Bangalore District Court
The State Of Karnataka vs Santhosh @ Gunda on 1 February, 2018
IN THE COURT OF THE LIX ADDL.CITY CIVIL &
SESSIONS JUDGE, BANGALORE CITY (CCH-60)
Dated this the 30th day of January 2018
PRESENT
************
Sri B. B. Jakati, B.A., LL.B., (Spl.)
LIX ADDL.CITY CIVIL & SESSIONS JUDGE
BANGALORE CITY
S.C.No.403/2015
COMPLAINANT: The State of Karnataka,
By Cottonpet Police Station,
Bangalore.
(Represented by Learned
Public Prosecutor, City Civil
Court Complex, Bengaluru)
-Vs-
ACCUSED 1. Santhosh @ Gunda,
S/o Pandian
Aged about 24 years,
Residing near Shobana
Printers, Sultanpet Main
road, Cottonpet,
Bengaluru.
2. Selvaraj @ Selva @ Kulla,
S/o Prakash,
Aged about 30 years,
Residing near Nagaveni
SC.No.403/2015
2
Temple, Netaji Nagar,
K.P. Agrahara, Bengaluru.
3. Manjunath @ Dori
Manja,
S/o Late Raju,
Aged about 24 years,
No.556, 5th Cross,
Lakshmanapuri,
Gandhinagara,
Bengaluru.
(A1 by Sri G.K., Advocate
A2 by Smt. NKJ, Standing Counsel,
A3 by Smt. Jayashree - Standing
Counsel)
1. Date of Commission : 17.09.2014
of Offence
2. Date of Report : 18.09.2014
of Offence
3. Status of the accused : Accused are in
judicial custody
4. Name of the complainant : Sri Hiralal Chowdary
5. Date of Commencement :
05.07.2016
of evidence
6. Date of Closing of :
20.02.2017
Evidence
7. Offences complained of : Section 398 and Section
307 Read with Section 34
of I.P.C.
SC.No.403/2015
3
8. Opinion of the Judge : Accused is held guilty for
the offence punishable
under Section 398 and
Section 307 read with
Section 34 of IPC
JUDGMENT
The Sub-Inspector of Police of Cotton Pet Police Station, Bengaluru city has filed this charge sheet against the accused for the offence punishable under Section 398, 307 read with Section 34 of I.P.C.
2. The case of the prosecution in brief is that, the CW.1/Hiralal is the brother of CW.2/Buraram Chowdary. Both were residing in House No.9, 3rd floor, B.D.G. Lane, Jolly Mohalla, Cotton pet, Bengaluru. They were running Megha Electricals shop at Chickpet, R.T. Street, Bengaluru city. They were having their godown in Cottonpet, Bengaluru city, which is near to their shop. In the godown many goods were stored and therefore, in the year 2014 the CW.2 was going to the godown from his residence for stay over night. It has been alleged by the prosecution that SC.No.403/2015 4 on 17.09.2014 as usual after dinner the CW.2/Buraram Chowdary proceeding towards godown from his house and he reached Obayya Lane, 2nd Cross, at Bengaluru at about 10.00 P.M. At that time totally five persons attacked Buraram Chowdary and demanded Cell phone. When Buraram Chowdary refused to give cell phone, out of five persons three persons caught hold Buraram Chowdary and other two persons stabbed Buraram Chowdary with knife and caused injuries. When the public assembled, all five persons ran away from the spot. Buraram Chowdary sustained injuries and CW.2/Mangal Patel, CW.4/Veeresh witnessed this incident and public informed the incident to the Police. Buraram Chowdary was taken to Victoria hospital for treatment and Hiralal Chowdary went to the hospital after receiving the information of this incident from Mangal Patel. Hiralal Chowdary shifted his brother for further treatment to Mallige hospital on 18.09.2014 and Buraram Chowdary discharged on 21.09.2014 from Mallige Hospital. On 18.09.2014 Hiralal Chowdary after admitting SC.No.403/2015 5 his brother in Mallige hospital went to Cottonpet Police Station along with blood-stained cloth of Buraram Chowdary and given first information. Based on such information the Police registered case in Crime No.268/2014 at 8.15 A.M. on 18.09.2014 by seizing the blood-stained shirt of Buraram Chowdary and launched the investigation.
