High Court Karnataka High Court

Chennamada Naika S/O … vs State By Saragur Police on 29 July, 2009

Karnataka High Court
Chennamada Naika S/O … vs State By Saragur Police on 29 July, 2009
Author: K.Sreedhar Rao C.R.Kumaraswamy
 

  sgfisém POLICE

 '(}3&*T'%;3Rr'§é;'Mi_. ifikawaz, ADDL. SPF)

IN THE HIGH COURT cm KARNATAKA, BANGALORE
DATED T1413 THE 2913 DAY OF JULY, 2009 A 
PRESENT L M  '
THE H()N'BLE MR. JUSTICE K:SREED%§49. l§:R$€i::  3
AND   Av ' H  
THE HOIWBLE MR. .;Us*m:g. c.I§;---   
crm. NO.  2006"     H
BE'I'WEEN:- 5  '   

CHENNAMADA NAIKA,  H

s/0. PU'I'I'AMAD_ANAIKA',
CONVICI' NO. 314313-, 

CENTRAL PR:S{}N, ij '  "
MYSORE.     '

 4. .V    APPELLANT
{BY SR1 P."PRASAIn!N}i KIJEr'.AR AMICUS CURIAE)

RESPONEENT

 Tr%;1s%%%cii1éL.A. IS FILED PREFERRED BY THE ABOVE

  CONVECEIAPPELLANT/ACCUSED AGAINSI' THE
~?,"---.V'"..J.UI)GMENT m'.30.9.a5 PASSED BY THE 9.0., FTC-I,
QMYSQRE, IN ss.c.rzo.?2?e;o1 - CONVICTING THE
 APPELLANT/ACCSSED 3201; THE OFFENCE PUNISHABLE
_  u',Is.3o2 OF IPC AND SENTENCING HIM T0 UNDERGO 12.3.
  .,,F€)R LIFE AND TO f'AY A mag 09 RS.20G0/- IN DEFAULT,

R1. FOR 2 MONTHS FOR THE OFFENCE PUNISHABLE

'' U/3.302 op' IPC. THE APPELLANT/ACCUSED/CONVICII'

PRAYS THAT THE ABOVE ORDER MAY BE SET ASIDE.



This appeal is coming on for hearing this .--day,
BREED!-[AR RAG, J., delivered the foilowings  

JUDGMENT

The case: of the pmsecution is thfiltfy: S_Iu{_*-. ‘

Maludevamma is the Wife of the detgfiaséfiii

is the brother of tht: accused,» The acgfised L’

with the deceased had two éafighmm One
daughier was married ma éthfir two
childrma were young in age. v ‘i§?s¥$;_’_.suspecfing the

fidelity of his frequently

statingighat sfié}V’bas_:V;i1}i¢i’%.Elationship with other man.

I 2. ‘« advised the accused not to
susgggéct the {hat the deceased is a woman of
. ‘}’hc«tH;1H§”;,;<«3eascd unable in bear the torture and
the company of the accused and she
% _ her mother for some time. The degcased
'bamt: back Eiuliguppa village (husba3:x£i's nafive
She was residing separately along with the chikimn.
20.6.2001 around 4.30 pm. sen of E-'W7 came ané

inforzned PW'? that the accused has severeiy asgauitcd the

4/

éeceased. The PW'? immediately rushed to the spat,

the deceased lying with injuries. On enquiry

informed that, her husband has asséiilted «'}:1§.:r. V

was shifts' d to the hospital. The ~.

injuries in the hospital. the ‘V

police on the same day ;at..9.3Qp.– fépart-éiscbses
that the death is of shock and
hemorrhage as a_::”esuIt:’0″f’ The death
is a homicidal for committing
an ofi”cn <:_té

J' of the accused and has

}odgcd_ a S ffiiét police. PW? claims that the

= ._T§Il!5,l_CI€ declaration that tbs accused has

<':a1:1ASed._ PW4 and PW8 are the neighboars of the

"&I;hja=i;i'VE:vide:nce discloses that around 4.30 pm.

thég Qéere fetching water fmm the public tap they

V' cries from the house of the deceased, they went

dcceaged on enquizy told that the accused has

T " ériafised {ha injuries. PW 4 and PW8 also speak to the motive:

V that there used to be frequent quarrels between the accuseci

4/

and the deceased since the aceusmd had suspected the

fidelity -of the accused.

4. PW’? in the evidence has turned 3

not support the prosecution case regauiing

declaration made by the deceased to’

the basis of the alone evidence of

the accused for an offence 11/hxs

5. Counsel for the appeiitfit sttenuotisiy. submitted

that there is absolutelyttétiiet’Actediizfie against the

aeeuseg. The tiieeieses that when h1m’ self
and PW’?-.Went were present. PW2 does not

speak afiytfiing .abve”u_ttfl’._:e dying decimation. The theory

_ of preeeeution t1ta1i.t3;e__d.eceased has made dying declaration

ie belied by the evidence of PW2. Hence,

§”rg:1’L«d.Af<5r

. 'thorough consideration of the evidence, we

151:-d,etthat"'the evidence of PW.4 and PW8 is natural and

They are the immediate neighbours of the deceased.

"Their evidence discloses that immediately on hearing the

" Vexies they go to the scene, they found the accused running

4/

deceased lying injured. The deceased requested water. They
gave water to the deceased. On enqujxy the deceased

informed that the accused has caused the iI1jlJ1'iCS..' "The

evidence of these witnesses clinchingly estab'1isifie$'

complicity of the accused with the oflence. n..I

also corroborates the versian that the"d;eath_

case of the prosecution that the
deceased had illicit m1a::§r.shi;;$ 'I'heAaoc1 Jsed in

a gave state of quarrel caused
the deéith " of V of the suspected illicit
nel.atio_nshiij."~«.. the circumsmnoes, woujd he

< 9Afi"e33.ee'u,i..s9.A304 –Part 1 {PC and not 11/ 3 302 IPC.

View the appeal is allowed in part. The

0.3.. is altered to 304" Part 1 IPC. The accused

the date of anest on 22.6.2001. The accusaw.
detention almost for a period of 8 years. The

period of detention is imposed as sentence of

Ar

7. With regard to the ofi1e:1ee,A

imprisonment. The accused is deemed to have

sentence.

The accused is directed to

required ti) be detained in aay»Tnth.cr

Sd/-‘
JUDGE