IN THE HIGH mask? 01? KARNATAKA AT *
DATE!) THIS THE 16 my QF"'FEBl?_fL31$i§':;,l ;;2iii3§'.k
PRESEN'fV__
THE HONBLE MRS. MM!-JL'1,§§_; CRELLBR
THE HONBLE MR. J{iSTii3E2.j_B. EISIIVASE GOWDA
Crimi:1a3Vi£bfiéa1VP€Q;_2'51 ¢;i*VV%2<302
Between: :
Statse by V
_ .... _ '«1.;___ _ _ " " Apprszllant
{By Siji. G. Bifgfgvarii SPF)"
An& ..a ,_U
R. Mumyappa@;ammg@ M11nnanaJ'ka
@ 171i.MuHiYa, "
. ' -s0iz- {Sf years,
» Carpcnt«::rT,~.f<*;'(; Mission Nagar,
z'%.11dra§1a11i, II Stage,
.~ . A Respondent.
(By B.’,{‘. Indushckar, Adv.)
AA ‘ (Lind 3113} Appeal filed under Section 3’?8{1} 85 (3)
-.Cr..1?1iC by the State prayiI1g to want leave {:0 file appeal
éggairrst the judgment dated 28.8.2001 passed by the
.._3~’idd1. Sessions Judge, Shiznega in S.C1. No.148/2000
acquittmg the respondent-accused for the affences 11/ S5.
302 and 26 1 IPC.
This Appeal coming on for heard ‘ng,’ 2tiaV.y,
MANJULA CHELLUR. J. delivered the fonowirggi’ ‘ ~ 4;;
This appeal is directed ‘
acquittal dated 28.8.2001 1:3 N5; 1:<§3,:V2§f3_0i3{'
Brief facts thatvieafd to,"LiT:iii*xg.'<3f'tiii:s-Aagzsfiveal are as
Lmdfirz ._ _
The t0 the accused
E¥,i_1"'3'n""n"':a1}aJ'ka @ R. Muniya a
I'fiSidf_"'i]g'§i€T {if fflihikkanayakanahalii, Tumkllr
Distlfict. Afigr the rixzaxifigagéz between the accused and the
V' €:pIin';é;"'(i:ai1ghter 0f PW 1 Suit. Shakinabi, the
,__;t–.i'<;;;;i1'sr~9;:c_:i rasidmg at his natixfe place along with his
he went in Search of his livelihood leaving
wife in the company 01' his family members.
deceased was not Wail, the brothers of the accused
'A her with her mother}? for the purpose of treatment.
V' The accused used 11) visit his» Wife new and then at his in»
laws piacc. It is the case of the prosecution that on the
unfortunate night of 29.33.2000 the accuscafi
company of his wife at his imiaws ' ;
intt’:.IVe.I1ing night of 29.53.2000 “an<%:&'A%T3E).5;%2i:i9k:
3.00 am. PW I was i11foxV'»1:i:a:§€1..%»byA'fi_i1:: the»
deceased committed vS31zv1fiCidt3,,~'}Ll;i3Il1';E:ii1_i;&1t(§3fi)Q' ' 'hiS='£I10th€:1'-«ill-
law PW 1 anal sistt-3;’ $ sister of
deceased C3136′: {Q dtaccaased and
accused Wfxftg _;–:. amund the neck
01′ leaning tawards the pillar.
O31 1ea1″ni_:ig% the df:t’12t3aS€:(i was no mare,
mot};}*e3° aI1d.Vsis1;ér”‘sa§d have raised hue and cry. At the.
im: accused said 1:0 have fled away from the
Cry attractcd tha attantion of the kith
the compiaillaiztw PW 1 and alssao the
H ” Imighbééiirs. Neighbours have I1()tiC6d the acczused
away from the door of the house of the
” –. Yéémplainant.
3. On the eomplaint of the mother 2
peliee arrived at the scene of oiTenee,u’-rreeridxietegi ..;11e
inquest proceedings, semi; the
drew a mahamr at the spot sluéetjehvvas part of
the investigation. ‘(if _the investigation
statements of the_ki’t.h a:::d. i€in”ef:the”‘<ieeeaeed and so also
neighbours of 2
4. {fie complaint is at Ex. P
1 whe {rune the mother of the deceased
Gofime wfioxe tfie rope is identified as the one
the fleck ofvifievdeeeased at the time of the death.