3. It is the case of the prosecution that on 24.09.2014 the Cottonpet Police arrested the accused No.2 and 3. They have been shown to Buraram Chowdary, Mangal Patel and Veeresh and they have identified both accused. The accused No.1 was arrested in Crime No.203/2014 of City Railway Police Station on 07.10.2014. That case was registered for the offence under Section 379 of IPC. The Investigating Officer taken the accused No.1 into his custody on 16.11.2014 for the purpose of investigation. On that day the Investigating Officer has shown the accused No.1 to Buraram Chowdary, Mangal Patel and Veeresh. The witnesses have identified the SC.No.403/2015 6 accused No.1. The victim and eye witnesses have given their additional statements before the Investigating Officer stating that the accused No.1 and 2 stabbed the victim with knife and accused No.3, 4 and 5 were holding the victim at the time of the incident. It is stated that accused Nos.2 and 3 given their voluntary statement before the Investigating Officer on 24.09.2014 disclosing the place where the knives were thrown. Based on such statement the Investigating Officer has seized two knives at the instance of accused No.2 and 3 in the presence of panch witnesses which were thrown near scene of offence. The Investigating Officer tried to arrest the accused Nos.4 and 5 and they were absconding. With these allegations, the prosecution has contended that the accused Nos.1 to 5 attempted to commit robbery or dacoity by holding deadly weapons and even attempted to commit murder of Buraram Chowdary and thereby committed the offence under Section 398, 307 read with Section 34 of IPC.
SC.No.403/2015 7
4. After filing of the charge sheet, the case was registered against the accused Nos.1 to 5 before the Committal court in C.C.No.35181/2014. The accused No.4 and 5 were not secured and therefore, the case against them came to be split up. Separate case in C.C.No.5453/2015 has been registered against them. The accused No.1 and 2 were in judicial custody and accused No.3 was released on bail. The Committal Court committed the case against the accused No.1 to 3. The presence of accused No.1 to 3 has been secured. The accused No.3 remained absent and therefore, he has also been taken into judicial custody. Now the accused No.1 to 3 are in judicial custody. The accused No.1 engaged Legal Practitioner. For accused No.2 and 3 the Court has appointed Standing Counsel from the Panel of District Legal Service Authority, Bengaluru Urban District.
5. After hearing both parties, my Learned Predecessor-in-Office framed the charge against the SC.No.403/2015 8 accused Nos.1 to 3 for the offence under Section 398, 307 read with Section 34 of IPC. The accused have pleaded not guilty and claim to be tried.
6. In order to establish the guilt of the accused No.1 to 3, the prosecution has examined seven witnesses as P.W.1 to P.W.7 and got marked documents at Ex.P.1 to P.11 along with Material Objects at M.O.1 to M.O.3. The accused were examined under Section 313 of Cr.P.C. The accused have denied the incriminating evidence. They have not adduced evidence in their defence.
7. Heard the argument of both sides and perused the records.
8. I have scrutinized the evidence on record meticulously. Having regard to the charge framed against the accused and the material evidence on record, the following points arise for my determination:
1. Whether the prosecution proves beyond reasonable SC.No.403/2015 9 doubt that on 17.09.2014 at about 10.00 P.M. in 2nd Cross, Obayya Lane, Bengaluru city, the accused Nos.1 to 3 along with accused No.4 and 5 shown in charge sheet attempted to commit robbery or dacoity armed with knives which are deadly weapons and thereby committed the offence under Section 398 of IPC?
2. Whether the prosecution proves beyond reasonable doubt that on the above said date, place and time, the accused Nos.1 to 3 along with accused No.4 and 5 attacked Buraram Chowdary with knives with common intention to commit robbery or dacoity and the accused No.1 and 2 stabbed victim with an intention or knowledge that by that act they cause the death of Buraram Chowdary, would be guilty of murder and thereby committed the offence under Section 307 read with Section 34 of IPC?
9. My findings to the above points are as under:-
POINT No.1 & 2 :- In the Affirmative for the following:-
SC.No.403/2015 10 REASONS
10. POINT NO.1 & 2 :- The P.W.1 /Hiralal Chowdary is the first informant who set the criminal law into motion by filing the first informant at Ex.P.1 before the Police. He is the brother of Buraram Chowdary. P.W.4/ Buraram Chowdary is the victim and P.W.2 is Mangal Ram Patel is the eye-witness. P.W.3 and 5 are the panch witnesses to the scene of offence Panchanama at Ex.P.2. P.W.6 is the Medical attendant who has given treatment to Buraram Chowdary in Mallige hospital and issued wound- certificate at Ex.P.4. P.W.7 is the Investigating Officer.
