High Court Karnataka High Court

Mr Santhosh Moolya vs The State on 13 March, 2008

Karnataka High Court
Mr Santhosh Moolya vs The State on 13 March, 2008
Author: V.Jagannathan
I_l.! 'II-IL H!   OF  AT 
Dated the 13* day ofM|uvoh 2008

:BEFORE: _fl¢fl<"\\
mm Honmn nnwusuxcz :
§1_,uIg' .; ; £4.11 .' -1 - ".11; .15  I, 

1.

fihammmhfimwm, n H §’*
810 ”

Asst! 23 yuan, Aumrihhnw ” * ”
R;a.’.fi.’:$Ps<.f'w.

VMwmMmm%fi-

Ln8mmfivQmfi% @*U*~
wowwmuflmfiurw,

1&3

3«wum@¢wmma@qwmm

‘I’\_’V’H’.,_.’.’_-j. IvI’Ii._’l_’.:!.n.1S{._….–…’_.. .l.’__ 3…’ l’fl_.F’I’_I’…..6fi.

….Raupnndant

.r an and 1.: ts Hlmhlnnnnanlnh .1. ‘M’ :3 wln-nnwlui-I”_I|IIr-
E ‘ llI\I|I ailvllnllln-A Alina-will unvg

I’I.C.G.Po. ]

Criminal Appeal filad under Section 371(2) of the
C’.r.P.tT:. agauimi. tho judgment tinted 11′ 3.fi.:it’JITr? panned

I..- 4.I_… 111′ AJJI .!..4…….’…..4. II… fl……….’.._….. ‘l’…..’I…… ‘l”\_’I_.1…’__
I3’ ‘IT 111 IIWIIIM KITIFI I T3311 Llllllifl.

The two who’ ware
mm in J-in “”1 “W
the wings. Mhwathapura

I\.._A.A.1_.. IZII_……._

af ruwga vuuuu

go to than” phm and it was

6.xO0h at that tlmn. the appellants
g inan auun-ilnshnw wh”I.’:h’wu dun’ :1

1Ar.g’pVl..’l_ Il.a_us’luun. maul 4-‘Inn Anita -1- annual In
M¢’T l’I””;£~ awquumnaalmvvqn can use:

AA gftiiafivvn niuan.-anti tilm, A-1 aniini the two aims’ in

F? _ the auto»-the two aouuaed were» going towards
filhwntlnpura aids. many, bath tin shun _Int in

1:.h.-;I.;t”1t.t.:m.A_-2 summgowdggtwmfigfiefl

y

(‘1

“A-1 wm__drlvk:g the autornnhaw. ‘more was rain

ounlingattlntlzinnuidthauutnrihhnwwastnlwzz
tnwardnalonoly

mined the turn accused an in ~ .

ukun. By am am, thn auto

plane and the accused

out of thn nun:-ihhigjv nnuth

WIHI ‘mg ‘I51 3’-II Iii HIV

both tha ground and
than-‘ & * A-1 had Ira:-cibh

411*-rm- ‘ ;Ii_II.fl.=.n_r ;I__ A-2 -8’

:-I—–vu-r-:1 wupuu ~,_u–w-u-u- — ——–r

Lgnnnn

with “:.)’aif;i’1:a the r”‘i wy

being raped by 11: two
Z,’t1!’::’}I:_fooukl.11uot nuanced and. dim that forcible
the scanned, while hnvitg tha plane,

‘ ‘ . fhnnmi;-final firm. nlnrl-‘nu ‘Iau- Q-n’I’lI-nu flnnrn Flmnf -I-‘hm: III” haunt
U.’ Q Insulin» Inlunl-In W nan aunt-v

uh. aamuui to in tin.-. Act as imiug

_ 5i11mreouua withvthe mo sisters own in tho mturo.

i’ni1ir1gwhi:ht1*:a1:msiIInnwnu1dhadonntodnanth,

3.,
A

nlzndthoyaloothx-aninnedttwohternraottoinfiorm
u.uybndynbnutthuin::idu1t. Aflaurtlnnnclnadlafitha
wane ofofiame. than are sum managed tn

3..-..-.- en _1~.-..:=- .r.-kn-..1.*.1’g 9.:-..t..l. !.r:.%d in _

._-|_”.

about the in

the complaint vaniun that flu

Yununnppa while thay

wh’I:h tha two all

III-IAIIIT-It .

aw :1-.-.= m -I—w-7′ %’n- 5% w
Eu.-nlni named in tin
accused.

