Sri Jamadar Shahabuddin, learned

High Court Government Pleader, for the respondent-State.

2. The accused, who suffered an order of

conviction in Special Case No.3/2011 for the offences

punishable under Section 323 of IPC and Section 3(1)(x)

of SC/ST Prevention of Atrocity Act, is sentenced as under:

"The accused is hereby sentenced to pay a fine of Rs.1,000/- in-default S.I. for one month of the offence punishable under Section 323 of Indian Penal Code and further he is sentenced to undergo S.I. for one year and to pay fine of Rs.2,000/- in- default S.I. for two months of the offence punishable under Section 3(1)(x) of SC/ST (P.A.) Act, 1989.

The sentences and in-default sentences shall run concurrently.

NC: 2025:KHC-K:2832

HC-KAR

Considering the nature of the offence and the injury and humiliation sustained by the complainant, it is just and proper to award compensation of Rs.5,000/- to the complainant acting under Section 357 of Cr.P.C. and the accused is directed to pay the said compensation to the complainant."

3. Facts in the nutshell for the disposal of the

present appeal are as under:

A complaint came to be lodged by the Bill Collector of

GESCOM by name Hanumantha S/o. Bheemshin Singh

with the Surpur Police on 31.10.2010, contending that he

is working as a Bill Collector, (Grama Vidyut Prathinidhi

(G.V.P.)) and he is resident of Vagangera. His duty is to

visit the villages in and around Vagangera and supervise

the electricity connection and collect the bill amount.

3.1 As a part of his job, on 31.10.2010 at about

09.00 a.m., he is said to have visited T. Bomanahalli

Village for bill collection. At that juncture, the appellant

NC: 2025:KHC-K:2832

HC-KAR

herein belonging to Kurba Community approached him all

of a sudden and abused him in filthy language taking out

his caste name and enquired as to why the electricity

connection has been disconnected to his house.

Complainant replied to him stating that he is not

responsible for the alleged disconnection and it is the duty

of the Lineman.

3.2 Being enraged with such reply of the

complainant, appellant herein said to have kicked him

holding the shirt of the complainant and also tried to kick

again. At that juncture, near the main entrance of the

village, Irapa Kattimani and Devendrappa, who were

proceeding near the place of incident, pacified the quarrel.

After registering the case in Crime No.51/2010, the Police

investigated the matter and filed the charge-sheet against

the petitioner for the aforesaid offences.

NC: 2025:KHC-K:2832

HC-KAR

4. Learned Special Judge secured the presence of

the accused and framed the charges for the aforesaid

offences after taking cognizance of the alleged offences.

5. Appellant pleaded not guilty, therefore, trial

was held. In order to establish the case of prosecution,

complainant got examined himself as PW1 and eight more

witnesses were examined as PW2 to PW9. Among them,

PW2 to 4 have supported the case of prosecution besides

the complainant. PWs.5, 6 and 7 turned hostile to the

case of the prosecution.

6. Prosecution in all relied on seven documentary

evidence, which were exhibited and marked as Exs.P1 to

P7, comprising of complaint, letter from GESCOM

Department and Spot Mahazar. Exs.P4 and P5 are the

portion of Exs.P6 and P7.

7. On conclusion of recording of evidence, learned

Special Judge recorded the statement of the accused as is

contemplated under Section 313 of Cr.P.C., wherein,

NC: 2025:KHC-K:2832

HC-KAR

accused has denied the incriminatory materials found

against him in the prosecution evidence.

8. Accused did not choose to examine himself nor

any witnesses on his behalf, nor furnished any written

submissions as is contemplated in Section 313(4) of

Cr.P.C.

9. Thereafter, learned Trial Judge heard the

parties in detail and on cumulative consideration of oral

and documentary evidence placed on record, convicted the

accused and sentenced as referred to supra.

10. Being aggrieved by the same, the accused has

preferred the present appeal on the following grounds:

"4. That, there is inconsistency between the evidence of PW-1 who has filed a complaint and the contents of the complaint which is marked as exhibit P-1, the trial court has not properly appreciated the evidence on record.

5. That, there is no evidence on record to show that the electricity to the house of the

NC: 2025:KHC-K:2832

HC-KAR

appellant / accused was disconnected for non- payment of the bill at any point of time and for that reason the alleged incident has taken place. The trial court has failed to notice the said facts and in the absence of such evidence the trial court has wrongly convicted the appellant / accused.

6. That, PW-1, PW-2, PW-3 and PW-5 are friends and belongs to same village and PW-3 has also admitted that he is a friend and relative of PW-

1. Hence the trial court has failed to notice that PW- 1 to PW-3 and PW-5 are interested witnesses and hence there evidence requires to be examined carefully.

7. That the evidence of PW-4 Section Officer of GESCOM is inconsistence with the letter which is marked as Exhibit P-2 and the correction made in a Exhibit P-2 was not noticed by the trial court.

