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 13, Cited by 0]

Karnataka High Court

State Of Karnataka vs Vishwanatha on 11 January, 2013

Bench: K.L.Manjunath, H.S.Kempanna

                           -1-

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

    DATED THIS THE 11TH DAY OF JANUARY, 2013

                         PRESENT

    THE HON'BLE MR. JUSTICE K.L. MANJUNATH
                           AND
       THE HON'BLE MR. JUSTICE H.S.KEMPANNA

          CRIMINAL APPEAL NO.1137 OF 2007

BETWEEN:

STATE OF KARNATAKA
THROUGH POLICE INSPECTOR (H&B) C.O.D.
BANGALORE.                            ...APPELLANT

(By Sri P.M.Nawaz, Addl. SPP)

AND:

1. VISHWANATHA
S/o PANDU MUGERA,
R/at KATIPALLA, 3RD BLOCK,
SURATHKAL, MANGALORE.

2. GOPALA @ GOPAL KUMAR,
S/o PADMANABHA KULAR,
R/at SITE No.33, HOUSE No.4/40A,
4TH BLOCK, KATIPALLA,
KRISHNAPURA.

3. RAVI BHANDARY @ RAVINDRA
BHANDARY, S/o SRINIVAS BHANDARY,
SITE No.175, D.No.5/151, 5TH BLOCK,
KATIPALLA, SURATHKAL.
                         -2-

4. GOPALA @ GOPALA DEVADIGA
S/o SESHA DEVADIGA,
SITE No.228, D.No.5/68,
NEAR ASHA MILL, 5TH BLOCK,
KATIPALLA, SURATHKAL.

5. DOMBA @ ANNA DEVADIGA @
ANNU MAISTRY, S/o SESHA DEVADIGA,
R/at SITE No.228, D.No.5/68,
NEAR ASHA MILL, 5TH BLOCK,
KATIPALLA, SURATHKAL.

6. ASHOK KUMAR, S/o SUNDARA MASTRI,
R/at SITE No.254, 5TH BLOCK,
KATIPALLA, SURATHKAL.

7. RAVINDRA ACHARY, S/o SADASHIVA
ACHARY, NEAR YUVAKA MANDALA,
SITE No.123, D.No.5/183,
5TH BLOCK, KATIPALLA, SURATHKAL.

8. ASHOK KUMAR SHETTY @ ASHOK,
S/o NARAYANA SHETTY, R/at D.No.5-30,
5TH BLOCK, KATIPALLA,
KRISHNAPURA, SURATHKAL.

9. VASANTHA @ VAMANA, RESIDING AT
SITE No.38, D.No.8A/34, 8TH BLOCK,
KATIPALLA, SURATHKAL.

10. GIRISH @ KITTI, S/o MAHABALA
MOOLYA, SRIDEVI ELECTRICALS,
4TH BLOCK, KATIPALY, SURATHKAL TOWN.

11. LAXMANA S/o PUSHPA,
AGED 25 YEARS,
R/at 4TH BLOCK, KATIPALLA,
SURATHKAL.

12. HARISHA, S/o PONKRA, RESIDING
                            -3-

NEAR ZILLA PANCHAYAT PRIMARY
SCHOOL, SITE No.215, D.No.5.11.69,
5TH BLOCK, KATIPALLA, SURATHKAL.

13. THILAKA @ THILAKNATH
S/o VALAYUDHAN NAYAR,
R/at SITE No.309, D.No.5/240,
5TH BLOCK, KATIPALLA, SURATHKAL.

14. ANIL @ ANIL KUMAR,
S/o SESHAPPA, BANGERA,
SITE No.50, D.No.4/152, 4TH BLOCK,
KATIPALLA, SURATHKAL.

15. SADA @ SADANANDA,
S/o KARUNAKARA, RESIDING NEAR
VISHWANATHA TEMPLE,
7TH BLOCK, KATIPALLA.

16. SUDHAKAR BOLKANJE,
S/o LAXMANA MOOLYA,
RESIDING AT 4TH BLOCK,
KATIPALLA, SURATHKAL.

17. RAVI @ JAYANNA, RESIDING AT
SITE No.657, D.No.3/223,
3RD BLOCK, KATIPALLA,
SURATHKAL.                               ...RESPONDENTS

(By Sri C.H.Jadav, Sr. Adv. For Dharmashree Assts. For
R1 to R4 and for R6 to R17)