J? Ummar who has turned hestfie to the
gase fii:’eeeeufioz1. PW 3 is the neighbour of PW 1
” ‘A”.__W’he at the epot after hearing the sheuting of the
A and saw the accused eeming out ef the
hrrsuee. He aiso speaks of the rope armmd the neck of the
rleeeased. PW 4 is the sister of the deceased whe said to
V;”‘
have seen the deceased and the aeeused together during
the night of 29.5.2000. PW 5 is one Ma}i.k.’v.e:e;i:’A–ii as flies.
ease of the prosecution that PW
were in the habit of visiting: his hes _1se ens.Sai;L1r§1ayl *
Sunday to Watch films on the ” sac of the
witnesses to the xgfhiee IMO I rope
was seized. i”W 6 {hie and a
witness te Ex. PW 7 Ismail,
fatlier ef the slut in station on the
date of gene to attend the last rites
of his reieiiye. _ ‘ffie embed through this wimess
t0 the effect t1ia’t_si.1ieide by the deceased was on account
but this witness has denied the same.
2 happenes $1.5 ‘be:”‘eeusiI1 of the accused
PW . 8] another sister 91″ the deceased who
who was residing in
W h()pee”ef’ PW 1. ?W 9 is cousin brother of the deceased
is examined to speak about the motive for the cause
fer’ sass: efthe deceased. pw 10 Nagarsgja is a friend of the
‘ héieexlseci who said ts have seen the accused coming out of
V the house of the esmpiainant. PW 11 G. Sathyanarayana
\\
is the, secretary at’ the panchayat
was maxkcd to say that PW 1 and ,§}tI1<:ri¥."$iu*é'§2'Vfcs5idiI:g'&
the pmperty where the dctceasczii d3{¢ci.'iV fig; ?§9§.R.
Basavarajappa wha has
stated that the 9f: and
strangulation. PW 1:116: spot mahazar-
Ex. P 3, he: iifesccufion. PW 14
I~i<)I11i$g0a§*ti£i_«._iVé1ffi–_V_x§%i;*;ij3ic:$;':s Vt-5 mquest report Ex. P 9
who {jag PW 3.5 Nagaraja is a neighbour
whet: the ihe deceased in the house of PW
1. ‘§*i~3.su ppo_rts”‘thé 91″ the prosecution. PW 16 is a
1% fg§1i¢ei’*5c1§stg;b1e figs Carfied the FER Ex. P 10 aleng with
” to the concerned mum. PW 17 is the
Ccfilstable who apprehcndfld the accused and
him befure the concerned ofiicer along with the
‘ “‘ IV’é’p6rt-Ex. P 11. PW 18 is amrnthcr poiice constable who
“””firatchcd the dead body and took the dead body ta pest
\§\
mertem and after post mortcm handed over the dead body
to the rciativcs and the: personal belongngs to the higher
authorities under Ex P 12. PW ‘ 19 is the P331 who
regsterfici the case as Crime No.2 10/
complaint of PW 1 as per Ex.P 1. PW
hzspcctor of Police who tmk fmfiilaer é thé ‘ L.
matter and PW 2 1 is the Police Ii1s.1:3éctt§r ”
the investigation and fled shéet: W
13. After {fling of t?it3′–.§::3′}ax’-gs committal aeurt
committééi ;n.§f;tér:»teVV.:t11e Sé-ésflions Court as. the matter
was 3x§:–i13S«ivéi_s? flzhe Court of Semsions. The
<:hargc§agaii1stji;%1e§.'~ac::fi§;€c1 in the Sessions Court ware for
V' "Vth&"':§§fe£1r,es..punié;1*ié13ie under Sections 3012 and 201 IPC,
d§ccase<i was strangtllated by the
acC'a1§*yed_.-e§'ifi1AV.the help of a mm as she was unable to
"cgnceiire,__ :a child out of the wedlock, Lh€1'{?:f{)I'€ tried to
VA evidence of murder ir1to ant: €31' hanging by Gnrima
% .,hr:§rs::-,1f, in the very same house, 1:1} Show the Whole wurid
' that it was a case of suicide by hangng by thfi deceased
Gorima.
