High Court Karnataka High Court

State Of Karnataka vs Ramesh on 2 November, 2010

Karnataka High Court
State Of Karnataka vs Ramesh on 2 November, 2010
Author: K.Sreedhar Rao B.V.Pinto
:t~;.:» ' 

I C'.f*§'§g;':%;'§3§"'..z¢fi§

E5 'T}E*E Efififi CGURT SF I{&%A'1§'AI® AT RAE     _

mama *2':-as TEE 62% my GE' zs3m:gs&3:R~g§i;a    .

FRESEET

'rm Hmrsw m.Ju$'rIcB: Kxsgafimm Fa?   

A163 V V
Tim Hermns 
gamma}.  ' . .    

BETWEEE:     

By Myazare   _   fiipyellant
(B3; Syrégfihagfirfi   

 Raméefih; S*;'_c:f'«E§£a1'3.a§6sz-.s.pm,
_E%,pE§1§_;=*.*3.;;'3.--§
Ti25'**~T'_C..51*:'ta§':?.. I§si3§V§ft:ade*mp:3;r*a Eaefifi

 v§{11:am;@':§{kL;m2 Amd,
V  .S;'«.a:&§a1¢:har Ahfl,
'   Em'; fimagg

. Slnasxzhirmgar, mmre.

  ,     3;  ' fiélrxwaq @ Askwaq mm;

'A "  S19 &.E'%f&kmw, £9 yeam;
E.Ha:%26, E¥.G,Kar5m Black,
S§@ § Mymre; mgmpazfimm



3 §z*i4fis,E&;*'2fi%$r$

3. 11: £3 thé cases ef thfi prasevsgztimz  

21:3-4.29m at about '£?1€% pm; fin amumt   3

E  @ Emma Kamaar; ma ahmi.-::__t 

Shaafifirfiarg Bslyazzre with an fizféntéan    

an her and thmby flaw    
agem txnfier Sectian36é  T    the ma
date, 915% and     in an
Auzarickamw     bearing
Sy.E'a.57 sf  8,38 pgrnw
3.3} the a%aadas%&a§:V1»g3_gps§  are
aimefi m mus       3% flag
It is mm    tkmt an
22..a4.2mcg  taking hm £11 an
£i§tfifi6%:%fi?.V§§  at 31332;: 83$ pm,
  Lax:  mm «ef the vicfim
 mm #3:" Im {ms}: ma ma it
 ammd H92 caught Ewid af her
anti  tffirfibfi', they are afiged ta haw
 under Swfimz 392 @d wi3:i134 §sZ';.

«ti

/%



 want  at about finflfi gm" after &n.§5hi11g
 warifi ii':  City new Vafimfifia Gram cm the

. *  there ware:   
 ma bnfiy at" Q gfii ageé 5 m 9 years Iyim
  wag waarirg a yailaw wbw fi*svc::i¢.: 331$ fikért
 by hm was wmw 511 has' bad}: arfi in the gawk,

é a:;a«§.g,m%;m3a.

4% In arder as prom the $383, the prese;:';§£fi;¢:.::_w   _

rm mmmtnerzi in afi 15 witnmavm ma ga §1A::>V;Ea.x'ia_'ae:U.*;+.2m, whrzn Em

gatlzem

 

f

at?

 



5 m,A.:%2%_;§§a4

thfi tihmd cf hm? shudidkm wag feunfi. A. 2

susyicixtsn, abmzt the cause of clueath af the  "  H

has flm the mmpkairxt wfinre the  

22.34-30

% at abom 7.-$5 p.m The $1; V’

the saifi cunaplaint zwsamz-ed 33%
No.10!2%>G and. ifi
am: an Ashraf
has gm 9. gar: flue Uéayagiri
mm pm, can 2E,,Q’¥u2@%,
his daughter ahnut 3 years 235
thaefem, he rwuwtafi fer
‘m§f:i.f1g is the ASI af Myaore Smith Poizim

g;gu€an.” that an 22.Q’fu2*0EZ% at afmut 7145

3 mmyhmt sf am Siadfiiaiz aaé

%:E:ee saw as 1:312 10; 200$ am am’; 1:133 m :3

‘A ficsurt as gm’ Exfig He has fieymtm his swfim

swim af wcurmzxm aafi an 23;G4~.20®G at aheut

i3′;§Zfi mm’? law 151% visited the Etlflflé mf mi”