2. as per “l?:x.F=-

1 w.r.=1=.w.a».s.:., a cane um ruginucrad in
_Ho’g the oflemea punbhnble under

A. 4′ “._§ 339 -_;-«:1 %59e_s m-i____ -irh.-__ :24 9: ;h_:_n 1.11:. mum :

_>_..;”___-‘.I _. _._1 .33..

mo F.I.R. Wis ififit as W ‘Ir’.-if-‘-9 ‘vi

AT P.W.1’2 Pulhpanj curried ttn F.I.R. uni

it in the uaglsuam. p.w.1<s took up the
uni recorded tin Iuumanb of tho

' &'.:::'.%*P.'.*.!.1+. mt'.~.e…' ef 1.':-..e 9%. -.-.*-.r.'.

silo Ind' ' the input pnnnhnmnn' mcmiucld ' on par Exfifi

%

inthcprcccmccfthcpanchwiIncuP.'|iV.9andthc

nuhcriluhaur was-alto nailed f1-omits owner P.W.6 under .c
c;;.2-4. —

‘__._… __…,

.__._.ll… .1 ,__-.___!_….u…!…._…, I..-

nwuulu umuxnmntlan ny P.’I”I’.7 %.’v’5ji§?i, .

reports on per Ev–P’5 mlfific

P.’W.2 — yotmgar-mister. émch; T’

9: ti; #9.; g p,w,;;

__._ _..II__. A’…

muumam at cm auutuh mu.

under and am of
.m-;… of tin qunny whore

‘.:.’-.3 . go …..;..’-‘-T’-ci

_.==r’.:-Ira, =22′. 21″.’.-.t cf P.’.’.’.15

333°’-A ‘-“-{who the occupation of 6-? an the

an ccmplctiwn of tin entire
P.W.16 cuhmitncd the ohmgc-sheet

‘ ” thc accused persona pleaded not guilty to the

V’ 1– _n an: ..__I -.__.._ _.._._.. -.D…….’L…….. 1…-.. I…….. ….£………1 1… A
In 10 “” i in warm up

W1uT’XgIflUI IHVUTIIEEIWJI.

show, and an hailqquuficncd uula Section 313 of

%

the C1-.P.C.. the an accused danlod tha pmioouflon
cnoiniu enfiratyusdthaonlyutnndtnlnanhythamin
ggply to ting qugafion put to was

was I:I”””‘Il'””””‘1.I::’..j’-‘ ‘ tnu’- fat}-ur-

submh Jain. the quarry am Agar. x
annuity factor, 1 fllsacuu hll A ~;
uoouned. On that part. 1 A’ Aha- ‘

In-ti amt 11.1;

……..-…- -.-..-.–J ‘.7 ……__…..

ifaifi i6 fi””I:|:1u|uuu-‘””.
pt tmnrhsd 159-9 and u.ou.1 to
5 were in support of the

4. um-ma % , aflnr appa’uc1l.’ ting the
to the conclusion that the

I30′ It”!lJo “#15 Q’

, ‘L?|nil’ilB’lfI-_} uw uuuaun in any: 1.

to aooopt the mm as reihbie mi

mun’ fatnlin than-‘ mama’

3 ” ta. tlwteutimnrsar ofthe two victim: of rape. .. At

.|n_……_…-…_.1.._ -….I_ _……_.-.u….1-…… — ._. 1-..-..

auumupnnael In: cunlruuwcnnn as wall ii the upco-
on tho purl of nguncy, but held tlnt tta
n

said dhompmwnand conuudiaflom were not serious
unughuonnlliflacttlincmdihililgroftlnhulfinuanyof

P.Wo.1 and 2 and. hr the my same reason. ._

_._4 .._u – Aging’ 1;; –J—-n- .-ffiing 4.-mug’

want

by the prulecutinn through P.Ws__.1

the
urnnoa on neural and an

I
L.

‘4’
5
1
I
3
1

.«….. .-… ……….-… .. .-…
accused and the could

smug’ oon1n::1:Im’ ‘ oftlntwo

undaur Seclimu 375

mi €.f’€a”‘.fi LP-.'{_’..; t.’-5 .-.c..–.::ed ‘.-m-e -……-‘-*..e..-‘-*-“……

u.-4:’ and no pay . an. of
mh -and in dafnult of payment of fine. ho
% rimnmun impnIm:|:nu:II:’ for tha

_._g__¢___.-|._i__ ..-._._|__ n__4_-.._ each-as …..I.’ .1… run :_
.5′ 1 Hal .l.-l’n’I-n Q

iioonoarnnd, the trial court sentenced the mo amunad to

3nnon1hnr’§omuuimp1’Ionmunt.andou-daradthntttur

L
z/,,

,.,..;……;k%%……….-
um fifl§5’iIi3.!I_.Ii!llliv.§l£I§1I!?EI.’ ~

nuluimatiwueutemuohnllnmooncrunwmlywiflt out
afihinggivuzuatlnnccluadixzumnrdnxmowith
Section 423 ofthe Cr.P.C. A

5. Agariwad by tho conviction and

=.*-

aw!’

