High Court Karnataka High Court

The State Of Karnataka By Kudur … vs Murthy & Narasimha Murthy on 6 June, 2008

Karnataka High Court
The State Of Karnataka By Kudur … vs Murthy & Narasimha Murthy on 6 June, 2008
Author: K.Sreedhar Rao Swamy
_1...
EN THE HEGH COURT 0? KARNAEAKA AT BANGALORE
DATED THES THE 6TH DAY OF JENE 2oo3u' '_
PRESENT H "  V
wag HON'BLE MR.JSSTICE K sREa§g§R:RA§ '  

AND 5

THE HON'BLE MR.JUSIICE i_NAfiAYANA,swAMf5 »V

CRIMINAL APPEAL NG}1146t0F:20b1 
BETWEEN 3 A A L

THE STATE 0? Kagfiaréfiéf . ,:_~
ay KUDUR'EQLICE sTA?Ie§,v.;AgPELLANT

{BY SRf.AfififlB=fi N§VALGI¥ATH;mHCGP)

1 MURTHX &,NARAsImHA"MURTHY
S/G»HU$HA1AH;" "
.,35 YEARs=w* '
.a, SUQGANAHALLI'.
' aawegnoag §URAL DISTRICT

' " 2'xSM§fKEMPAMMA

« w:c.HuCHAIAH
58'yEAas
2 SQGGANAHALLI
~BANGALORB RURAL DISTRICT

' RAJASHEKQR
' SXO HUCHAZAH
37 YEARS
SUGGANAHALLI
MAGADE TALUK
BANGALGRE RURRL BESTRICT ..RESPONDENTS

w

(BX SRI K NAGABHUSHANA REDDY & ASSOCEATES)

CRL.A IS §YLED U/S 378(1) CR.?.C. BY
THE 3?? Ffifi THE STATE PRAYENG ?G GRANT LEAVE TO

….3….

the cruelty and harassment given to her for HQH”

payment of the balance amount of Rs.5,Q§5f¥tanea

P.W.s 4 and 5 were consoling the fieceasedfitereeari

with the things and that they Reels gay the mchey

in sue course of time.”_W

2. On 1.5.1993 atl””‘a;:§ag£’aA.._:2.3C””‘p§’Vm. P.W.8,
Ramakrishna of Suegehahaili cdmes to know that a
dead body 4ie,_fleatifis .§e§:py”a’ pond of their

village. The said’Samekrishha alcngwith Marulaiah

and Shreadraiqpes ts the pend and finds that it
is flthe . dead °abed§>, of Narasamma. The said

Ramakrishna icdeea a ccmpiaint before the pclice

alleging hthst~5Narasamma is married to accused

J’g’Negi about a year ago. Since the marriage, she is

‘sfibjected”tcfcruelty and harassment and she was

hct*ipretided food and other amenities. Despite

ad€iee}a.ithe accused did not desist from

u”,¥1nfiicting cruelty” and harassment. Hence stated

‘7,’:§a:’ Narasamma should have committed suicide

‘H’-~uhable to bear the torture. The Tehsiidar has

conducted the inquest. The dead body is subjected
te pcstwmortem examination. The cause sf death is

shown to be asphyxia on account of drowning. In

9

E

__4__

the evidence, P.W;8 turned hostile. P.W.é and

P.W.5 are the parents ef the deceased. eF,W,14,

Jayamma, a neighbour of P.W.4 supporté the teee

of the prosecution to the effecteethet_ the °p

deceased was subjected te cruelty afid hareeement

for nonwgayment of _the 47belence f;emohnt.i<cfg

Rs.5,000/- and that t'1te'""v–t.deceas}e'tiij".=dt;:;i}£g her'

visits to the viliageg"hao" informed" PtW.é and
p..w.5 and as we3.:t"t_;:' the acts of

cruelty.

(D.W;i){–nei§hbout”of~the accused and one Papanna
(D.W.2); also-“heichboer of the accused. Their

evidence is to the effect that the deceased was

‘i’ii#ie§iheppiiy Qith accused Mo.1 and there was no

27.hefe3emehtfehd cruelty. It is aiso the case of

thei defehce witness Jayammai that the deceased

Va eccidehtally fell into the pond and died and that

‘o it is not a case of suicide.

é. The trial Court has found that the
evifience of ?tW.4, P.W.5 and P.W.14 is not

credible since it is not consistent with the

E

….5.._

statement made before the Tahsildar..iVHence

acquitted the accused. The State is in ap@aaiLip

5. On thorough consideration ¢§-¢re”é§1ae§¢e,”»

of P.W.4 and P.W.5, we £ind_ithat ithedxraaaons

given byt the trial Court araw veryKLtri§iaiu*ifiQ

nature. IE1 the statemeatlfiada ix; thé iahsiidar,

9.w.4 and p.w.5 Nhave séétagpfirgarry “stated that
the deceased was ;aub§actQfiV tor cruelty and
harassment_foranog?pay@entVo£_thé dowry amount of

Rs.5,o0Qr4Q The déoaaaad visited their house last

tima”for=GOwriflfaa?§valiahd later her dead body
was fooad in the pdfid.,P.W.€ in the evidence also
states that at tha’time of marriage, the accused

dafiandadx Rs.Z5aQQD/~ dowry and. 10 sovereigns of

‘;gold._ornafiafits. But they have agreed to pay

“_g§,ld;§UOf2l ‘cash and 8 aovereigns of gold

orfiaméats. Gold ornaments and cash of Rs.5,000!*

.iH’~waa paid. The balance of Rs.S,OOOf- was yet to be

iggaid.