., 6″ €xi,.h.1§;f%’;3&E=

®I’I§1.Zi¢t&C3. tha imfimst §r a an the dezad hwy

the gr}. He hm obamved the an the _

sf the gar: and he has dmm the mug; %

pear Ex,P2. Mm <:¥we1¢:7m aim

am body, he amt the ma ba.:=_y-§;:- 'pm f;

fiafi ta tin Egmpitai,
6% 1==w~2 ssaamn 1» as n¢%§ 'a{ cage

W139 has bean héfs" 'mm tine

émd heady as per Ex.P1 ,
PW-3 1'3 fiwmseéfi Ha ha
stataefi that; $1? 5 cifildfl and 3% has

the Cecxurt. E13 11% stamé

that aii tim aacuaeé azfi ahg

_r¢fs1*1*i.ng in d& a3 "magma", wwch

' ur:§1¢. '"I;°Ie has fur% stated tint an tim dam af

was $.11 his hntme akxng with Big wifs axfi

Him Wflh ha amt: rim flamther £9 brim same

V ' fiwm 12$ 3&p by gvz.' ':23 1%? 13 mym nabs.

3"

z’

*2′ c:é’.a.:m;:2§::<;

far her in the &%:r1t§z’e t§ an ”

was @533 thmugh rim Masque
mam amf mar aaughw. H¢w§m§,%% s::¢ %
amflabk mar she was fiawd. 3
mmyiaint {:3 ma gonna ef 235$
aaugmr. Afitar 4~5 sia§3rs,t}1at the
ificthfifi ef his séatien.

He wmzt, ta that the cbfizxes
ware mbgffag ‘zit; __ they wam ta

the pvfirztzs amfidn./_;a of the am hafiy and
¢:e.a,¢ fiaixghtmu Abcuf, 15 to

‘mm: to: the pn§ke stafian in am

the arrmacz.

£s.hfi% Em flag fiuit mam’ whs has

‘ Emma gm eieesasaé Hflfiifi whasa hmzaa is

ta 150 faat away fifim his Emma: Ha hag aka

thxz amused whc are aim mm the same

B3 5.3%? stamd that Esefirwa her diwthg fix

‘W/€

8 ®%.A’1$5ffié

degassed Md mm tn ha shop at abaut “ROG pm.

pmmtme the maaquitn mi}. and sizme the safi mil

not amflabie ha. ififi aw?» H%1a want hacak. ~

he ham mt am; hm”. I-iawesm, %:a. as fgmaa.

aftha mm 53 gamma, he hm m,.;1.g A- ffi*¥3§n*§é: a X

rm-5 ia aka a residmt af

the {am cf em aamsea. _:-re
berm m mm. mm

miss’ Emef ; ‘
PW-16 tunwxi hostile m the
cggaa 91′ ….. .. «

has stated that amtmfi Ht:.~..3

=£;ssv}u’af ma. Ha kmwa the saw

_ & has turmd hnstiie the

ta hm hm: made by the pazim

Efii-?’–»«8 C has fitafifl fimt ahcut 2

grim’ m 12% grim afidmm he has am am waé

9 :?:’§.§s.EiE%§f;fi§é

may at’ 9 sgears ea yr: and; E13 1: as aigma ax.?2,%%z::;:.%% _ .

attmsmmafe e V TV

1%”? Jayai «states that ahfizii 2 A :1

21% gmrsa $9 tha Mysore Rural Szséiimra .

signed Exms being the
chu am – 2 and thmad M0

-« 4 axfi hair Fifi -» 6 were
mea, wmh
mt. fig’ vajamngaza
Villma Hfims am finding mi tha
deamsefi girl
3 mercmnt wha 22%» atatad
é’-‘if arfi gm figs

=..%:1;ain:&’a§a:£5f Ha has sew Ella aacusad wha aw

_ Abeut twa ymrs hack at abszzt

‘i was standkg i3′: fmgzi zsf his rm: %f&€§

f3kt mm: mm’ , sane fiuhnrzch haw mm in a high

azyé stsppw in fifimt 91′ a Bar. @215 pews: get

cam finm. the aumrisimhaw and mu: inside ‘Elm my

/2″

2% aria 2§§5gm3¢

and puraizasami. fiflfi In the Autmr,

Auwdrim and 3 girl agfi about S ta :3 3 T

azmther yerwn was sifing. fizfisr the flggrsazfi A ; .é

tha Bar, mm back, the: Ante m::m;«g:g J %

§ he wmt an Shimsga.

