High Court Karnataka High Court

Munishamappa @ Venkatesh S/O … vs State Of Karnataka on 31 August, 2009

Karnataka High Court
Munishamappa @ Venkatesh S/O … vs State Of Karnataka on 31 August, 2009
Author: Arali Nagaraj
  Sri : G.  Gaoiiihgappa, Advocate)

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 318? DAY OF AUGUST, 

BEFORE

THE HON'BLE MR. JUs31cEAAV'ARAL1--1v'm§g;RA;i  "  

BETVVEEN2
I Munishamappa @ Venkafte;sh S/o Anjinsippa  
Aged about 35 years L' b _  ._  
12/ at Bijjavara . .
Vijayapura Hob1i.__ ~ --_
Devanaha1liTa1uk VA   
Banga1oreRura1 Dietrietv __ Va

Aged «abouitl._58 y-3:41:51" 
R/at B1'}javara"* »  jj '
Vi3_ayap1j:-a1--:1Hgb15__"  ' "
1 VDevar1aba11i 3Ta1L_1k ._ '
Bangalore Ruml Deistrficfi  

2 Lakshniaiiifiia W/0   'V V.

3 Muniyappa 18/ o Anj'inappa, 
Aged about 38~ye'arsV " 
R/atE§i1]'avara  

 ' * Vijay£;p~u;a;A Hobli '  aaaaa ~ "
 De'va_naha13i'I_'ah1k
' *Bar:ga}Qre.  Ddistrict
   "   APPELLANTS

  R. Girji, HCGP)

" -   of Karnataka
" _byVVijayapura Police
 '  RESPONDENT

,¢……r”*~r~\..–

CRIMINAL APPEAL NoV.7815oo1«9 2ooS”*- 4′ 7

prosecution witnesses as to the alleged i11–treatrnent___ of the

deceased by the accused. besides being COntr3,1j?_::’t(:i’~~.th€

averments in Ex.P1 complaint, is not SuffiCie:ltgV.:£6′;fi;:i®d’.:’t«%j.Z1%f:

the accused committed the offencesbunde’r'”Sections v2}.q98.–eA

and 306 IPC and hence, the conviction. :of ‘eet]§l1ese’ actfU.seclt_’-

appellants for the said offences..cannot_ in *

7. While supporting _jud,<#i'I1ent and
order of conviction, Clrovernment
Pleader submitted that, ;:f1',"€ighbOuI"S of the
accused theV."'pz'o:secution case, the
evidences the complainant,
the accused and another
brotherol the -.is"snfficient to hold that the accused

Nos.e1_to $"~iIl_¥ireated'v_the deceased and consequently, she

cornrliittedsvi.suicide'""by consuming poison and hence, the

pl and order of conviction does not call for

an_;;}'i'r1te;?f'e:V:%e_:~[te in this appeal.

' V it is not in dispute that the deceased Smt.

it idle/lanjula, the younger sister of PW} complainant Mareppa

Axigasflmarried to accused No.1 and accused Nos.2 and 3 have

-<6