      THIS APPEAL IS FILED UNDER SECTION 378 (1) & (3)
Cr.P.C BY THE STATE P.P. FOR THE STATE PRAYING THAT
THIS HON'BLE COURT MAY BE PLEASED TO GRANT
LEAVE TO FILE AN APPEAL AGAINST THE JUDGMENT
DT.6.3.2007 IN S.C.Nos.37/2001 & 19/2002 ON THE FILE
OF THE S.J. D.K., MANGALORE - ACQUITTING THE
RESPONDENT/ACCUSED FOR THE OFFENCE P/U/S 143,
                              -4-

147, 148, 447, 448, 427, 326, 302, R/W SEC. 149 OF IPC
AND ALSO SEC.114 OF IPC.

      THIS APPEAL COMING ON FOR HEARING THIS DAY,
H.S.KEMPANNA J., DELIVERED THE FOLLOWING:

                        JUDGMENT

The State in this appeal has challenged the legality and correctness of the judgment and order dated 06.03.2007 passed in S.C.Nos.37/2001 and 19/2002 by the I Addl. Sessions Judge, D.K.Mangalore, 0acquitting the respondents-accused of the offences punishable under Sections 143, 147, 148, 447, 448, 427, 326, 302 read with Section 149 of IPC and under Section 114 of IPC.

2. The brief facts of the case are:

The respondents-accused were tried on the charges for the offences punishable under Sections 143, 147, 148, 447, 448, 427, 326 r/w 149 IPC, 302 r/w 149 IPC and Section 114 of IPC. It is alleged that on

03.01.1999 at about 12 noon, all the accused persons -5- along with the absconding accused No.12 had formed themselves into an unlawful assembly armed with deadly weapons like talwar, iron rod, clubs etc., the common object of which was to commit murder of the family members of PW2 Zohara and in furtherance of the common object of the said assembly, they trespassed into the house of PW2 situated at 8A Block, Krishnapura, Katipalla situated within the jurisdiction of Suratkal police Station assaulted the deceased Zakir Hussain, S/o Smt. Zohara - PW2 committed his murder and also assaulted PW2 with weapons with which they were armed caused grievous injuries to her and also damage to the house of PW2 and further they committed the said offences at the instigation of accused No.4 and thereby committed the aforementioned offences.

It is the case of the prosecution that PW1, PW5, the deceased Zakir Hussain and PW3 Kum.Rehemath -6- are the sons and daughter of PW2 Smt.Zohara. They were all residing in a house situated at Block No.8A, Krishnapura Village, Katipalla in Suratkal. All the accused are also residents of Krishnapura and Suratkal. The accused, PWs.1, 2, 3 and 5 are known to each other as they are all residing in the same vicinity as aforesaid.

It is the case of the prosecution that on 27.12.1998 there were communal disturbances between Hindus and Muslims in Suratkal area including Krishnapura where PWs.1, 2, 3, 5 and 7 are residing. In connection with the said communal disturbances, curfew had been clamped in Surakal area including Krishnapura. On 03.01.1999 curfew had been relaxed. PWs.1, 2, 3 and 5 on account of the communal disturbances which had commenced on 27.12.1998, in order to safeguard themselves had gone and hidden in a nearby Nursery Farm. Since curfew was relaxed on 03.01.1999, all these persons i.e., PWs.1, 2, 3 and 5 -7- came to their house situated at Krishnapura. At that point of time, according to the prosecution they had forgotten to bring back all the articles which they had carried to the Nursery where they had stayed from 27.12.1998. Therefore, PW1 and his another brother PW5 went back to the Nursery to bring those articles which they had left in the Nursery. At that point of time, the deceased Zakir Hussain, PW2 his mother and PW3-daughter of PW2 were in the house. At about 12 noon that day, as per the case of the prosecution, a mob comprising of about 40-50 persons, which included these accused persons, having formed themselves into an unlawful assembly armed with deadly weapons came near the house of PW2. Thereafter the accused in furtherance of the common object of their unlawful assembly which was to murder the family members of PW2 attacked on the house of PW2, trespassed into the house and thereafter they first assaulted the deceased Zakir Hussain with weapons which they had carried. -8- Seeing the assault made on the deceased Zakir Hussain, when PW2 went to his rescue, she was also assaulted by the accused on her head with iron rod and uli (an instrument used by carpenter). On account of the assault made, both the deceased and PW2 sustained severe injuries on their persons. PW3 i.e., daughter of PW2 who was also in the house, on seeing the mob attacking their house hid herself beneath the cot and thereby she escaped from being assaulted at the hands of the accused and the mob which had attacked their house. It is also the case of the prosecution, in the meantime, PWs.1 and 5 who had gone to the Nursery to bring back the articles that they had left while they were near their house on seeing the mob attacking their house hid themselves behind a bush and saw the accused attacking their house, breaking open and entering into their house. After the accused assaulted the deceased and PW2 they left the said place. Thereafter PWs.1 and 5 came to the house. They -9- noticed the deceased Zakir Hussain lying in a pool of blood and their mother PW2 with a head injury. In the meantime, the police who were on patrol had come with a vehicle near the house of PW2. PW1 thereafter with the assistance of the said police and some local people removed the two injured including the deceased to Padmavathi Hospital at Suratkal which is near their house. At the said hospital, on the advise of the Medical Officers, the deceased was immediately removed to Unity Health Complex, Mangalore, where the deceased was first seen and examined by PW15. PW2 who had been taken to Padmavathi Hospital was first examined by PW18, Medical Officer. Thereafter, she was examined by PW17. The said Doctors have issued the wound certificate in respect of PW2 as per Exs.P18 and P19.