ha rattxraw mm mm ta
kzrmw that Ema ‘ms raped m the
Rum} mm man, §hat3 and
cmm 0f the girl and aka
thc amsw firm. am , he has
gang so am 331 the mm
has hem mhzmmily
fhe amma muting ‘Elm pfiaaa, am

almed is haw: amt: thg dammssi

and aiao his mapattity in fientfiyv the

mt-12 fixwar Basg is armthw midmz: Qf

.:_&”8}1,#::’;tk1i1maz” W219 has atatcd that has krmws afi 1:31: threc

Eben: 2 years baffire him mfimm hafsre the

1 1 arm, zafiggmaé

saw, the Folim rm bmught acrscuaad 39.2 is tI1c__i:x<:€2;a;;§§'§._j: % _

af am Mukthar Ali and an finite was 1

the imam. ficcusefi $30.2 izfirrned

tam: the giri in tlm said Am. 9¢gw:§as.m. E %

Auto. He has sigrnad the gefium at
33.1311. T

mnxa '1'bar'L1q'fm a mm
that, aboufi ts bcfare: the:
Court, amuaad Kasai
Amsm i€¢,3_ mfife, which was
mad stained.' 313 mm as W
Ex.P:2, 52312. Hz has aim atateci that
Ahmw have afifgeé E-3:912; He

ramr as H0-E,

:4; has mm that, pczlizite have sehefi

'.;:§r;¢i_ '?;:efiie at fim fifmtatm crf amaagé }.%,2 rimr &

' 'aim at Vgi Vfiage. He has sigrmaé the
: as par Exflsg Hg has iéentified the

332 flf'§.§1,1§§§_g§%}§4

Iiqucr human as per M0-8. But, tifmeafier Em ”

hosfilse ‘as the cam ctf the yacflaaczufinn.

7. PW–~15 Clflawvsaraj is

Mymm Rm-a1 Palim szatm} ‘Fifi
mmmgafim nfthis cam fig
that, on seeing the gmught to
his mmwxadge she was
kiilcd. report, he
has 332 & $35

$6 Etsweger, ‘¥l’:a$ $1′ the acszzuseé awe mat

‘1iiser1- swag

V m were ‘ am girl aged ahmx:

8 fiyazmricghaw? abm with an Aura

that on the: mm’: day, he fmzznfi. gm

‘%x;«:§3.?. “‘ On 23.G£200Q, he qumtfiaxmfi Basiwer

Sfidm ‘ anfi an 3.3.&?£§GG; he qua5@;@”

V Ahmad. Acwording tea Rim smwmni, awn’: 3

5 6538 back? ‘Elm sgmgfi aacsamafi has ztanfmaeti before

1:3 Qi A. i2§5;’$$#$

him wrdjxg the incident am aemrding

5323.3, mama 163,1 arfi finned H352?’ u

with.” him far the ccmmfi sign 9? £115 :3 7.1;

(sf tlrzis statmat, he Emma %

aemmetzi in the mm Q11 gift the
accused from ” 323$
rm mmwgeé fmé Khuranra
gavzs a that he
wmxld 3b@’$*1′-‘- the gki $3
: basis of véluntary
atabfiltgzzf baa saiwd Ammricfimhaw
gagfi gave an smhxntaxgi stammmi
gm. the basis gr fim a&m¢ me lmifia

: =.._J:.1Vsae:d f¢r__’%¢om1m5::?§gs;i;§n cf the ofiimac was gained, aa my

… ‘_f.’.’.’§::v;_.–?.§.2. ia flw aaid bk. Amuafi Hal gave a.

,. pm Ex.P1§ ami an the basis of thc said

~ {kw liquor bottle was saizzed naar {kw scam sf

as m’ Ex.P13, EKG-fl is thg mid liquor butilea
” § afier mmpxeam 9:’ time axmtmfimx; Em hag

1′? ‘ Zfififfiflér

§Ié& tha ckmrgg 311%’: gym: ‘£21: amused pe::’ssz_::.,a}{§”‘
25 is the yeti:-ea Profiammr am Hes af J %% %
B@,a1me Medfiml $011538,
that an 233%-.2C$§§ whmzx ha as

Crime 31-amh, Mysom,
examflcn an tlm émfi cf @331 agfi

9 yam in mm F3%’*5 he has

stataé 23:33.:

A x 0.5 cms.