X I ‘W

E?

nun.-limping’
pxwwavu

ar 9
E? 1..

1Ll1II_!1:|nn:ul

“i

_.._u .. …….”=-_ 1.. ‘a_.2′..’..vq.L.”-a i-a..L.’..~…… – um…..I……
ppuI3IIn”Ii’ Ixfii ‘aw rnuiwu.-u

shri I-I.c.mT M.G.A:unnn’
Murthgr. the entire

7.. the appellants put fin-wutl
to support his argumuat hr

ja u-Invllnn nf l- I-rhfl awn-Iv. ‘Plan ‘HI-f an:

«M
£j€UIu5IC&1!- W In 1 it} I-jn Cir:-9 In dour unnu-

in imruma” to tieiay in ham’ ‘ the

9.1.2. was ragiuflu-ad .3» 42 am of

my mama lmldnnt. and no eupiamuon in m1-‘thoomim’
wly much otfdalny on tho pun: aft}:

Agauannnfivl
Hun’ I-In vwzulaunuzln IT. thifl vv:.u.wvuu”1″:.

FWDVWIHUD

it was arguad’ tiantlzin uuhlmm’ ‘ of’ in pnrticuinr
h
*/.,

wmgo toflshow that the incident in
quntinn, tho viedunxwunt In the polio: uution and they
P.W.4 subhnh Jain and the accused also

‘J j

indicate that an oompmnt

mm’ diam: an» the -no-6-n’ ‘ t Ia*~=%*t%»%*#-fit; 7*-*r

mod moon.

 Q     g;
has mm min the named.
M such.    is a nucleus

finfdrvitilit-:1-_a’%proIecutinn mu.

8. 13!-It focrwurd i thltn 0. look
at. of P.W.2 wuuld go in thaw that

«In – pill’ 1 {HI III”!-I! IZW _ if!
V ‘ nun:-no, uunaw wan-up anus

~’ ‘TOE-gllj -\flI&II§Z$}1 Di ‘ -III-

1 .- mi they pea-um’ ‘ in the poiioe not

“tin; at the two victims balm not recovered
ixmidant and the complaint .1-o

‘ ‘xiiii ‘Iifiiffi. w””iwuu_”””‘ at tun-‘” u’ii’15fi’-it “””.uD$fiIu”””‘n t…’–.:a’.’:

.W. In her sitar want and min-mad’ ‘ ‘

-u
“5

\¢/

\ I

the police about the incident. _ Thus. the oeniradiotlom
in the hultinnny of P.W.2 when oornpnnd tn thnt of
P.W.1._. give the to doubt the wmclfgr ofthe of

I I
the ‘.w:-.’.-.:.’t’-..”..-.e.

9. ‘Thu third :_n-mind ‘

a-.:’..’.’.m=-a-e % an 2-em:-e’. .P.’.’.”.:’,2-_”‘_,

am’ not iuip iummbmmg° :”‘€t:a umm* um

vbhhm. P.Ws.l and 2,;@P.w.7 that
oh: dii mt any part of I-“.W.1
an-_d, ;-..- as L_n; gm
be stafiad by her.

nb.uu:.a_a: an body of 1=.w..1 and 2.
of the aoouoed pmom being

+.:=..-.- m ~.-:.-.214 – t.-n-___-_..%— -.-.r n._-.-;

of the accused ma wan. F.’\’iv’.-1
fir

x ofP.W;8. mnaaruddm is concerned. man-mg
a… ma uftha n_id doclm, it is submitted that

11% aafl #-.=’=-‘.1: zines mt spa…’-” m .’.=1 “‘…e’.:’.g,

uwn’ ll ‘intho-cnnnnnu’ innoftiaaafiuw” aafrnpoanti
f\

k

thoaaridoncoonthowholeofthotwo doouoro does not
unit this huntilunrxyof P.VIs..1 and 2. In vhw of tin
;m.osl..@ -rgoto the

it fr» -ra”.5r mi 1.1″ —

of’ than two victims no
ofinacaofrnpa. V’ ” A

counsel fior tho ontiro
widows on ha fiacuuocl

:.~£*’}E’.–V..e.1 ea}. 2. “.|.’!I..e

‘by tho iunmati
which are roporhod
in zoom) 2004(2) man 333 (ms), AIR
Q1355 door so 155! 2001{21Crimoo so.

