Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State By Police Sub-Inspector vs Lingappa
2025 Latest Caselaw 4722 Kant

Citation : 2025 Latest Caselaw 4722 Kant
Judgement Date : 5 March, 2025

Karnataka High Court

State By Police Sub-Inspector vs Lingappa on 5 March, 2025

                                                   -1-
                                                              NC: 2025:KHC:10021-DB
                                                             CRL.A No. 1106 of 2017
                                                         C/W CRL.RP No. 709 of 2017



                           IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                                DATED THIS THE 5TH DAY OF MARCH, 2025

                                               PRESENT

                           THE HON'BLE MR JUSTICE SREENIVAS HARISH KUMAR

                                                   AND

                               THE HON'BLE MRS JUSTICE K.S. HEMALEKHA

                                 CRIMINAL APPEAL NO.1106 OF 2017 (A)
                                                   C/W
                             CRIMINAL REVISION PETITION NO. 709 OF 2017


                      IN CRL.A. No.1106/2017

                      BETWEEN:

                      STATE BY POLICE SUB-INSPECTOR,
                      UPPINANGADY POLICE STATION,
                      PUTTUR TALUK, D.K.DISTRICT,
                      REPRESENTED BY THE
                      STATE PUBLIC PROSECUTOR,
                      HIGH COURT BUILDING,
                      BENGALURU-560 001.
Digitally signed by                                                    ... APPELLANT
MAHALAKSHMI B M
Location: HIGH        (BY SRI HARISH GANAPATHY, HCGP)
COURT OF
KARNATAKA
                      AND:

                      1.   LINGAPPA
                           S/O PODIYA,
                           AGED 37 YEARS,
                           R/AT KAJEKKADU HOUSE,
                           NELLAYADI VILLAGE,
                           PUTTUR-574201.

                      2.   RAMESHA
                           S/O ANGARA,
                           AGED 32 YEARS,
                           R/AT KAJEKKADU HOUSE,
                              -2-
                                        NC: 2025:KHC:10021-DB
                                       CRL.A No. 1106 of 2017
                                   C/W CRL.RP No. 709 of 2017



     NELLAYADI VILLAGE,
     PUTTUR-574201.

3.   ANNU MOGERA
     S/O MUDARA
     AGED 56 YEARS,
     R/AT PADUBETTU HOUSE,
     NELLAYADI VILLAGE,
     PUTTUR-574201.
                                              ... RESPONDENTS

(BY SRI SUYOG HERELE E., ADVOCATE FOR R-1 TO R-3)

      THIS CRL.A. IS FILED UNDER SECTION 378(1) AND (3) CR.P.C
BY THE S.P.P. FOR THE APPELLANT PRAYING THAT THIS HON'BLE
COURT MAY BE PLEASED TO GRANT LEAVE TO APPEAL AGAINST THE
IMPUGNED JUDGMENT AND ORDER DATED OF ACQUITTAL DATED
07.10.2016 PASSED IN CRL.A.NO.5025/2015 AND 5026/2015 BY
THE LEARNED V ADDITIONAL DISTRICT AND SESSIONS JUDGE,
D.K., MANGALORE, SITTING AT PUTTUR, D.K., THEREBY REVERSING
THE JUDGMENT DATED 11.08.2015 PASSED BY THE COURT OF THE
ADDITIONAL CIVIL JUDGE AND JUDICIAL MAGISTRATE FIRST
CLASS, PUTTUR, D.K., IN C.C.NO.1145/2008 AND ACQUITTING THE
RESPONDENTS/ACCUSED FOR THE OFFENCES P/U/S 341, 326, 506,
109 R/W 34 OF IPC.