X skin the wk
Qt: tllyroid eartr.lag’ :5.
~ was sans? brownish-

fimrr: Was. 3. vertical
“mg%mg¢% g:+¢gsm gr 3 x 2 ma, abng

of 9 cm’ X 4 cm. aver right

TL%;g;;¢;~g«a:%tm:: fif the nmk and bemzmi tha aar
‘-..__ “1c’r§a;2.3.e ana thus I injury 39.1% thme
Km anal, czblique, grfiure akasbnafi

Haach an asmtagve, mmgmém L5 m. X Q5
cm; surmuncieé by 3. éifiusw mnmsimxg

V “–~=L: , ., ‘

15 aw: ah zggggmga

ixizciiaafixg mm prfiazgare by both

mazeriai am am fztgcr 31%’

He has cpixwed that the injuries

$113} mamfmmn amm
E3-tterrml 39:1 was 3. gr
ané tlrm Eigatxxzrg msstmial fzaetzk was a
yelbw polyaastar 6?

sm. in length. meet the daath was
due m strangulatinn
prcacaedvsd arid izzmmyieta gawk
mxwmsfin He has further statai
a1[¢m éf Mysm Hufal Qirclrs, amt
M.Ra.%h, Khazram fimé mfi
A A . and is find mat whaihm

— fiaéabk sf per%r*1nir@ the ammi §;1’fi,:mf*muz’se,

thai the saié pmcm ware capakla 5?

ammi inmzmursa. Ha hm mcatad that; ha

3% fiféfie ifififflfifi.»

individuaily arxd witkwut tbs prfime cf tha E

with him amiamm, whs wmba firm re}::u:;:9;f:;»1:::i _ ‘4

He has stated that Mfiammh

that Em hafi mm am dwmad’;V_§h§mi”héijimé§
as E-1% Kauaar of Q an
Aumriclmhaw alzmg wkfimh
‘nemzgmz m Kh11r4au13r:: fE::3_a;cn 19 am
f1-am Mysare, 05:1’ rgmsmd bar
urfim Imr mltm with :3
blada ta ‘ émfaymad £115 aacxlal
intemmurggek, tim the v?3r:t?m wag
gegt,’ “”‘£aéhWaq pmiamed the sextml

Rafi”; in the East’ that

wéfiidil revml this mafia ts hear gsaremtzsg

‘ ” flue ham cf ‘aim waiat adjusmant with

km #9 fieatfz… mm 1% mlfiutasg

$2 the mam in the am Aumrickahaw

as EA-$5-A83 awmanm me. beéy gr firm

/x

1′? %’;i’:*§u§. éfififfifiafi

damsgdg He hm idgzitifiad the aecusad befam

as tba vary 5% pamans wim amm

mag has further statfiii tkmt an

baa wgmizzaci Khuram, whc %

the mmmisam gr the %n;§%j%*%zb;s%A%.Lagfia%~a£%
atatzing tlrxaiz m admits and aka
mnfimea that he ;;m;:% azfi
parfermeci fhc admfiedi {hat
aim 1dfl’n1g&:1me..¢1~,,.;g3r§i%m* in the same
Aumric1mh:a3§,” PW-135 Ema further
stated that Ashwaq Alma wlm am
the mmmiasiezx at’ 1:113

the demsefl; victim armi Eatm an

It is ‘:1 tbs evidamm af PW-}.§

he thus pezaana separately azfi

He has stated that, axesapt. himefi’ am 1.1%

a$;¢fi:§tfi,m§ rm autsifim: wag pa-agent whfie waamzzmug” ‘ thme

Ks palim cmcisl was prwmt. Ha ha mm

Qtabad that 739 Ram evmldaazwe of the wua}. ifihercmurse

1% Q§*§,& §.%;’%§Sé

with any viatim watzfi be prmzaé am the bed}? sf {§i’:::_

@13eedE.,hadhet&i§nbathafim*thea::t;

It is fimsa, the evicienzzzsa cf tbme 3 V

learned Swaéesns Judge: baa founé §§.at:i}1s

has mt been able to pwcxue the

beyond reamnabie daubt. In as cf
PW-16, the dwcwr Ts

Judgc has amea1I%d.t11.a’e fitatamant

made in evidexxm under
swan 2? Ac: am thmrm, 13¢

the mm 39%

AV= : “‘Sr’ji.?.§a:ara§g’ $zic.§.Ragu and $r;’;S.V.Arzga’ éi zeax-am

‘ £’m”~i;Ee amizsazth

“% imfi SPF aubmits tlmt the eviéamm af

73 clear and which agintaéam film mnfwaianal

swam cf the fimfi yemsm the

?””’4g\ X
2/2,?’

19 :::g~=:,.a: zmégzasa

c:a2::am.i$$£crr§. cf’ ofihsrzea, which amurztfi ta axtra

mnfimaian. rm dactar is an % A

an 05% who Ema rm axfiity ?.1

age mam sf W;-16, it as ‘#1::-34¢;-.{%
the smmmmlt wag by
ofioials wvme mt. have
vxzaiunteered w ammlon $1’
farm. ‘Imrafe1j:3,’ i1’z_;” ahmugh thua
the goiise, the aacsused wam

praamm cf%.’t1e pczlice mfg were flaw

am ta: {aha dmtsr witfmut any form sf

amugaci. Harm, ha mzbmim that the

{¢~f PW»-v15 man be held %

tt}mam11m&a..tfi

ha canvicwd fir firm ofimme mmmthed by ihem.

