Monday, 20, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

H V Puttaraju @ Putti vs State Of Karnataka
2026 Latest Caselaw 1893 Kant

Citation : 2026 Latest Caselaw 1893 Kant
Judgement Date : 27 February, 2026

[Cites 49, Cited by 0]

Karnataka High Court

H V Puttaraju @ Putti vs State Of Karnataka on 27 February, 2026

Author: H.P.Sandesh
Bench: H.P.Sandesh
                            1



       IN THE HIGH COURT OF KARNATAKA AT BENGALURU

         DATED THIS THE 27TH DAY OF FEBRUARY, 2026         R
                         PRESENT

           THE HON'BLE MR. JUSTICE H.P.SANDESH

                           AND

         THE HON'BLE MR. JUSTICE VENKATESH NAIK T

               CRIMINAL APPEAL NO.751/2018
                          C/W.
               CRIMINAL APPEAL NO.318/2018
               CRIMINAL APPEAL NO.606/2018

IN CRIMINAL APPEAL NO.751/2018:

BETWEEN:

1.     H.V. PUTTARAJU @ PUTTI
       S/O LATE VENKATESH,
       AGED ABOUT 41 YEARS
       DASA GOWDARA STREET, KOTE,
       HOLENARASIPURA TOWN-573 211.          ... APPELLANT

         (BY SRI. C.H.HANUMANTHARAYA, ADVOCATE)
AND:

1.     STATE OF KARNATAKA
       BY HOLENARASIPURA TOWN POLICE
       STATION, HOLENARASIPURA,
       HASSAN DISTRICT
       REPRESENTED BY SPP
       HIGH COURT BUILDING
       BENGALURU-560001.                     ... RESPONDENT

            (BY SMT. RASHMI JADHAV, ADDL. SPP)
                            2




      THIS CRIMINAL APPEAL IS FILED UNDER SECTION 374(2)
OF CR.PC PRAYING TO SET ASIDE THE JUDGMENT DATED
19.12.2017 PASSED BY II ADDITIONAL DISTRICT AND
SESSIONS JUDGE, HASSAN IN S.C.NO.49/2010 - CONVICTING
THE    APPELLANT/ACCUSED    NO.6    FOR  THE   OFFENCES
PUNISHABLE UNDER SECTIONS 143, 144, 147, 148, 114, 504,
506, 302 R/W SECTION 149 OF IPC.

IN CRIMINAL APPEAL NO.318/2018:

BETWEEN:

1.   B. SATHISHA @ DADA
     S/O LATE BYRAPPA,
     AGED ABOUT 33 YEARS,
     MADIVALA STREET, PETE
     PRESENTLY RESIDING
     NEAR GREEN WOOD CONVENT,
     HOUSING BOARD COLONY,
     HOLENARASIPURA TOWN.

2.   NAGARAJA @ KULLA
     S/O SOMANNA,
     AGED ABOUT 33 YEARS,
     RESIDENT OF CHITTANAHALLI ROAD,
     DASAGOWDARA STREET, KOTE,
     HOLENARASIPURA TOWN.

3.   H.J. KUMARA @ OLE KUMARA
     S/O JAVARAPPA @ JAVAREGOWDA,
     AGED ABOUT 44 YEARS,
     RESIDENT OF VAKKARANE BAVI STREET,
     KOTE, HOLENARASIPURA TOWN.

4.   S. MANJUNATHA @ HOTTE MANJA
     S/O SUBBEGOWDA,
     AGED ABOUT 33 YEARS,
     SLN TEMPLE ROAD,
                             3



       DALAVAYI STREET,
       HOLENARASIPURA TOWN.                ... APPELLANTS


           (BY SRI. M.N.MADHUSUDHAN, ADVOCATE)

AND:

1.     STATE OF KARNATAKA
       BY HOLENARASIPURA TOWN POLICE
       STATION, HOLENARASIPURA,
       HASSAN DISTRICT,
       REPRESENTED BY SPP
       HIGH COURT BUILDING,
       BENGALURU-560001.                  ... RESPONDENT

            (BY SMT. RASHMI JADHAV, ADDL. SPP)

      THIS CRIMINAL APPEAL IS FILED UNDER SECTION 374(2)
OF CR.P.C PRAYING TO SET ASIDE THE JUDGMENT DATED
19.12.2017 PASSED BY THE II ADDITIONAL DISTRICT AND
SESSIONS JUDGE, HASSAN IN S.C.NO.49/2010 - CONVICTING
THE APPELLANTS NO.1 TO 4/ACCUSED NO.2 TO 5 FOR THE
OFFENCES PUNISHABLE UNDER SECTIONS 143, 144, 147, 148,
114, 504, 506 AND 302 R/W SECTION 149 OF IPC.

IN CRIMINAL APPEAL NO.606/2018:

BETWEEN:

1.     SATHISHA @ ASPATRE SATHISHA
       S/O LATE GOPALAKRISHNA
       AGED ABOUT 33 YEARS
       D-GROUP EMPLOYEE
       GOVERNMENT HOSPITAL
       DASAGOWDARA STREET,
       HOLENARASIPURA TOWN-573211.         ... APPELLANT

         (BY SRI. C.H.HANUMANTHARAYA, ADVOCATE)
                              4




AND:

1.     STATE OF KARNATAKA
       BY HOLENARASIPURA TOWN POLICE
       STATION, HOLENARASIPURA
       HASSAN DISTRICT
       REPRESENTED BY SPP
       HIGH COURT BUILDING
       BENGALURU-560001.                      ... RESPONDENT


            (BY SMT. RASHMI JADHAV, ADDL. SPP)


       THIS CRIMINAL APPEAL IS FILED UNDER SECTION 374(2)
OF CR.P.C PRAYING TO SET ASIDE THE JUDGMENT DATED
19.12.2017 PASSED BY THE II ADDITIONAL DISTRICT AND
SESSIONS JUDGE, HASSAN IN S.C.NO.49/2010 - CONVICTING
THE     APPELLANT/ACCUSED    NO.1    FOR    THE    OFFENCES
PUNISHABLE UNDER SEECTIONS 143, 144, 147, 148, 114, 504,
506 AND 302 R/W SECTION 149 OF IPC.



       THESE APPEALS HAVING BEEN HEARD AND RESERVED
FOR    JUDGMENT   ON   25.02.2026   THIS   DAY,   THE   COURT
PRONOUNCED THE FOLLOWING:


CORAM: HON'BLE MR. JUSTICE H.P.SANDESH
       AND
       HON'BLE MR. JUSTICE VENKATESH NAIK T
                                 5



                        CAV JUDGMENT

(PER: HON'BLE MR. JUSTICE H.P.SANDESH)

Heard learned counsels for the appellants and learned

Additional Special Public Prosecutor for the respondent-State.

2. These appeals are filed against the judgment of

conviction and sentence passed in S.C.No.49/2010 on the file of

the II Additional District and Sessions Judge, Hassan dated

19.12.2017 convicting the accused persons for the offence

punishable under Sections 143, 144, 147, 148, 114, 504, 506

and 302 read with Section 149 of IPC and imposing life

imprisonment against accused Nos.1 to 6 and to pay fine of

Rs.20,000/- each for the offence punishable under Section 302

read with Section 149 of IPC, imposing simple imprisonment for

one year for the offence punishable under Sections 144 and 148

read with Section 149 of IPC with fine of Rs.500/- each,

imposing simple imprisonment for six months for the offence

punishable under Section 504 read with Section 149 of IPC with

fine of Rs.500/- each and imposing simple imprisonment for

three years with fine of Rs.1,000/- each for the offence

punishable under Section 506 read with Section 149 of IPC and

the Trial Judge also ordered that the sentence shall run

concurrently. Being aggrieved by the said judgment of conviction

and sentence, these appeals are filed by the respective accused

questioning the conviction and sentence and praying this Court

to acquit all the accused/appellants.

3. The factual matrix of case of the prosecution is that

the incident has taken place on 09.12.2009 in between 10.45

a.m. to 11.00 a.m. at Dodda Masjid Galli situated at

Holenarasipura. The genesis of the crime is that there was

animosity in between the accused No.1 and deceased

Trineshkumar and a criminal case was also lodged against the

accused No.1 because the accused No.1 assaulted the

complainant. The deceased Trineshkumar did not come forward

to settle the matter, hence, accused No.1 gave threat to

deceased by the supporter i.e., accused No.6. With all these

reasons, on that day, all the accused persons formed an unlawful

assembly by possessing deadly weapons and picked up quarrel

with deceased Trineshkumar, the accused No.2 assaulted with

repiece patti and the accused Nos.3, 4, 5 and 6 also assaulted

the deceased Trineshkumar with Long and the same is with the

instigation of accused No.1. In the result, the said Trineshkumar

had sustained injury and he was shifted to different hospitals

and ultimately, he succumbed to the injuries on 11.12.2009.

Though, the case was registered at the first instance for the

offence punishable under Section 307 of IPC, based on the

complaint as per Ex.P4 and on account of death of

Trineshkumar, other offences are invoked. The inquest mahazar

was drawn in terms of Ex.P2, seizure mahazar in terms of

Exs.P3, P7, P14 to P17, P19 to P21, spot mahazar in terms of

Exs.P11 to P13 and Ex.P22 and thereafter, the Investigating

Officer has obtained post mortem report as per Ex.P48 and so

also the opinion of the Doctor as per Ex.P49. The Investigating

Agency have also obtained FSL report as per Exs.P53 and P54

and having recorded statement of witnesses, on completion of

investigation, charge-sheet was submitted to the Court. The

accused persons were on bail and charges are framed and

accused claims trial.