IN CRL.R.P. NO.709/2017

BETWEEN:

STATE BY POLICE SUB-INSPECTOR,
UPPINANGADY POLICE STATION,
PUTTUR TALUK, D.K.DISTRICT
REPRESENTED BY THE
STATE PUBLIC PROSECUTOR,
HIGH COURT BUILDING,
BENGALURU-560 001.
                                                 ... PETITIONER

(BY SRI HARISH GANAPATHY, HCGP)

AND:

1.     LINGAPPA
       S/O PODIYA,
       AGE 37 YEARS,
                                    -3-
                                              NC: 2025:KHC:10021-DB
                                             CRL.A No. 1106 of 2017
                                         C/W CRL.RP No. 709 of 2017



        R/AT KAJEKKADU HOUSE,
        NELLAYADI VILLAGE,
        PUTTUR-574201.

2.      RAMESHA
        S/O ANGARA,
        AGE 32 YEARS,
        R/AT KAJEKKADU HOUSE,
        NELLAYADI VILLAGE,
        PUTTUR-574201.

3.      ANNU MOGERA
        S/O MUDARA,
        AGE 57 YEARS,
        R/AT PADUBETTU HOUSE,
        NELLAYADI VILLAGE,
        PUTTUR-574201.
                                                      ... RESPONDENTS

(BY SRI SUYOG HERELE E., ADVOCATE FOR R-1 TO R-3)

     THIS CRL.RP IS      FILED UNDER SECTION 397 R/W 401 CR.P.C
BY THE S.P.P FOR THE STATE PRAYING THAT THIS HON'BLE COURT
MAY BE PLEASED TO i) SET ASIDE THE JUDGMENT AND ORDER
PASSED BY THE APPELLATE COURT V ADDL. DIST. AND S.J., D.K.,
MANGALORE SITTING AT PUTTUR D.K., IN CRL.A.5012/2016 DATED
07.10.2016 FOR THE OFFENCE P/U/S 326,109 R/W 34 OF IPC; ii)
IMPOSE PROPER, ADEQUATE AND MAXIMUM SENTENCE TO THE
ACCUSED PERSONS FOR THE OFFENCE P/U/S 326, 109 R/W 34 OF
IPC BY MODIFYING THE SENTENCE IMPOSED BY THE COURT OF THE
ADDL.    CIVIL   JUDGE     AND    JMFC,    PUTTUR   D.K.,   PASSED   IN
C.C.NO.1145/2008      BY    ITS   JUDGMENT      AND    ORDER    DATED
11.08.2015.


        THIS CRIMINAL APPEAL AND CRIMINAL REVISION PETITION
COMING ON FOR FINAL HEARING, THIS DAY, JUDGMENT WAS
DELIVERED THEREIN AS UNDER:
                                    -4-
                                              NC: 2025:KHC:10021-DB
                                             CRL.A No. 1106 of 2017
                                         C/W CRL.RP No. 709 of 2017



CORAM:     HON'BLE MR JUSTICE SREENIVAS HARISH KUMAR
           and
           HON'BLE MRS JUSTICE K.S. HEMALEKHA


                         ORAL JUDGMENT

(PER: HON'BLE MRS JUSTICE K.S. HEMALEKHA)

Both the criminal appeal and the criminal revision

petition are preferred by the State. Criminal Appeal is

against the judgment and order passed in

Crl.A.Nos.5025/2015 and 5026/2015 dated 07.10.2016 on

the file of the V Additional District and Sessions Judge,

D.K., Mangalore sitting at Puttur, D.K. (referred to as

'Sessions Court') thereby reversing the judgment dated

11.08.2015 passed by the court of Additional Civil Judge

and JMFC, Puttur, D.K. in C.C.No.1145/2008 and

acquitting the accused of the offences punishable under

Sections 341, 326, 506, 109 read with Section 34 of

Indian Penal Code, 1860 (for short 'IPC') and Criminal

Revision Petition insofar as praying to impose adequate

sentence on the accused persons for the offences

NC: 2025:KHC:10021-DB

punishable under Sections 326 and 109 of IPC read with

Section 34 of IPC.