6. The trial Court aurmisea that P.W.4 is
oniy a Coolie and that he has no capacity to pay
the dowry. However, we find that the evidence of

P.W.4 is credible and wall corroborated by M.Oa.E

f

-6-
to 6. M.O.1 is Gold Vole, M.O.2 is Avelakki

Chain, M.O.3 is Silver Leg chain, M.O.4 is Toe

Ring, M.O.5 is Nose Stud. ané 24.0.6 is Cxegisqhi

Chain with Thali. The gold ornamehtssVhfedueee_h’

before the Court is identifieeh ash helenqihgh_te

the fieceased. It corroborates, the gvéx:ion”u¢fu

P.W.4 that he has paid 8 sovereigns ef éeid ath

the time of marriaee. Thé’$5?§»§act is net denied
and disputed in the erosseexehihetien. P.W.5 also
stated to _ihei effefifi; fig }¢¢@an§t of dowry and
harassmept fies fiehefiaymént 5: hs.5,000/-. In the

statement hhefeie =the_ Tahsiidar, it is recorded
that dcwty bf Rsgififi/4 was paid. The said writing

a?Dear3 {c befiafi ihadvertent mistake because of

iv, the factxfipat the evidence of P.W.4 categorically

i_:€$tahiishés that 8 sovereigns of gold was given

‘age the hseid jewellery is at M.Os. 1 and 2.

p.w.1éi an independent witness aiso supports the

i”ieese of the grosecution to the effect that the

ieeceased during her Visit to her parents’ house

“stated that the accused are harassing the

deceased and subjecting’ her to crueltyt witheut
giving food for nonwpayment of Rs.5,000/-. P.W.14

aise stated that cash and jeweiiery were given.

_.7__

7. The defence evidence of D.W.1 and D.W.2
aepears to be artificial. Although P.W.§ had
turned hostile, the allegation in ‘thél:_FIR

corroborates the version of P.W.4 andf§{W}S{that_

deceaaed was aubfiected to cruelty and fiataasment;uiK

It is to be notefi that in .the =tig4l tit
allegations of harassment andi firueifiyo ate jaa§§=»
only against Accuaedt NoS;i» and V3{‘ihe£e “is not
allegation against A§CQ§éd’w§y§m In tfiat View of
the matter, it i%VgN fi§f¢el§ ggat Accused No.1

and Accu3ed%tNo.3 tafeglgoiltyf of inflicting

haraesment and oruelty.on the deceased for dowry
and ate iiabie foo pnniahment under Section 498~A:
r/w’34 EPCol “t

Eé; ihe deceased had died by drowning in the

1* oond;oEbe medical report shows that the death is

one to_lae§hyxia on account of drowning. The

V”. contention of the defence is that the death i3

lleaooidental ano not suicidal. Near the bank of the

Tpono, there is {K} material forthcoming to Show

that the deceased had visited the pond for the
bonafide purpose of washing clothes. That apart,

at the bank of the pond, depth will not be too

-3

….8….

gfiéf to enable drowning. In the background of
e_m ._>

harassment and crueltyt established teyitfithe

prosecution, if the death is Caused, it sheuid Eet

necessariiy inferred that.~it4 is ve* ease; bf

suicide. In that View ef Pthe:7matte§;e_the

prosecetion has established the fact ehat it is-i

an unnatural death takes place within a year of
the marxiage. ?he£eferegv “the i_offence under
Section 38458 attracts .eeat’.Aeeused No.1 and
Accused Ne.3§4are7&qeiltyW_ef”~the offence. The
reasons gives bf”the;ttiai Cpfirt are baseiess and
cannet Ee”ae¢e§ted;El

9._ Fox v:§é*.§¢;égéing reasons, we pass the

foilewingxorfieré

fihexegder es acquittal is set aside. Appeal

is a3…1;’c;:,a’e:1V;a~.__i..

Aecaeed No.1 and Accused Nc.3 are convicted

a fier “the offence punishable under Section 498–A

‘7f.:jQq 34 IPC and sentenced to undergo RE for a

iperiod of 2 years and to pay a fine of Rs.5,000/~

each in default to suffer SI for 3 menths.

Accused No.3 and Accused No.3 are also convicted

….9….

for the offence punishable under Section 304~8

IPC and sentenced to undergo R1 for a perinfi of ?

years and to pay’ a fine of Rs.5,000[** néfiif in

default to suffer SI for’ 6 months, IThen;a§cuSefl_b*

are entitled for the banefitV nndé; iSe§tgon”n428

Cr.P.C. The cider passed agfiinét Acdnséd Négéais,

confirmed.

BSC–.