It is further the case of the prosecution, while PW1 was at Padmavathi Hospital, PW19 ASI on knowing

- 10 -

about occurrence came to the said Hospital and there he recorded the first information Ex.P1 of PW1 and on the basis of the same, registered a case in Crime No.26/1999 for the offences under Section 307 and other allied offences and issued FIR as per Ex.P20 to the jurisdictional Magistrate. Thereafter he handed over further investigation of the case to PW20 PSI of Suratkal Police Station. PW20 who took over the investigation proceeded to the scene of occurrence and their he drew up spot panchanama as per Ex.P2 in the presence of panchas PW.6 and others. At the time of Ex.P2 he seized M.Os.4, 6, 7 and 11. Thereafter PW20 recorded the statement of PWs.3 and 5 and further statement of PW1. He also took steps to trace the culprits in the case. In the meantime, the deceased Zakir Hussain who was undergoing treatment at Unity Health Complex succumbed to the injuries sustained on 10.01.1999. An intimation to that effect was sent to the jurisdictional police i.e., Suratkal Police Station. On receipt of the said

- 11 -

intimation, PW20 PSI submitted an additional report to the jurisdictional Magistrate requesting to add Section 302 in the case which he had registered earlier. Thereafter he made efforts to lay his hands on other witnesses who had seen the occurrence and also to apprehend the accused involved in the case. After the death of the deceased on the directions of PW.20, PW21- PSI held inquest over the body of the deceased as per ExP6 and drew up inquest panchanama as per Ex.P6 in the presence of the panch PW4. Thereafter PW20 also got the body subjected to post mortem examination at the hands of PW16 Medical Officer, who conducted autopsy over the body of the deceased and issued the Post Mortem report as Ex.P17 of the deceased Zakir Hussain. Thereafter PW20 handed over further investigation of the case on the orders of superior to PW22-CPI of COD.

- 12 -

PW22 on taking over the investigation recorded the statements of PW2, 3 and 5 and further statement of PW1 and continued the investigation. He also recorded the statements of other witnesses examined by the prosecution in the case and the witnesses cited in the chargesheet. After the arrest of the accused he also seized M.Os.10, 8 and 9 at the instance of accused Nos.3, 5 and 6 under the Mahazar Exs.P7 to P9 in the presence of the panch PW8 and another.

In the meantime, he had forwarded the seized articles in the case for subjecting them to chemical examination to FSL, Mangalore. As accused Nos.1, 10, 11, 13, 16 and 18 were not traced including accused No.12 he submitted final report as against accused Nos.2 to 9, 14, 15, 17 and 19 showing the other accused indicated above as absconding in the case. Subsequently accused Nos.1, 10, 11, 13, 16 and 18 surrendered before the police in pursuance of the

- 13 -

anticipatory bail order that had been granted in their favour and accordingly they were arrested and released on bail. Later they appeared before the Jurisdictional Magistrate who in turn committed their case also to the Court of Sessions, which in turn on receipt of the records secured the presence of the accused, framed charges against them as aforesaid to which they pleaded not guilty but claim to be tried.