V’ mun. .._.I nnnrun uncg % {fih

r%Robvm% ‘, K Ifiorooaii aw ‘ ion». tin mm” ‘ comm:

for 1-awning tho judgmmt of

” passed by the trial court. The sum and

u”..*-nu of 1:h_e %o of 11;; M-.:,r_:I,:g11g_1;tv;’

4-;-,I .|.I__A. A an

I… ___ ._-….L…__.. 1.. .fi.;’I._.- ._._-4 ‘-.– ‘:44
mumounumuwmamnnutumu uulunlu um:

rnndawuppmrh:-“‘/fIIAntrmmu.

}/

/
v

11. Gr: fha 6% ‘siifaii. flfi lair-151 Ga-uTu’rTuuuu”-‘-t

Plmdnr for the Stairs oupporlnd thajucigrnent of

court and subtlfittud that the uutilmny of

of , n In , , _ AI…., …_I._>;Vn_-___. “.’I__

mm at’ by the of his

V “‘ muons lilo in
thfi In this regard. the

% mg .I£nuuul’ sultan!’ mm made by
an the parties and the rulimc oimd.

jiausafi ‘air the ‘fiii euum ‘can

– -. _. 4……..J.

if

he be Iuutuinnbln in law.

13′. Basfnre I the put. fir-vm~~*

.._- -4

Ear

thnlalnlodaournolifm-thanppnllnnII,:1ool:in’In

‘By

L/

mntlmonyofthatwo vkstlnn ofrapabooomeo necessary

at this junctura.

14. 1=-.w.1 in tin aldncr mu. m mm
depend in her uvklo-ma that when she u

I–I.IIn {I III sun; was: IUZIIIII’ Lulu: luau my

in order no no no piatmgt

A-1. she has accused
1_I_x_:;u:;-g t_1a__n_u,r Q g; A-1

1!I……n.*I…..1. .’I..I;’::’.A—;»_u…’VJ4.J#V .I…A.. ‘J. .4…
allnunuu aw ulfww ll? get. mw ans’: :1′ In

p..w.1 me autornarm along with
11-2 that the mum at the

tunnel All’ In 1- n wirilla-II: (I g__1_”I_nfl_ it Illfln

‘, -_., “VV’UllullIj-‘ van an-5 Infill! W ovvvui II vii-ur

. jufinpp§:i.ui’hax_Iomn and itwu ruining: at tint

also named mm.-1 pullndharoutoftho

age; h-2 punad ha liter and ttmtlgh the mm-

H u they won flannel horn rain; that union lag:

S’-u. ‘ , can-nnufifiu I-IA ‘Ih no-urns-no’
. III ‘ 35

V’ thatwo Wecmuoiiedown’ onfiwgromu’. fihe

hnlItntadtl’1ItA~1ScnthnIhmndnhm-hlltntln

L

c/..

‘ at s{Il’I’flSfi =!’Il|’I 5% in {Ha

1.4

grnunrl and»? did the mama to her sister P.W.2. The
abthnuwambytbtwosistanwanmmnrndthcrenihm-.

“uafi% m -21-; u;-‘neat that .’=’.=. 1′:.1:’.

with he: and nimflariy A-7: and x

hat Enter P.W.2.

15. P.w.1

triad to «up. tho” 1:r¢aoama.
but tinny could ‘put nu haunt:

:1……a-1-b:I,r -._….r-d M 1;! mug, t_!;g

ohms. not to mm-m tha
inx::dem’ %anya% A would kill than. They aha
make themselves available an

.1-.,.,. 13131.1

that she and her sister had’ iqiurm-‘ on

‘ in wall in on than’ buck and also in thmr’

fiparln and the career: worn by them had mud

and human, the two I’m-tau-I worn their cbthu

II §H.II.$II1IllllI.iI”-Il- Mlrlalfi

(\

it 1%!!! -I ‘l.._.__ _4._4….i .!._ 1…. .___3.’I_._….. A.’I…….|. .n.I……..- …I_…

19. l”.I’.l.l.’llll H1111- mK’nWm

inibrmud abéut the-inoiclmt to the wrzluar
Homyya Guwda, who, in turn, influx-mad