2-efifi on tim ruhng’ reportaci in Am I??? 86 66

QC? Cfi A 11&§;’@§4

ammo: Badman: -«M» mm qr mm: mm;
was mm 1 mm qrxmza -ass» Anggsieut mm ~ _ é ”

KG. It is czslmerveé in the? ‘V

Caurt remrheé in Kaxfia
given is a donates’ can “be: war»:

not in sctmtody of gave
§.f3fa33f’£t}fi’t2iCnI’1 to Fawn talaan
by the Full “1”‘:’;:i:§t1L”‘.,:::1.;.rt ‘m. time ewe af

State $3’ ‘T .

IL; ‘ muxmcl fer the aecuasd.

the evidzerxce ef P’W–~1fi:3 the case

is me: made gut; Ha submits. fixat

Wye wt; in the ‘ ‘ he yresafifi

whpsn they dimzigeci itxfarmafien ta tém

53 the mosecufian wag that afbar the arzmtg

in the, cusméy of Tim paliae and thfiy wars:

by the gofise m the lmspiml. memfam, be

/

Q1 <:E§'§..&¢ i%,5::£§4

aubmits that theugli them was :15 acmai

& afthe golfing inside the doctefis '4

in conaiznmiiua mmmdy of the

swam 26 ef the Irzdian ?§.r.Sf is A

amang the eviéence as' the
atatfixts @3132: by the Hana, ha
mbmsm '£1131: map:-«me harm
the dearer, ta 9:-ow rm
guilt 21% Imrvfi
Smaiorm J:£z.dgfs:: ms aamaed and he
aubznim sf axzquittai may he

Vigieirxg tbavugh 'tfw cvidsmtea af fig

_ afaa the 7%} mntaaxztians zmde

am 6%' the apiymn that in the daeiaitxrz cimé

' SPF; it is saw that the atatemmm made

amusm pawns Wfiffi the cm irzdieatalng the

ef iI1_§ux€m camd ta thm by the dawaseé $3' the

iv

Q2 §5§"L§;. iifiéfwfié

otlmr persans. En bat}: tha fiewiaiensg thc _

ambfints af the amnaeé was not '4

deem? arxfi thxmfiamé akimugh the

tha gofzzxt, it is net in clisputc in
aria sf firm ::p5Anion that both a.: *é
in deciding thc iaaue 53 easa, aw
mzctmed are izmzidant
abem murdea: time denote:
the safi 333:1 mnfmsinn Before
rm dectar as by tlmm. Wa am 9:'
the apizxiigxg mxsmdy b-flare they heéng
'thaugh tbs acfimeci wmfi mi; in

of the polilc-neg tlw police was

m,:tjs§Vi§§§.z::; rim ream Whfifi rim dam: was

– aacusad. In the fi % we huh

i*§s_ej l’am-fazsefi ‘ware its. mmtiruetism custmy :::f the

they ggva tha statewnt ms tkm éaater, fifiaar

3. carezfui thought in the satin: ma.tm’;;a}s an réxxnrd,

we hnfi that the stammenm mde by the amsafi in

%;f’,;;”}(

1

23 «::::~; gm zwagmsé

W’~!~1§ in this case i$ fairiy hi: by Sectécsn 28 ea’

Evidensm fiat and flwefefare, tha same §$m¥b5r2>a$*nis§¥’i;é§-};’_Vv fig’ u 2

as the my materiafs are cmaemafi, ihEe;:gi*§”§héi;é a$¥§§g§é’d:’b§(

the pramatém is very heineus §r%TV_z;–a_:2:reg'{vha§é wi{:%'{eS:%ie$…w.?€a

are summed ta smx the asficused
namely; 99% Sasnesr u and F-W-a
Subbegrawda am partly
the cass elf Eng go identity at the
accuses: k{;avvs%%L§gma smtise and mi:
evidence bégfgre 53 ii: graying the guéft sf the
accused, thésé :§§%%?:§;u§§i§g;£¥:ce$, we have rm after Q6:
ggxgept :c3.{ft§d E13: has nag proveé Eiwe case

v’:i’ggE:§$;i«%?%:$es a::iaé§2§s*;é}é5b;ey¢x1d reaaasnabia dash: and ammrwngiy,

the L’%1p§§ ea§ ta: be éismisseé and ma appea! £5

z

Sd/-

IUQQE

:°”~§ fa’

mg

KIEGE

. afié