3. The prosecution in support of its case in all examined PWs.1 to 22, got marked Exs.P1 to P27 and M.Os.1 to 11. The accused during the course of examination of the prosecution witnesses got marked Exs.D1 to D17. Thereafter the accused were called upon to enter on their defence and lead any evidence that they may have in support of their case. In response to the same, the accused examined DWs.1 to 3 and close their side. Total denial of the prosecution case is the defence of the accused.

- 14 -

4. The Trial Court on considering the oral and documentary evidence on record came to the conclusion that the prosecution has failed to establish all the charges leveled against the accused and accordingly by its judgment and order dated 06.03.2007 acquitted all the respondents-accused in the case.

The State being aggrieved by the judgment and order of acquittal is in appeal before this Court.

5. Sri P.M.Nawaz, learned Addl. SPP assailing the impugned judgment and order contended, the trial Judge, without appreciating the evidence of PWs.1, 2, 3 and 5 among whom PW2 is an injured eye witness and also the mother of the deceased, has come to an erroneous conclusion in holding that the prosecution has failed to establish the charge leveled against the accused. He further submitted that evidence of PWs.1 and 5 reveals that they have seen the accused trespassing into the house of PW.2 and attacking the

- 15 -

deceased and PW2 who were admittedly in the house. He further contended, the evidence of PW2 is further corroborated from the evidence of PW15 who has first treated the deceased and the evidence of PWs.17 and 18 who have treated PW2. The learned Trial Judge without considering their evidence which is corroborated with each other, has brushed aside the same and has acquitted the accused which cannot be sustained.

6. The learned Addl. SPP further contended the evidence of the injured eye-witness is corroborated by the evidence of the Medical Officers with regard to the actual assault made on the deceased and PW2. There is no contradiction between the direct testimony and that of the medical evidence. Despite the same, the trial Judge has come to an erroneous conclusion in holding that direct testimony is in conflict with the medical evidence and therefore no reliance can be placed on their testimonies. He further contended, the alleged

- 16 -

recovery that has been made at the instance of accused Nos.3, 5 and 6 has been disbelieved as the panch witness has turned hostile, without assigning any reasons to discard the evidence of PW22 who has recovered the weapons at their instance, which according to the prosecution has been used by the accused. He further contended the evidence of the eye witnesses more particularly that of PWs.1, 2, 3 and 5 being consistent and cogent and as there is no reason whatsoever to brush aside their testimonies, the impugned judgment and order of the trial Judge cannot be sustained, it be set aside and the accused be punished in accordance with law.

7. Per contra, Sri C.H.Jadhav, learned Senior Counsel appearing for the respondents-accused supporting the impugned judgment and order contended there is no corroboration to the ocular testimony of PW2 from any independent quarters. The

- 17 -

testimony of PW2 is also in direct conflict with the medical evidence on record. He further contended the evidence on record reveals, more particularly that of PWs.1, 2 and 5, a mob had attacked on the house of PW2. Their evidence does not reveal that any of these accused were present in that mob and they had attacked the house of PW2 and in turn PW2 and the deceased as projected by the prosecution. He further contended Ex.P1 the first information which has been lodged by PW1 does not reveal the names of any of the accused. However, though the name of accused No.1 is taken out, it is mentioned as he is the suspect in the alleged crime.

8. Admittedly, a mob had attacked on the house of PW2. The evidence on record reveals that all the accused and the prosecution witnesses more particularly PWs.1, 2, 3 and 5 are also residing in Krishnapura within close vicinity to each other and they

- 18 -

are known to each other. If according to the prosecution and these witnesses, the accused had attacked the house of PW2 and had also assaulted PW2 and the deceased inside the house, PW2 would not have failed to take out the names of the accused being the assailants of the deceased and herself. Likewise, PWs.1 and 5 who claimed to have witnessed the occurrence from at a distance does not say in their evidence that it was the accused who had attacked their house and Ex.P1 is also silent in respect of the same. In sum and substance, he contended as the direct testimony of PW2 and also the other testimony of PWs.1, 3 and 5 does not corroborate with each other and as the same is also in direct conflict with the medical evidence, the learned trial Judge has committed no error in coming to the conclusion that the prosecution has failed to establish the charge. He also further contended that insofar as the recovery of M.Os.6, 10, 8 and 9 at the instance of accused Nos.3, 5 and 6 also does not commend any