8. That, the evidence and documents on record reveals that the PW-1 has filed a false complaint on false grounds and the trial court has failed to appreciate the fact that, there is inconsistency between the evidence of PW-1, PW-2 and PW-3 regarding the manner in which the incident took place and the spot and the presence of said witnesses.

NC: 2025:KHC-K:2832

HC-KAR

9. It is submitted that viewed at any angle the impugned judgement of conviction suffers from serious infirmities and question of law and misconception in appreciating evidence of prosecution witnesses.

10. It is submitted by the Appellant, that this Hon'ble Court be pleased to permit their counsel to urge some grounds at the time of argument.

11. It is submitted that no other appeal is pending or filed by the appellant before the any court of law for the same cause of action except the present appeal."

11. Sri S.S. Aspalli, learned counsel for the

appellant reiterating the grounds urged in the appeal

memorandum contended that the learned Trial Judge

failed to note that there are serious discrepancies in the

case of the prosecution which were pointed out to the

learned Trial Judge.

12. He would further contend that as per the

complaint, incident has occurred near the main entrance of

- 10 -

NC: 2025:KHC-K:2832

HC-KAR

the village, whereas, complainant while deposing before

the Court has unequivocally deposed that incident has

occurred in the shop of PW7-Devanna. But PW7 has

turned hostile to the case of the prosecution and

therefore, the prosecution failed to establish place of the

incident itself, which has been totally ignored by the

learned Trial Judge while convicting the appellant and thus

sought for allowing the appeal.

13. Per contra, Sri Jamadar Shahabuddin learned

High Court Government Pleader appearing for respondent-

State while supporting the impugned judgment of

conviction and sentence, contended that PWs.1 to 5 have

totally supported the case of the prosecution.

14. He would further contend that it is not the

quantity of the evidence that is to be appreciated, it is

quality of the evidence that needs to be taken into

consideration and therefore the finding of conviction

- 11 -

NC: 2025:KHC-K:2832

HC-KAR

recorded by the learned Trial Judge is just and proper and

sought for dismissal of the appeal.

15. He further pointed out that the PWs.1 to 3 have

specifically deposed about the accused taking out caste

name in the public place and public view would attract all

the ingredients of the offence under Section 3(1)(x) of the

SC/ST Prevention of Atrocity Act and minor discrepancies

elicited in the cross-examination are to be ignored as it is

only 2/3rd witnesses who have deposed as per their

statements recorded under Section 161 of Cr.P.C., and

while appreciating the material evidence, the gist of the

case of prosecution must be appreciated from the oral

testimony of the witnesses. As such, the findings recorded

by the trial Judge are just and proper and sought for

dismissal of the appeal.

16. Having heard the arguments of both sides, this

Court perused the material on record meticulously.

- 12 -

NC: 2025:KHC-K:2832

HC-KAR

17. On such perusal of the material on record, the

following points would arise for consideration:

1) Whether the prosecution has successfully established all ingredients to attract the offences under Section 323 of IPC read with Section 3(1)(x) of the SC/ST (PoA) Act?

2) Whether the appellant makes out a case that the impugned judgment of conviction is suffering from legal infirmity and perversity and calls for interference?

3) Whether the sentence is excessive?

4) What order?

Regarding point Nos.1 and 2:-

18. In the case on hand, prosecution in order to

establish its case, examined 09 witnesses, among them

PWs.1 to 5 have supported the case of the prosecution.

PWs.6 and 7 have turned hostile to the case of the

prosecution. PW8 is the I.O. and PW9 is the FIR carrier.

- 13 -

NC: 2025:KHC-K:2832

HC-KAR

Thus, the material witnesses in the case of the prosecution

are PWs.1 to 5.

19. PW1 is the complainant, who deposed in line

with the complaint averments by stating that on

31.10.2010 he has visited T. Bommanahalli Village as a

part of his duty. He further deposed that about 15 days

earlier to 31.10.2010, there was disconnection of the

electricity to the house of the appellant and in that regard

appellant all of a sudden came near grocery shop of PW7

and when complainant was inside the shop of PW7,

appellant picked up a quarrel, abused the complainant in

filthy language taking his caste name and assaulted and

kicked him. The quarrel was pacified by

Devendrappa(PW2), Hanumantha(PW5) and Madevappa

(PW3).

20. In his cross-examination, he admits that he has

not made any entry in the Register maintained in the

office that he is visiting T. Bomanalli Village. He denies

- 14 -

NC: 2025:KHC-K:2832

HC-KAR

the suggestion that he did not state in his complaint that

the incident has occurred in the grocery shop of PW7. He

has answered that father of the accused and others have

pacified the quarrel. He denies the suggestion that in the

complaint he has not stated that PW2, PW5 and PW3 have

pacified the quarrel. He has answered that the shop of

PW7 and main entrance of the village is at a distance of

150 feet and if any quarrel takes place in the main

entrance of the village it is not visible to the shop of PW7.