11. The P.W.1 and 3 have stated that they are brothers each other. They were running Megha Electricals shop in Chickpet, Bengaluru. They were residing in B.D.G. Layout and they were having godown to store the electric goods in Cottonpet, Bengaluru. They have also stated that every day the P.W.4 was going to godown to halt and to watch the godown from his house in the night. These SC.No.403/2015 11 statements of P.W.1 and 4 have not been disputed. Therefore, the prosecution has proved that the P.W.1 and 4 are the brothers, they were running electrical shop in Chickpet and they were having godown in Cottonpet, Bengaluru in the year 2014 when the alleged incident took place.
12. The P.W.4 in his examination-in-chief has stated that on 07.09.2014 at about 10.00 P.M. he was proceeding towards his godown via Obayya Lane by holding mobile in his hand. At about 10.00 P.M. five persons came in front of him asked to give mobile and he refused. Therefore, those five people were telling that he has to be killed. Thereafter, he raised hue and cry. Then also the accused No.1/Santhosh came to hit him with knife, he tried to avoid the blow and then also the blow was given to left chest and therefore, he sustained bleeding injury. He states that accused No.2/Selvaraj and accused No.3/Manjunath were holding him and they were telling the accused No.1 to kill SC.No.403/2015 12 him. He has stated that accused Nos.1 and 2 have stabbed him on his back with knife 3 to 4 times and thereby caused injury. The public came to the spot after hearing the noise, five persons who attacked him ran away and public informed to the Police through phone. He has stated that Police came to the spot, taken him to Victoria hospital for treatment and in that hospital his brother P.W.1 came. He has also stated that he informed the incident to his brother and on the very day he was taken to Mallige hospital for treatment. He states that two days after the incident, Police called him to the Police Station on 13.09.2014 the Police shown the accused Nos.1 and 2 to him and on 24.09.2014 the Police shown accused Nos.3. The P.W.4 has identified the accused Nos.1 to 3 and blood stained shirt at M.O.1 and two knives said to be used by accused Nos.1 and 2 which are produced at M.O.2 and 3.
13. In the cross-examination he has stated that within ten minutes he can reach Obayya lane from his SC.No.403/2015 13 house and within five minutes he can reach godown from Obayya Lane. This distance spoken by P.W.4 has not been denied by the defence and this defence shows that the godown was near to the house of P.W.4. In the cross- examination the accused suggested that there was a dark at the time of incident and the P.W.4 has stated that there was street light and from such light he saw all the five persons, more particularly, the accused Nos.1 to 3. The P.W.4 has admitted in the cross-examination that he lost his consciousness after sustaining of injuries. He has stated that before this incident he saw the accused Nos.1 to 3 when they quarreled with one of the Marwadi. He has admitted that he does not know to which hospital he was taken initially and he gained consciousness after seven days. He was admitted in the hospital for nine days as inpatient. He has given his statement before the Police on 17.09.2014. He has admitted that the Police shown him the accused Nos.1 to 3 stating that they are the accused in the case. He has admitted that the Police told him that accused SC.No.403/2015 14 Nos.1 to 3 have caused injury. However, this witness again stated that on the date of incident he saw the accused Nos.1 to 3 when they have assaulted him. These are the important statements made by P.W.1 in the examination-in- chief and also in the cross-examination.