4. Hence, the prosecution relies upon the evidence of

P.W.1 to P.W.56 and documents Exs.P1 to P64 and M.Os.1 to 22

are marked. On closure of the evidence of prosecution, accused

persons were subjected to examination under Section 313 of

Cr.P.C. and they have denied the incriminating evidence, but did

not choose to lead any defence evidence, except marking of

documents Exs.D1 to D4 through P.W.1, P.W.50 and P.W.55.

5. The Trial Court having considered both oral and

documentary evidence, particularly the evidence of the Doctor,

who has conducted the Post Mortem examination i.e., P.W.50

and having considered Ex.P48 report as well as Ex.P49-opinion

comes to the conclusion that it is a case of homicidal. The Trial

Court also having considered the evidence available on record

comes to the conclusion that accused No.1 was arrested from

Halli Mysore bus stand on 15.12.2009 and after the arrest of

accused No.1, accused Nos.2 to 6 are also arrested from

Channarayapatna on 23.12.2009. The accused No.1 cannot deny

the said version, as the prosecution have collected the

documents to the effect that he was absent for his duty from

02.12.2009 to 15.12.2009. For that certificate as well as

attendance register extract are obtained and produced and they

are marked as Ex.P58 and comes to the conclusion that non-

identifying the accused persons by P.W.5 is not a ground to draw

an adverse inference against the prosecution case.

6. The Court has taken note of the conduct of the

accused and the same also plays a vital role and absconding is

also one of the circumstance of guilt on the mind of the accused

and unless the accused offers a reasonable explanation for his

absence for several days at his normal place of residence or

work or at places where he would normally expected to be and

relies upon the judgment of the Apex Court in KUNDULA BALA

SUBRAMANYAM vs. STATE OF ANDHTA PRADESH reported

in (1993) 2 SCC 684.

7. The Trial Court mainly relies upon the evidence of

P.W.55, who is the eye witness, who supported the case of the

prosecution and other eyewitnesses have turned hostile,

particularly, P.W.5 has turned hostile in part only with regard to

the incident is concerned. But, he was there along with the

deceased, since the deceased used the car of P.W.5 car. The

Trial judge also taken note of principles laid in the judgment in

BHADRI vs. STATE OF RAJASTHAN reported in AIR 1976 SC

560, wherein an observation is made that there is no law to

disbelieve the testimony of the single witness as a matter of

prudence, that corroboration would be sought. A plea that in a

murder case, the Court would insist upon the plurality of the

witnesses cannot be accepted. If the Court is satisfied that the

witness is speaking truth, the Court may act upon it.

Circumstantial corroboration is sufficient and comes to the

conclusion that P.W.5 was subjected to lengthy cross-

examination and there is nothing elicited to disbelieve his

testimony. Where the neighbourer refused to take the sides or

give evidence, conviction can be based on the evidence of single

eye witness, if it is wholly reliable. The Trial Court comes to the

conclusion that, in order to commit crime, there was motive on

the part of the accused persons and they conspired since

02.12.2009 and frequently, they made galata and the same is

spoken by P.W.1 and P.W.4 i.e., the wife and brother of the

deceased. The Court has taken note of the fact that there was

dispute between the accused No.6 and husband of P.W.1 with

regard to organizing the bike race without including accused

No.6 and so also accused No.1, who is the tenant of accused

No.6 and he went and assaulted the complainant, who is the

mother of the deceased and unfortunately, she passed away. In

the evidence of P.W.1 and P.W.4, they deposed that accused

No.1 openly expressed that as he has got support of accused

No.6, nobody could do anything against him and accused No.6

encouraged the accused No.1 and when it reached to extreme

level, the same resulted in committing the murder of

Trineshkumar. The Trial Court also discussed in detail the

evidence of P.W.1, P.W.4 and also the evidence of police

witnesses' and considering the evidence of P.W.55, the sole

eyewitness to the incident, comes to the conclusion that the

accused persons have committed the murder of the deceased

and convicted the accused.

8. The main contention of learned counsel for the

appellant/accused No.6 in Crl.A.No.751/2018 is that Trial Court

committed an error in relying upon the evidence of P.W.1, P.W.4

and P.W.55, who claim to be the relatives of the deceased and

their evidence does not inspire the confidence of the Court and

there is no corroborating evidence before the Court and the

evidence of witness remains uncorroborated. The counsel would

contend that the Trial Judge mainly relies upon the evidence of

P.W.55, who is the sole eyewitness and his statement was

recorded after 20 days after the date of the incident and he did

not inform immediately after he witnessed the incident. Hence it

creates doubt in the mind of the Court.

9. Learned counsel for the appellants-accused Nos.2 to

5 in Crl.A.318/2018 has also taken similar grounds and contend

that the Trial Court erroneously accepted the evidence of P.W.55

and conviction is based only on surmises and conjunctures and

not on the basis of any concrete proof and failed to take note of

the fact that statement of P.W.55 was recorded belatedly and

the same cannot be ignored as though it is a lapses on the part

of the Investigating Officer and committed an error in relying

upon the same.

10. Learned counsel for appellant-accused No.1 In

Crl.A.No.606/2018 also reiterated the very same grounds as

urged in Crl.A.No.751/2018 appeal.

11. Sri C.H. Hanumantharaya, learned counsel for

appellants/accused Nos.1 and 6 in his argument would submit

that he has been instructed to argue the matter in all the cases.

The counsel would vehemently contend that according to the

prosecution, the incident has taken place on 09.12.2009 at

10.45 a.m. to 11.00 a.m. The counsel also brought to notice of

this Court charges framed by the Trial Court and contend that no

proper charges are framed and there is no ingredients of Section

504 of IPC, but there was conviction for the offence punishable

under Section 504 of IPC. The counsel also would submit that

the case of the prosecution is that the accused assaulted with

repiece patti and Long and injured was shifted to different

hospitals i.e., Holenarasipura, Hassan and Nimhans and

ultimately, he died at Nimhans on 11.02.2009. The counsel

would vehemently contend that though prosecution relies upon

the evidence of P.W.1 to P.W.56 and out of that, 39 witnesses

have turned hostile i.e., P.Ws.5 to 30 and 33 to 35, 36, 39, 40

and 45 to 48 and other 17 witnesses have supported the case of

the prosecution. The counsel would vehemently contend that the

motive for committing the murder is that there was difference

between accused No.6 and deceased in connection with

conducting state level two wheeler race and date was also fixed

and it was earlier conducted on 27.01.2008 and also brought out

pamphlet which is Ex.P1 and it was cancelled and to that effect,

document Ex.D1 was also confronted and marked. The deceased

pretended that because of accused No.6, the same was

cancelled. Ex.D2 is very clear that on 01.12.2009 the accused

was not in the house. The counsel would vehemently contend

that even though P.W.1 supported the case of the prosecution,

who is none other than the wife of the accused, she categorically

admits that he was addicted to drug and having bad vices and

deceased was very whimsical and quarreling with each other.

12. The counsel would vehemently contend that though

P.W.5 claims to be an eye witness and so also P.W.55 and their

evidence not inspires the confidence of the Court and P.W.5 only

deposes with regard to using his car. But, with regard to the

incident is concerned, he did not support the case of the

prosecution. The counsel also brought to notice of this Court that

P.W.55 was belatedly examined before the Trial Court as an

eyewitness and he was not examined at the earliest point in time

when trial had commenced and ought to have examined all the

eyewitnesses together, but the same has not been done. The

counsel also brought to notice of this Court that it clearly

discloses that the deceased was having bad vices, bad conduct

and bad temperament and having enemies and he was also a

rowdy sheeter. The counsel also brought to notice of this Court

that MOB was also issued against the accused. The counsel also

would submit that no MLC is produced before the Court when the

injured was taken to different hospitals i.e., Holenarasipura and

Hassan Hospital and Nimhans. The counsel would submit that in

terms of Ex.D3, it is very clear that assault was made by

unknown persons and records of Nimhans also does not disclose

the same.

13. The counsel would vehemently contend that the

complaint was given in terms of Ex.P4 i.e., at 14.00 hours and

no explanation regarding delay is concerned and so also, it is

contented that FIR was dispatched at 5.00 p.m. and the same is

evident from the records. The counsel would vehemently

contend that the prosecution witnesses deposes that on the

same day at 4.30 a.m. also, accused persons went to the house

of complainant and caused threat, but not given any complaint

and counsel would submit that as per Ex.P37, a complaint was

given against the deceased on the previous night at 1.30 a.m.

P.W.53, who is a PSI, having all powers to register the case

immediately on receipt of information, did not register the case

and says that he arrested accused No.1 at Halli Mysore and the

same is not found in the Station House Diary and there are

contradictions in the evidence of prosecution witnesses. The

counsel also brought to notice of this court that P.W.35 received

FIR at 5.00 p.m., but P.W.53 says it was given at 3.00 p.m. and

the evidence of P.W.53 and P.W.35 is contradictory to each

other. But, P.W.53 says that complaint was lodged at 2.00 p.m.

and there are no chances of lodging the complaint at 2.00 p.m.,

while P.W.35 says that he has received FIR at 5.00 p.m. Hence,

it is clear that afterthought with due deliberation, case was

registered. The counsel would vehemently contend that

prosecution mainly relies upon the evidence of P.W.55 and his

statement was recorded on 29.12.2025 and the incident has

taken place on 09.12.2009 and the statement of P.W.55 was

recorded after the arrest of all the accused persons. None of the

accused, who made the voluntary statement disclose about the

presence of P.W.55. This witness is a planted witness as an eye

witness and other eyewitnesses have also not stated about the

presence of P.W.55. P.W.1 is relative to this P.W.55 and answers

elicited from the mouth of witness P.W.55 clearly shows that he

was not present at the time of the incident.

14. The counsel also would submit that P.W.56,

Investigating Officer also not stated anything and there was no

reference of presence of P.W.55 and admittedly, he has not

appeared for Test Identification Parade when the same was

conducted and Ex.P32 evidence the same. The counsel also

vehemently contend that with regard to the recoveries are

concerned, there are 14 mahazars and all the recovery witnesses

20 in number have turned hostile and nothing is proved with

regard to recovery is concerned. The counsel also submit that

FSL report is also not useful and the same is 'negative' and while

submitting the seized articles, not obtained any permission from

the Court and PF is also not marked and even though the same

are not marked, the Court can take judicial note of the same.

There is no call details or call records and the Trial Court has

convicted the accused only based on evidence of P.W.55 and no

other evidence on record.

15. The counsel in support of his argument relies upon

the judgment in ESAKKIMUTHU vs. STATE REPRESENTED BY

THE INSPECTOR OF POLICE reported in 2025 SCC ONLINE

SC 1496 with regard to evidence of hostile eye witness and

probabilizing the defence and brought to notice of this Court

paragraph Nos.31 and 32, wherein the Apex Court discussed

improbability gains even more prominence in light of the fact

that no other alleged eyewitness has supported the prosecution's

case. The fact that the deceased was a habitual drunkard and a

convicted criminal under the Goondas Act makes it highly

probable that the deceased had enmities with multiple people

who may have assaulted him and caused his death. The counsel

also brought to notice of this Court admission on the part of

P.W.1 that he is a drug addict. The counsel also brought to

notice of this Court discussion made in paragraph No.32 that

probable explanations for the crime are being listed to infer that

these possibilities cannot be ruled out, and that the case at hand

is certainly not the one where it has been proven beyond the

shadow of doubt that in all human probability, the act must have

been done by the accused only. On the contrary, there remains

an impressionable question mark out about the presence of the

accused persons at the spot of the crime itself.

16. The counsel also relies upon the judgment in

SURENDRA KOLI vs. STATE OF UTTAR PRADESH AND

ANOTHER reported in 2025 SCC ONLINE SC 2384 and

brought to notice of this Court paragraph No.17, wherein,

discussion was made to the effect that suspicion however grave,

cannot replace proof beyond reasonable doubt. In paragraph

No.17, the discussion was made that it is a matter of deep regret

that despite prolonged investigation, the identity of the actual

perpetrator has not been established in a manner that meets the

legal standards. Criminal law does not permit conviction on

conjecture or on a hunch. Suspicion, however grave, cannot

replace proof beyond reasonable doubt.

17. The counsel also relies upon the judgment in VIJAY

SINGH ALIAS VIJAY KR. SHARMA vs. STATE OF BIHAR

reported in 2024 SCC ONLINE SC 2623 and brought to notice

of this Court paragraph Nos.34 and 35, wherein the Apex Court

discussed regarding case of prosecution is full of glaring doubts

as regards the offence of abduction. As regards motive, we may

suffice to say that motive has a bearing only when the evidence

on record is sufficient to prove the ingredients of the offences

under consideration. Without the proof of fundamental facts, the

case of the prosecution cannot succeed on the presence of

motive alone.

18. The counsel also relied upon the judgment in

GOVIND MANDAVI vs. STATE OF CHATTISGARH reported in

2025 SCC ONLINE SC 2731 and brought to notice of this court

paragraph Nos.12, 13, 39, 46 and 47 with regard to inconclusive

FSL report, Test Identification Parade and also with regard to the

improvement and genesis of the case. The counsel also brought

to notice of this Court with regard to Forensic Science Laboratory

report and also with regard to analysis of these facts leads to the

irrefutable conclusion that two star prosecution witnesses have

attempted to modulate and improve their versions while

deposing on oath and other incriminating circumstances is the

purported recovery of the blood-stained articles said to have

been effected pursuant to the disclosure/memorandum

statement of the accused. As has been mentioned, none of the

recovered articles tested positive for any particular blood group.

19. The counsel also relied upon the judgment in

RENUKA PRASAD vs. STATE REPRESENTED BY ASSISTANT

SUPERINTENDENT OF POLICE reported in 2025 SCC

ONLINE SC 1074 and brought to notice of this Court discussion

made in paragraph Nos.48 and 49 that if two views are possible,

the benefit of doubt goes in favour of the accused. It is also

discussed with regard to the evidence of hostile witnesses and

circumstantial evidence.

20. The counsel also relied upon the judgment in RAJ

KUMAR ALIAS BHEEMA vs. STATE OF NCT OF DELHI

reported in 2025 SCC ONLINE SC 2465 and brought to notice of

this Court paragraph Nos.57 to 69 in respect of conducting of

Test Identification Parade and also recoveries of articles and

non-identification of articles. The counsel referring these

judgments would vehemently contend that the prosecution has

not proved the case and even though it was not proved, the Trial

Court committed an error in relying upon the evidence of P.W.1

and P.W.4, who have partly turned hostile and witnesses P.W.5

and P.W.55 and police witnesses and the same not inspires the

confidence of the Court. Hence, it is a case for acquittal.

21. Per contra, learned Additional Special Public

Prosecutor for the respondent-state would submit that though

P.W.5 has turned hostile, but his evidence is very clear with

regard to the fact that deceased was along with him on the date

of the incident and the deceased used the car which belongs to

him and he was working as a driver with his owner and the

owner also has been examined before the Court as P.W.9 and he

categorically says that he engaged the services of P.W.5 and

when he called him, P.W.5 was scared and the said evidence

clearly discloses that P.W.5 was scared when he was called.

Hence, it is clear that he witnessed the incident of inflicting

injuries by the assailants and Court can draw an inference. She

would submit that P.W.1-wife in her evidence categorically

deposed before the Court that there was previous ill-will between

the accused No.1 and the mother of the deceased and incident

has taken place on 02.12.2009 and complaint was lodged and

though case was not registered, the same was compromised at

the instance of his son P.W.4, who is the brother of the deceased

and he also reiterated the same that there was ill-will between

accused No.1, deceased as well as accused No.6 and all of them

formed an unlawful assembly and inflicted injury with deadly

weapons like a repiece and Long. She also would submit that the

evidence of P.W.1 and P.W.4 is corroborated by the evidence of

P.W.55, who is the eyewitness and P.W.55 narrated how an

incident has taken place, since he witnessed the same. She

would submit that though this witness was cross-examined in

length, nothing fruitful is found in the cross examination of

P.W.55.

22. The learned counsel would further submit that

though other witnesses have turned hostile and not supported

the case of the prosecution, there is recovery at the spot by

conducting mahazar in terms of Ex.P11 and found weapon which

was used at the spot and blood stained and unstained mud was

also collected. The learned counsel would contend that Ex.P12 is

drawn in respect of seizure of the car from P.W.5, who was the

driver and P.W.9 was the owner of the vehicle and the same is

evident that in that car of P.W.5 victim came. Though, P.W.5

turned hostile, but he has narrated that deceased came in a

vehicle and when he found the persons armed with weapons, he

ran away from the spot, but not supported inflicting of injury.

The evidence of P.W.55 is very clear that these accused persons

only inflicted injury with deadly weapons. The learned counsel

would further submit that the official witnesses, who have been

examined before the Trial Court i.e., police about registration of

the case and conducting further investigation as well as recovery

of vehicles and weapon is concerned and recovery is made at the

instance of accused No.2 i.e., repiece patti and bike and though

recovery witnesses have turned hostile, this Court can rely upon

the evidence of official witnesses. The learned counsel would

also submit that Exs.P15 and P16 disclose about recovery at the

instance of the accused persons and so also in terms of Ex.P13,

motorcycle as well as Innova car and also weapons are seized.

23. The learned counsel would submit that accused No.5

himself led panch witnesses and also the Investigating Officer

and accused No.5 swimmed in the Hemavathi river, wherein he

had thrown the weapon and the same was recovered at the

instance of accused No.5 and accused Nos.5 and 6 disclosed the

same and mahazar was drawn in terms of Ex.P16. The accused

No.3 also categorically made the statement that he had thrown

knife in the river, but recovery failed, since they did not find the

weapon which was thrown by accused No.3. The learned counsel

would also submit that accused No.1 instigated all the accused

from the date of the incident which took place between the

mother of the deceased and himself on 02.12.2009 to commit

the murder of the deceased and he was on leave and arrested on

15.12.2009 and Ex.P58 i.e., copy of attendance certificate is

very clear that accused No.1 was absent. Hence, it is clear that

he is the mastermind in eliminating the deceased. She would

also submit that recovery at the instance of the accused is

nothing but disclosure statement and none was aware of that

weapon which was used for committing the offence was shown in

the Hemavathi river and the same is recovered at the instance of

accused No.5 and the same is nothing but a disclosure statement

and the Court can take note of the same.

24. No doubt, joint recovery is made at the instance of

accused Nos.5 and 6, but when there is a recovery at the

instance of accused No.5 i.e., Iron Long, the same is admissible.

She would submit that though P.W.5 denies about the case of

the prosecution, but the evidence of P.W.8, father of P.W.5 is

very clear that he took the deceased in his car and the same is

reiterated by P.W.9 that P.W.5 was working under him and the

same is also spoken by P.W.8 that his son was working under

P.W.9 and P.W.9 categorically says that P.W.5-driver was at

Hassan and he was apprehended at Hassan, since he had

communicated the same that he is in Hassan and thereafter, his

statement was also recorded, since he is also an eyewitness to

the incident. Though he turned hostile, the evidence of P.W.8,

P.W.9 and P.W.5 has to be conjointly read to consider the case

of the prosecution. She would further submit that the evidence

of P.W.1 and P.W.4 is consistent with regard to previous ill-will

and nothing is elicited with regard to witnesses have spoken

about the previous ill-will and it is also very clear that in respect

of the incident dated 02.12.2009, complaint was given and the

same was not registered and it was compromised at the instance

of son of the complainant, who also passed away subsequent to

the incident and no fruitful evidence is found during the course

of cross-examination of P.W.1 and P.W.4 and the fact that

complaint was given and the same was compromised was not

denied by the defence. Hence, it is clear that there was previous

ill-will between them.

25. The learned counsel would further submit that FSL

report also discloses that Iron Long which was found at the spot

was stained with blood and the same is 'positive' and recovery of

Iron Long at the instance of accused No.5 was not stained with

mud, but there was no stains because the same was inside the

river and the Court also cannot expect the same. The learned

counsel also submit that the evidence of sole eyewitness is

sufficient and the same is taken note of by the Trial Court while

convicting the accused. The learned counsel would further

submit that the Trial Court also considered the evidence of

P.W.1, P.W.4 and P.W.5 and also the evidence of recovery

official witnesses, who have consistently deposed before the Trial

Court with regard to the incident is concerned. The evidence of

P.W.55, who is an eyewitness is consistent and reliable and sole

evidence of eyewitness is enough to convict the accused and the

Trial Court rightly convicted and sentenced the accused and it

does not require any interference of this Court.

26. Having heard learned counsels for the appellants and

learned Additional Special Public Prosecutor for the respondent-

State and also considering the grounds which have been urged

in all the appeals and also the principles laid down in the

judgments, the points that would arise for consideration of this

Court are:

(i) Whether the Trial Court committed an error in accepting the case of prosecution in coming to the conclusion that accused Nos.1 to 6 only committed the murder of Trineshkumar and whether such finding requires interference of this Court by acquitting all the accused persons?

(ii) What order?

Point No.(i):

27. Having heard respective counsels for the appellants

and also learned Additional Special Public Prosecutor counsel for

the respondent-State and also considering both oral and

documentary evidence available on record, now, this Court has

to consider the evidence available before the Court. No doubt,

number of witnesses have turned hostile, nothing is elicited from

the mouth of these witnesses, the only evidence available before

the Court is P.W.1, P.W.4, P.W.5, P.W.8, P.W.9, P.W.50, P.W.53,

P.W.55 and P.W.56 and also the official witnesses and whether

this Court has to examine the same and the evidence of these

witnesses inspires the confidence of the Court. We have given

our anxious consideration to the evidence available on record

both in respect of evidence of eye witnesses' circumstantial

witnesses and also recovery witnesses'. Though independent

witnesses and recovery witnesses have turned hostile, this Court

has to examine whether the evidence of official witnesses with

regard to recovery is reliable and consistent. Hence the evidence

of the official witnesses is necessary for consideration of case of

the prosecution and also the grounds which have been urged in

the appeals and also learned Senior counsel pointed out the

grounds for disbelieving the case of prosecution and in the light

of the said submission, this Court has to analyse the evidence.

28. It has to be noted that case was registered on

09.12.2009 and there was delay in registration of the case. The

Court has to take note of the fact that statement of eye

witnesses was recorded on the date of the incident itself i.e.,

P.W.6 and P.W.7, but both of them have turned hostile and they

did not mention the name of the accused. But, the fact is that

statement of eye witnesses was recorded on the date of the

incident and also it has to be noted that at the first instance,

case was registered for the offence punishable under Section

307 of IPC and the same is converted for the for the offence

punishable under Section 302 of IPC, consequent upon the death

of the injured on 11.12.2009.

Whether case of Homicidal

29. The prosecution mainly relies upon the evidence of

P.W.1, P.W.4, P.W.5. According to the prosecution, P.W.5 is an

eyewitness and he was treated hostile in part and other

eyewitness is P.W.55, who is the sole eyewitness to the incident,

who has supported the case of the prosecution. The Court has to

take note of evidence of police witnesses and mahazar witnesses

have not supported the case of prosecution. Before considering

the oral and documentary evidence available on record, this

Court would like to consider the material with regard to whether

the death of Trineshkumar is on account of homicidal and this

Court has to rely upon the evidence of P.W.50-Dr.Lakshmi

Rajyam, who conducted the Post Mortem examination. Having

perused the evidence of P.W.50 and Ex.P48-PM report, it is clear

that injured had sustained 13 external injuries and the said

injuries are grievous in nature. The Doctor also given further

opinion in terms of Ex.P49 that these external and internal

injuries could be caused using Long and also repiece patti.

30. This witness was subjected to cross-examination. In

the cross-examination, she admits that the Doctor who has first

examined the injured has put the stitches and she came to know

that it was an assault and x-ray was not taken and incised

wound could be caused if the injured comes in contact with hard

objects. She admits that she has given Ex.P49-opinion based on

Ex.P48-PM report and suggestion was made that opinion is given

in terms of Ex.P49 as per the request of the police and the same

was denied. Having considered the evidence of P.W.50, it is very

clear that there were 13 external injuries and 6 internal injuries

and there was swelling in the brain bone and there was also

fracture in the head. Having taken note of nature of injuries and

also the evidence of the Doctor, it is a clear case of homicidal

and Trial Court also taking note of material on record,

particularly appreciating the evidence of P.W.50 and the

documents of Ex.P48-PM report and Ex.P49-opinion of the

Doctor comes to the right conclusion that it is a case of

homicidal.

Analysis of evidence of both eyewitnesses and circumstantial evidence

31. Now, this Court has to consider the evidence of eye-

witnesses as well as circumstantial evidence in keeping the

principles laid down in the judgments referred supra by the

counsel appearing for the appellants and also have to consider

the motive for committing the murder so also the recovery at

the instance of the accused persons in the light of Section 27 of

the Evidence Act and also have to consider that when the panch

witnesses have turned hostile with regard to the recovery,

whether this Court can rely upon the evidence of police

witnesses if it is consistent and reliable and whether any

inconsistency in the evidence of prosecution witnesses.

32. This Court in the light of the judgments of the Apex

Court in a case of NARSINBHAI HARIBHAI PRAJAPATI ETC.

v. CHHATRASINH AND OTHERS reported in AIR 1977 SC

1753; MEHARAJ SINGH v. STATE OF U.P. reported in (1994)

5 SCC 188; KANSA BEHERA v. STATE OF ORISSA reported in

(1987) 3 SCC 480; BABUDAS v. STATE OF M.P. reported in

(2003) 9 SCC 86 would like to rely upon both oral and

documentary evidence placed on record.

33. In this regard, this Court would like to rely upon the

judgment of the Hon'ble Apex Court in the case of LEELA RAM

(DEAD) THROUGH DULI CHAND v. STATE OF HARYANA

AND ANOTHER reported in (1999) 9 SCC 525, wherein it is

held that evidence should be considered from the point of view

of trustworthiness. In criminal cases corroboration with

mathematical niceties should not be expected. With regard to

related witnesses, testimony of evidentiary value particularly in

murder case, if the evidence testifies the act of the accused and

in absence of some other factor to discredit the said witnesses,

the Apex Court held that, the evidence of related witnesses could

not be rejected merely on the ground that they were interested

witnesses.

34. The Hon'ble Apex Court in its judgment in the case

of LALTU GHOSH v. STATE OF WEST BENGAL reported in

AIR 2019 SC 1058, in the case of MD. ROJALI ALI v. STATE

OF ASSAM reported in AIR 2019 SC 1128 and in the case of

STATE OF M.P. v. CHHAAKKI LAL reported in AIR 2019 SC

381 with regard to the related witnesses and interested

witnesses held that, the testimony of a witness in a criminal trial

cannot be discarded merely because the witness is a relative or

family member of the victim of the offence. In such a case, the

Court has to adopt a careful approach in analyzing the evidence

of such witnesses and if the testimony of the related witness is

otherwise found credible, accused can be convicted on the basis

of testimony of such related witnesses. The same cannot be a

ground to discard the evidence of interested witnesses.

35. The three Judge Bench of the Apex Court in the case

of MUKESH v. STATE OF NCT OF DELHI AND OTHERS

reported in AIR 2017 SC 2161, held that if anything or

weapons etc. are recovered at the instance of the accused under

Section 27 of the Evidence Act, only in the presence of police

party and there is no public witness to such recovery or recovery

memo, the testimony of the police personnel proving the

recovery and the recovery memo cannot be disbelieved merely

because there was no witness to the recovery proceedings or

recovery memo from the public particularly when no witness

from public could be found by the police party despite their

efforts at the time of recovery. But in the case on hand, not only

the police witness who has recorded the voluntary statement of

the accused has spoken about the recovery, but panch witnesses

turned hostile and hence considered the reliability of police

witnesses.

36. The Apex Court in its judgment in the case of BODH

RAJ v. STATE OF JAMMU AND KASHMIR reported in AIR

2002 SC 3164, held that the object of the provisions of Section

27 of the Evidence Act was to provide for the admission of

evidence which but for the existence of the section could not in

consequences of the preceding sections, be admitted in

evidence. Under Section 27, as it stands, in order to render the

evidence leading to discovery of any fact admissible, the

information must come from any accused in custody of the

police. In the case on hand, on arrest of the accused, disclosure

statement was made under Section 27 of the Evidence Act.

37. In keeping the principles laid down in the judgments

referred supra, this Court has to analyze both oral and

documentary evidence placed on record. It is the fact that the

incident was taken place in between 10.45 a.m. to 11.00 a.m.

on 09.12.2009 and there is no dispute to that effect. It is

emerged during the course of evidence that immediately, the

information was given to the police by the public over phone. It

has to be noted that injured was immediately shifted to the

Holenarasipura Hospital then, he was taken to the Hassan

Hospital and also to NIMHANS. But injured was not in a position

to make the statement as he had sustained severe injuries. The

complaint was given by the mother of the deceased in terms of

Ex.P4 and PW4 claims that he only written the complaint as per

the details given by deceased mother and P.W.4 came from

Mysore. Having perused Ex.P4, it is very clear that accused No.1

quarreled with the mother of the deceased on 02.12.2009 and

assaulted. Though, it is mentioned that, the case was registered

against him but only complaint was given, but not placed any

document on record to show that the case was registered.

38. It is specific case of the complainant that accused

No.6 who is the member of the Municipal Council insisted to take

back the case causing life threat. But the deceased informed that

let the case be decided in the Court. On the same day, in the

early morning at 04.30, accused persons came with Machete and

Long and caused life threat and insisted to take back the

complaint and since the deceased was not at the house,

threatened the mother of the deceased. At that time, Satisha,

Manja @ Hotte Manja, accused No.6 and other persons were also

there and mother of the deceased identified those persons who

caused threat stating that they are going to eliminate her son

and abused and left the place. But on the very same day, the

mother of the deceased came to know about the incident that

accused persons have caused injury to her son and she went to

the spot and saw her son who has sustained the injury on his

neck, head and other parts of the body. In the complaint, it is

specifically mentioned that accused No.6, Satisha, Manja @

Hotte Manja are responsible for the same along with others. As

the deceased was not in a position to speak, immediately, he

was taken to the hospital and the same was informed to the

family members and there was a delay in lodging the complaint.

This complaint was given at 14.00 hours and registered the case

in Crime No.243/2009. Having perused this complaint, it shows

that a reference was made with regard to the previous incident

dated 02.12.2009 and on the date of the incident, at about

04.30 a.m., accused persons came and searched the deceased

and threatened the life of him in front of the mother. Based on

this complaint, FIR was registered and the same is sent to the

Magistrate and Magistrate has received the same at 05.45 p.m.

and the same was dispatched at 05.00 p.m. No doubt, there is a

gap between 02.00 p.m. to 05.00 p.m. and to that effect also,

witness was examined i.e., P.W.35.

39. Now, the main contention of the counsel appearing

for the defence is that Ex.D3 is very clear that on 11.12.2009,

the intimation was given by the NIMHANS Hospital with the

history of assault by unknown person. But the fact is that in

terms of the complaint as per Ex.P4, the role of three of the

accused persons on 09.12.2019 is mentioned. Hence, the

document of Ex.D3 will not comes to the aid of defence since the

persons who took the injured to the NIMHANS Hospital on the

very same day at night were not aware of the fact that who had

inflicted the injury to the deceased. But the fact is that FIR was

registered on the very same day and some of the accused name

is mentioned. Hence, the contention of the defence cannot be

accepted.

40. Now, this Court has to take note of the contents of

Ex.P4. This Court pointed out that earlier, an incident was taken

place on 02.12.2009 and also on the very day of the incident,

accused persons went to the house of the deceased. This Court

also would like to take note of the complaint given by accused

No.6 as per Ex.P37. Having considered Ex.P37, it discloses that

the same corroborates with the contents of Ex.P4 that there was

a galata between accused No.1 and mother of the deceased on

02.12.2009 and accused No.6 categorically says in Ex.P.37 that

a case was registered in this regard and on the intervention of

himself, his lawyer-Sridhar and Valekumara spoken with the

brother of the deceased Gururaj-PW4 and they have advised in

the panchayat. Hence, it corroborates the contents of Ex.P4.

Accused No.6 categorically admits that he has let out the

premises to accused No.1-Sathisha i.e., his house. Though

denied the same in the cross-examination, but his admission in

Ex.P.37 takes away the defence. Accused No.6 categorically says

that the deceased came at around 11o clock on 08.12.2009 and

insisted him to get vacate accused No.1 from his house and he

came along with 3 persons and also abused him stating that he

is supporting accused No.1 and the deceased came with Machete

and the same is evident in the mahazar drawn that they found

one Machete in the car which was seized at the spot on the very

same day of incident. Accused No.6 also categorically says that

deceased came and caused the life threat in the night. The same

was witnessed by the employees of accused No.6 and they came

and pacified the galata. The deceased slapped one of them and

left the place. It is important to note that accused No.6

categorically says that the deceased came in white Maruthi Van.

Hence, it is clear that PW5 who was the driver of the said car

went along with the deceased on the date of incident to the

house of accused No.6 but not deposed the same.

41. It is important to note that the document of Ex.P37

corroborates the case of prosecution with regard to the earlier

incident dated 02.12.2009 and also 4.30 a.m. visit by accused

persons and also the life threat caused by the deceased to

accused No.6. It has to take note that this complaint was given

in the midnight on the very same day of incident i.e., at around

01.30 a.m. by accused No.6 and the case was registered for the

offences punishable Sections 323, 504, 506, read with Section

34 of IPC and FIR is also registered as per Ex.P38 and

dispatched at 02.30 a.m. It has to be noted that Ex.P4 discloses

that accused went to the house of deceased in search of him at

04.30 a.m. and the same is evident in the document of Ex.P4

and the defense cannot deny the contents of Ex.P37 and P38

since the same is given by accused No.6 and the same

substantiate the case of the prosecution.

42. Having considered these documentary evidence, this

Court has to rely upon the oral evidence. PW1 - wife as well as

PW4 - brother of the deceased who stated all these things in

their evidence i.e., with regard to the previous galata between

the mother of the deceased and also accused No.1 and they also

spoken about that at the instance of accused No.6, the bike race

which was organized by the deceased was cancelled and the

same was not disputed and the cancellation of bike race was

noticed at the instance of the defence itself. Hence, there was an

ill-will between the deceased and accused No.6. But, the

deceased has not given any complaint in this regard. PW1 also

deposes with regard to vacating the house by accused No.6

which was let out to accused No.1 by accused No.6 and she also

deposed about the incident of 02.12.2009. Accused No.1 claims

that he is having the support of accused No.6 and given the

complaint by her mother-in-law and compromised the said issue

since they sought apology. The mother of the deceased had

informed that on the particular date, accused persons came and

searched the deceased in the early morning and this fact is also

found in Ex.P4.

43. PW4 also reiterates the said fact. No doubt, in the

cross examination of PW1, it is elicited that the deceased was

drug addicted person and the same is admitted by PW1, the wife

of the deceased. PW4 categorically says that at his intervention,

the complaint given in respect of the incident dated 02.12.2009

was got compromised and defence also elicited the same and not

denied the same. Even if it is denied also Ex.P37 is very clear in

this regard. The evidence of PW1 and PW4 is very clear with

regard to the advice made; enmity and differences between the

deceased and accused Nos.1 and 6. Though counsel appearing

for the appellants would submit that there are omissions and

commissions in the evidence of PW1 and PW4, the document of

Ex.P4 as well as Ex.P37 will not take away the case of the

prosecution even if there are some omissions. The counsel

brought to notice of this Court that having received the

information from the mother, PW4, on the next day, did not rush

to the village. No doubt, it is emerged that having received the

information of inflicting the injury, PW4 rushed to the village and

given the complaint by taking his mother to the police station in

terms of Ex.P4. It is the contention of the counsel appearing for

the appellants that there was an improvement in the evidence of

the prosecution but we did not find the same in view of the

contents of Ex.P37 as well as Ex.P4 and Court also cannot expect

each and every incident narration either in the FIR or in the

complaint which was lodged at the first instance since family

members will be under grief in view of the said incident and

P.W.4 also on information came from Mysore and there was a

delay in giving the complaint.

44. Now, this Court has to consider the evidence of eye

witnesses. According to the prosecution, PW5, PW6, PW7, PW26,

PW27 and PW55 are eye witnesses. But PW6, PW7, PW26 and

PW27 have completely turned hostile to the case of prosecution.

Even they have treated as hostile, they subjected to cross-

examination and in the cross-examination also nothing is elicited

from them. Now, the only eyewitness remains is PW5 and PW55.

It has to be noted that PW5 is the driver of the car in which the

deceased had travelled. But it is the case of the prosecution that

PW55 also travelled along with them. But PW5 says that PW55

has not travelled, only deceased has travelled in his car. But in

the evidence of PW5, he made an attempt to say that the

deceased was having several enemies. Though, PW5 did not

support the case of prosecution, his evidence is very clear with

regard to the fact that there was a quarrel between the deceased

and some persons. He says that after coming to Holenarasipura,

went to bar and there were three persons along with the

deceased and deceased came out alone and deceased quarreled

in the bar also and thereafter, he quarreled with other persons

also and the deceased came out and sat in his car. Thereafter

they went near the Muslim area of Holenarasipura, there, the

deceased found some persons and quarreled with them also.

When the people came to assault the deceased, again he came

and boarded the car and left that place and also went near the

Kalyana Mantapa, wherein also the deceased quarreled with

some persons. Then, the deceased asked him to sleep in the car

and the deceased also slept in the car. But this Court has to take

note of the fact that this witness did not speak anything about

the fact that deceased went near the house of accused No.6 and

he only speaks that the deceased quarreled with several persons

at different places. But the fact is that accused No.6 himself

admits that the deceased came in a white Maruthi Van which

belongs to PW5. Hence, it is clear that PW5 was won over by the

defence. However, he categorically says that he had witnessed

the several persons coming with Long and Machete and being

afraid of himself, he left the car at the spot and boarded the

lorry and went to the Hassan. Hence, it is clear that only in

respect of the incident is concerned, PW5 turned hostile. No

doubt, nothing is elicited in his cross-examination. But the fact is

that he was there at the time of the incident.

45. In order to consider the evidence of PW5, this Court

has to consider the evidence of PW8 who is none other than the

father of PW5. PW8 categorically admits that PW5 was working

with PW9 and also admits that he himself and also the owner of

the vehicle went in search of his son to Hassan. Police Sub-

Inspector was also along with PW5 who had found him near the

Hassan dairy. Thereafter, all of them came to the police station

and police enquired PW5 but PW8 did not enquire PW5. Hence, it

is clear that the evidence of PW5 corroborated with the evidence

of PW8 that PW5 was in Hassan as deposed by PW5-eyewitness.

46. Now, this Court has to consider the evidence of PW9

who is the owner of the car in which PW5 taken the deceased to

the Holenarasipura. PW9 categorically says that he came to

know that his car was seized in connection with the murder and

they were in search of his driver. He categorically says that

within 2 or 3 days, PW5 called him and informed that he lost the

mobile. He also categorically says that he was near Hassan dairy

and he was scared and not taken the food from last two days

and PW9 informed the same to the Circle Inspector who visited

the house of PW9. Thereafter, he himself and the father of PW5

went to Holenarasipura and when he called Circle Inspector,

Circle Inspector informed him that PW5 is at Hassan only.

Hence, both of them were accompanied by A.S.I. - Shivakumar

and searched PW5 at Hassan and found him there. Thereafter,

all of them came to the police station and police enquired PW5

not by themselves. Hence, it is very clear that PW5 was scared

by witnessing the incident. PW5 evidence is also very clear that

having left the car at the spot, he boarded the lorry and went to

Hassan. The evidence of PW9 is very clear that when he spoke to

PW5, he was scared and also he has not taken the food from last

two days. If he has not witnessed the incident, what made him

to board the lorry and travel to Hassan immediately and what

made him for being scared and not taking of food for two days.

Hence, it is clear that he being the eye-witness, he was won over

by the defence and this evidence also corroborates the case of

prosecution. Though in the climax, PW5 turned hostile saying

that he did not witness the incident. But the fact is that he was

scared by witnessing the persons who were having Long and

Machete in their hands.

47. Now, this Court has to consider the other witness-

PW55, who is an eye-witness according to the prosecution. The

main contention of the appellants that his statement was

recorded on 29.12.2009 i.e., after lapse of 20 days. No doubt, it

is not in dispute that his statement was recorded on 29.12.2009.

To this fact is concerned, this Court has to examine whether

there is an explanation. In this regard, this Court has to consider

the evidence of PW53 - IO who recorded the statement of PW55.

In the cross-examination, he gave an explanation that he was

not aware of witnessing the incident by PW55. The explanation is

given that later, he came to know about the same and hence, he

did not inform the same in Court that there are eye-witnesses.

When such explanation is given that later he came to know

about PW55 who was also witnessed the incident, the same

cannot be found fault with.

48. In this regard, this Court would like to rely upon the

judgment reported in 2025 SCC ONLINE SC 627 in the case of

FIROZ KHAN AKBARKHAN vs STATE OF MAHARASHTRA.

The Apex Court in this judgment in paragraph 21 held with

regard to the delay is concerned referring several judgments

that no doubt that Court has laid down that an inordinate delay

in recording witness statements can prove to be fatal for the

prosecution, as pointed out by three learned Judges in Ganesh

Bhavan Patel v. State of Maharashtra, (1978) 4 SCC 371.

Further observation is made however, therein, the delay in

recording statements of the material witnesses was accompanied

by a delay in registering of the FIR and the surrounding

circumstances, which led the Court to hold that there was a

cloud of suspicion on the credibility of the entire warp and woof

of the prosecution story. In Jagjit Singh v. State of Punjab,

(2005) 3 SCC 689 and State of A.P. v. S Swarnalatha,

(2009) 8 SCC 383, the Court held in favour of the

convict/accused, as the inordinate delay therein could not be

sufficiently explained. Delay of about 27 days, in a case where

communal violence had broken out, was held not fatal, in Lal

Bahadur v. State (NCT of Delhi), (2013) 4 SCC 557. Delay

of over 2 years in recording witness statements was deemed not

fatal, when explained, in Baldev Singh v. State of Punjab,

(2014) 12 SCC 473. Delay in recording witness statements was

held not fatal per se in Sunil Kumar v. State of Rajasthan,

(2005) 9 SCC 283 and V K Mishra v. State of Uttarakhand,

(2015) 9 SCC 588. The sum and substance is that delay in

recording statements of witnesses was held to have cast serious

doubts on the prosecution version in Shahid Khan v. State of

Rajasthan, (2016) 4 SCC 96.

49. Having taken note of the principles laid down in the

judgments referred supra, delay of 3 days to 2 years was taken

note of by the Apex Court in several judgments and held that the

same is not fatal. But it is very clear that thus, stricto sensu,

delay in recording witness statements, more so when the said

delay is explained, will not aid an accused. Of course, no hard-

and-fast principle in this regard ought to be or can be laid down,

as delay, if any, in recording statements will have to be

examined by the Court concerned in conjunction with the

peculiar facts of the case before it.

50. Having considered the principles laid down in the

judgment referred supra, no doubt, in the case on hand, there

was a delay of 20 days in recording the evidence of PW55. It has

to be noted that this witness is not the only an eye-witness and

there were several eye-witnesses, particularly PW5. This Court in

detail discussed that PW5 was won over by the defence and only

in respect of the climax is concerned, he has turned hostile. But

PW6, PW7 and PW26 and PW27 have completely turned hostile

and their statement also recorded in between these 20 days. But

the fact is that PW6 and PW7 evidence was recorded on the very

day of the incident and other witnesses statements were

recorded in between that 20 days. But the IO has given his

explanation that he was not aware of the fact that PW55 also

witnessed the incident and only during the course of

investigation, he came to know about the same, that is why, the

same is not found entry in the CD as well as in the remand

application. When such explanation is given, the delay of 20

days in recording the statement of PW55 cannot be a fatal to the

case of prosecution.

51. Now, this Court has to consider the evidence of

PW55 to know that whether his evidence is consistent or not.

Having perused his evidence, it is very clear that PW55 went to

his sister's house at Balur on 07.12.2009 and on the next day,

deceased Trineshkumar along with his wife and child came to

Balur and he met the deceased and deceased asked him to go to

K.R.Nagar and then to Holenarsipura and he accompanied the

deceased in a car belongs to PW5 since he was known to PW5

who is a driver of the said car as the deceased took the services

of the car of PW5 only. This witness also reiterates that when

they came near the petrol bunk at Holenarsipura, there was a

galata among the friends of deceased. The deceased went and

spoke to them and came back. Though, all the three were sitting

in the car, deceased went and brought the Machete from his

house and thereafter, they went to Dabha to have the food and

deceased went to the house which is located in the garden and

called the person by name Putti and words were exchanged

between Putti and deceased about 20 minutes, at that time

PW55 was also there along with the deceased as deposed. Putti

agreed to get the house vacated within 2 to 3 days and they

came back. While coming back, deceased saw some persons and

assaulted one of them and Putti came to the spot where galata

was taking place and deceased asked Putti that whether those

people are more than him. This witness identifies each of the

accused persons before the Court including the photographer

with whom the deceased was speaking. PW55 further deposed

that when they were proceeding, accused No.6 was following

them and when they went near the Dodda Masjid, driver could

not able to move from the spot since there was a electric pole

and sand. At that time, the deceased was surrounded by the

persons who came in a motorcycle and accused No.6 was

speaking with the deceased and immediately, the persons who

came in the motorcycle with Machete, repiece patti and Long,

started to assault the deceased and one among them took the

repiece patti from the petty shop and assaulted the deceased

and the same was witnessed by PW55 and overt act is also

narrated in his evidence. PW55 further deposed that apart from

deadly weapons, even assaulted the injured with their hands.

Car driver and himself were watching the said incident. PW5

having witnessed the incident, ran away from the spot being

scared and accused persons were also searching them and PW55

came to Mysuru and stayed in his friend's room. Later, he came

to know about the death of the injured.

52. PW55 was also subjected to cross examination. In

the cross examination, he says that the distance between his

village and Balur is 70 k.m., and the distance between K.R.Nagar

and Balur is 13 to 15 k.m. There was no special day at Balur on

08.12.2009. A question was put to this witness that why he did

not give intimation to the police, for that, he says that being

scared of the said incident, he went and stayed in his friend's

room at Mysore and he was not aware of the death of the

injured and subsequently, he came to know about the same.

When police called him visiting his village, he gave the

statement before the police and police have put certain

questions to him and he did not make the statement before the

police. But he categorically says that with regard to the incident

at petrol bunk, he made the statement with the police and he did

not made any attempt to inform the police till he was called.

53 He also admits that the police have not shown all the

accused. It is suggested that on that day he did not accompany

the deceased to Holenarasipura and the same was denied. He

admits that he gave the statement before the police that he

spoke to P.W.5 when car was required for hire purpose. This

admission takes away the case of the defence that P.W.5 did not

take P.W.55 along with him when the car was taken for hire

purpose. He also claims that he made the statement before the

police that the deceased went and brought the machete. But

though not stated before the police that he went and brought,

but categorically says that he made the statement before the

police that he brought the machete. He also says that the

deceased went near the wine store, which is located near the

circle. But he cannot tell the circle name. He categorically

deposes that the deceased went to wine store and came back

within 10 minutes. It is suggested that he did not make the

statement before the police that he went to the farm house and

called him as Putti and the same was denied. Though such

suggestion was made, it is very clear that Putti alias Puttaraj

himself admitted the same in the document of Ex.P.37

complaint. It is suggested that M.O.10 and M.O.11 will be

available in any farmers house and the same was denied. It is

suggested that this type of weapons will be available in scrap

market and he says that he does not know. He admits that he

does not know any specific identification mark of the weapon. It

is suggested that he is deposing before the Court falsely that he

was very much present and the same was denied.

54. Having re-assessed the evidence available on record,

P.W.55 categorically deposed before the Court that the deceased

called him to go to K.R. Nagara and in K.R. Nagara took the

vehicle of P.W.5 and he was known to P.W.5. He only called him

and engaged the car and also narrated having come to

Holenarasipura, he went and brought the machete and also went

to the wine store and dhabha and also to the house of accused

No.6. There was a galata between accused No.6 and his men

and accused No.6 followed him and when the driver was unable

to move, at that time, all of them gathered and inflicted injury

and all of them came in the motorcycle. He identifies the weapon

as well as the accused persons before the Court and

categorically deposed that P.W.15 ran away from the spot

having witnessed the incident. In the cross-examination, though

certain omissions are elicited from the mouth of this witness, but

he withstood the cross-examination that he did not make the

statement before the police immediately, since the police had

not called him. The evidence of police is also very clear that

when they came to know about he was also present, then only

they recorded the statement of P.W.55 and explanation is given

and also even narrated that he met the photographer and also

quarreled with him and there was a quarrel near the wine shop.

He categorically deposes before the Court that he made the

statement before the police for having went and met accused

No.6 and he has narrated what had happened on the previous

day. Even gone to the house of accused No.6 and having met

accused No.6, accused No.6 also lodged a complaint with the

police in terms of Ex.P.37. The other witnesses have turned

hostile. Though P.W.5 denies that P.W.55 did not accompany

him, but whatever P.W.5 spoken before the Court is also

reiterated by this witness and Ex.P.37 substantiate the same.

The complaint Ex.P.37 is very clear that the deceased came

along with three persons. Hence, it is clear that the driver,

deceased and one more person was there when they visited the

house of accused No.6 at 11.00 p.m. on 08.12.2009. The

documentary evidence also substantiate the presence of another

person. P.W.55 categorically narrated that they went to the

house of accused No.6 in the night and even he came down from

first floor to ground floor when the deceased slapped the persons

of accused No.6. Ex.P.4 is very clear that all of them went near

the house of the deceased in the early morning at 4.30 a.m.

P.W.4 also categorically deposes that his mother had called and

informed about the same and in the very document of Ex.P.4, it

is mentioned with regard to the incident of 02.12.2009 as well as

4.30 a.m. on the very next. Even though other eyewitnesses

have turned hostile, considering the evidence of P.W.1, P.W.4,

P.W.5 and this eyewitness P.W.55, the same substantiate the

charges levelled against the accused persons.

55. The other contention of the learned counsel

appearing for the appellants is that test identification parade was

not conducted. The test identification parade is necessary only if

the witnesses are not having any acquaintance with the accused

persons or otherwise not necessary. No doubt, admittedly this

witness did not participate in the test identification parade and

other test identification parade witness participated and did not

identify the accused, but the same will not take away the case of

the prosecution. The very document of Ex.P.4 given by the

mother of the deceased specifies the role of the accused persons

i.e., Puttaraju, Sathisha and Hotte Manja and also mentioned

that others came to the house in the early morning. All these

materials disclose connecting of the accused persons in

eliminating the deceased and hence, the judgment which has

been relied upon by the learned counsel for the appellants with

regard to test identification parade is concerned, will not come to

the aid of the defence.

56. We have perused the material available on record

with regard to the recoveries is concerned and no doubt, all the

witnesses with regard to the recovery is concerned, turned

hostile in respect of 14 mahazars and 20 witnesses, except the

official witnesses. It has to be noted that the mahazars at

Exs.P.11 and 12 are in respect of conducting the mahazar at the

spot and seizure of one weapon i.e., iron long at the spot. The

same was sent to FSL and FSL report Ex.P.53 is positive that

human blood found on the weapon as well as on the cloth of the

deceased are one and the same. It is important to note that

immediately after the arrest of accused No.1 and also the other

accused persons, voluntary statements were recorded. In terms

of the voluntary statement, recovery was made at the instance

of accused No.2 as per Ex.P.16 i.e., repiece patti and no doubt,

the same is not stained with blood. Accused No.2 bike was

seized and in respect of accused No.1 is concerned, Ex.P.13 is

drawn and bike was seized for having used the bike arriving to

the incident spot. The accused No.3 also gave the voluntary

statement that if he is taken near Hemavathi river, he is going to

produce the knife, which was thrown in the river. But the

recovery was failed, since the same was not found. The accused

No.5 went and searched the long in the Hemavathi river and

produced the same before the Investigating Officer and mahazar

was drawn in terms of Ex.P.16. In order to connect accused No.1

is concerned, it is very clear that from the date of incident of

02.12.2009, he did not attend the duty and he being a 'D' group

employee in the hospital, till the date of his arrest at Halli

Mysore on 15.12.2009, he did not attend the duty and the Court

has to take note of the conduct that from the day one of the

incident taken place near the house of the deceased since he

assaulted the mother of the deceased, he was not attending duty

and he was taking the assistance of accused No.6 and the

deceased went near the house of accused No.6 in the previous

night and complaint was given in terms of Ex.P.37 by accused

No.6 against the deceased and all these material connect that

the accused persons only inflicted the injury.

57. No doubt, it is the disclosure statement by accused

No.5 under Section 27 of the Evidence Act that, since the long

was inside the river, he only searched and recovered and handed

over the same and there was a recovery. But the Court has to

take note of the evidence of official witness i.e., police with

regard to the recovery, since other recovery witnesses have

turned hostile. The Investigating Officer seized the iron long at

the instance of accused No.5 and seized the vehicle from the

accused persons i.e., motorcycle in which they went and

participated in the crime. P.W.56 in detail spoken that accused

No.1 was arrested on 15.12.2009 and his voluntary statement

was recorded as per Ex.P.56 and bike was seized. On

16.12.2009, a mahazar was drawn for seizure as per Ex.P.13.

Ex.P.1 pamphlet clearly discloses that bike race pamphlet was

seized. The accused Nos.2 to 6 were arrested at

Channnarayapatna on 23.12.2009 and produced before him and

thereafter, the voluntary statement of accused Nos.4 and 5 was

recorded and seized the mobile from them and mahazar was

drawn in terms of Ex.P.14(c). The voluntary statement of

accused No.2 was recorded and seized ripiece patti by drawing

the mahazar in terms of Ex.P.15. The voluntary statement of

accused Nos.5 and 6 was recorded as per Exs.P.61 and 62 and

seized iron long produced by accused No.5 and mahazar was

drawn in terms of Ex.P.16 between 2.45 p.m. to 4.00 p.m.

58. No doubt, in the absence of independent panch

witnesses, credibility cannot be given to official witnesses. But if

it inspires the confidence of the Court and the evidence is

consistent, the police official witnesses cannot be discarded. In

the cross-examination of P.W.56, except making a suggestion

that no such voluntary statements are given, nothing is elicited.

In the cross-examination of P.W.56 regarding recovery from

accused No.5 i.e., iron long, is not denied. Except making the

suggestion that mobile is not recovered i.e., M.O.18 in terms of

Ex.P.14, nothing is elicited. Except this suggestion, no denial of

recovery of iron long from accused No.5 and hence, the evidence

of P.W.56 is very clear.

59. With regard to non-conducting of test identification

parade, it is admitted by P.W.56 that he did not conduct the test

identification parade and also did not mention the car number.

The very suggestion made to P.W.56 is that he was having

acquaintance with the driver Mohan and this admission takes

away the case of disputing the evidence of P.W.55 eye witness.

It is also important to note that a suggestion was made that

P.W.55 has not given the statement that they went to the farm

land and called Putti. But the same is not disputed, since

accused No.6 himself has given the complaint that deceased

went to his house along with three persons and he himself has

given the complaint and this omission will not take away the

case of the prosecution and he has given the complaint in terms

of Ex.P.37 in the midnight at 1.30 a.m. The evidence of the

official witness i.e., P.W.56 regarding arrest of the accused and

recovery is consistent. This Court can rely upon the evidence of

the police witness, if it is trustworthy.

60. This Court would like to rely upon the judgment of

the Apex Court in the case of PRAMOD KUMAR v. STATE

(GNCT) OF DELHI, reported in AIR 2013 SC 3344, wherein

the Apex Court held that there is no principle of law that without

corroboration by independent witnesses, the testimony of police

personnel cannot be relied on. The presumption that a person

acts honestly applies as much in favour of a police personnel as

of other persons and it is not a proper judicial approach to

distrust and suspect them without good reasons. In the case on

hand, we do not find such circumstances to distrust the evidence

of the police. As a rule it cannot be stated that Police Officer can

or cannot be sole eye witness in criminal case. Statement of

Police Officer can be relied upon and even form basis of

conviction when it is reliable, trustworthy and preferably

corroborated by other evidence on record. The same is also held

in the judgment of the Apex Court in the case of

GOVINDARAJU ALIAS GOVINDA v. STATE OF SHRI

RAMAPURAM P.S. & ANOTHER reported in AIR 2012 SC

1292.

61. This Court would like to rely upon the judgment of

the Apex Court in the case of RENUKA PRASAD v. STATE REP.

BY ASSISTANT SUPERINTENDENT OF POLICE reported in

2025 SCC ONLINE SC 1074, wherein the Apex Court in

paragraph No.13 held as under:

"13. State of H.P. v. Pardeep Kumar reported in (2018) 13 SCC 808 again was a case in which there were no independent witnesses to attest the recovery of the contraband, since none were available due to the severe cold on that day. The conviction was based on the testimony of seizure of contraband from the accused, as testified by the Police Officers. We cannot digress from the above proposition as laid-down by this Court but only raise a caution, insofar the recovery made under Section 27, in the context of the findings of the High Court, in the instant case, having to be necessarily connected to the crime and the accused, failing which the recovery is of no consequence. We also have to observe that the confession can only be with respect to the discovery of a fact leading to the recovery of a material object and cannot be with respect to any confession as to the actual crime as

has been held in Pulukuri Kottaya v. Emperor reported in AIR 1947 PC 67."

62. The Apex Court in the judgment in the case of

KARAMJIT SINGH v. STATE (DELHI ADMINISTRATION)

reported in (2003) 5 SCC 291 has held that the testimony of

police personnel should be treated in the same manner as

testimony of any other witness and there is no principle of law

that without corroboration by independent witnesses their

testimony cannot be relied upon. It will all depend upon the facts

and circumstances of each case and no principle of general

application can be laid down.

63. The Apex Court in the case of RIZWAN KHAN v.

STATE OF CHHATTISGARH reported in (2020) 9 SCC 627, in

paragraph No.10.2 held that independent witnesses (panchnama

witnesses) have turned hostile, that does not adversely affect

the case of the prosecution. It is submitted that the prosecution

has been successful in proving the case against the accused by

examining the reliable witnesses i.e., P.W.3 to 5, 7 and 8.

64. In STATE, GOVT. OF NCT OF DELHI vs. SUNIL

AND ANOTHER reported in (2001) 1 SCC 652, the Apex Court

held that we feel that it is an archaic notion that actions of the

police officer should be approached with initial distrust. The Apex

Court also observed that at any rate, the court cannot start with

the presumption that the police records are untrustworthy. As a

proposition of law the presumption should be the other way

around. That official acts of the police have been regularly

performed is a wise principle of presumption and recognised

even by the legislature. Hence when a police officer gives

evidence in court that a certain article was recovered by him on

the strength of the statement made by the accused it is open to

the court to believe the version to be correct if it is not otherwise

shown to be unreliable.

65. In MOHD. ASLAM vs. STATE OF MAHARASHTRA

reported in (2001) 9 SCC 362, the Apex Court discussed

Section 27 of the Evidence Act, 1872 with regard to Evidence of

police officer effecting recovery and held that the evidence could

not stand vitiated by reason of panch witnesses supporting the

evidence turning hostile and also discussed Terrorist and

Disruptive Activities (Prevention) Act, 1987 and Section 5 of

Arms Act, 1959, so also Section 25(1-A) and 25(1-B)(a).

66. Having considered both oral and documentary

evidence available on record and also on re-appreciation,

particularly taking into note of contents of Ex.P.4 complaint

given by the mother of the deceased, no doubt, she is no more.

But the contents of Ex.P.4 was reiterated by P.W.4 claiming that

he only wrote the said complaint on the instructions of the

mother and in the said complaint regarding enmity is concerned,

mentioned the incident dated 02.12.2009 as well as on the

particular date of incident at 4.30 a.m. all the accused persons

went to the house of the complainant's mother and caused the

threat and they were searching the deceased and even

mentioned the name of three of the accused persons and also

other persons. Apart from that, Ex.P.37 is very clear that the

deceased went to the house of accused No.6 and made galata

and to that effect, accused No.6 himself lodged the complaint in

the midnight at 1.30 a.m. and after lodging the complaint, went

to the house of the deceased in search of him and he was not

found and though not given the complaint, the learned counsel

would contend that no such complaint was given to the incident

at 4.30 a.m.. But the fact is that the deceased was not in the

house on that day. The complainant narrated the same at the

first instance while lodging the complaint in Ex.P.4. Apart from

that, P.W.1 and P.W.4 narrated the same and P.W.5 was with

the deceased on the date of incident and he turned hostile only

to the climax with regard to inflicting of injury. But the evidence

of P.W.9 is very clear that P.W.5 called him and he was scared at

that time and even mentioned that he did not take food for a

period of two days and he was at Hassan. The statement of

P.W.5 is also very clear that after this incident, he boarded the

lorry and he went to Hassan and he was brought to the police

station along with P.W.8 and P.W.9 and his statement was

recorded on the same day. The accused eliminated the deceased

on the very same day of early morning incident of 4.30 a.m.

between 10.45 a.m. to 11.00 a.m. There is a proximity to the

incident which has taken place in the midnight at 1.30 a.m. in

the house of accused No.6 as well as in the house of the

deceased when the mother was present at 4.30 a.m. On the

same day at around 10.45 a.m. to 11.00 a.m. this incident has

taken place and all these materials clearly connect the accused

persons that accused persons only committed the crime,

particularly at the instance of accused No.1, since there was an

incident between accused No.1 and mother of the deceased on

02.12.2009 and from that date, he did not attend the duty as

per Exs.P.58 and 59 from 02.12.2009 to 15.12.2009, till the

date of his arrest, which clearly discloses that all the accused

persons joined together with an intention to eliminate the

deceased and also in the night near the house of accused No.6

the deceased slapped the employee of accused No.6 and the

same is also spoken by P.W.55 eyewitness as well as found in

the complaint Ex.P.37. The contents of Ex.P.37 is very clear and

the said complaint is given by accused No.6 himself and both

oral and documentary evidence available before the Court point

out the role of each of the accused persons in eliminating the

deceased. Hence, the material available on record is sufficient to

convict the accused and the Trial Court in detail though not

discussed as discussed by this Court, but all these factors taken

into consideration and by taking note of evidence of P.W.1,

P.W.4, P.W.5, P.W.8, P.W.9, P.W.5 and P.W.55 and official

witnesses P.W.53 and P.W.56, has passed a cryptic order coming

to a wrong conclusion. But this Court dealt with each and every

circumstances, which point out the role of the accused persons.

67. The Trial Court committed a mistake in convicting

the accused for the offences punishable under Sections 504 as

well as 506 of IPC. Having perused the charge, no charge is

framed for the offence under Section 504 of IPC and though it is

mentioned as Section 504 of IPC in 6th charge, the same would

be in respect of Section 506 of IPC. It is to be noted that the

Trial Court while convicting the accused for the offences

punishable under Sections 504 and 506 of IPC, not discussed the

same in detail. It is very clear that threat was caused by the

accused when they visited the house of the deceased at 4.30

a.m. and the deceased was not present and only mother of the

deceased was present and to that effect, there is no charge and

also allegation is made for abusing the mother of the

complainant. In the present incident, it is very specific that all of

them surrounded when the deceased was talking to the accused

and no material before the Court with regard to causing any

insult and abusing in filthy language in order to attract Section

504 of IPC and so also to invoke Section 506 of IPC, there is no

any material and none of the witnesses speaks about the same.

When such being the case, the Trial Court ought not to have

convicted the accused for the offences punishable under Sections

504 and 506 of IPC and the Trial Judge committed an error.

Hence, we answer point No.(i) accordingly.

Point No.(ii):

68. In view of the discussions made above, we pass the

following:

ORDER

(i) The criminal appeals are allowed in part by setting aside the conviction and sentence for the offences punishable under Sections 504 and 506 of IPC. In respect of other offences, conviction and sentence is confirmed.

(ii) If any bail bond is executed by the accused, the same stands cancelled.

(iii) The fine amount deposited for the offences punishable under Sections 504 and 506 of IPC is ordered to be refunded to the accused, on proper identification.

(iv) The accused persons are directed to surrender before the Trial Court on 13.03.2026 and if the accused fail to surrender, the Trial Court is directed to issue NBW and secure them and send them to the prison along with conviction warrant.

Sd/-

(H.P. SANDESH) JUDGE

Sd/-

(VENKATESH NAIK T) JUDGE

ST/SN/MD

 
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 : IDRC

 
 
Latestlaws Newsletter