Subhnoh Jain. p.w.1 was uluod in

mat -.:£*–……..-, -.-1»:-.-. £ 24.”; :19

;.I._’… ‘~.._._.l’:…._ 2 ._ _ ~_

hnithreaiemwd in _ wxtneao

3133 am. nflnr . month aflnr

musinring courage ouch
of up: girls, tho

“‘EK%.IIn’I.\IaIan nnilnn an

Imam nothinghu been no

4, _, emf can ofhar tuutimnny. In fact,
put to P.W.1 in the crou-

A.C_._ I_.._!.I..

give sf mu numnntit inf rape

damn-‘ Iho hm-loll’ had mt mum’ and in the

h other anemia’ – tion-in-chm’. The witness has

deniadtl:acua_g_nsfianthntuhawumt£nr::iblg 1-npadhy
if

if

thancuuud and thatoha lodgedafalne oomplaintattho
instance of the quarry owner Bubhnnh Jain.

18. T P.W..2 in tho ynungaar inter and also

rape and oh» has-omtod almnpt in
2,12,; wig; ;’m,,;_11i,.»’;1I gu

.-4-an ‘J 4-..n.-n-Inna’ V it ‘EL;

I”fi£’iitfi’fi ‘WIT: ivwunwl. Uuniau. uni ‘I”l’v’I”: nmyuru 1

nuum’1uhnw- uni ¢m

P.W.1″u in of P.W.2 in

hag? % ‘near varnion. i’c’o

out that both the sisters infin-mod

–Suhhnuh Jain mi she to tln police’ and

AI AM

‘inn pqmou um _1I..1uu uwunvu hm u’uI61″afi w vuwauu

A _ A the two sintun pmn1:a’ :1 out the broken” ‘ blush’. ‘
lyingatthn-upotandthopolioe mung to cable the:

u::uaandP.W.2uhnhuItn1ndthntthsywent1nt11n
9,,-

‘/7,

polioo station and firmed-‘ the P.8.I. about the-
incidnmt. It in tho elicited -from tho mouth of P.W.2

Casi: gum: q r ill.-uI\’Inaa’In Jain ulna

fijfllfifl
J VIWIIIII IIIQVLJZTLI

nation and nptfha in tin r-.s.:. and

assaulted the are accused.
brought out from awe in

V L’

6’*’w'”x”fi.r”1i- aiifi t’ria I’i_iii.’I”x:”‘_f “LQlJnIuin.””‘”** W616 hf “l.|.’n”””‘

side of the quarry or and Mlowing
Suhhnnh Jgfjn. working in
the 5-2’: mm asked

— –1a-In u-.—u—up -as-nu-rw —- ———- .—.

931.:

mm – -mm -swm- an we
A’3’I,i’nfliea’.,, X

. winisunco of F-.i’r’n.i M161 2*, it ‘I

=§ih}ta1Al:”I’i4i§§1§_c1’A:*.;;””ii.11nt both the victims have mm

aggmiuzggmiywiehrqnramnnmpaancidmunnahow

‘ A’ aoouudmpod the two atoms. In mot, P.W.1

5 T f

;F’T””””‘fi

taotimorxyofthoiuuvo
%

vkaflxnnluurixuaringofiruthin

18

whattheycay.Inowp¢oooodhoeuamimthemndioa1

avirluzum an rumor-Ii.

21. P.W.’7 ha depend hi her
on 14.7.2004. at 7.30 p.xn.. lhfl

— —..-_–J _

Wait and she

4.-..r; injlmr :1-t1..1_g hunk”.– §J.’IiL; Lux:d,m’ >

doctor has .1» .¢.ua tI:ntI1’h.;3V.T_”ta’.i:’1 not mfiflflv. A ‘ %k

on ma private pm injuries
around the age au=.w.1

E
§
éa
%
3

ledt root as well as on that an elbow. 11»
t_hJ_-. :1; r-.w.2 had been

3 ___-1-1- _Q:….u 4.. I ‘I..-
II1TWIIl’Cg nu’

A

A-_.4-.–.4.&

an alumni. I-my wni1′.uw.’ Li’.

-..J. ._A…. ___.._ _

_ _ forcible intumuruwnntuldllndidmtfirduy
near or:oun-oumung the pawn part ofP.W.2

null .511: pu1:I4thIr~aga=of P.W.2 between 18 am! 20 you-I

Q ,
)/

A

V . dais fiat fii”v”a inn

and Bx.P-6 h the wound oordflentowhoued in thb
hazard-

23. In the craImnrnm.1un’ tion of P.W.’?

mm um aha oumot any with

itttmcouroe or aim _
on the back of P.W.2 tin’

quarry work.