14. On perusal of the statement of P.W.4 it is found that this witness has stated wrong date of incident and date of statement given before the Police. The incident took place on 17.09.2014 and the witness has deposed on 01.08.2016. There is a long gap. Looking to this gap it appears that the P.W.4 not remember the dates and therefore, wrong dates have been spoken. Therefore, much value cannot be attached to such difference spoken by P.W.4. From the evidence of P.W.4 it appears that after sustaining the injuries, he lost consciousness and he was taken to hospital for treatment and thereafter, he narrated the incident to his brother and also to the Police. The statement of P.W.4 about the presence of accused Nos.1 to SC.No.403/2015 15 3, causing injury to him by the accused Nos.1 and 2 with knives at M.O. 2 and 3 when he has denied to hand over the mobile phone is categorical and un-impeachable. There was opportunity for the P.W.4 to see each of the accused at 10.00 P.M. as there was street light. The P.W.4 is the best person to speak as to who have attacked him and what transpired after attacking. The P.W.4 has categorically stated that the accused Nos.1 to 3 along with other accused attacked him, accused Nos.1 and 2 stabbed him with knives and even he has not identified the accused Nos.1 to 3 during the trial. His statement that accused Nos.1 to 3 quarreling with another Marwadi at the most show that the victim once seen the accused prior to the incident. This statement is not material improvement and such statement would not show any previous enmity between the accused and the P.W.4. Therefore, I hold that the statement made by P.W.4 is trust-worthy.
SC.No.403/2015 16
15. The P.W.2/Mangal Ram Patel has stated that he is running electric shop in Balepet, Bengaluru and his house is situated at Cottonpet, Bengaluru. These statements are not denied by the accused. The P.W.2 has stated that on 17.09.2014 at about 10.00 P.M. he was proceeding from his shop to his house on motor cycle via Obayya lane. At about 10.00 P.M. he saw the accused Nos.1 to 3 and Buraram Chowdary when the accused Nos.1 to 3 were asking Buraram Chowdary to give mobile. He has stated that when Buraram Chowdary refused to give mobile, one of the accused out of three accused stabbed on the back of Buraram Chowdary and other two accused were holding Buraram Chowdary. He has stated that Buraram Chowdary sustained bleeding injury and public gathered. After noticing the public, the accused Nos.1 to 3 ran away. He states that this incident was informed by him to P.W.1 / Hiralal Chowdary over phone. He has stated that the public taken Buraram Chowdary to the Police Station and Police taken Buraram Chowdary to Victoria hospital for treatment SC.No.403/2015 17 and thereafter, Buraram Chowdary was shifted to Mallige hospital. He has identified the shirt of Buraram Chowdary at M.O.1 and knife at M.O.2.
16. In the cross-examination he has admitted that he is relative of Buraram Chowdary and Hiralal Chowdary. This shows that there is relationship between victim and the witnesses. The relation itself is not a ground to discard the entire evidence of P.W.2. In the cross-examination the P.W.2 has admitted that he does not know what happed to Buraram Chowdary before he falling to the ground. This statement shows that when Buraram Chowdary fell down on the ground, the P.W.2 has seen Buraram Chowdary. He has stated that himself and the public present on the spot tried to chase the accused Nos.1 to 3. This witness has not spoken about the presence of other two accused on the spot. On perusal of the evidence of P.W.2 it is found that when the accused attacked P.W.4/ Buraram Chowdary, public gathered and by the same time, the P.W.2 also SC.No.403/2015 18 reached the spot. He saw the presence of accused Nos.1 to 3 when two of them were holding Buraram Chowdary and another was stabbing Buraram Chowdary. The presence of P.W.2 on the spot and witnessing the presence of accused Nos.1 to 3 with P.W.4 at the time of incident is made out without any improvement or contradiction. Therefore, the evidence of P.W.2 is supporting the evidence of P.W.4 to the effect that accused Nos.1 to 3 attacked P.W.4 and one of the accused stabbed Buraram Chowdary in order to commit dacoity or robbery. This much value can be attached to the evidence of P.W.2 even though he is relative of victim.
17. The P.W.1 has stated that on 17.09.2014 his brother Buraram Chowdary left the house at about 9.30 to 10.00 P.M. in order to go to godown. He received phone call at about 10.00 P.M. from some body and came to know that three persons stabbed his brother Buraram Chowdary and Buraram Chowdary was taken to Victoria hospital for SC.No.403/2015 19 treatment. Therefore, he went to Victoria hospital and taken Buraram Chowdary for further treatment to Mallige Hospital on the very day. He has stated that for three days Buraram Chowdary was in ICU and he has given his complaint before the Police along with shirt at M.O.1. He has stated that after three days of the incident, he came to know from Buraram Chowdary that accused Nos.1 to 3 stabbed him when Buraram Chowdary refused to give his mobile.