2. The case of the prosecution is that on

05.12.2007, at around 8.15 a.m. while PW1 was on his

way to work, he was restrained by accused Nos.1 and 2

near the house of accused No.1, then accused No.1 threw

chili powder into his eyes and assaulted him with a sickle

on his left leg, while accused No.2 struck him with a

wooden plank. Upon hearing his screams, his wife-PW3,

mother and neighbors came to the spot. A complaint was

given by PW1 about the incident as per Ex.P1,

investigation which resulted in the accused being charge

sheeted and tried.

3. The prosecution in support of their case,

examined 11 witnesses viz., PWs 1 to 11 and Ex.P1 to

Ex.P10 were marked, material objects M.Os 1 to 4 were

produced, Exs.D1 to Exs.D7 were marked in favour of the

defence during the course of the cross-examination of the

prosecution witness.

NC: 2025:KHC:10021-DB

4. The learned Magistrate believed the testimony

of the witnesses and also referred to Ex.P5 and Ex.P9, the

medical reports to hold that PW1 had sustained grievous

injury besides considering the seizure of sickle in the

presence of PW4 and PW5 under Ex.P4 and recorded an

order of conviction against accused Nos.1 to 3 for the

offences punishable under Sections 341, 326, 506 and 109

read with 34 of IPC.

5. Aggrieved by the judgment, the accused has

preferred criminal appeal and State has also preferred an

appeal against the punishment imposed being inadequate.

The sessions court, on re-appreciation of the entire oral

and documentary evidence reversed the conviction and

acquitted the accused, granting them a benefit of doubt,

giving the reasons that prior enmity between the

complainant and the accused in regard to the

measurement of land could be motive for false implication,

the testimonies of PW2 and PW3 about whether they

actually witnessed the incident is doubtful, and medical

NC: 2025:KHC:10021-DB

evidence is also contradictory. The appellate court found

that the prosecution failed to present credible evidence to

establish the guilt.

6. We have heard the learned High Court

Government Pleader Mr.Harish Ganapathy, appearing for

the State and also learned counsel Mr.Suyog Herele E,

appearing for respondent Nos.1 to 3 and perused the

entire material on record.

7. It is the contention of the learned HCGP

appearing for the State that the evidence of PW1

corroborates the contents of Ex.P1 - the complaint, the

evidence of PW2 and PW3 as well as the medical evidence

of PW7 and PW9 supports the case of the prosecution. It is

submitted that if the evidence had been properly

appreciated by the appellate court, there would be a

possibility to hold that the offence has been established

and is one punishable under the aforesaid Section. It is

submitted that the magistrate court has rightly

appreciated the case of the prosecution and held there

NC: 2025:KHC:10021-DB

was no occasion for PW1 to lodge a false complaint and

rightly convicted the accused, which is reversed by the

Appellate court without assigning valid reasons. It is

submitted that though the trial court held that the accused

committed an offence under Section 326 of IPC, it failed to

award adequate sentence.

8. It is the submission of the learned counsel

appearing for the respondent that there is no

corroboration from the witnesses more particularly, PW2

and PW3, which weakens the case of the prosecution

about the incident having taken place. It is argued that the

wound certificate also does not indicate any injury to the

eye and the claim of the prosecution that chili powder was

thrown into the eye of PW1 is falsified. There is

inconsistency and lack of corroborative evidence, which

created sufficient doubt in favour of the accused and in the

given circumstances, the motive to falsely implicate the

accused is found by the session's court. The session's

NC: 2025:KHC:10021-DB

court has rightly held that the prosecution has failed to

prove beyond reasonable doubt.

9. We have considered the rival contentions urged

by the learned counsel for the parties and perused the

material on record.

10. Upon careful assessment of the facts narrated

above, we need to significantly understand the situation in

the context of evidence of the key witnesses' viz., PW1,

PW2 and PW3 and material document Ex.P5 and Ex.P9.