24. ths mum at
his am” am oapabln or
1 did mt nntba any

1..

iniutia being mum on the private

p;m§%raw..1%.m 2.whn.t ‘. in 1.. lnaptinviuw 5. am

Vvtiro victims -were not talent: to the doctor

}ii’.’.’..’m:’..’F.:”.a1– .-.-..”‘..-.!’..– :1’…-9 i:’..’é.*L-mt, 1.:-..-.t 1;.’-.-.-,-,r -.9.-.-_-e 1-n….._.|nnn

J

‘V ahnoo” t after’ a. month uni finuruaen’ any!’ . in Inch

circumstances. that any sign: ofuoxunl

%

2 1″.v_..’
. , \iExl..I.i’ll.fii~”l’l3!+’

inuezrwuroewill bevhiblobyanmlnhugtheprlvnteporu
aftlnutwovictinll-2-I1lluoIhothaiqiurinonothnI’=pIrII A

at am body. p.w.1 in be a

-….1 ..1……c…… h,.,,£….:……..I.’1.–I.. .:…I …….

-lull. lullufll-‘Gilli-U’ lulu II Bl-Iii!’ Ill-I-In I-ll’ HQ:

in

‘ ‘-.«..a «Q.

evidence of the anchor to

mm m inmour-e»
nu dnpma mm that guy 1% A

cu -nu–w

# ____-.____.__u ..-, ______ni__m_…-.–..–;..’.;.- L’- .*~…..-‘l _ __ ..-…1. –._.I….
Ixullflil. W IQIJHL IUHI1. BURN’

such in ucpact this
doctor to lmaamoouroe having

26. rolinhla and u-umvorthy
‘or ;».w..:. 2 and both the wimmeo

un.. ‘s’§s-an -nag’. nut’;-_ an -Haunt-nn:u.1 can-fl-{an-I1nI– 1-alt’:

_ ” rape oonnnn mi by an no aoumoci

deposed-to by no hulbnfinn of bruibh

‘*mge modiaalevkienee of the two doctors ciumot
a_I.m; cue

” -…;_#_1_4__ |_.___1.__ ..-._.__.,: … .1..- 1-… 1-1.: 3…… 1…. 4.1….
W !ll:l\’II”.Il Luv

f\

>5

Apex Courtwithrugaxvdnothnappteolntionofevldenoo

aftha up:

’27. It in n uottlndlnw that thus usutimony

can be aobad upon man without

———v’—— –_

_._4 …I__ ‘1-_.’.’ 1.1.1.. ~,_..-‘.’..>…;_….s’, ‘a«,I_;~_

éfiiifi ix’! fififiapt um 1
obuarvutionu of tho-Apu: in of
Puruab vs. a;mu¢s¢n a;n. (199512%%scc see.
are wurth Apex Court

-ma % tln attitude of
Iocisty mm. tin
vial§tinn’af’«}n ‘A-gmj a ..may- ‘ oftha mamas’ ‘ of
j. . _ cg: Win ranlamhar that 1 rnpht
the mam-o prlua-qy and

imegrltar. but inwltnbly nausea

‘Rape in not at
~ _’i__..-.._..1 ……..-.1.. .1……_-……’….. ….l’

ptuyulull.-I.II:I.uI. – l % ITu”I.i”u wu-u-uuuvu nu.

-.-:m’.=-.-%:-..:-..’.§..*_-,- m’ 1% -.-2-:.-I.~l’.:~.. A
Amt_:_nd_n_g’e.rd.g_-:_r!.:yn.-%¢y!it.4n1_l_:g¢_1yg!h.’;
victi:n,nr.ny’ntdag:ndestI:avau-yuauloftlls

halplnu facials. Th: courts, tlm-afnru,

/
7′

I’ “W

shoulder a great responsibility whiln trying
an anounod,-on chairmen of rape. They must
such can with uumut uacuitivitfi

.__-‘I_ _ ‘I24.’ .._.

pumuuuuuun rafa aiii irii fifi _

miaz-.33: w-..’.’:-.=:’.i:.-*..i.-:23.-.*. =-..-

dinarann..___naia,-.; 1.21 fl._n..e -::_’:15.:_”

pa-ooaoutrht, which are
to throw out _ _
relied upnI1IIit1*1′::J1:L’t:aaw3@ ‘ of

her uumgamt Iffor

1::

TA ¢:%mH=~*4a ‘fv’}’um””1 ….,m– —=

” . ‘w.–“”””~”

_ V of

” be appmiaua in the

the u-3.1

x by ‘iawmitiw wlfile au1mg’ with ma.