18. Admittedly, the P.W.1 is the brother of victim. His evidence is restricting to informing the incident to the Police and setting the criminal law in motion. The information at Ex.P.1 said to be given by the P.W.1 is spoken by this witness. Ex.P.1 bears his signature. He has handed over the shirt of Buraram Chowdary to the Police. Theses statements of P.W.1 are consistent with each other. The Investigating Officer / P.W.7 received the first information from P.W.1 and registered the FIR. The SC.No.403/2015 20 statements of P.W.1 and 7 are tallying with each other. Therefore, from the evidence of P.W.1 it can be safely held that immediately after the incident he went to Victoria hospital where his brother was admitted and thereafter, he shifted Buraram Chowdary to Mallige hospital for further treatment and then went to Police Station on18.09.2014 and filed Ex.P.1.
19. The incident took place on 17.09.2014 at 10.00 P.M. and whereas the FIR has been registered on 18.09.2014 at 8.15 AM. There is some delay. For this delay the P.W.1 in his cross-examination has given explanation that since his brother was in ICU and he was attending his brother, he could not file complaint before Police immediately after the incident. This explanation given by P.W.1 is satisfactory and reasonable. Looking to this explanation, I hold that the prosecution has explained the delay.
SC.No.403/2015 21
20. In Ex.P.1 it has been shown that P.W.4 informed P.W.1 about the details of incident. But in the evidence P.W.1 has stated that victim informed the incident to him only after three days of the incident. The P.W.4 has stated that he was unconscious and not in a position to talk immediately after the incident and he gained consciousness after long time. Looking to these statements it appears that the P.W.4 not given all the details of incident to P.W.1 when first information was given to the Police. To that extent there is a contradiction between the evidence and contents of Ex.P.1. As already stated Ex.P.1 has to be looked into to the extent of setting the criminal law into motion only. In that angle Ex.P.1 is looked into with the above said contradictions, I am of the opinion that those contradictions would not take away the entire case of the prosecution and the evidence of P.W.1 and also P.W.4.
21. The P.W.1, 2 and 4 have stated that immediately after the incident the P.W.4 was taken to Victoria hospital.
SC.No.403/2015 22 But the Investigating Officer not collected any medical records of victim from Victoria hospital. The P.W.7 not explained why he has not taken medical records of Buraram Chowdary from Victoria hospital. To this effect there is lacuna on the part of Investigating Officer.
22. P.W.1, 2 and 4 have stated that the victim was admitted in Mallige hospital. The P.W.6 has also stated that he has given medical treatment to P.W.4. He has issued the wound-certificate at Ex.P.4. The defence has not disputed the admission of P.W.4 in Mallige hospital for treatment on 18.09.2014 including the injuries shown in Ex.P.4. The P.W.6 has stated that he has given treatment to P.W.4 and found multiple stab injuries on the back with different sizes and fracture on left side of his 6th rib. The statement that stab wounds were found on the body of Buraram Chowdary has not been denied by the accused. Therefore, the evidence of P.W.1, 2, 4 and 6 and certificate at Ex.P.4 are sufficient to hold that Buraram Chowdary SC.No.403/2015 23 sustained stab injuries on his body on 17.09.2014 and he took treatment in Mallige hospital early morning on 18.09.2014. These wounds found on the body of P.W.4 supports the statement of P.W.1, 2 and 4.
24. P.W.7 who is Investigating Officer has stated that he received the information at Ex.P.1 from P.W.1 on 18.09.2014 at about 8.15 A.M. and registered it in FIR produced at Ex.P.5. P.W.1 has spoken about filing of his first information before the Police. The P.W.2 has stated that public taken P.W.4 to the Station and then Police sent him to Victoria hospital. The P.W.4 has stated that public called the Police through phone, Police came to the spot and then the Police taken him to Victoria hospital. Looking to these statements, there appears some discrepancies. From these statements it appears that the public informed to the Police over phone and from the spot the victim was taken to Victoria hospital. The P.W.2 informed the incident to P.W.1, then P.W.1 went to the Victoria hospital. He shifted victim SC.No.403/2015 24 to Mallige hospital and then approached the Police with complaint at Ex.P.1. Looking to the statement of these witnesses and the time of incident, I am of the opinion that such discrepancies are not material discrepancies.
