Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vasantha Kumar C. L vs State Of Karnataka
2025 Latest Caselaw 6021 Kant

Citation : 2025 Latest Caselaw 6021 Kant
Judgement Date : 10 June, 2025

Karnataka High Court

Vasantha Kumar C. L vs State Of Karnataka on 10 June, 2025

                                                      -1-
                                                                 NC: 2025:KHC:20479
                                                            CRL.RP No. 1136 of 2018


                       HC-KAR



                         IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                                DATED THIS THE 10TH DAY OF JUNE, 2025
                                                 BEFORE
                                THE HON'BLE MR JUSTICE G BASAVARAJA
                          CRIMINAL REVISION PETITION NO. 1136 OF 2018
                                    (397(Cr.PC) / 438(BNSS))

                       BETWEEN:

                       VASANTHA KUMAR C. L .,
                       S/O NINGEGOWDA @ LINGEGOWDA,
                       AGED ABOUT 37 YEARS,
                       DRIVER OF TANKER LORRY,
                       BEARING REGN. NO.KA-52-405
                       R/AT CHOWDANAHALLI,
                       CHIKKAARAKALAGOODU POST,
                       ARAKALAGOODU TALUK,
                       HASSAN DISTRICT - 573 102.
                                                                      ...PETITIONER
                       (BY SRI. SUNIL KUMAR PATEL., ADVOCATE)


                       AND:

Digitally signed by
                       STATE OF KARNATAKA
LAKSHMINARAYAN N
Location: HIGH COURT   BY KUDUR POLICE,
OF KARNATAKA
                       MAGADI TALUK,
                       RAMANAGARA DISTRICT - 561 101
                       REPRESENTED BY SPP,
                       HIGH COURT OF KARNATAKA,
                       BENGALURU - 560 001.
                                                                     ...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 IMPUGNED JUDGMENT OF CONVICTION
                       AND ORDER OF SENTENCE DATED 30.08.2016 PASSED IN
                       C.C.NO.151/2011 ON THE FILE OF THE ADDITIONAL CIVIL
                                 -2-
                                              NC: 2025:KHC:20479
                                         CRL.RP No. 1136 of 2018


HC-KAR



JUDGE AND JMFC, MAGADI AND JUDGMENT DATED 4.12.2017
PASSED IN CRL.A.NO.12/2016 BY THE P.O OF III ADDITIONAL
DISTRICT AND SESSIONS JUDGE, RAMANAGARA BY ALLOWING
THIS    R.P.     AND   CONSEQUENTLY      ACQUIT     THE
ACCUSED/PETITIONER OF THE CHARGES LEVELED AGAINST
HIM IN C.C.NO.151/2011 ON THE FILE OF THE ADDITIONAL
CIVIL JUDGE AND JMFC, MAGADII FOR THE OFFENCE P/U/S
279,304A OF IPC.

     THIS PETITION, COMING ON FOR FINAL HEARING, THIS
DAY, ORDER WAS MADE THEREIN AS UNDER:

CORAM:     HON'BLE MR JUSTICE G BASAVARAJA

                          ORAL ORDER

Accused has preferred this revision petition against the

judgment of conviction and order of sentence dated 30th August

2016 passed in CC No.151 of 2011 by the Civil Judge & JMFC,

Magadi (for short hereinafter referred to as the 'trial Court')

which is confirmed by Judgment dated 04th December 2017

passed in Criminal Appeal No.12 of 2016 by the III Additional

District & Sessions Judge, Ramanagara. (for short hereinafter

referred to as the 'appellate Court').

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

referred to as per their rank before the trial Court.

3. Brief facts leading to this revision petition are that

Kudur Police have submitted charge-sheet against accused for

NC: 2025:KHC:20479

HC-KAR

offence punishable under Sections 279 and 304(A) of Indian

Penal Code and Section 187 of Motor Vehicles Act, 1988. After

filing of charge-sheet, the Court has taken cognizance against

the accused for the alleged commission of offences and case

came to be registered in CC No.151. 2011. In response to the

summons, accused appeared before the Court and was

enlarged on bail. The substance of accusation was recorded.

Same was read over and explained to the accused. Having

understood the same accused pleaded, not guilty and claimed

to be tried.

4. To prove the case, prosecution, in all, examined

eight witnesses as PWs1 to 8 and seven documents were

marked as per Exhibits P1 to P7. On closure of prosecution

side evidence, statement of accused under Section 313 of Code

of Criminal Procedure was recorded. Accused has totally

denied the evidence appearing against him but had not chosen

to lead any defence evidence on his behalf. Having heard

arguments on both sides, the trial Court has convicted the

accused for punishable under Sections 279 and 304(A) of

Indian Penal Code and passed sentence to undergo simple

NC: 2025:KHC:20479

HC-KAR

imprisonment for two years with fine of Rs.9,000/- for offence

punishable under Section 304(A) of Indian Penal Code and

further sentenced to undergo simple imprisonment for six

months with five of Rs.1,000/- for offence punishable under

Section 279 Indian Penal Code. Being aggrieved by the said

Judgment of conviction and order on sentence, accused

preferred appeal before the III Additional District & Sessions

Judge, Ramanagara in Criminal Appeal No.12 of 2016. The said

appeal came to be dismissed by Judgment dated 04th December

2017. Being aggrieved by the same, accused has preferred this

revision petition.