1»-.1. Lb-ifi egg 9!’ ::_cnm-drakmmn Va; mag ¢_g,f

up , ,;,_n, _,, Anglia 1

ifiim» .u I..nnnu””*’*'” 35?. it “nus” ‘nuu”‘fi

tmfllgrttliucomttiutwharuthomidonnaoftha

if

prooooutrh: in-believed to be a truthful w-linen. no
filnhur-uurrohoru.tiun_c:nnhaitIniltadu1ditn]no__wurLt

an m eM%-m.-..t,. ti.’-.e % fiat.-t t1~…t

injury on fun body oi’ ifne prauacuirix
dhcu-edit the evldmne of the *
pmlacutrix in awn”:-rind

the cm of .staaaoficarnau=!~W% f «V»: In ” AL %

°’%..,””‘..%} “‘—–‘ *°”T}, .§.1′.—- 1-;a&#…’;}-at ‘–&

pmiuoninn of ma L ‘ tion is not

rm: tn the x % t
atmh court, the more fact that the

the? ma 2 Lu-.-I_r 2 ga 2. ; mm.-

“I’D —- curv-

AI . _.._.. __.__. -L£ I… f…._.n.I.._ 1.1…. …_.!_.l..£–…_.

A’ . . rpwaucutrrn fliii Wait’: mm

evidence about the manner in whioh

maul. rap: 1:; than two accused.

R hhppam to be 0. man-led woman and it in

4′ “W ‘ –“-…….’..-‘-.3 .*’e:.-‘–“3 -…..”-I’

mauega” tinnjofmpoonheriarix-iatiiuoostof

l\

}/

I-no

herhomur andrenpootinthooooioly par-uaularlarina

=1

30. Coming in tho daisy hour, it

contended by the lnamed oounsel

$1′–.t..’~.e.-‘.’.e-.L-.3,ref4!-2 wit.-. %

faini to ifna proeoouiion ou_sa_, ‘1’u’¢’ci_6u.’bt iia _

of mu mncnl’.h and 12 t. V

Both P.Wa. 1 and 2 lim for the
dolmrj _, innp_m’mchnuAV_ ‘ stntadin

‘uliak ‘5’u’it”n’§fi_i’if’v’u:’I »aa’;€..,t%’ra5}%_ threat by ‘unh-

.mu.a Q T%_i%%.,,% if thay mu: tho
mama be killed. Impiea of this.
both the * iuliu-med the matter to their

s.r.~ % s-amt; .1-.-_a.s.e-. g-_r-.4. a_1_;:.=

of courage, they many lodged the

not only the: delay in lodging tha

mania unrninhunvl 1- n–Q (If Iv-1|-I’m

1’.-.-.3 ‘-..-.-.m”-. m,….., …..,…………, .4. in …..e ……… ..

V’ ‘mu:rn..om does not expect’ the mm’ ” to fin the

onunpln.intwith’.n:t:.lauI arftimaa. Than-dune, intha lhhtorf

4%”

thelawla1ddown.l5rthaApeuCourtlntha oueofsmma

of!-li:nachn1PrIdnhVs.. Suhraoltnratfillakn:-iAIR_2004 ,,

m gr;-9 t_h.I.I_r4.ai.e mu,-,ri_r; 1e.sd.,gi___m

m. __# _~””‘;’_«,j_~..$,w«

mu-mnim the man, tho
not the minnow’ an

ji CC C DO

a-A—+.~::.-n our Ham gen 9..-=4. am
lodging the not in any way
rumlnt mmm. [do

‘ oumm tmeu-it’ init.

IL. 1… .___.._._._ss_.._:__…_. 41… -_…._.____.-

” .n.{ -_, .. 2.. -1-

, out tar the appellants’ Counsel in

* the pmuna oulutanou of tmflmony of p.w.1

”’*””’?…s I… -..-.-. -.-.-.-.1! %.H-II. Law that I-;=..m..-I.e§u:’-.r.’-Q

QIVWI

V and oonu-mun’ ” ta’nm=w’mon’ ‘ araoi”mmo’T

giinnnnnchilnpnrtumaunlnuitisslnwntlnt

fir

cont-adkxuom and inoonninaenciee you to the roqt of
tlnenuthweonetnrundertlaepmuacutioncue
doubtml.