25. The pw1 along with Ex.P.1 handed over the shirt of victim at M.O.1 to P.W.7. The pw1 has seized that shirt by drawing the Panchanama at Ex.P.2. The P.W.3 and 5 are the panch witnesses to such Panchanama. Both witnesses have identified their signature at Ex.P.2, but they have denied the seizure of M.O.1. The P.W.1, 2 and 4 have identified the shirt at M.O.1. It is not the case of the accused that the said shirt not belong to P.W.4. Therefore, only because the panch witnesses have not supported the case of the prosecution, it cannot be held that the prosecution not proved the Panchanama at Ex.P.2 as there is evidence of P.W.1, 2, 4 and 7. Such evidence is sufficient to prove the seizure of M.O.1.
SC.No.403/2015 25
26. The P.W.7 has stated that he went to the spot on 23.09.2014 and drawn the Panchanama at Ex.P.6 in respect of scene of offence which has been shown by P.W.4. The incident took place on 17.09.2014 at 10.00 P.M. and the Panchanama was drawn on 23.09.2014. Since the victim was in hospital and he was discharged on 21.09.2014, when such spot has been shown by victim, it appears that the Investigating Officer has drawn the Panchanama at Ex.P.6. Because of admission of victim in the hospital, the P.W.7 not choosen to draw the Panchanama till 23.09.2014. Therefore, delay in drawing of Panchanama is not fatal to the case of prosecution. The CW.9 and 10 are the panch witnesses to this Panchanama and both witnesses have not been examined. To prove the Panchanama there is evidence of P.W.7 and P.W.4. The P.W.4 is signatory to Ex.P.6. He has not denied his presence when this Panchanama has been drawn. The P.W.7 has categorically stated that Panchanama was drawn in presence of C.W.9 and 10 and P.W.4. Such statement has not been shaken in SC.No.403/2015 26 the cross-examination. More over it is not the case of the accused that the scene of offence shown in Ex.P.6 is different or no incident took place on that spot. Having regard to these facts and evidence on record, I hold that in the absence of evidence of CW.9 and 10, the evidence of P.W.7 is sufficient to prove the Panchanama at Ex.P.6. Accordingly, I hold that the Panchanama at Ex.P.6 has been proved by the prosecution.
27. The P.W.7 has stated that on 24.09.2014 he arrested the accused Nos.2 and 3 and both of them have given their voluntary statement produced at Ex.P.7 and P.8. The accused have denied these statements. These statements bear the signature of accused Nos.2 and 3. In Ex.P.7 the accused No.2 has stated that he would show the place where he has thrown the knife used for commission of the offence. In Ex.P.8 the accused No.3 has stated that he would show the place where the incident took place. Those statements are only marked which are admissible under SC.No.403/2015 27 Section 27 of Evidence Act. The Investigating Officer was knowing the spot of commission of offence and therefore, the discovery at Ex.P.8 is not relevant. However, the statement at Ex.P.7 relating to discovery of knife is relevant under Section 27 of Evidence Act. To prove Ex.P.7, the evidence of P.W.7 is sufficient. Accordingly, I hold that through the evidence of P.W.1 and statement at Ex.P.7, the prosecution has proved the discovery statement made by accused No.2.
28. The P.W.7 has stated that accused No.2 and 3 taken him near the scene of offence and shown the two knives which were thrown therein and those knives produced at M.O.2 and 3 have been seized in the presence of CW.7 and 8 who are the panch witnesses. Both panch witnesses have not been examined. Therefore, for recovery of knives, the evidence of P.W.7 alone is available. The statement of P.W.7 about recovery of M.O.2 and 3 is consistent and not shaken in the cross-examination.
SC.No.403/2015 28
29. The P.W.2 has identified the knife at M.O.2. The P.W.4 has identified the knives at M.O.2 and 3. The victim is the best person to speak about the weapon used to assault him. The victim has identified the weapons used by the accused at the time of commission of offence. Therefore, the evidence of P.W.2 and 4 is supporting the evidence of P.W.7 in respect of identity of weapons used by the accused. Based on these evidence on record, I hold that even though the panch witnesses have not been examined for the proof of recovery Panchanama at Ex.P.9, the evidence is sufficient to prove the seizure. Accordingly, I hold that seizure of knives have been proved by the prosecution.