21. PW2 is Devendrappa, who is a student, aged 26

years and resident of Vagnagera. He deposed that he has

witnessed the incident that has occurred on 31.10.2010 at

about 09.00 a.m., when he was near the shop of PW7. He

also deposed that accused/appellant has abused and

assaulted and kicked the complainant.

22. In his cross-examination he has answered that

shop of PW7 is situated about 200 or 250 feet away from

main entrance of the village. He admits that in and

- 15 -

NC: 2025:KHC-K:2832

HC-KAR

around the shop of PW7 there are several shops and

houses. He admits that if some incident occurs in the

main entrance of the village, the same is not visible if

somebody is near the Shop of PW7. He admitted that in

his statement before the Police he has stated that the

accused has assaulted the PW1 near the shop.

23. PW3 - Mahadevappa, who is the resident of T.

Bomanalli, who is a Social Activist deposed in line with

PW2.

24. In his cross-examination, he admits that

complainant is his far relative and belonging to the same

caste. He also stated that the incident has occurred near

the shop of PW7. He admits that CW4 - Suresh and CW5 -

Devanna have pacified the quarrel.

25. The Section Officer of the GESCOM is examined

as PW4, who stated that at the request of Investigating

Officer he has issued a letter, whereunder it has been

mentioned that the PW1 has been deputed for bill

- 16 -

NC: 2025:KHC-K:2832

HC-KAR

collection in T. Bomanalli Village. In his cross-

examination, he admits that before visiting any particular

village, Bill Collector has to make an entry in the Register.

He admits that he has not produced any such Register to

the Court.

26. PW5 - Hanumantha is one of the Panch

Witnesses to Spot Mahazar marked at Ex.P3 and he has

supported the case of the prosecution.

27. In his cross-examination on behalf of the

accused, he has answered that he did not know about the

incident till the Police arrived in the jeep on the date of

Mahazar marked at Ex.P3. Admittedly, the Police have

visited the village on 01.11,2010 after registering the

case. He admits that on his own he acted as Panch for

Ex.P3 - Mahazar.

28. PW6 - Suresh, who is supposed to be one of

the eyewitnesses to the incident, has turned hostile to the

- 17 -

NC: 2025:KHC-K:2832

HC-KAR

case of prosecution. In his cross-examination by the

prosecution no useful material is elicited.

29. So also the shop owner, namely - Devanna,

who is a star witness to the prosecution did not support

the case of the prosecution to any extent and he has

specifically stated that he has not seen the incident nor

given any statement before the Investigating Officer.

30. In his cross-examination also prosecution is

unable to elicit any material so as to probabilise the case

of the prosecution.

31. PW8 is the Investigating Officer, who deposed

about the registration of the case, taking up the further

investigation, conducting Spot Mahazar at Ex.P3, recording

of the statements of the witnesses and filing the collection

of cash, collection of caste certificate and filing the charge.

In his cross-examination, he denies the suggestion that a

false case has been foisted by the complainant and

- 18 -

NC: 2025:KHC-K:2832

HC-KAR

without conducting the investigation in a proper manner,

he has filed a false charge-sheet.

32. PW9 is the FIR carrier whose evidence is formal

in nature.

33. The above evidence on record is sought to be

re-appreciated on behalf of the appellant.

34. On careful consideration of the above evidence

on record, admittedly PW1 and PW2 are the residents of

Vaganagera. PW1 is the Bill Collector of GESCOM.

Admittedly, on 31.10.2011 is a Sunday and he had visited

the T. Bommanalli Village. According to PW1 there is no

necessity to sign the Register before visiting T.

Bommanalli Village, but PW5 specifically answered that

whoever the Bill Collectors visit any village, they is bound

to make necessary entry in the Register maintained in the

GESCOM office. Therefore, the very stand taken by the

PW1 that he had visited T. Bommanalli Village for the

purpose of bill collection cannot be countenanced in law.

- 19 -

NC: 2025:KHC-K:2832

HC-KAR

35. Further, PW2 being the relative of PW1,

admittedly being the resident of Vagangera had also

accompanied PW1. PW2 claims to be a student who is

aged 26 years. What education that he was pursuing at

the age of 26 is not even spoken to by the prosecution.

Therefore, he being the relative and resident of

Vagangera, it can be easily inferred that he has

accompanied the PW1 to T. Bomanalli Village for some

other purpose.