5. Sri Sunil Kumar Patel, learned Counsel appearing

for the revision petitioner would submit that both the Courts

have erred in coming to the conclusion that the accused has

committed offences punishable under sections 279 and 304(A)

of Indian Penal Code. The Courts have erred in not properly

appreciating the evidence of PWs1 & 2 who are the alleged eye-

witnesses to the incident. There is no proof that the accused

was the driver of the lorry at the time of accident. Both the

Courts have not properly appreciated the evidence in

NC: 2025:KHC:20479

HC-KAR

accordance with law and facts. Hence, the Judgment of

conviction passed by the trial Court which is confirmed by the

appellate Court is liable to be set aside. In support of his

submissions, learned Counsel placed reliance on the Judgment

of Hon'ble Apex Court in the case of GURU BASAVARAJ @

BENNE SETTAPPA v. STATE OF KARNATAKA reported in

(2012)8 SCC 734. On all these grounds, he sought to allow the

revision petition.

6. As against this, Sri M.R. Patil, learned High Court

Government Pleader appearing for the State would submit that

the trial Court has properly appreciated the evidence on record

in accordance with law and facts and convicted the accused

which is confirmed by the appellate Court. Absolutely, there

are no grounds to interfere with the impugned Judgment of

conviction and order on sentence, which is confirmed by the

appellate Court. On all these grounds, he sought for dismissal

of revision petition.

7. Having heard the learned counsel appearing for the

parties, the point that would arise for my consideration is,

Whether the Judgment of conviction and order of sentence

NC: 2025:KHC:20479

HC-KAR

passed by the trial Court, which is affirmed by the appellate

Court is illegal, perverse, capricious, and suffers from legal

infirmities?

8. I have carefully examined the materials placed

before me. Though the prosecution has cited sixteen witnesses

in the charge-sheet, out of them only eight witnesses are

examined as PWx.1 to 8 and seven documents are marked as

Exhibits P1 to P7. In the charge-sheet, CW1-N R Shivanna,

who is the complainant, and CW2-Honnaiah are shown as eye-

witnesses. CW3-Ravikumar is shown as mahazar witness, CW4

is the attester to inquest panchanama and spot panchanama

witness, CW5-Sridhar is attester to inquest mahazar, CWs6 to 9

are also attesters to inquest panchanama, CW10 is the attestor

to seizure panchanama, CW11 is the owner of offending lorry

bearing registration number KA-52-405, CWs12 & 13 are

Inspector of Motor Vehicles and Medical Officer, respectively,

CWs14 to 16 are the investigating officers. Out of these, the

material witness, N.R. Shivanna is examined as PW1. He has

deposed in his evidence that on 06th February 2011 at 1:30 PM,

he and CW2-Honnaiah, were standing near High School

NC: 2025:KHC:20479

HC-KAR

Narasandra. At that time, a lorry bearing registration

numberKA-52-405 coming from Nelamangala side towards

Kunigal, was driven by its driver in a High speed, rash and

negligent manner and dashed against the cyclist-Manjunatha,

who was proceeding on the left side of the road. As a result,

cyclist died on the spot. The driver did not stop the Lorry and

sped away. In this background, he has lodged complaint

before the Police as per Exhibit P1. After filing the complaint,

police came to the spot and conducted manager as per exhibit

P2.

9. PW2-Honnaiah said to be the eye-witness has

deposed in his evidence that he and CW1-Shivanna were

standing near the high school at Narasandra and 06th February

2011 at 1:30 PM and at that time, the lorry coming from

Nelamangala side dashed to the cyclist who was proceeding on

the left side of the road, as a result of which cyclist died on the

spot. After the accident, the accused did not stop the lorry.

Thereafter, he has given complaint to the police in this regard.

NC: 2025:KHC:20479

HC-KAR

10. PWs3 & 4 Ravi Kumar and Nanjappa, have deposed

in their evidence as to the mahazar conducted by the police as

per exhibit P2.

11. PW5-Sridhar has deposed in his evidence as to

mahazar conducted by police as per exhibits P2 & P6. This

witness is treated as partly hostile witness.

12. PW6-Ramesh Rangaswamaiah has deposed in his

evidence as to the mahazar conducted by the police, as per

Exhibit P2. This witness is also treated as partly hostile

witness.

13. PW7-Ramesha, Head Constable has deposed in his

evidence that on 07th February 2011, he was deputed to trace

out vehicle involved in crime No.30 of 2011. He located the

lorry parked near Kunigal Bus stand, and he brought the same

and produced before the Station House officer.