- 19 -

acceptability in view of the ocular testimony that is on record and as the panch witness to the recovery have turned hostile to the prosecution. He also further contended the evidence on record reveals that accused No.4 was in the hospital at or about the time the deceased and PW2 were brought to Padmavathi Hospital, that is fortified from the evidence DW3. His evidence has not been shaken in his cross-examination. It is also fortified from the evidence of PW1 who admits in his cross-examination that he saw accused No.4 in the Hospital while he was with his mother at Padmavathi Hospital. That goes to show that accused No.4 in the case has been falsely implicated in the case. Taking from any angle, he submits that the evidence pressed into service by the prosecution both ocular and other evidence of recovery does not inspire confidence to place any reliance and therefore, the trial Judge rejecting their evidence has come to the right conclusion in holding that the prosecution has failed to establish

- 20 -

the charge and in turn the impugned judgment and order does not suffer from any illegality or infirmity calling for interference and therefore the appeal be dismissed.

9. In the light of the submissions made, evidence and the documents on record, the points that arise for our consideration are:

     (i)     Whether        the       prosecution        has
              established that the deceased Zakir
              Hussain       has   died    an     homicidal
              death?

     (ii)    Whether PW2 Zohara had sustained
              injuries on her person ?

(iii) Whether the accused are responsible for the homicidal death of the deceased Zakir Hussain and causing injuries to PW2 ?


     (iv)    Whether the impugned judgment and
              order    of   acquittal    calls    for    any
              interference?
                           - 21 -

10. The deceased Zakir Hussain having died an homicidal death is amply established from the evidence of PW16 the Medical Officer, who has conducted autopsy on him on 10.01.1999 and has issued Post Mortem report Ex.P17. A perusal of the evidence of PW16 reveals that at the time of the Post Mortem examination he has noticed the following external and internal injuries:

1. Antero posteriorly placed ½" sutured wound on the right frontal region 1/2" above hair line.
2. Antero posteriorly placed 2" long sutured wound right temporal region 5" above right ear.
3. Antero posteriorly placed 3" long sutured wound on the posterior aspect of vertex.
4. Transversely placed 2" long sutured wound on the left temporal region of scalp.
5. 1.1/2" long sutured wound on the right occipital region of scalp 2.1/2" lateral to mid line.
6. 1.1/2" long sutured wound on the occipital region on the midline.

- 22 -

7. Subcutaneous haemotoma left upper eyelid measuring 1/2".

8. All the above injuries are associated with oedema of the scalp and face.

9. Multiple contusions on the right arm posterior aspect of right elbow, forearm at its middle of varying sizes.

10. Dressed wound on the right hand.

11. Transversely placed 1.1/2" sutured wound on the right palmer aspect of hand at its middle.

12. Sutured wound on the dorsal aspect of right middle finger at its base.

13. Crushed injuries of the tip of right middle finger.

14. 1/2" long sutured wound over right ring finger on the dorsal aspect of the base.

15. 5" long sutured semicircular wound on the left leg of lateral aspect of leg.

16. 10" x 3" incised wound on the medial aspect of right leg exposing medial compartment muscles which are pale.

17. 8" x 2" incised wounds on the right leg exposing lateral compartment muscles.

18. 3 incised injuries on the right poplited region separated by thin rim of blackish skin underlying muscles arrested partially cut and blackish brown in color.

- 23 -

19. 1.1/2" x 1" abrasion over the middle of posterior aspect of middle of right leg.

20. Skin deep incised wound on the left plantar aspect of foot obliquely placed 3" long blackish discoloration.

21. Blackish discoloration of anterior aspect of right foot.

11. PW16 is of the opinion that the death was due to shock as a result of multiple injuries and injury to the brain. This evidence of PW16 has not been seriously challenged in the cross-examination. On the other hand, the deceased having died on account of the injuries sustained is not disputed before us. Further, PW.21 who has conducted inquest over the body of the deceased has stated in his evidence that at the time of inquest he noticed the injuries on the body of the deceased as reflected in the Post Mortem report Ex.P17 issued by PW16. PW4 panch for Ex.P6-inquest report has supported the testimony of PW21. These two witnesses having noticed the injuries on the body of the

- 24 -

deceased is also not seriously disputed by the Counsel for the accused. On the other hand, the Counsel for the respondents-accused has also not disputed before us the homicidal death of the deceased. Therefore, in the light of the aforementioned evidence which we have adverted to above, we have no hesitation to hold that the deceased Zakir Hussain has died an homicidal death and the prosecution has established the same.