6. The accused pleaded not guilty
Therefore the trial Court sent tbzéii1é1tt¢i=Afor’
witnesses were examizlegi A.
documents and one “t1_?_1<-*:-
marking portion of bag 3}; Ex. D 1.
Though the ophfion $ ‘.1-:2, regarding the
cause of Wasé: as a result of
£};$-‘fgyther opinion cf the
cloctogrf hanging. However the
..;’ .t:;:<éi.§jt:V.»¥:§§§é:_:"a#7preciating the evidence «of the
duct??? "a:}her.v"méxtéi*§a1s held it was a combinafion of
V' sfiéhgfilation. Though the death was not a
specific case of the prosecution is that the
aC{:1;s8(i"<.1{é1firnitt6d murder of the deceased with an
"'»i;f1t6nti<:sfi' to do away with her from this worlcl, as she was
A u:'1ai§}1e to conceive a child and he was interested to marry
V% …S'C;IIi(i ether girl. The learned ma} Judge irxrocceded to
V censider the matter far an effence punishable under
Sexctien 302 IP12: and not for the other
under Section '.201 IPC.
7. After considering the
Shakinabi, WV 4 Sakira, isxfiail father of
the deceased and 1′ has coma
to the co31c1usiQn the accused in
thsa house on that fateful day
and was tmsumessful
in beytmd reasonabie doubt
againsf V Agcordmgly the accusad was
acqylittad of éiii cfiarges. Aggicved by the said order of
1f:;fie.VSt.ate has come up in this appeal.
8; Agcoiiiihg to the Isamed Addl. S.P.P. the evidence of
Iriot-flier PW 1, we sisters PW 4 and PW 8 and anoizher
T. ‘ ‘Asistsr PW 5 would inciicate presyence of the accused in the
-»v-fiotzsc of the complairmnt smcc 4 er 5:3 days prior to
29.5.2800 and so also his presence in the company of the
il
entire evidence on record and come te__ ;’_’éi’ ‘ _
conclusion than that of the cf {fie 2
settled law by the Apex Court v:1
should be slew in vaxgd *
of acquittal having regard uia-.§ Court
had opportunity of and conduct of
the witnesses” vgfhc’ He also
contended arc’ from the same set
of facile, to the accused alone
is to lee contends that even if from
the san1eVVxseifi ai%k’fa.§m “1§:::ié;sibi1ity of axriving at a difierent
v by fliis-…..£3ourt is there, the View of the trial
net perverse has to be accepted and seeks
cf the acquittal order. With reference to
‘ruthe evifiience cm record he brought to our nctice the
._ \
cf mad reievant portions cf the evidence of PW 1,
V’ WV’ 4, PW 3, PW 8 to contend that the presence of the
accused in the said viilage as on the date of the incident is
doubtful as the ?{IIfi”1CI’ of the deceased was always
opposcd to the marriage: between the accused and the
deceased. Thersfare the case of the con1p1aina :m:: her
kith and kin was only to wreck vengeangé: ._.’£hje
accused. Mainly based an imagination case’
was iriitiated. On théifi-€ afgu1i§eIits’TT’._he::” &fii§g11i:T1.T_:f0r
conflrmatioia of the acqtiittéfikaizgd . L’
10. We have gone’ t’:Vid{3I1C€ and so
3350 the judgmexjt of=”€uc- point that would
arise ifqr c<j:i:;i€ie1f}§1ti{i13..'i$:
i) _VWhcV:’i§_1é1f_V j11dg111ent ef acquittal of the triai
‘ ‘ C3n_1§1I*t’watTants interfersnce?
-V »: ‘u’J1″1at order’?