Gan.-‘.9. in *….u’*- “-.—– 3:!’ %”*..:*..= sf “………–“1-,’.’e

‘”W,fl_!I’ _

oflaerwise aooepmu, wueI1°’_ any *

…. ….. 9-n_………. i…;’ 1’……2.’.’2:. ‘ 1 a…1
uppu’L’IItn’i= woman} :.”‘”‘..w..§ 611$ ‘u:}’u’it

the high.” ofiT’anoa, the
police and it in also
to -aim: of cloth: of

ofthe a date am’ ~ * am

A-” = __ oficinh all mfiathu is diflu-ant
the evidence with regard to eelmre of
vary ouunncn:u’ ‘ _. A: far .. the said

timltinn hut nmurthe’ lune, such inpln cannot in

” a good ground in reject the prosecution version

whinhiumutwomthyundmlinhb. Inthetnryunma

3;»,
MT,

decision rem-rad’-to abow.»i.e.. Mamimhh cue. the
Apex Court bu–the abound that dnficiamiu in the

inuaodgaflon cannot be a mum! to

pI.””””””uIuII.- _”””I1%fi ‘iII:u.”””””iiuIl.l,””” “1I’v”‘1″””1″.’L % i-‘I.|-3-:l..Elcl-L”&.

cogent. ‘lharamu. an AA

appellants’ em-.1 with

arnmumon N M d

P;!.lL2 11.9 :19; La 91′ th;

.____#.___-a_ ._ _..__. __ -‘.;__5i..;;.4′.;’;.””;n.I;;.._..__I_ ‘L- ___u..1_|_

uni
fl. A ‘ . ‘i ‘ ti fa.

learned’ appelll also put firwnrd

e-.9-..-.3-.:.ehn a.’ the =p%-.t .-3.-=13

noticed’ ‘ for ‘being’ rejected’ ‘ ‘because it ‘b

h,§;,1,.'”‘ . ‘mm: in a. tradition’ ‘ hound uociaty lilna

” two mitten out ofwhioh one in untried in

panama ‘and submit

‘WT IPIIlIWTWlII’VH)’l[lBICI3IIl%.IIII.lHI.EU’

phoaandtlnt.I\non:flnrralnovi:qn11thecbth’i. M

Er

\ ,

1 ‘L; .–I:fl………..a ‘D
. , uus,Iu¢wu._y,uu.nw_4uuh wuss

ouol}. an oituaflnn nan naum-aradu and no woman that
«L. is F)-¢.f¢u-C1 a”‘ 5-x4-.V ‘>°i’4′}~e7

tan, a run-ind upon undesty bdna
ruvlshed by tbs accused @9113 that too

L1 -n-¢’.I xfinnufl

Lfijjj R: 1. CA

5i.u–tu;Atu run Ilflill’ tlifi uluu “Luann =’..

appeum 1:’ Counal thmfia’

mmaam tinn ma imam» ……,.g.., M. f

also mllflfl by the ‘fix

— –‘—J 3———– ——-.–.__

ffilffi. the of ‘fiifi:

uiccimu P.wu.1,;aml 2 %.k% -;

32-‘I. inn uuuyuu’ ‘ of the

mm . mm to w an
to this can on hurl
in the said one are

m I-m h M C.’
suquuuu Ill nu Iullnuauuuu us

own man’ and can tame: and

the victinn and thnir evidence on record

ma fiom the can «nah. all the deohiom
by tI._:_n ;p_I?_lJ1l.__.!_I.t_l’ :_:gum:”gg1;,a__mm:91: gag 149 :11;

… -‘II ._ ….|….

M fi’l’i6ff}hij3paL|nnu.

9v
/

‘H

A. «_I_.” A-…._A’_.–..- ._…….._I…_……..-..:–t-A Chan _ Juan: _

34. Ttwharned.u1a1Judga-»hanlettnoohonmmm1’t1ed
in uuouing the-cvidonaa from

gt-t|..eI,;Ilt.I.:’y ht. t_;lI.-2.!-%%t -!t_LI.n

4,.£._ I

…..__ ‘I__.1__Il ….f .|.L.._…. .. .._.__.3«

:1.;:.5.1_” «

trill u.’l’i.iI’ifi.un Innlll In tun IIfiur”’31I ‘ Ws_.1.m.~aI_g

aha mum new era a4lpI§uI:= ‘

g5u_:__-§_ girl .1…

–.-… V “—-.- ————-


evldezmc    of principles of
in: gas"  in  tho

 "    by the amalgam' Counsel

...__.A

of all the: witnesses in I proper

‘ Inlu it has rightly ibund the testimony of

” “and 2 in -relzhble and convincing, no compelling.

!-..-.-.’-.-e 1!..a.-.::_ znn_r.i…n 99.: by 1.11;: ;_g,gg1m1gnn1;,-figs:

_. __…._.l LI

A fzourt in l1§I67.i.’lBIi’]|Illflm!IlL’A”* éffinnuom’ “:1 aw’ iunmw'”””

pnluadhythelonrnndtrinldudgo.

%