30. The Investigating Officer has stated that after seizure of M.O.1 to 3, he sent those articles to FSL for examination on 30.10.2014 through CW.16. He has also stated that on 02.03.2015 he received the report from FSL along with sample seal. The certificate of examination is at SC.No.403/2015 29 Ex.P.11 and sample seal is at Ex.P.11(a) which are issued by State Forensic Science Laboratory, Madiwala, Bengaluru. In Ex.P.11 it has been opined that the human blood has been detected in M.O.1 to 3 and said blood belong to 'B' Group. The accused during the evidence of P.W.7 not raised any objection for marking of Ex.P.11 and therefore, that document has been received in evidence without any objection. The expert who has issued the certificate has not been examined. Whether without examination of expert, Ex.P.11 can be received in evidence and believed will have to be decided.
31. The report at Ex.P.11 is issued by Scientific Officer, Biology Section, Forensic Science Laboratory, Bengaluru and it has been counter signed by Director, Forensic Science Laboratory, Madiwala, Bengaluru. Therefore, this certificate falls under Section 293(4)(e) of Cr.P.C. Section 293(1) of Cr.P.C. provides that any document purporting to be a report under the hand of a SC.No.403/2015 30 Government scientific expert to whom this Section applies, upon any matter or thing duly submitted to him for examination or analysis and report in the course of any proceedings under the code, may be used as evidence in any inquiry, trial or other proceedings under the code. Therefore, the certificate at Ex.P.11 can be used in evidence without examination of its author. Accordingly, Ex.P.11 is used in evidence. Ex.P.11 supports the case of the prosecution that the blood stains found on shirt of victim produced at M.O.1 tallied with the blood stains found on knives at M.O.2 and 3. Therefore, this certificate is sufficient to hold that M.O.2 and 3 have been used by the accused Nos.1 to 3 to cause injury to P.W.4.
32. It is worth to note here that the accused No.1 engaged his Advocate initially. When his counsel was not appearing, Court appointed Standing Counsel for accused No.1. Thereafter, the accused No.1 on his own engaged another counsel of his choice and continued his Advocate till SC.No.403/2015 31 this date. The counsel for accused No.1 not at all cross- examined any of the witnesses examined by the prosecution. The Standing Counsel appearing for accused Nos.2 and 3 have cross-examined the P.W.1, 2, 4, 6 and 7. The accused No.1 in person cross-examined P.W.4 and denied his act. Such suggestion of accused No.1 has been denied by the P.W.4. Therefore, it is on record that the evidence of P.W.1, 2, 4, 6 and 7 is not challenged by the accused No.1 in accordance with law.
33. After appreciating the oral and documentary evidence in the light of the discussion made above, I hold that the prosecution has proved that the accused Nos.1 to 3 have attempted to commit robbery or dacoity on P.W.4 in order to snatch the cell phone and when he resisted, the accused have caused grievous injuries to pw4 with M.O.2 and 3 which are deadly weapons. The injuries caused to P.W.4 were sufficient to cause death of a person. If the public not gathered and the victim was not taken to the SC.No.403/2015 32 hospital in time, there was possibility of death of P.W.4 from the injuries. The causing of injuries to P.W.4 by accused Nos.1 to 3 was intentional and with knowledge. Therefore, the acts committed by the accused Nos.1 to 3 are sufficient to prove their guilt under Section 398 and 307 of IPC. Accordingly, I answer the above points in the Affirmative and proceed to pass the following:-
ORDER Acting under Section 235 of Cr.P.C., the accused No.1 to 3 are convicted for the offence under Section 398 and Section 307 read with Section 34 of I.P.C.
(Dictated to the Judgment-writer, transcribed by her, corrected, signed and then pronounced by me in the open court on this the 30th day of January 2018).
(B.B. JAKATI) LIX ADDL. C.C. & SESSIONS JUDGE, BANGALORE CITY.
SC.No.403/2015 33 01.02.2018:
ORDER REGARDING SENTENCE
34. The accused No.1 to 3 are produced from JC through VC.
35. The accused No.1 submits that he has got four sisters, one brother, old age mother, wife and 5 year old daughter. He has submitted that his brother and sisters are unmarried and his mother is working as maid.
36. The accused No.2 submitted that his father is no more and he has got blind old aged mother. He is the only member to look after his mother.
37. The accused No.3 submitted that he has got old aged mother and he is the only earning member in the family.
38. On these submissions the accused No.1 to 3 prayed to take lenient view in imposing sentence. The counsel for accused No.1 to 3 are absent. Sri.CV Advocate for GK Advocate who is appearing for SC.No.403/2015 34 accused No.1 is present and submits to take lenient view.
39. The learned Public Prosecutor submitted that the accused No.1 to 3 caused grievous injuries to victim Buraram Chowdary at the time of attempting to commit robbery or dacoity and therefore, accused have to be punished severely.
40. In the present case the accused No.1 to 3 attempted to commit robbery or dacoity on victim Buraram Chowdary. When he tried to escape and refused to give his mobile, the accused have stabbed him with knife and therefore, Buraram Chowdary sustained injuries.
41. Looking to these mitigating and aggravating facts and the submissions made by the accused, I am the opinion that though the offence under section 307 of IPC is punishable with imprisonment for life or imprisonment for term which may extended to 10 years, the accused No.1 to 3 are to be sentenced to imprisonment for 7 years.
42. The minimum sentence prescribed for the offence under section 398 of IPC is imprisonment for 7 SC.No.403/2015 35 years. Therefore, such minimum sentence has to be passed against accused No.1 to 3. Looking to these circumstances, I am the opinion that order has to be passed to run both sentence concurrently. Further the accused No1 to 3 are in JC during the trial and set-off as provided in the section 428 of Cr.P.C. has to be given. With these observations, I proceed to pass the following;
ORDER The accused No.1 to 3 are sentenced to undergo simple imprisonment for 7 years and to pay fine of Rs.2,000/- each, in default shall undergo simple imprisonment for one month for the offence under section 398 of IPC.
Further the accused No.1 to 3are sentenced to undergo simple imprisonment for 7 years and to pay fine of Rs.2,000/- each, in default shall undergo simple imprisonment for one month for the offence under section 307 read with section 34 of IPC.
SC.No.403/2015 36 Both sentence of imprisonment shall run concurrently.
It is ordered to give benefit of set-off under section 428 of Cr.P.C. to the accused No.1 to 3.
M.O.1 to 3 are ordered to be destroyed after the appeal period.
Office is directed to furnish
certified copy of the judgment to the
accused No.1 to 3. Since, the
Advocates on record for the accused
No.1 to 3 are absent, it is ordered to
send the copies of Judgment to the
Superintendent of Central Prison,
Parappana Agrahara, Bengaluru with
a direction to furnish the copy of
Judgment and send the
acknowledgment.
Issue warrant of commitment
accordingly.
(B.B. Jakati)
LIX Addl. C.C. & Sessions Judge,
BANGALORE CITY.
SC.No.403/2015
37
ANNEXURE
1. LIST OF WITNESSES EXAMINED FOR PROSECUTION:
P.W.1 Hiralal
P.W.2 Mangalram Patel
P.W.3 Ramesh
P.W.4 Buraram Chowdary
P.W.5 Marappa
P.W.6 Dr. H.P. Shanthakumar
P.W.7 Gajendra V.
2. LIST OF DOCUMENTS EXHIBITED FOR PROSECUTION:
Ex.P.1 Complaint by P.W.1
Ex.P.1(a) Signature of P.W.1
Ex.P.2 Mahazar
Ex.P.2(a) Signature of P.W.3
Ex.P.3 Statement of P.W.5
Ex.P.4 Wound certificate
Ex.P.4(a) Signature of P.W.6
Ex.P.5 FIR in Cr.No.268/14
Ex.P.5(a) Signature of P.W.7
Ex.P.6 Spot mahazar
Ex.P.6(a) Signature of P.W.7
Ex.P.7 & 8 Statement of A2 and A3
Ex.P.9 Mahazar dated 24.09.2014
Ex.P.9(a) Signature of P.W.7
Ex.P.10 Requisition by P.W.7
Ex.P.11 FSL report
Ex.P.11(a) Sample seal
3. LIST OF WITNESSES EXAMINED & DOCUMENTS EXHIBITED FOR ACCUSED: NIL SC.No.403/2015 38
4. LIST OF DOCUMENTS EXHIBITED FOR ACCUSED :
NIL
5. LIST OF MATERIAL OBJECTS PRODUCED AND GOT MARKED FOR PROSECUTION:
M.O.1 Blood stained shirt
M.O.2 & 3 knives
(B.B. Jakati)
LIX Addl. C.C. & Sessions Judge,
BANGALORE CITY.
SC.No.403/2015
39