11″; SO as Thf’. uzmamral daath of the deceased is
V. AA<::::;1ce7i*1:3:ed, when we iwk at the evitsiencc of PW 12 the
ifidication arm can gm is, it is a case ()1? throttling as well
"as strangmafien. In a caste after thmttiitlg a person, if a
person is strangulated definiteiy the ligature: mark and
other marks of vioienoc like finger print because of use of
E3
p1't3SS11I'€ of the hands en the neck are quite In
View of such material, the deetor has opinr;5:i'-
Case of threttiing arid aiso swangmatien. , .V ' f
that it is an unnatura} death. 'I'1:'1"eV <1rt'TT'1i.,?r1_ g
is that at the hands of the fi'1e_ (if V
the deceased Crerima. happefied flue 12.0': throttiing
and $tra:r::gu1ati0n. Tk1efef_z32*e of suicide, so
far the pI'OS€_C1£tiGI1 ii; 'ThLiugh the accused
p1eade,:i the jsuieide (flee to severe stomach pain
by the "d.eeeasecf' "i'1*om the material on record
except-éfijeiifiéeeggeetien Eeing macie to the kith and kin, no
'5e:'i€}us3"~"L03'aeeeptable evidence has came on record to
x deceased committed sujtzide due ta
inie1erabie.VLetAomach pain. On the other hand, there is
Vesriglence "to Shaw that the deceased was sufiefijlg from
'iiifixess prim" 1:0 her death and this Wee the main reason
-»w1:1§; the relatives of the husband left her in the parental
heuse fer the purpose ef treatment as the accused was
residing at Bangalere. The accused is a carpenter by
profession. The fact remains that in the absencc __of the
accused establishing 2-1 case of suicide by
dacfiased the proof of ofience by the accused” : f£1é’v
prosecution so far as the ofibnce 3pun.ishai§)1e i:ii{1§:f’Sais;:ti0nV ‘ L.
30:2 and 201 IPC. The mat¢:ia1:%%%%%%5i:
contents of Ex. P 9 inquest a1i€iat:Ex. P’ ‘
‘3 weuid estabiish it wafih fiiitaath. The
questian is whaither the acciifiéd \3zés{‘_r¢’spensib1c for this
:13. ‘M . ‘ ‘ ‘ ~
12. Appé:1jent13%”z1e5£1e»* witnesses of the prosecution
_ art-:..:=,§y<*=: wit{1es§S' Via' the; incident in question. 'They all speak
»:g};3c~11t f.:i¥11=:%111:éjs'{.i_t_.re i.e. the accuseti disciosing and declaring
'.i;i1\;:§~t-.i*1é \xVf't3;11§:7£:.Viike ta take a second wife and therefore he
deceased Garima to» die. Them is another
§'..j1=i5Veas9n {Qzhy ht: was not happy with his wife i.e., she did
' fitgxt Hcrsncfiive a child after the marriage between the
'4 §6C€3.S€d anti thfi accused. in Gfdfii' 1:-<3 accept {his motive
being the causzt far the éeath of the deccasmd, when we
36
13. What is important in this Isaac is the: pf
the prosecutian is based upon circums:ta’1:1;iafi_T’€:\fide:1C¢’
$p<3keI1 through the. kith_an<:1
14. Then ceming to the agtual icffénfie,
pmsecution 911 29.5.2008 firas at
heme, PW 1 ajieng wi’i:.h.__PW’ S daughter of PW 1
left the house to the houvsfg ta watch a film
as it w’éL$’VT’a:’wi<;%ek haséiso came in the <-avidence 01"
these v;'7itnassc–sV, 1 that the accused was in
the xriiiiagfz for 4 i'.o 5 days as it was fastjval of Ramzan
' _anii. day 3:1<*;:V1'j§£«i(ii'Vg(}Iz<: to the eldest daug11ter of W 1
It has also came: in the evidence of FW 1
that wfmnéivér aficuaed was in her house 01' during his
i<}_ Vi:i1e viiiagc: she wouid net gt) out of the house
A to Watch 'KEV. to see week and film. if it was
.._v§it}1i11 her 1{I1OW3.€(§gC that the accused was in the village
V' and gone to visit Shabu the eldest sister of the decmsed,
Why she has gene 1:0 the house of PW 5 to Watflh fiim along
PW 8, is not at all explained? This is
normal conduct during the visits of £116.. 'to "t1"if:
vijiiaga, Accorciing to hm? whet}: si"%§:4';:;I'};
house after having their d’i13__ner, ‘ ”
mformed them that she gou to si$ter’s
housc to bring the AAt1;1xat was the
informatinn gven to WV 1 did not
stay back return of the
acczlsfifg Gorima. This is
var}? S'{.}é2iI1g E has not given proper
explaluafian. ‘-
-..Th:é~4s:f&*:7{§iex1ce at; PW 1 and PW 8 would indicatfi that
xs%hé:1’thé3é i1ef£”‘i: tht: house only Gcrima and thfi accusad
W6I’£Et: a~§.£”}::1(:i.’VI1’:1(:- They said to have retmrxed silly at 12.00
A Cf Meanwhile PW 4 Sakira also visits her mother’s
piiice at afmlzt. 1G.3Qp.m. The evidence of Sakira is t0 the
.4 fiifwt that prior to ?W 1 anti annther sister PW 8
retlmflng finm the house of 1%/Ialik, she Came to have food
at about 10.30 p.131. and as no one
3.-§I”iGCk6d at the door, ehe pushecythe ,fiiev”ho3.:lSe.
which opened anti she quietly \%?a1k:e(1..i§iE§’:hei:e_:to ‘
have dirmer. After having dinner ehe’
behind the cuI’t.a§:n Where the and the
deceased used to sieefif j She 5,f.,’eEt” the deceased was
lying en the i3.eu:’,__ Bu.i”Sixe’; wake up either
the accused er fact remains: that
aeeerding tci”*€;§fisVVi$zit:1e$eVV__When she {same to the house ef
PW 1 thefit:-«:::i”S were’ _R3€:.ked either frenl inside or from
eutsitie. _ This.yvitr1esé: Cilifing the crass examination has
the peiiee her visit to the heuee of
1 e§1V’:’the night of 29.5.2300 at 19.35 p.m. to
haxfe If such statement admittedly not ‘stated
.4 ” ” .VL hefe«qre am; police during inveetigation, her evidence before
?i;E_i::*”€f?eL1I’t that she visits, her methefs place at 10.15 pm.
VT “te have dixmer and eeeing the deceased lying on the floer
M
ii”) a peculiar manner cannet be <*;0{1s.idered. At the most
she must have come ten the spet ef incident 0:13}; cm the
next mnrning when other family mg
mmatural death of the deceased;
16. If the eviderxctt af this we have the évidencs ar;dV'AAsi%.ter of the dectzascd PW PW' 1 811131;.
Shakinabi feffi-“16 ‘hasi «nest: explained What
cumpelied :3? Maiik against the
nonnaiy %%%;ch T. V. or not to ieave the
house fiié her son in law i.e., accuser}.
Accor;dL1g it} hgf’5:11c”de.<:cas6d and thus accused said to
i*1a§é vthe house of hm' sides: daughter Shahbu
i:v.h€i__ zfssidiiig 200 yards from her hcuse and her
_ anqigiiry' the: eldest daughter an the maxi: morning
VV}*cv¢?=;ajs €I;1at by 10.00 pm. on the previnus night the
fsicfiéiisézd and the ciecfiasecl returneé ta her house. if this
j V' evidence of PW 1 were to be taken intx::..1;s:t’§?1VVV”‘i*7|Tf3tB3 ‘iéI1s’idsr:”.VE The flrst
{int}: of this iady ané if any stranger
had entaerad h2eI’e kapt openfid.
She éifi HQ ‘ did not even suspect
any to peep through the
{:11rt,aihhtg;fis “she and son in iaw is not 1:133
ncamska}. xc01’fciuV{;t”<3f parent. if she were to notice
. . of daughttil." she coulé have aiertad her
hw hat sleep pmperly. But :~3i:range1y this
iady. kept -§#;1Aiet. She: again. names gut with 3 $ta.teJ:{1e:m:
midnight she heard very’ strange sound from
the’:-: @1396 where the deceased and her son~i31~1aw were
“‘S»iE€piI]g. But she thought: that it may he only the noise of
a cat. At 3.00 am. when her s0n~in–1aW woke her up} She
naticed the tmnatural dtiath ef her daughter. She said to
have scan the deceased leaning towards
around her neck. Her evidence: I-Wiiia-if} i§f1di_g:~aite’._fj:1at[.’ Sh-c ‘
had genuine: reason to raise hue: aizgi asfgthe V’
same foui play at that mags;
knew that the her
husband from the houhh hf she goes to the
house of PW of the hmlsc
were nut V1101: suspect any foul
play. curtain and notices
heir daL;ig’,hi:t§r grhund in a strangc marmer,
she: di<:i_ not4"ss1V$peC't and kept quiet. When she
3 V' snangéh hijiéé in the midnight stjl} she kept quiet
anything. All this W0,-uid only indicate
fl1at,».._i1o:1a TV those incidents were noticed by her and
'~__ $hc has; her daughter being dead only in the merrxing
_;':'2u.3f1(1-._x_a§%;it11 a strong suspicion against the accused she
the compliant against him.
Another impartant
~ “vhwitness in this cast: for the prosecution would be Mrs.
/
Shabu the eldest daughter of t_he complajlmnt. She aione
would have been able to say whether the
1:0 tbs: house at’ the WV 1 a}0ng…w_i_’;h {Sr
alime returned to the house. if t§E 1 e~ lfiéuse
were 110:, iocked either ~.§;1:t¥si'<i%__ DIV'
powsibility of any arm th§:_AAheE11s¢ cannot
be ruled out. Even 4 02311110: be a
correborafivfi giicfit eviéencc 0f the
prosecutiegm did retunu to» the
the house of Shabu at
a "find the evidence. af either pw 4
er PW Sxtliat V.Vé1t__ or 12.00 midnight they pecped
the secs: the accused and the deceased
If ?W 8 and PW 1 had suspicion
agaii:1s1;_ i.'};£:_ ziccused war; 3 minute or miner material or
pec1iii. $r:. condxict or irmident would aicrt them to check
was happening. in spite cf noticing very strange and
V. fmcufiar things, none of the kith am} kin including the
mother of the; deccascd were caut:i011s e11o1:1gl1 to pmbe
furthfir. This wauld only indicate that they did not know
23
any thing during that night and they were
ef the death of the deceased dtlriilgmthat: V.
cvidenca 0f the Witnesses w0u}d:=.,rcv{s:a1f1’th.:a,t. ~.at- 7″ ; ii1
the momimg on 30.5.2O{)0V’jVp:)§icc <;.afi's<::V %
ofienca no complaint came on
30.5.2000. The exp1:a&1.$Vé;£io1§+L was Waiting for
the arfival sf herv–hu$bax1d..- i'1§;31__iiic arrived at the
spot they 'i1$t}é7s:.tigati0n and wouid
not waéit to arrive and lodge a
comp1a1n::,_ ' %%Hox,;;eg%:;%;,%A '''complaint is iedged by the
mcthfir Vz1€xV1;_ tfié féather of the (iectased. All these
indicate that because of SOIH6
against the accused they had strong
_ susf;:i.cic_i'1' {ha acts {If the accused involving 1:1 the
H H " Junt.<§wa_fx'i.. iracident which laltixnately restlited in the death
_' <if 1:Ii?1<§ deceased Gorima. However strong the smspicion of
VT V' camp-laixlant and athcrs, it cannot take the place of
A procaf. Suspiciun however strong, remains a suspicion and
not proof of a fact. in the absence of the prosecution
24
establishing the charges with the relevant to
prove the charges aginst the accused
doubt especially in a case of cirC}3;}1>sta;11t:'{:a’1″
$i;roI1g suspicion wiil aiso not assist the: .;)ros~¢€:24ti9i1:i£3Aéx:1y
1333131161′. Nuns of the circufimfances 21371:’: e $ia_b}ishcd in . L’
this case. Under th€:$(‘:__(2iI'(11}I1}1:SV3iLi:-‘.I’_i{3rf:3E’», we is no
perversity” in the fi:1ci3:*1g’ T -of L.t1§€j. 1éa:néé_ trial Judge in
ccnciudilag tha§’:_*?he iittfiriy faiied to
estabiish t§1cTAé:ié_z3r;gés% the acctised.
Accordingly»fipi1fi€«ft§”1at. the appeal desenres to be
dismissed alid ._$t2mds’Ciisi11issed.
Sd/-
Tudge
Sd/-it
Judge