11. The complaint at Ex P1 and the evidence of

PW1 states about the pre-existing land dispute between

the complainant and the accused. Upon measurement of

the land, it was found that the complainant was in

possession of the accused's land. The complaint and the

evidence of PW1 do not corroborate with each other for

the sole reason that PW2, who is the brother of PW1, his

presence at the time of incident is not forthcoming in the

complaint. As per the complaint, PW1 mentions that on

- 10 -

NC: 2025:KHC:10021-DB

hearing his scream, his wife, mother and neighbors came

to the place of incident whereas, PW1's evidence is to the

effect that PW2 and PW3 on hearing his scream, came to

the place of incident.

12. PW2 is stated to be an eye-witness to the case

of the prosecution. PW2 states that he heard the scream

of PW1, his brother when he was coming from his house to

the house of PW1, whereas, in his cross-examination, PW2

admits that he was in his house at the time of incident,

and on hearing the scream, he too went to the place of

incident. PW2's evidence is to the extent that he was at a

distance of 70 meters away from the place of incident.

.

13. PW3 is none other than the wife of PW1 who in

her chief-examination deposed about the incident that

took place in front of the house of accused No.1 on

05.12.2015. The incident stated by PW3 corroborates the

contents of complaint and evidence of PW1. In the cross-

examination of PW3, she has categorically admitted that

- 11 -

NC: 2025:KHC:10021-DB

she was tutored by her husband to give evidence. Thus,

the evidence of PW3 would not inspire the confidence of

the court. Importantly, it is to be stated that PW2 and

PW3 deposed that they witnessed the incident from 70

meters, giving scope for doubting they were witness to the

attack.

14. PW4 is panch witness to Ex.P4 under which

M.O.1 is said to have been seized. PW4 is none other than

the brother of PW3 and in cross-examination, PW4

admitted that PW1 tutored him to give evidence.

15. Ex.P5 is the wound certificate and Ex.P9 is the

case sheet. The complaint and the evidence of all the

witnesses is to the effect that accused No.1-Lingappa

poured chili powder in the eye of the complainant and

caused injury on the left leg with a sickle and accused

No.2 - hit the left hand of the complainant with a wooden

plank. In Exs.P5 and P9, the injury indicated is fracture of

left fibula bone (mid shaft), neither the wound certificate

nor the case sheet indicates any injury to the eyes or the

- 12 -

NC: 2025:KHC:10021-DB

left hand of PW1, clearly falsifying the case of the

occurrence of incident and causing injury as mentioned in

the complaint and evidence. The injury sustained may not

be in dispute, but the medical evidence should corroborate

the evidence of the complainant and the other witnesses

about the wound. The material on record would indicate

that there is no material to show injury to the eyes or to

the hand as made out by the complainant, thus,

contradicting the claim that chili powder was thrown and

injury caused to the left hand. PW1 has categorically

admitted that there is a land dispute between the

complainant and the accused and the complainant was

found to be in possession of a portion of the accused land.

16. If the testimonies of all the witnesses are

assessed, the inference that can be drawn is that the

complainant and accused were involved in a land dispute

and the complainant was found to be in possession of a

portion of the accused land and there is a possible motive

to falsely implicate the accused. PW2-the brother of the

- 13 -

NC: 2025:KHC:10021-DB

complainant, his name initially did not find place in the

complaint, but in the evidence of PW1, he states about

PW2 being present, which raises questions about whether

PW2 was truly present at the scene. The wound certificate

does not indicate any injury to the eyes, nor the injury

stated in the wound certificate matches with the injury

sustained to the left hand, thus weakening the

prosecution's case. These circumstances made the

sessions court hold that the prosecution failed to present

credible evidence to establish the guilt. In the given

inconsistency, lack of corroboration and possible motive

for false implication, the accused is entitled for acquittal.

There is no perversity in the order passed by the appellate

court and no ground made out to interfere with the

reasoned order of the first appellate court and therefore,

the order of acquittal is justified and this court pass the

following:

- 14 -

NC: 2025:KHC:10021-DB

ORDER

(i) The Appeal and revision petition are hereby dismissed.

Sd/-

(SREENIVAS HARISH KUMAR) JUDGE

Sd/-

(K.S. HEMALEKHA) JUDGE

SS

 
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