12. PW2 in her evidence has claimed that she has sustained injuries on her head. She has been treated at Padmavathi Hospital by PWs.17 and 18. Their evidence reveal that PW2 had sustained injuries on her person as reflected in the wound certificate Exs.P18 and 19 issued by them. PW2 having sustained injuries on her person is also not seriously disputed in the case. What is disputed to is the said injuries having been caused by the accused in the case. In view of the testimony of PW2 which is also corroborated with the evidence of

- 25 -

PWs.17 and 18 and that of the evidence of PW1 who is none other than the son of PW2, in the circumstances, we have no hesitation to hold that the prosecution has established PW2 has sustained injuries on her person as noticed by PWs.17 and 18 the two Medical Officers.

13. The prosecution in order to establish that the accused are responsible for the homicidal death of the deceased and also causing grievous injury to PW2 and trespassed into the house of PW2 and caused damages to the house of PW2, has relied upon the evidence of only PWs.1, 2, 3 and 5. It is undisputed that PWs.1, 3 and 5 are children of PW.2. Therefore they are interested and partisan witnesses. It is settled position that merely because the witnesses are interested and are partisan, their evidence cannot be brushed aside solely on that ground. On the other hand, their evidence will have to subjected to close scrutiny before placing any reliance on their testimony. If that is so, we

- 26 -

have to find out whether there is any corroboration to their testimonies from any independent quarters. Bearing this in mind, we would examine their evidence on record. PW1 is the complainant in the case. He has filed his complaint Ex.P1 before PW19 on the day of occurrence at Padmavathi Hospital. In Ex.P1 he has stated that a mob had attacked their house and his brother and mother were assaulted inside the house. He has further stated that he suspects accused No.1 to be the culprit in the case. He is not definite about the participation of accused No.1. On the other hand a perusal of Ex.P1 discloses a mob had attacked on the house of PW2 and that mob had not only trespassed into the house, but also damaged their house and had assaulted the deceased and PW2 which had resulted injuries on them due to which, the deceased succumbed to the injuries sustained on 10.01.1999 while undergoing treatment at Unity Health Complex, Mangalore.

- 27 -

14. PW1 in his evidence has categorically admitted that he has not stated before the police at the earliest point of time that is in his statement recorded by PW20 that they had gone and stayed in the Nursery for two days prior to the occurrence of this incident. He has also not stated that he saw the occurrence i.e, the mob attacking their house on the date of occurrence by hiding behind a bush. In the light of this, it is difficult to accept the testimony of PW1. Further it is not the case of the prosecution that PW1 was inside the house and he had seen the actual assault made on the deceased and PW2.

15. The only evidence with regard to the actual attack of PW2 and deceased is that of only PW2 and PW3 though was inside the house, she had hidden beneath a cot. She has not witnessed the occurrence which took place inside the house. Though the first information has been lodged by PW1 before PW19 on

- 28 -

03.01.1999 at about 3.00 p.m. has reached the Judicial Magistrate on 04.01.1999 at about 12.30 p.m. Therefore, it automatically goes to show, in view of the admitted fact that there was communal clash between two groups which had taken place since 27.12.1998, much water must have flown under the bridge and that FIR also does not disclose the accused as culprits. The evidence of PW1 does not in any way help the prosecution to connect the accused with the alleged offences.

16. Coming to the evidence of PW3 who is the other eye witness, according to the prosecution, she is none other than the daughter of PW2 and sister of the deceased and PWs.1 and 5. According to her she had taken shelter underneath the cot. She has not seen as to the actual occurrence which took place before the accused entered the house or after the accused entered the house and attacked the deceased and PW2.

- 29 -

Therefore, her evidence is also of no avail in any manner to the prosecution. Apart from this, her statement is recorded by PW20 on 03.01.1999 the day of the occurrence itself and in her statement she has not come up with the version of the accused attacking their house and assaulting either the deceased or PW2.