36. According to the PW1 and the complaint

averments, the incident has taken place near the main

entrance of the village, whereunder, accused all of a

sudden came and questioned the PW1 as to why there is

disconnection of electricity to his house and picked up the

quarrel. But while deposing before the Court, PW1 has

stated that the incident has occurred when PW1 was in the

shop of PW7. Therefore, oral testimony of PW7, who is a

star witness to the prosecution assumes importance. The

other witnesses, who supported the case of prosecution,

- 20 -

NC: 2025:KHC-K:2832

HC-KAR

namely, PW2 and PW3, have stated that the incident has

occurred near the grocery shop of PW7. However, PW7

did not support the case of prosecution to any extent and

unequivocally deposed before the Court that no incident as

alleged by the prosecution has taken place near his shop

nor he has witnessed the incident.

37. Therefore, very genesis of the crime and

possibility of any incident as is alleged by the prosecution

itself is not established by the prosecution with cogent and

convincing evidence on record. PW3 is admittedly a

relative of PW1 and belonging to the same caste that of

PW1.

38. Further, according to PW1, PW5 - Hanumanth

has also witnessed the incident. Whereas, as per the

prosecution, Hanumanth Hosamani is only a punch witness

to Ex.P3 - Panchnama. In his cross-examination, PW5 -

Hanumanth has categorically admitted that he did not

know about the incident till the Police came on the next

- 21 -

NC: 2025:KHC-K:2832

HC-KAR

day and he has volunteered to act as Mahazar-witness for

Ex.P3 - Panchnama. These discrepancies in the case of

prosecution are totally ignored by the learned Trial Judge

while passing the impugned judgment.

39. Further, there is no discussion as to the

contradictions that are elicited in the cross-examination of

the prosecution witnesses and the interested testimony of

PW2 and PW3, who are none other than the relatives of

PW1 are not tested with the required caution and care

while appreciating the testimony of PW1 to PW3.

40. While there is no bar to place reliance on the

interested testimony, the Trial Court is required to

exercise necessary care and caution to find out the

possibility of the false implication of the accused in the

incident, especially when the testimony of the interested

witnesses are to be appreciated. Such a course is not

adopted by the learned Trial Judge while passing the

impugned judgment.

- 22 -

NC: 2025:KHC-K:2832

HC-KAR

41. But the presence of the accused was found near

the main entrance as could be seen from the complaint

averments and there was a quarrel as there was a

disconnection of electricity to house of accused.

Therefore, possibility of some altercation between the

accused and the complainant cannot be ruled out on the

incident. In such altercation, kicking of the PW1 by the

accused cannot also be ruled out. However, from the

material on record, none of the discrepancies that is

pointed out above in the cross-examination of the

prosecution witnesses, ingredients to attract the offence

punishable under Section 3(1)(x) of the SC/ST Prevention

of Atrocity Act, whereby, the prosecution is expected to

prove beyond reasonable doubt with cogent evidence that

the accused with an intention to degrade or insult the PW1

in public by taking out the caste name, have not been

established, the impugned judgment convicting the

accused for the aforesaid offence needs to be set aside

- 23 -

NC: 2025:KHC-K:2832

HC-KAR

while maintaining the conviction of the appellant for the

offence under Section 323 IPC.

42. Accordingly in view of the foregoing discussion,

Point Nos. 1 and 2 are answered partly in the affirmative.

Regarding point No.3:-

43. Since, this Court has modified the impugned

judgment of conviction for the offence under Section 323

IPC, the fine is enhanced in a sum of Rs.10,000/- and

Rs.5,000 compensation ordered by the Trial Judge is

maintained, ends of justice would be met. Accordingly

point No.3 is answered partly in the affirmative.

Regarding point No.4:-

44. In view of the finding of this Court on point

Nos.1 to 3 as above, following order is passed:

ORDER

i. The appeal allowed in part.

- 24 -

NC: 2025:KHC-K:2832

HC-KAR

ii. The impugned judgment is modified as under:

(a) Accused/appellant is acquitted for the offence punishable under Section 3(1)(x) of the SC/ST (PoA) Act and conviction of the accused for the offence under Section 323 is maintained.

(b) Custody period already undergone by the accused is be treated as period of imprisonment for the offence under Section 323 IPC.

(c) For the proved offence under Section 323 of IPC, the appellant is directed to pay fine of Rs.10,000/- inclusive of the fine imposed by the Trial Court to be payable on or before 15.07.2025. Failure to pay the enhanced fine amount would result in Simple Imprisonment of 2 months as a default sentence.

                (d)     Out of the fine amount, a sum of
           Rs.5,000/-      is   ordered      to    be    paid    as

compensation to PW1 and balance sum of Rs.5,000/- to be appropriated towards the defraying expense of the State.

- 25 -

NC: 2025:KHC-K:2832

HC-KAR

(e) Office is directed to return the Trial Court Records with copy of this order for issue of modified warrant.

Ordered accordingly.

Sd/-

(V. SRISHANANDA) JUDGE

SBS

CT:PK

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter