Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 8, Cited by 0]

Bangalore District Court

State By vs A1. Srikanth @ Oosa on 28 March, 2022

 BEFORE THE LXVI ADDL.CITY CIVIL & SESSIONS
          JUDGE, BANGALORE CITY.
                  (CCH-67)
      DATED: This the 28 th day of March, 2022

                       PRESENT
            Smt. K.KATHYAYANI, B.Com., L.L.M.,
            LXVI Addl.City Civil & Sessions Judge,
                       Bengaluru.


                    SC.No.22/2018
                           C/W
                    SC.No.187/2020

COMPLAINANT :       State by:
                    Vyalikaval Police Station,
                    Bengaluru.
                    (By Public Prosecutor)

                    /Vs/

ACCUSED             A1. Srikanth @ Oosa,
In SC.No.22/2018:   S/o Rajendra,
                    Aged about 25 years,
                    R/at No.32, 14, 2nd Main,
                    B.K.Nagar, Yeshwanthapura,
                    Bengaluru.
                    (By Sri.T.K.Suresh, Advocate.)

                    A2. Karthik @ Bathukoli,
                    S/o Srinivas,
                    Aged about 20 years,
                    R/at No.49, 6th Main Road,
                    P.G.Halli,
                    Bengaluru-560 056.
                    (By Sri.Bheemappa Talagari, Advocate.)
         2
                         SC.No. 22/2018 &
                          SC.No.187/2020


A3. Jagadish,
S/o Srinivas,
Aged about 23 years,
R/at No.66/A, 1st Main Road,
PG Halli, Bengaluru.
(By Sri.T.K.Suresh, Advocate.)

A4. Vinod,
S/o Late V.Muniraju,
Aged about 22 years,
R/at No.6, 11-A Cross,
SP Layout, Malleshwaram,
Bengaluru.
(By Sri.M.N.Nehru, Advocate.)

A5. Abhilash,
S/o Suresh
Aged about 23 years,
R/at No.7/1, 11th A Cross,
SP Layout, Malleshwaram,
Bengaluru.
(By Sri.H.Jayaprakash, Advocate.)

A6. Shivashankar,
S/o Late Veerabhadra,
Aged about 18 years,
R/at No.U1, 15th Cross,
Maruthi Layout, P.G.Halli,
Bengaluru.
(By Sri.M.L.Sreenivas, Advocate.)

A7. Manjunatha @ Excel,
S/o Srinivas,
Aged about 22 years,
R/at No.212, 2nd Cross,
3rd Main, SLN Nagar,
Bommasandra Industrial Area,
Bengaluru.
(By Sri.Bheemappa Talageri, Advocate.)
                                3
                                                   SC.No. 22/2018 &
                                                    SC.No.187/2020


In SC.No.22/2018:       A8. Charanraj @ Parade,
                        S/o Late Narayanaswamy,
                        Aged about 22 years,
                        R/at No.16/2B,
                        CK Steel, PG Halli,
                        Bengaluru.
                        (By Sri.D.S.Ramesh Reddy, Advocate.)

     DATE OF:
     Occurrence of offence             : 07.09.2016
     Commencement of trial             : 30.12.2021
     Closing of trial                  : 07.03.2022
     Name of the complainant           : Sri.Sridhar.K.Poojar- PSI
      Offence alleged                  : Under Sections 399, 402
                                         and 120-B of IPC.

     Opinion of the judge          :    Charges leveled against
                                        accused are not proved

     Sentence or order                 : Acquitted


                    COMMON JUDGMENT

     Vyalikaval police have filed the present charge sheet

against the accused in Crime No.139/2016 for the offences

punishable under Sections 399, 402 and 120-B of IPC.

     2. Since both the cases are arising out of the same

crime and common evidence is recorded, both the cases

are taken together for disposal.
                                          4
                                                           SC.No. 22/2018 &
                                                            SC.No.187/2020


        3. The brief facts of the prosecution case are that;

        a) On 07.09.2016 at about 6:00 p.m., A-1 to A-8 were

found in possession of deadly weapons and assembled with

common         intention      of     committing     dacoity     and      were

preparing for the same near Kondappa Mutt Road, VV

Puram within the jurisdiction of Vyalikaval police station.

        b)     Based       on        credible    information,         CW-1/

Sri.Sridhar.K.Poojar, the then Police Inspector, Vyalikaval

along        with    panchas CW-2/Sri.Girirajagowda and CW-

3/Sri.Nagaraja          and          staffs     CWs-6     to     14      i.e.,

Sri.T.Venkatachalaiah/ASI, Sri.Jagannath Patil/HC-6382,

Sri.Vishwanath Gowda/HC-6371, Sri.Nagappa Nayak/HC-

6390,        Sri.Ramesh       Poojari/PC-12100,         Sri.Mahesh/PC-

12929, Sri.Arjun Lamani/PC-11587, Sri.Basavaraj/PC-

12101 and Sri.Prasanna Kumar/HC-6262 raided the spot;

caught hold A-2 to A-8; seized deadly weapons which were

in the possession of the accused.

        c) CW-1 returned to the police station and registered

the     case        against        all   the    accused        persons     in

Cr.No.139/2016          for        the   offences   punishable        under

Sections 399 and 402 of IPC; conducted arrest procedures
                                 5
                                                  SC.No. 22/2018 &
                                                   SC.No.187/2020


and after recording their voluntary statements, produced

A-2   to   A-8   before   the   jurisdictional   Magistrate    on

08.09.2016 and the accused were remanded to judicial

custody.

      4. As per the order of the Court dated 28.12.2017,

since the alleged offences were triable by the Court of

Sessions, the case against A-1 to A-8 was committed to the

Court of Sessions. Since, A-1 was in judicial custody in

some other case and was in Mandya Jail, the concerned

jail authority was directed to produce A-1 before Sessions

Court whenever directed and A-2 to A-8 were directed to

appear before the Sessions Court whenever directed.

      5. After committal of the case, it was allotted to this

Court for disposal in accordance with law; A-1 was

produced from judicial custody and got enlarged on bail. A-

2 to A-8 appeared and were enlarged on committal bail.

      6. Heard before charge. Charges framed and plea of

all the accused was recorded for the offences punishable

under Sections 399 and 402 of IPC. In response to which,

they pleaded not guilty and claimed to be tried by this

Court. Hence, this case was posted for trial.
                                  6
                                                  SC.No. 22/2018 &
                                                   SC.No.187/2020


     7. During the course of trial, since A-8 remained

continuously absent, case against him was split up and

registered as SC.No.187/2020.

     8. The prosecution led in common evidence in both

cases and in all got examined 8 witnesses i.e., CWs-2, 3, 4,

5, 1, 15, 7 and 14 respectively as PWs-1 to 8. Got exhibited

11 documents as Ex.P-1 to 11. Got marked 9 material

objects as MOs-1 to 9 and closed its side.

     9. Statement under Section 313 of Cr.P.C. was

recorded   wherein   all   the       accused   have   denied   all

incriminating evidence adduced and produced by the

prosecution against them and they neither produced nor

adduced any evidence on their defence.

     10. Heard arguments of both the sides on merits of

the case and perused the record.

     11. Out of the above said facts and circumstances of

the case and the material evidence on record, the points

that arose for the due consideration of this Court are;

           1. Whether the prosecution proves
           beyond all the reasonable doubts that
           on 07.09.2016 at about 6:00 p.m., A-1
           to A-8 were found in possession of
           deadly weapons and assembled with
                               7
                                              SC.No. 22/2018 &
                                               SC.No.187/2020


           common intention of committing
           dacoity at Kondappa Mutt Road, VV
           Puram within the jurisdiction of
           Vyalikaval police station and thereby
           they have committed the offence
           punishable under Section 402 read
           with Section 34 of IPC?

           2. Whether the prosecution further
           proves beyond all the reasonable
           doubts that on the above said date,
           time and place, A-1 to A-8 with a
           common intention were conspiring and
           preparing   themselves   to commit
           dacoity of public and thereby they
           have committed the offence punishable
           under Section 399 read with Section
           34 of IPC?

           3. What Order?

     12. The answer of this Court to the above points are;

              1. Points Nos.1 and 2 : In Negative.

              2. Point No.3       : As per the final order
                                   for the following reasons.

                          REASONS

     13. POINTS Nos.1 AND 2:- As these points require

common discussions, to avoid repetitions and for the sake

of convenience, they are taken together for consideration.

     14. As noted above, the complainant police have filed

the charge sheet against the accused for the offences

punishable under Sections 399 and 402 of IPC. So, it is the
                              8
                                              SC.No. 22/2018 &
                                               SC.No.187/2020


burden on the prosecution to prove the guilt against the

accused beyond all reasonable doubts with the material,

supportive and corroborative evidence with cogent reasons.

     15. Before venturing to discuss on the evidence let in

by the prosecution, let this Court first to go through the

relevant provisions of law to know the ingredients that

attract the offences alleged i.e., Sections 399 and 402 of

IPC which are extracted here below;

                 "399. Making preparation to
           commit dacoity.- Whoever makes any
           preparation for committing dacoity,
           shall be punished with rigorous
           imprisonment for a term which may
           extend to ten years and shall also be
           liable to fine.

                 402. Assembling for purpose
           of committing dacoity.- Whoever, at
           any time after the passing of this Act,
           shall be one of five or more persons
           assembled      for    the     purpose of
           committing dacoity, shall be punished
           with rigorous imprisonment for a term
           which may extend to seven years, and
           shall also be liable to fine.

     16. To know the definition of dacoity, now let this

Court to go through the provision of Section 391 of IPC

which reads;
                             9
                                             SC.No. 22/2018 &
                                              SC.No.187/2020


                "391. Dacoity.- When five or
          more persons conjointly commit or
          attempt to commit a robbery, or where
          the    whole    number    of    persons
          conjointly committing or attempting to
          commit a robbery, and persons
          present and aiding such commission
          or attempt, amount to five or more,
          every      person   so     committing,
          attempting or aiding is said to commit
          "dacoity".

     17. So, let this Court now to have a look at the

provision of Section 390 of IPC which defines robbery and

reads;

                "390. Robbery.- In all robbery
          there is either theft or extortion.

                When theft is robbery. - Theft
          is "robbery" if, in order to the
          committing of the theft, or in
          committing the theft, or in carrying
          away or attempting to carry away
          property obtained by the theft, the
          offender, for the end, voluntarily
          causes or attempt to cause to any
          person death or hurt or wrongful
          restraint, or fear or instant death or of
          instant hurt, or of instant wrongful
          restraint.

                When extortion is robbery.-
          Extortion is "robbery" if the offender,
          at the time of committing the
          extortion, is in the presence of the
          person put in fear, and commits the
          extortion by putting that person in fear
          of instant death, or instant hurt, or of
                                       10
                                                  SC.No. 22/2018 &
                                                   SC.No.187/2020


               instant wrongful restraint to that
               person or to some other person, and,
               by so putting in fear, induces the
               person so put in fear then and there to
               deliver up the thing extorted.
                     Explanation.- The offender is
               said to be present if he is sufficiently
               near to put the other person in fear or
               instant death, or instant hurt, or
               instant wrongful restraint.

      18. So, the ESSENTIAL INGREDIENTS to constitute

robbery are;

               (a) either theft, or
               (b) extortion.

               Theft is robbery, when;

               (a) The offender voluntarily causes or
               attempts to cause to any person.-

               (i) death, or
               (ii) hurt, or
               iii) wrongful restrain, or

               (iv) fear of instant death, instant hurt,
               or instant wrongful restraint and the
               above act(s) is/are done -

               (1) in order to the commission of the
               theft, or
               (2) in committing the theft, or
               (3) in carrying away or attempting to
               carry away any property obtained by
               the theft.

               (b) Extortion is robbery when,
                               11
                                              SC.No. 22/2018 &
                                               SC.No.187/2020


           (i) At the time of committing extortion
           the offender is in the presence of the
           person put in fear.
           (ii) The offender commits extortion by
           putting that person in fear of instant
           death, hurt, or wrongful restraint -

           (1) to that persons, or
           (2) to some other person.

           (iii) By so putting such person in fear,
           the offender induced the person so put
           in fear then and there so deliver the
           thing extorted.

     19. In the present case on hand, as noted above, it is

the allegations of the prosecution that on the alleged date,

time and place, the accused by holding deadly weapons

like longs, dagger, wooden club, chilly powder packet were

assembled and conspiring to commit dacoity of the lone

passers and thereby they have committed the offences

alleged. So, the above prosecution allegations attract the

ingredients of the offences alleged.

     20. As observed above, to prove its allegations, during

the trial, the prosecution in all examined 8 witnesses. Got

exhibited 11 documents and got marked 9 material objects.

     21. It is stated in the charge sheet that CW-1

Sri.Sridhara K. Pujar is the then Police Inspector of
                                 12
                                                     SC.No. 22/2018 &
                                                      SC.No.187/2020


Vyalikaval police station who received the information;

made raid; caught hold the accused; seized the properties

by conducting the mahazar; produced the accused along

with properties seized by him, the mahazar and report

before the then SHO Sri.Narayana Gowda.V./CW-15. He is

examined as PW-5 and has deposed that;

     a) He was working as Police Inspector in Vyalikaval

Police Station since 27.06.2015 to 30.08.2017 and on

07.09.2016 at 6:00 p.m., when he was in the station, he

received information from the informants that around 6 to

7 persons, in Vidhyaranya Puram, on the road leads to

Kondappa Mata, near a building, gathered by holding

deadly weapons conspiring to commit docoity.

     b) Immediately, he secured the presence of panchas

by name Sri.Giriraja Gowda/CW-2 and Sri.Nagaraja/CW-3

through his staffs and briefed them about the information

as well as requested them to assist for the raid and they

agreed.

     c)   Thereafter,    he   along     with   his     staffs   i.e.,

Sri.T.Venkatachalaiah,    the    then    ASI/CW-6,        HC-6382

Sri.Jagannath   Patila/CW-7,         HC-6371   Sri.Vishwanatha
                                13
                                                SC.No. 22/2018 &
                                                 SC.No.187/2020


Gowda/CW-8, HC-6390 Sri.Nagappa Naika/CW-9, PC-

12100         Sri.Ramesh       Pujari/CW-10,         PC-12929

Sri.Mahesha/CW-11, PC-11587 Sri.Arjuna Lamani/CW-

12,     PC-12101    Sri.Basavaraja/CW-13       and   HC-6262

Sri.Prasanna Kumar/CW-14 and the panchas CWs-2 and

3 left the station in a government jeep as well as private

vehicles and went to the above spot.

        d) He stopped the vehicles at a little distance and

sent Sri.Giriraja Gowda/CW-2 one of the panchas and

HC-671 Sri.Vishwanatha Gowda/CW-8 one of the staffs to

the spot to get confirmed the information.

        e) CWs-2 and 8 came back and informed that there

are 8 persons having deadly weapons like long with 3

persons, a club with a person and 2 persons having

dragger and another person having chilly powder packet

with him and some of them are smoking cigarette and they

are talking that they are waiting to assault one Yogesh @

Komati, Abhi @ Chikka Abhi and others of the opposite

gang.

        f) Therefore, he along with his staffs and the panchas

stated above, made the raid and successful in catching 7
                             14
                                               SC.No. 22/2018 &
                                                SC.No.187/2020


persons and one escaped from the spot and the enquiry

revealed that;

     (i) The person he caught hold is Karthika @ Batukoli

who had one iron long on his hands.

     (ii) The person caught hold by CW-7 is Jagadisha S/o

Srinivasa, who had one iron long on his hands.

     (iii) The person caught hold by CW-8 is Vinoda S/o

V.Muniraju who had an iron knife with him.

     (iv) The person caught hold by CW-13 is Abhilash S/o

Suresha who had an iron knife with him.

     (v)   The   person   caught   hold   by     CW-11      is

Shivashankara S/o Late Sri.Veerabhadra who had an iron

long with him.

     (vi) The person caught hold by CW-10 is Manjunatha

@ Excel who had chilly powder packet with him.

     (vii) The person caught hold by CW-9 is Charan Raj @

Parde, who had a club with him.

     g) The above persons revealed that the person ran out

is Srikantha @ Oosa and they are all involved in other

similar cases.
                               15
                                                SC.No. 22/2018 &
                                                 SC.No.187/2020


     h) Therefore, he seized the above properties in the

possession of the above persons by conducting the

mahazar in the presence of panchas in between 6:30 p.m.

and 8:30 p.m. with the help of CW-14 by getting typed the

mahazar in the lap top under the solar light.

     i) At the time of seizure, the above properties were

kept in separate cotton bags, duly packed and sealed as

well as affixed the labels having the the signatures of the

panchas.

     j) The said mahazar is the mahazar is Ex.P-1,

wherein his signature is Ex.P-1(b). The signature of pancha

by name Sri.Giriraja Gowda/CW-2 is already exhibited as

Ex.P-1(a)   and     the   signature   of   another     pancha

Sri.Nagaraj/CW-3 is Ex.P-1(c) and he identifies all the

above signatures.

     k) He can identify the above properties if he sees

them. They are the properties at       MOs-1 to 8 and he

identifies them.

     l) Thereafter, he returned to the station with the

above accused and the properties; prepared his report at

Ex.P-7 and handed over the report, the mahazar at Ex.P-
                                 16
                                                  SC.No. 22/2018 &
                                                   SC.No.187/2020


1, the properties at MOs-1 to 8 as well as the above stated

accused to the then Police Sub-Inspector Sri.V.Narayana

Gowda/CW-15 who was in charge of the Station House

Officer.

      m) He can identify the above accused persons if he

sees them again and he has identified the accused persons

present in the open Court and has stated that because of

the passage of time, he does not remember their names

exactly.

      22. So, CW-1 deposed supporting the prosecution in

respect of his part of investigtion on receipt of the

information. It is in his cross examination for A-5 which is

adopted by the other accused persons that;

      a) He gave written notice to the panchas requesting

them to assist the raid.

      b) He has denied that he has not stated the names of

the panchas in his report at Ex.P-7.

      c) He can say specifically with whom the longs at

MOs-1 to 3 were. MO-1 was in the possession of accused

Karthika,   MO-2   was     in   possession   of   the   accused
                                17
                                               SC.No. 22/2018 &
                                                SC.No.187/2020


Jagadisha and MO-3 was in possession of the accused

Shivashankara.

      d) Similarly, he can also say specifically with whom

the knives at MOs-4 and 5 were. MO-4 was with the

accused Vinoda and the MO-5 was with the accused

Abhishek.

      e) He has denied that;

      (i) The properties at MOs-1 to 7 were the unclaimed

properties in the station which are implicated in this case.

      (ii) MOs-7 and 8 i.e., chilly powder and the cigarette

pack were also purchased and implicated in this case.

      (iii) For the purpose of statistics, the present case is

registered falsely.

      (iv) The accused were brought from their respective

houses and implicated in this case.

      (v) The mahazar at Ex.P-1 and his report at Ex.P-7

were written in the station convenient to the case.

      f) He has further deposed that he has no information

about the cases in which the accused are convicted.

      23. So, apart from his evidence that he issued writtne

notice to the panchas i.e., CWs-2 and 3 nothing has been
                               18
                                              SC.No. 22/2018 &
                                               SC.No.187/2020


elicited in his cross examination to shake his supportive

evidence   in   the   chief   examination.   There    is   no

document/the notice is exhibited for the prosecution which

supports the evidence of CW-1 that he issued written

notice to CWs-2 and 3 but the same is not fatal to the

other supportive oral evidence of CW-1.

     24. The next witness examined for the prosecution is

one of the pachas to the spot and seizure mahazar at Ex.P-

1 i.e., CW-2 Sri.Giriraja Gowda. He is examined as PW-1

and has deposed that;

     a) He does not know the accused persons present

in the open Court.

     b) The police did not call him to the station and

took him to any raid. Around 5 years back, one day,

around 8:30 p.m., he had been to Vyalikaval police

station to enquire with regard to his two wheeler which

was towed from the park at Vyalikaval. By then, on

their request, he signed Ex.P-1, wherein his signature

is Ex.P-1(a).

     c) He does not know Sri.Nagaraja/CW-2.
                              19
                                             SC.No. 22/2018 &
                                              SC.No.187/2020


        d) The signatures to chits affixed to the cotton

covers over the properties at MOs-1 to 8 i.e., MOs-1(a)

to 8(a) i.e., MOs-1(b) to 8(b) are not his signatures.

        e) He did not give any statement before the police

in the present crime.

        25. Since, CW-2 completely turned hostile to it,

the prosecution cross examined him and suggested

that;

        a) On 07.09.2016, Vyalikaval police called him

and CW-3 to the station and briefed the information

that they received credible information that around 7

to 8 persons having deadly weapons, conspiring to

commit docoity on Kondappa Mata Road, Vidhyaranya

Pura and asked to become panchas and they agreed.

        b) Accordingly, they accompanied CW-1 and their

staffs i.e., CWs-6 to 14 to the raid to the above spot.

        c) During the raid, they found around 8 persons

wherein the police were successful in catching the 7

persons and a person escaped from the spot.
                             20
                                           SC.No. 22/2018 &
                                            SC.No.187/2020


       d) The police subjected the above 7 persons who

revealed that they are Karthika @ Batukoli, Jagadisha,

Vinoda, Abhilasha, Shivashankara, Manjunatha and

Charan Raju from whose possession, the police seized

3 longs, 2 knives, one wooden club, a chilly powder

packet and a cigarette packet at MO-1 to 7 shown to

him.

       e) While seizing MOs-1 to 7, the police kept the

same in cotton clothe bags/covers, tied and stitched,

duly packed and sealed with English letter "K", affixed

the labels having signatures of himself, CWs-1 and 3.

       f) The police while seizing MOs-1 to 7, conducted

the mahazar, got it prepared over the lap top and took

the printout, after reading over the contents therein,

they signed the said mahazar at Ex.P-1 and saying the

above facts, he gave the statement before the IO as per

Ex.P-2.
                              21
                                             SC.No. 22/2018 &
                                              SC.No.187/2020


        26.   So,   CW-2    completely   hostile   to   the

prosecution and thus, there is no cross examination to

CW-2 for the accused.

        27. The other pancha to Ex.P-1 i.e., CW-3

Sri.Nagaraj is examined as PW-2 and he has deposed

that;

        a) He does not know the accused persons

present in the open Court.

        b) On 06.07.2016, in the evening, when he was

returning to the home from the college, near a bakery

back side Vyalikaval police station, the police called

him and took his signature to Ex.P-1, wherein his

signature is Ex.P-1(b).

        28. The other portion of his evidence is similar to

the evidence of CW-2 noted above and thus, he also

turned completely hostile to the prosecution and there

is no cross examnation for him as well on behalf of the

accused.
                            22
                                          SC.No. 22/2018 &
                                           SC.No.187/2020


     29.   The   next   witness   examined    is   CW-4

Sri.Bharath who is one of the panchas to the seizure

mahazar of the knife at MO-8 i.e., Ex.P-4. He is

examined as PW-3 and has deposed that;

     a) He does not know the accused persons present

in the open Court.

     b) Around 5-6 years back, one day, in the

evening, he was playing Cricket with his friends in

Vyalikaval ground. By that time, the police came over

to the said ground and took his signature to Ex.P-4,

wherein his signature is Ex.P-4(a).

     c) By that time, the police did not seized anything

in his presence, much less the knife. He did not see

any person by name Sri.Srikanta @ Oosa.

     d) The chit at MO-9(a) shown to him bears his

signature at MO-9(b).

     e) He did not give any statement before the police

in the present crime.
                              23
                                            SC.No. 22/2018 &
                                             SC.No.187/2020


        30. Since, he turned completely hostile, the

prosecution subjected him to the cross examination

and suggested its case that;

        a) On 10.09.2016, Vyalikaval police called him

and Sri.Pavan/CW-5 to the station and briefed the

information about the case and shown a person by

name Sri.Srikanta @ Oosa who is the accused in this

case.

        b) The above accused told that the knife at MO-9

shown to him was used for commission of offence

which was thrown in LPO Ground and if he is taken to

the said ground, he will produce the said knife.

        c) Accordingly, the police took him and CW-5 with

them and went to the above ground as led by the above

accused, wherein the above accused searched the

above knife in a garbage thrown in the said ground

and produced the same.

        d) Accordingly, the police by conducting the

mahazar at Ex.P-4 in their presence in between 09:00
                              24
                                                 SC.No. 22/2018 &
                                                  SC.No.187/2020


a.m. and 09:30 a.m., seized the above knife, put it in a

cotton     cover/bag,   affixed   the    label   having     the

signatures of himself, CW-5 and the IO, duly packed

and sealed the above cover.

     e) After reading over the contents of mahazar at

Ex.P-4, he and CW-5 signed the mahazar and saying

the above facts, he gave statement before the IO as per

the statement at Ex.P-5.

     31. As CW-4 completely turned hostile to the

prosecution, there is no cross examination to him for

the accused.

     32.     The   other   witness      examined      for   the

prosecution is the other pancha to Ex.P-4 Sri.Pavan

i.e., CW-5 who is examined as PW-4 and has deposed

that he does not know the accused persons present in

the open Court. But, he knows Sri.Bharath/CW-4.

     33. His other portion of evidence is similar to the

evidence of CW-4 noted above and he has also denied

his signature over the lable at MO-9(a) which is
                             25
                                          SC.No. 22/2018 &
                                           SC.No.187/2020


exhibited as MO-9(c). There is no cross examination to

him as well for the accused as he also turned

completely hostile to the prosecution.

     34.   The    next    witness   examined   for   the

prosecution is CW-7 Sri.Jagannatha Patil the then HC-

6382 assisted CW-1 in the raid. He is examined as PW-

7 and has deposed that;

     a) He was working as HC-6382 in Vyalikaval

police station since November-2015 to June-2021.

     b) On 07.09.2016, around 6:15 p.m., he was on

duty in Crime Section. At that time, the then Police

Inspector Sri.Sridhar Pujar/CW-1 called him, the then

HC Sri.Vishwanatha Gowda, Sri.Nagappa Naika, PC

Sri.Ramesh Pujari, Sri.Mahesh, Sri.Arjuna Lamani,

Sri.Basavaraj and Sri.Prasanna Kumar and also 2

pachans by name Sri.Giriraja Gowda and Sri.Nagaraja

to the station.

     c) CW-1 has intimated that he has received the

information that around 5 to 6 persons having deadly
                                  26
                                                 SC.No. 22/2018 &
                                                  SC.No.187/2020


weapons        assembled    on        Kondappa   Mata    Road,

Vidhyaranya Puram with an intention to commit

dacoity of the passers.

        d) Hence, on his direction, all of them along with

CW-1 left the station at 6:20 p.m. in a private and a

government vehicles to the above spot; stationed the

vehicles at a distance; observed the spot near by a

building.

        e) CW-1 sent HC Sri.Vishwanatha Gowda and one

of   the panchas       Sri.Giriraja     Gowda    to   hear   the

conversation of 8 persons who were assembled in the

spot.

        f)   Accordingly,   Sri.Vishwanatha      Gowda       and

Sri.Giriraja Gowda went to the spot and returned back

around 6:30 p.m. and told that the said 8 persons

conversing that the opposite gang Yogesh @ Komati,

Abhi @ Chikka Abhi and others were expecting to move

over the said road and by assaulting them, they

intended to rob the things with them.
                            27
                                         SC.No. 22/2018 &
                                          SC.No.187/2020


     g) So, on the directions of CW-1, we covered all

the above 8 persons from all the 4 directions and we

succeeded to catch 7 persons amongst 8 persons and

one person escaped and the enquiry with the said

persons revealed that;

     (i) The person he caught hold is Jagadisha, who

had a long of 2 feet in his hands.

     (ii) The person caught hold by CW-1 is Kartika,

who had a 2 feet long with him.

     (iii) The person caught hold by Sri.Vishwanatha

Gowda/CW-8 is Vinoda, who had a dragger with him.

     (iv) The person caught hold by Sri.Basavaraj/CW-

13 is Abhilasha, who had a dragger with him.

     (v) The person caught hold by Sri.Mahesha/CW-

11 is Shivashankara, who had a long in his hands.

     (vi) The person caught hold by Sri.Nagappa

Naik/CW-9 is Charan, who had a club in his hands.
                             28
                                          SC.No. 22/2018 &
                                           SC.No.187/2020


     (vii) The person caught hold by Sri.Ramesh

Poojari/CW-10 is Manjunatha, who had a chilly pocket

powder with him.

     h) The enquiry also revealed that the person

escaped from the spot is Srikantha @ Oosa.

     i) CW-1 seized the above properties by conducting

the mahazar in the presence of panchas. CW-1 got

typed the mahazar by Sri.Prasanna Kumara/CW-14

over the lap top.

     j) At the time of seizure, all the above properties

kept separately in cotton covers, duly packed and

sealed with the English letter "K".

     k) CW-1 returned with them, the above accused

persons and the properties to the station at 8:45 p.m.,

for further auction.

     l) He can identify the above accused persons and

the properties.
                           29
                                           SC.No. 22/2018 &
                                            SC.No.187/2020


     m) On 10.09.2016, in this crime, he was deputed

in search of the absconding accused Srikantha @ Oosa

along with PC-12100 Sri.Ramesh Pujar/CW-10.

     n) Accordingly, around 7:00 a.m., they left the

station and on the information furnished by the

informants, took the above accused into their custody

near Ayyappa Temple, Malleshwaram.

     o) Brought the above accused to the station and

produced   before   the   then   Police   Sub-Inspector

Sri.V.Narayana Gowda/CW-15 at 7:30 a.m., along with

his report at Ex.P-10, wherein his signature is Ex.P-

10(b).

     p) The accused persons present in the open Court

are the said accused persons and he identified all the

accused specifically with their names.

     q) He has also identified the properties at MOs-1

to 8 as the properties seized from the accused persons

under the mahazar in the spot.
                                30
                                                SC.No. 22/2018 &
                                                 SC.No.187/2020


        35. In his cross examination for the accused, he

has denied that no information was received and they

did not visit any spot as he has stated and Kondappa

Mata Road is a busy road. However, he has admitted

that normally 6:30 p.m., is a dusk time.

        36. He has also stated in his cross examination

that;

        a) The panchas were called by CW-1 and secured

in the station.

        b)   He   does   not   remember   the    registration

numbers of the vehicles in which they proceeded to the

spot. But the said vehicles are one is Mahindra Jeep

i.e., the Government vehicle and another one is Bolero

i.e., the private vehicle.

        c) He has admitted that there is no mention of the

nature of vehicles in his statement, but has denied

that;

        (i) Whatever he has stated with regard to the

alleged raid and seizure of properties from the accused
                              31
                                             SC.No. 22/2018 &
                                              SC.No.187/2020


persons are all false and nothing was seized from the

accused persons, despite of that on the instance of

higher officers, he gave false evidence.

        (ii) The accused persons were brought from their

respective houses and were falsely implicated in the

case.

        (iii) All the properties are created and implicated

for the sake of the case.

        (iv) Whatever he has stated in Ex.P-10 are all

false and A-1 was not secured by them as stated in

Ex.P-10 and that is why there is no mention of the

alleged spot in Ex.P-10 i.e., near Ayyappa Temple,

Malleshwaram where A-1 alleged to be secured.

        (v) The present case is registered for the purpose

of statistics.

        (vi) He saw all the accused persons 1st time today

only in the open Court.

        37. So, the sum and substance of the evidence of

CW-7 clearly is in support of the oral evidence of CW-1
                             32
                                               SC.No. 22/2018 &
                                                SC.No.187/2020


in respect of the raid; covering and catching the

accused persons; seizing the properties at MOs-1 to 8

from A-1 to A-7 in the spot by conducting the mahazar

at Ex.P-1. In addition, he has       also stated that the

mahazar was got written down through CW-14 and

thereby his evidence is in support of the prosecution in

that regard.

     38.   The   next   witness     examined     is   CW-14

Sri.Prasanna Kumar the then HC-6262 who assisted

CW-1 in the raid and typed the mahazar at Ex.P-1 over

laptop. He is examined as PW-8 and has deposed that;

     a) He was working as HC-6262 in Vyalikaval

police station since 2015 to 2021.

     b) On 07.09.2016, around 6:00 p.m., he was in

the station. At that time, the then Police Inspector

Sri.Sridhar Pujar/CW-1 called him, the then Assistant

Sub-Inspector           Sri.T.Venkatachalaiah              HC

Sri.Vishwanatha    Gowda,        Sri.Nagappa    Naika,     PC

Sri.Ramesh Pujari, Sri.Mahesh, Sri.Arjuna Lamani and
                              33
                                             SC.No. 22/2018 &
                                              SC.No.187/2020


Sri.Basavaraj to the station and told to be ready for a

raid.

        b) Thereafter, around 6:15 p.m., he called 2

pachans by name Sri.Giriraja Gowda and Sri.Nagaraja

to the station and introduced the panchas to them and

intimated that he has received the information that

around 5 to 6 persons having deadly weapons

assembled on Kondappa Mata Road, Vidhyaranaya

Puram with an intention to commit docoity of the

passers.

        c) Hence, on his direction, all of them along with

CW-1 left the station at 6:20 p.m., in a private and a

government vehicles to the above spot; stationed the

vehicles at a distance; observed the spot near by a

building.

        d) CW-1 sent HC Sri.Vishwanatha Gowda and

one of the panchas Sri.Giriraja Gowda to hear the

conversation of 7 to 8 persons who were assembled in

the spot.
                            34
                                           SC.No. 22/2018 &
                                            SC.No.187/2020


     e)   Accordingly,   Sri.Vishwanatha   Gowda      and

Sri.Giriraja Gowda went to the spot and returned back

within 5 minutes and told that the said 7 to 8 persons

conversing that the opposite gang Komti, Chikka Abhi

and others were expecting to move over the said road

and by assaulting them, they intended to rob the

things with them.

     f) So, on the directions of CW-1, they covered all

the above 7 to 8 persons from all the 4 directions. The

ASI Sri.Venkatachalaiah chased one person and the

enquiry revealed that;

     (i) The person caught hold by Sri.Jagannatha

Patila is Jagadisha, who had a long of 2 feet in his

hands,

     (ii) The person caught hold by CW-1 is Kartika,

who had a 2 feet long with him.

     (iii) The person caught hold by Sri.Vishwanatha

Gowda/CW-8 is Vinoda, who had a knife with him.
                             35
                                             SC.No. 22/2018 &
                                              SC.No.187/2020


     g) He does not remember the names of the other

accused persons caught hold by the other staffs and

the enquiry also revealed that the person escaped from

the spot is Srikantha @ Oosa.

     h) CW-1 seized the above properties ie., longs,

knives,   chilly   powder   pocket   by   conducting    the

mahazar in the presence of panchas.

     i) CW-1 measured the weapons. The 3 longs were

of 2 feet, the knife was one feet, the club was 2½ feet

and a chilly powder pocket.

     j) At the time of seizure, all the above properties

were kept separately in cotton covers, duly packed and

sealed with the English letter "K". The proceedings

were taken place in between 6:30 p.m. and 8:30 p.m.

     k) On the dictation of CW-1, he typed the

mahazar over the lap top and took the printout of the

mahazar.

     l) CW-1 returned with them, the above accused

persons and the properties to the station around 8:30
                              36
                                             SC.No. 22/2018 &
                                              SC.No.187/2020


to 8:45 p.m., for further auction, produced them along

with his report before the then Police Sub-Inspector

Sri.Narayana Gowda/CW-15.

        m) He can identify the above accused persons

and the properties and he identified the accused

persons in the open Court and the properties at MOs-1

to 7 as the properties seized from the accused persons

under the mahazar in the spot.

        39. It is in his cross examination for the accused

that;

        a) On 07.09.2016, he was working as writer in

Vyalikaval police station and has admitted that;

        (i) Normally the duty of writer would be in the

police station.

        (ii) On that day also, he was in the station and he

did not go out, but has denied that he gave false

evidence that around 7 to 8 persons gathered in the

alleged spot and conversing to commit rob of the
                              37
                                            SC.No. 22/2018 &
                                             SC.No.187/2020


opposite gang people i.e., Kamati, Chikka Abhi and

others.

        40. He has also stated in his cross examination

for the accused that;

        a) The government jeep was Bolero jeep. He went

in Bolero jeep with CW-1 and the others came over the

two wheelers as there was non availability of the seats

in the Bulero. There was only one 4 wheeler went for

raid.

        b) He has denied that;

        (i) None of the accused were in the spot and

nothing was been seized from their possession as he

has stated.

        (ii) Kondappa Mata road is a busy road.

        (iii) He was in the station and he did not go for

any raid.

        (iv) Since he was working as a writer, he was

required to be in the station. At this stage, he has
                               38
                                              SC.No. 22/2018 &
                                               SC.No.187/2020


voluntarily stated that to prepare mahazar, he was

taken by CW-1 to the spot.

        (v) Conveniently, the police papers were prepared

in the station.

        (vi) Whatever he has stated with regard to the

alleged raid and seizure of properties from the accused

persons are all false and nothing was seized from the

accused persons, despite of that, on the instance of

higher officers, he gave false evidence.

        (vii) The accused persons were brought from their

respective houses and were falsely implicated in the

case.

        (viii) All the properties are created and implicated

for the sake of the case.

        (ix) The present case is registered for the purpose

of statistics.

        (x) He saw all the accused persons 1 st time today

only in the open Court.
                            39
                                           SC.No. 22/2018 &
                                            SC.No.187/2020


     41. So, the sum and substance of the evidence of

CW-4 is also in support of CW-1 in respect of his

assistance to CW-1 in the raid; they observing the

movement of accused persons in the spot; the

confirmation of the talks between the accused persons

by CW-2 and 7; covering and catching of the accused

persons, seizing of properties at MOs-1 to 8 from A-1

to A-7 under the mahazar at Ex.P-1; his preparing the

mahazar on the dictation of CW-1 and taking out of

the print out of the same is in support of the oral

evidence of CWs-1 and 4.

     42. But, though in his chief evidence he has

stated that they went to the spot in a government and

a private vehicle, in his cross-examination he has

stated that he went with CW-1 in Bolero Jeep and the

others came over in two wheelers because of the non

availability of the seats in the Bolero and the only one

four wheeler was left to the raid, which is very much
                             40
                                           SC.No. 22/2018 &
                                            SC.No.187/2020


contradictory to the evidence of CWs-1 and 7 and

thereby creating a doubt about the raid.

        43. The last witness is CW-15 Sri.V.Narayana

Gowda, the then Police Sub-Inspector who filed the

charge sheet. He is examined as PW-6 and has

deposed that;

        a) He was working as Police Sub-Inspector in

Vyalikaval police station since 2014 to 2017.

        b) On 07.09.2016, around 8:45 p.m., he was in

charge of SHO. By that time, the then Police Inspector

Sri.Sridhar K.Pujar/CW-1 came to the station with 7

accused persons.

        c) CW-1 prepared his report at Ex.P-7, handed

over the above 7 accused persons by name Karthika,

Vinod, Abhilash, Jagadish, Shivashankar, Manjunatha

and Charan Raj along with the mahazar.

        d) It is stated in the report of CW-1 at Ex.P-7

that;
                                 41
                                                    SC.No. 22/2018 &
                                                     SC.No.187/2020


     (i) On 07.09.2016, around 6:00 p.m., when he

was in the station, he received information from the

informants that around 6 to 7 persons, in Vidhyaranya

Pura on the road leads to Kondappa Mata, near a

building,    gathered      by     holding    deadly      weapons

conspiring to commit dacoity.

     (ii) Immediately, he secured the presence of

panchas      by   name     Sri.Giriraja     Gowda/CW-2         and

Sri.Nagaraja/CW-3 through his staffs and briefed them

about the information as well as requested them to

assist for the raid and they agreed.

     (iii)   Thereafter,     he      with   their     staffs    ie.,

Sri.T.Venkatachalaiah, the then ASI/CW-6, HC-6382

Sri.Jagannath Patila/CW-7, HC-6371 Sri.Vishwanatha

Gowda/CW-8, HC-6390 Sri.Nagappa Naika/CW-9, PC-

12100        Sri.Ramesh         Pujari/CW-10,          PC-12929

Sri.Mahesha/CW-11,                PC-11587             Sri.Arjuna

Lamani/CW-12, PC-12101 Sri.Basavaraja/CW-13 and

HC-6262       Sri.Prasanna        Kumar/CW-14          and     the
                              42
                                            SC.No. 22/2018 &
                                             SC.No.187/2020


panchas CWs-2 and 3 left the station in a government

jeep as well as private vehicles and went to the above

spot.

        (iv) He stopped the vehicles at a little distance

and sent CWs-2 and 7 to the spot and after getting

confirmed about the information; he raided the spot;

caught hold the above accused persons and seized the

properties in their possession by conducing the

mahazar at Ex.P-1.

        d) He has also produced 3 iron longs, 2 knives,

one chilly powder packet and a cigarette packet along

with his report.

        e) Accordingly, he registered the case in Crime

No.139/2016 for the offences under Sections 399 and

402 read with Section 120-B of IPC and prepared the

FIR at Ex.P-8, wherein his signature is Ex.P-8(a).

        f) He sent the above FIR to the jurisdictional

Magistrate and the copies thereof to his higher officers.
                               43
                                              SC.No. 22/2018 &
                                               SC.No.187/2020


       g) Thereafter, he subjected the above accused

persons to the arrest procedures and recorded their

voluntary statements.

       h) He mentioned the above properties into the

PF.No.62/2017 at Ex.P-9, wherein his signature is

Ex.P-9(a). He submitted the above PF before the

jurisdictional Magistrate and obtained the permission

to retain the properties.

       i) He can identify the above properties if he sees

them again and the said properties are MOs-1 to 8.

       j) Thereafter, he recorded the statements of the

panchas and the their staffs assisted CW-1 in the raid.

CWs-2 and 3 the panchas gave statements before him

as per Ex.P-2 and 3 respectively.

       k) On the next day, after subjecting the above

accused to the medical examination, he produced

them     before   the   jurisdictional   Magistrate   under

remand application.
                             44
                                              SC.No. 22/2018 &
                                               SC.No.187/2020


     l) Thereafter, on 10.09.2016, he sent the then

HC-6382    Sri.Jaganath     Patil/CW-7      and   PC-12100

Sri.Ramesh Pujari/CW-10 in search of the accused

and around 7:30 a.m., they returned back with the

accused by name Srikantha @ Oosa and produced the

said accused before him with the report of CW-7 at

Ex.P-10, wherein his signature is Ex.P-10(a).

     m) He subjected the above accused person to the

arrest   procedures   and        recorded   his   voluntary

statement wherein he has admitted his involvement

and stated that while escaping from the spot, he

thrown the knife he had in his hands in the LPO

ground and he will show it if he is taken with them.

     n) Accordingly, he secured the panchas by name

Sri.Bharath/CW-4 and Sri.Pavan/CW-5 in the station,

shown them the above accused Srikantha @ Oosa,

briefed them about the voluntary statement of the

above accused and asked them to assist them to
                                 45
                                               SC.No. 22/2018 &
                                                SC.No.187/2020


conduct the mahazar and to seize the weapon for

which they agreed.

     o) Therefore, he left the station along with the

above accused Srikantha @ Oosa, the panchas CWs-4,

5 and his staffs to the spot as led by the accused

Srikantha   @   Oosa     ie.,    LPO Ground,     Vyalikaval,

wherein the accused searched the knife in the garbage

put on the LPO ground and produced a knife used for

commission of offence.

     p) Accordingly, by conducting the mahazar in the

presence of the panchas in between 9:00 a.m. and

9:30 a.m., seized the said knife, put it in a cotton

cover, duly packed and sealed and affixed the label

having signatures of panchas and himself.

     q) He got typed the mahazar in the laptop with

the assistance of the then HC-6262 Sri.Prasanna

Kumar/CW-14 and after reading over the contents

therein, he obtained the signatures of CWs-4 and 5 to

the said mahazar at Ex.P-4, wherein his signature is
                                  46
                                                     SC.No. 22/2018 &
                                                      SC.No.187/2020


Ex.P-4(c). The signatures of CWs-4 and 5 are already

exhibited as Ex.P-4(a) and 4(b). He identifies the said

signatures.

      r) After returning to the station, he mentioned the

said knife to PF.No.63/2016 at Ex.P-11, wherein his

signature is Ex.P-11(a). He submitted the above PF to

the   jurisdictional      Magistrate        and    obtained     the

permission to retain the knife in the station.

      s) He can identify the above knife if he sees it

again and the said knife is MO-9 and his signature

over the label is MO-9(d). The signatures of CWs-4 and

5 are already marked as MOs-9(b) and 9(c) and he

identifies them.

      t)   After   completion         of   the   procedures     and

subjecting    him    to    the    medical        examination,    he

produced the accused Srikantha @ Oosa under

remand warrant before the jurisdictional Magistrate.

      u) By that time, since the investigation was over

and there were prima facie materials against the
                              47
                                             SC.No. 22/2018 &
                                              SC.No.187/2020


accused, he prepared the charge sheet and submitted

on 07.02.2017.

        v) He can identify the above accused if he sees

them again. Apart from the accused Srikantha @ Oosa,

all the other accused are present in the open Court

and because of passage of time, he cannot identify

them specifically with their names.

        44. It is in his cross examination for the accused

that;

        a) On 07.09.2016, he was in charge of SHO from

7:00 a.m. to 9:00 p.m., CW-1 did not intimate him

before proceeding to the raid.

        b) He came to know about the raid at 8:30 p.m.

when CW-1 brought the accused to the station. He

registered the case at 8:45 p.m.

        c) To the question that why there is delay of 15

minutes in registering the case, he has answered that

since, there were 8 accused, it took time to enquire

them and to written their names and addresses.
                             48
                                          SC.No. 22/2018 &
                                           SC.No.187/2020


     d) He took 15 minutes to written their names.

     e) He did not visit the spot in the course of his

investigation.

     f) In the mahazar at Ex.P-4, he mentioned the

length of the knife, but not the width.

     g) He did not issue written notice to CWs-4 and 5.

     45. In his cross examination for the accused, CW-

15 has denied that;

     a) He did not secure the presence to the CWs-4

and 5 either to the station or took them to the alleged

spot and took their signatures to the blank papers.

     b) He did not record statements of any witnesses,

did not mention any properties to the PFs and he gave

false evidence.

     c) All the properties are created and implicated in

the case, nothing has been seized by any of the

accused as he has stated.
                             49
                                           SC.No. 22/2018 &
                                            SC.No.187/2020


     d) The chilly powder packet at MO-7 is created

one that is why the portion of the manufacturing and

expiry date is torn in the said packet.

     e) The present charge sheet is filed for the sake of

statistic purpose and to substantiate the same, he

gave false evidence.

     46. In his cross examination for the accused, CW-

15 has also deposed that;

     a) He entered the names of all the accused in the

PSR register.

     b) To the question that there is no nexus between

the accused persons and the names referred in the

complaint as the opposite gang, he has answered that

they have also stated about the names of the persons

of the opposite gang in their voluntary statements.

     c) However, he has admitted that;

     (i) In both the PFs only the length of the

properties are stated and not the other descriptions.
                                50
                                              SC.No. 22/2018 &
                                               SC.No.187/2020


     (ii) He cannot specifically identify A-2, A-7 and A-

8 with their names.

     47. So, the sum and substance of the evidence of

CW-15 is of course in support of the prosecution in respect

of his part of investigation. But, CW-14 in his evidence has

not stated anything in respect of his presence at the time of

the seizure of the knife at MO-9 and preparing the

mahazar at Ex.P-4 on the dictation of CW-15. Thus, the

evidence of CW-15 is not supported by CW-14 with regard

to Ex.P-4 and the seizure of MO-9.

     48. As noted above, the panchas i.e., CWs-4 and 5

completely turned hostile to the prosecution. Thus, there is

no supportive evidence to the oral evidence of CW-15 in

respect of the seizure mahazar at Ex.P-4, the seizure of

MO-9 and its identification.

     49. Of course the evidence of CW-15 is supported by

the evidence of CW-7 in respect of CW-7 and CW-10

bringing the accused Srikantha @ Oosa and producing him

before CW-15 with the report of CW-7 at Ex.P-10.
                                    51
                                                          SC.No. 22/2018 &
                                                           SC.No.187/2020


     50. However, from the above evidence, in view of

CWs-2 and 3 remaining completely hostile, there is no

supportive evidence to the oral evidence of CWs-1, 7 and

14 from the mouth of the independent witnesses in respect

of the raid, arrest of A-1 to A-7, seizure of MOs-1 to 8 by

conducting     the    mahazar       at    Ex.P-1     and       there    is

contradiction in the evidence of CW-14 when compared to

the evidence of CWs-1 and 7 in respect of the nature of

vehicles went for raid as noted above.

     51.    Therefore,   in   view       of   all   the    independent

witnesses    i.e.,   CWs-2    to    5    turning     hostile     to    the

prosecution, and thus, no supportive evidence of the

independent witnesses in respect of Ex.P-1 and in view of

CW-14 not deposing anything in respect of Ex.P-4 and

seizure of knife at MO-9, there is no supportive evidence to

the oral evidence of CW-15.

     52. Thus, the prosecution has failed to bring home

the guilt of A-1 to A-8 beyond all shadow of doubts for the

offences alleged. Accordingly, these points are answered in

negative.
                              52
                                             SC.No. 22/2018 &
                                              SC.No.187/2020


     53. POINT No.3:- In view of the findings to above

points and for reasons discussed above, this Court

proceeds to pass following order.


                          ORDER

Acting Under Section 235(1) of Cr.P.C A-

1 to 7 in SC.No.22/2018 and A-8 in

SC.No.187/2020 are hereby acquitted for the offences punishable under Sections 402 and 399 and 120-B of IPC.

The bail bonds and the surety bonds if any executed by and on behalf of A-1 to A-8 shall be canceled after lapse of appeal period.

MOs-1 to 9 being worthless are ordered to be destroyed after the appeal period.

Office is directed to keep the original judgment in SC.No.22/2018 and the copy there of in SC.No.187/2020.

(Dictated to the Judgment Writer directly on computer, corrected by me and then pronounced in the open Court on this the 26th day of March, 2022).

(K. KATHYAYANI ), LXVI Addl.CC & SJ, Bengaluru.

-:ANNEXURE:-

LIST OF WITNESSES EXAMINED BY THE PROSECUTION:-
PW.1 Sri.Giriraja Gowda PW.2 Sri.Nagaraju PW.3 Sri.Bharath 53 SC.No. 22/2018 & SC.No.187/2020 PW.4 Sri.Pavan PW.5 Sri.Sridhar K Pujar PW.6 Sri.V.Narayana Gowda. PW.7 Sri.Jagannatha Patila PW.8 Sri.Prasanna Kumar LIST OF WITNESS EXAMINED FOR DEFENCE :-
- None -
LIST OF DOCUMENTS EXHIBITED FOR PROSECUTION :-
Ex.P-1          Spot Mahazar
Ex.P-1(a)       Signature of PW-1
Ex.P-1(b)       Signature of PW-2
Ex.P-1(c)       Signature of PW-5

Ex.P-2          Statement of PW-1
Ex.P-3          Statement of PW-2

Ex.P-4          Seizer Mahazar
Ex.P-4(a)       Signature of PW-3
Ex.P-4(b)       Signature of PW-4
Ex.P-4(c)       Signature of PW-6

Ex.P-5          Statement of PW-3
Ex.P-6          Statement of PW-4

Ex.P-7          Report of PW-5
Ex.P-7(a)       Signature of PW-5
Ex.P-7(b)       Signature of PW-6

Ex.P-8          FIR
Ex.P-8(a)       Signature of PW-6

Ex.P-9          PF Form 62/2016
Ex.P-9(a)       Signature of PW-6

Ex.P-10         Report of PW-6
Ex.P-10(a)      Signature of PW-6
                                 54
                                              SC.No. 22/2018 &
                                               SC.No.187/2020




Ex.P-11           PF Form No.63/2016
Ex.P-11(a)        Signature of PW-6

LIST OF DOCUMENTS EXHIBITED FOR DEFENCE :-
- Nil -
LIST OF MATERIAL OBJECTS MARKED FOR PROSECUTION:
MO-1 to 3 : Iron Longs MO-1(a) to 8(a) : Chits MO-1(b) to 8(b) : Signatures of PW-1 MO-1(c) to 7(c) : Signatures of PW-2 MO.4 & 5 : Daggers MO.6 : Wooden Club MO.7 : Chilly Powder Packet MO.8 : Cigarette Pack MO.9 : Dagger MO-9(a) : Chit MO-9(b) : Signature of PW-3 MO-9(c) : Signature of PW-4 MO-9(d) : Signature of PW-6 LIST OF MATERIAL OBJECTS MARKED FOR DEFENCE:
- Nil -
(K. KATHYAYANI ), LXVI Addl.CC & SJ, Bengaluru. 55 SC.No. 22/2018 & SC.No.187/2020 The accused Nos.1 to 7 are present.
The Judgment is pronounced in the open Court (vide separate Order).
ORDER Acting Under Section 235(1) of Cr.P.C A-1 to 7 in SC.No.22/2018 and A-8 in SC.No.187/2020 are hereby acquitted for the offences 56 SC.No. 22/2018 & SC.No.187/2020 punishable under Sections 402 and 399 and 120-B of IPC.
The bail bonds and the surety bonds if any executed by and on behalf of A-1 to A-8 shall be canceled after lapse of appeal period.
MOs-1 to 9 being worthless are ordered to be destroyed after the appeal period.
Office is directed to keep the original judgment in SC.No.22/2018 and the copy there of in SC.No.187/2020.
LXVI Addl.CC & SJ, Bengaluru