17. About the latter statement recorded by PW22 the Investigating Officer after he took over investigation on 21.01.1999 would go a long way to place any reliance on her testimony. Insofar as PW5 is concerned admittedly he was not in the house at the time occurrence took place. He was with his brother PW1 hiding behind a bush. His evidence does not corroborate the testimony of his brother PW1. As already pointed out, a mob had attacked the house of PW2 and that mob after entering into the house had attacked and assaulted PW2 and the deceased. His name does not find a place in the FIR. As already

- 30 -

pointed out his testimony does not corroborate with that of either PWs.1, 2 or 3. Further his testimony is also in direct conflict with the medical evidence on record. Therefore, no reliance can be placed on his testimony also.

18. The last but not the least is the evidence of PW2 the mother of the deceased. Admittedly, she is an injured eye witness. It is settled position that an injured will not exculpate her assailant. But in this case PW2 claims that she was assaulted on the head by accused Nos.3, 7 and 17 with iron rod and accused No.14 with a uli, that is an instrument used by a carpenter. She has taken treatment at Padmavathi Hospital at the hands of PWs.17 and 18. They have issued wound certificate as per Ex.P18 and 19 in respect of PW2. The testimony of PW.18 reveals that she has also been treated by PW15 at Unity Health Complex, Mangalore. The evidence of PW15 reveals that

- 31 -

she has sustained fracture to her right arm. She herself does not claim any of the accused had assaulted her with a weapon on her head. On the other hand, she claims that she had been assaulted with iron rod and uli, a sharp cutting weapon on her head. The evidence of PW18 who has examined her does not reveal that she had sustained any incised wound on her head. In the light of this, as her evidence is in direct conflict with medical evidence, it does not commend any acceptability. Further, insofar as the assault made on the deceased, she claims that the deceased was assaulted by accused No.1, 4, 6, 8, 16 with talwars and accused No.13 with iron rod. She does not attribute any overtact to any of the other accused in the case. This evidence of PW2 cannot be also be believed because the material on record reveals mob had attacked her house on that day. Her statement has been recorded by PW.20 Investigating Officer on the very day of the occurrence i.e., on 03.01.1999. In that

- 32 -

statement, she does not take out these accused persons either as the assailants of the deceased or her assailants. She comes out with a version only before PW22 the Investigating Officer after he has taken over investigation on 21.01.1999, about 18 days after the occurrence. As already pointed out, the evidence on record reveals there were communal clashes between Hindus and Muslims. In the said communal clashes, which had commenced on 27.12.1998, two of the Hindus had died and in this occurrence which has taken place on 03.01.1999, the deceased Zakir Hussain belonging to Muslim community has died. The evidence of PWs.1, 2, 3 and 5 as already pointed out reveals that a mob had attacked their house. If a mob had attacked their house and as her evidence does not reveal the accused as the culprits and as they have not taken out their names at the earliest point of time examined by PW20 on 03.01.1999 and further as the evidence of PW2 is in direct conflict with the medical evidence which is on record, it does not inspire confidence to place any reliance on her testimony.

- 33 -

19. The other evidence on record is only that of the panch witnesses for various mahazars. Insofar as the recovery of M.Os.10, 8 and 9 on the instance of accused Nos.3, 5 and 6 is concerned, no weapons have been seized which have been wielded according to PW2 by other accused in the case. As the recovery is also belated one, after investigation has been taken over by PW22 and in the light of direct conflict between the medical evidence and ocular testimony, the recovery of the weapons at the instance of these accused persons namely accused Nos.3, 5 and 6 also does not in any way further the case of the prosecution pointing towards the guilt of the accused. Taken from any angle, we are of the view in the background in which the occurrence has taken place on account of the communal clash and a mob had attacked on the house of the deceased, it is difficult to hold that the accused are the culprits in the case who had attacked on the house of PW2, trespassed into their house and damaged the house and also assaulted both PW2 and

- 34 -

deceased causing severe injuries, which resulted in the death of the deceased.

20. Accordingly, we are of the view that the evidence of these witnesses pressed into service does not commend acceptability and the trial Judge, in our view, appreciating the said material on record has come to the right conclusion in holding that the prosecution has failed to establish the charge leveled against the accused. Therefore, in our view, the impugned judgment and order of the trial Judge, taken from any angle does not suffer from any infirmity or illegality calling for interference in this appeal. Accordingly, we do not find any merit in this appeal and it is dismissed.

Sd/-

JUDGE Sd/-

JUDGE JT/-