14. PW8-S H Rayappa, Police Constable, has deposed in

his evidence as to receiving of complaint from the complainant

and also as to initiation of case in Crime No.31 of 2015 and

submitting of FIR to the Court as per Exhibit P7 and also

NC: 2025:KHC:20479

HC-KAR

deposed as to request made to Inspector of Motor Vehicles to

give report.

15. A careful scrutiny of the entire case made before

this Court makes it crystal clear that that on the basis of the

complaint filed by PW1-Shvianna, the Kudur Police registered in

crime No.31 of 2011 against the driver of lorry No.KA-52-405

for the offence punishable under Sections 279 and 304(A) of

Indian Penal Code and Section 187 of Motor Vehicles Act and

submitted First Information Report to the Court as per Exhibit

P7 on 07th February, 2011 at 12.00 pm as endorsed by the

learned Magistrate. The accident took place on 6th February,

2011 at 7:30 PM. The First Information Report is registered

against the driver of lorry bearing No.KA-52-405, but the name

of the accused is not shown in the First Information Report.

Further, though the First Information Report was despatched

from the Police Station on 06th February 2011 at 2.45 pm,

same was submitted to the Court only on 07th February 2011 at

12.00 noon. The delay in submitting the First Information

Report to the Court has not been explained by the prosecution.

Though the accused was not known at the time of registration

- 10 -

NC: 2025:KHC:20479

HC-KAR

of First Information Report, the Investigating Officer has not

issued notice to the owner of the vehicle to ascertain as who

was the driver of the vehicle at the relevant point of time, as

required under Section 133 of Motor Vehicles Act, 1988. The

name of the accused is also not shown in the complaint or First

Information Report. PW1 has not furnished the name of the

accused to the police. How the Investigating Officer has

secured the name and address of the accused has not been

disclosed by the prosecution. Even the Investigating Officer

has not been examined by the prosecution to explain as to how

he has traced the accused. Though the name of the accused is

not shown in the FIR, and no notice is issued under Section 133

of Motor Vehicles Act, Police papers reveals that the accused

has executed a bond to the police on 07th February, 2011. The

First Information Report submitted to the Court on 07th

February, 2011 at 12.00 noon. However, the name of the

accused is not shown in the First Information Report. The

Investigating Officer has also not collected the driving licence

particulars of the accused. These lapses create serious doubt

as to whether the accused was the driver of the vehicle at the

relevant point of time or not.

- 11 -

NC: 2025:KHC:20479

HC-KAR

16. During the course of cross-examination of PW1, he

has clearly admitted that he cannot say the exact speed of the

vehicle. PW2 has clearly admitted in his cross-examination that

he has witnessed the incident only after the accident. Both

witnesses have clearly admitted in their evidence that the road

construction was going on in the place of accident. The same is

also reflected in the spot mahazar Exhibit P2. The width of the

road was only 30 feet and there was heap of mud near the

place of accident and one side there is divider and under such

circumstances the vehicle cannot be driven in high speed. PW1

has not deposed as to the rash and negligent act on the part of

the driver of the lorry. Viewed from any angle, absolutely there

are no materials placed by the prosecution to prove that the

accused, being the driver of the lorry bearing registration

No.KA-52-405, drove the same in rash and negligent manner

and dashed against the cyclist-Manjunath, causing his death.

Both the Courts have not appreciated the evidence on record in

accordance with law and facts. Since there is no cogent and

convincing evidence before the Court, so also, non-examination

of Investigating Officer is fatal to the case of the prosecution.

- 12 -

NC: 2025:KHC:20479

HC-KAR

17. With regard to offence punishable under Section

187 of Motor Vehicles Act is concerned, though the trial Court

has framed charges for offence punishable under the said

Section, the trial Court has not given any finding as to the

offence punishable under Section 187 of Motor Vehicles Act.

Even the trial Court has not convicted the accused for the

offence punishable under the said Section. In paragraph 38 of

the judgment, the Appellate Court has observed the same. For

the aforesaid reasons, I am of the considered opinion that the

prosecution has failed to prove the guilt of the accused beyond

all reasonable doubt. Accordingly, the point formulated is

answered in the affirmative. In the result, I proceed to pass

the following:

ORDER

i) Revision Petition is allowed;

ii) Judgment of conviction and order of sentence dated 30th August 2016 passed in CC No.151 of 2011 by the Civil Judge and JMFC, Magadi, which is confirmed by Judgment dated 4th December 2017 passed in criminal appeal

- 13 -

NC: 2025:KHC:20479

HC-KAR

No.12 of 2016 by the III Additional District & Sessions Judge, Ramanagara, are set aside;

iii) Accused/revision petitioner is acquitted of the offences punishable under Section 279 and 304(A) of Indian Penal Code;

iv) The fine amount, if any, deposited by the accused/revision petitioner shall be refunded to him, in accordance with law;

v) The Registry to send the trial Court records along with copy of this Order to the concerned Court forthwith.

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 : IJJ

 

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

 
 
Latestlaws Newsletter