High Court Karnataka High Court

State By P S I Of Town Police Station vs P Basheer on 23 June, 2009

Karnataka High Court
State By P S I Of Town Police Station vs P Basheer on 23 June, 2009
Author: N.Ananda

in: THE men comm or KARNATAKA ~j f ix
cmcmr BENCH AT DHARWAB ” 4 ” H V’ V
DATED THIS “Fl-IE.’g23″¢ Datmtssf 4
amroag-‘ ‘ iv A ‘V .

‘ma: HOIWBLE 1\m;§.,:_i:s;fI*1r§’EV-
CRIMINAL –1§o3’}’2:or:o:3
BETWEEN: V a « ‘.

Stats by PS} <3f*– E V

Tawn Police S;tatlQ§j–

Htaspei V

… APELLAHT

(By Srii éinafid H (3313)

AND:

.::~.:~ ‘ L

& S,’ of sfkbubigar
33 1

,. .113»; 1?afl§£’a;;;s;’9= V’
58′] o_.’fs’£Q%1amm€d
62 .yTea1’s

V’ V’ .. 3, * Afiubkar

” . Sfiiiéu Mohafieci

§2 years

?» iéammd

S] 3. fibubkar
:35 jgears

:2:

P. Mehammad
S] 0. Abubkar
42 years

6. P. Ashraf
S/0. Abubkar I
2′? years

7′. Ruksana
W/0. Mehammcii
36 years

{A1} are R/0. M. J. Nag§aur’,–V.E1I0,s1;2ct};b’:V u AA
: 1233903923113

(By Sri. Hanugaztfijtfza

‘i?his_ C1″i;:i3’_7ir;;=3..I_: -‘is ‘fifieé under Section 3378(1) anti
(3) Cr. 15.513 prayi31g’t(>*.gi*a1if*-l,e&ve to file an appeai against the
judgme11t=di:.»19.3»2C?£3;3..1§asSa<:1 by the Fr}. «.13, (Jr. 13:1.) 3.13:1
JMFC, I»-¥c$Gj:)€'e';". V in C6' 310.36,? 2&0}, acquitting 'aha
§"€s§3£;:~3E1Liz-7§13.:s/ sgcciiséci N033; ta '? fer the eifences psi 11.53.

., 4§}S4}%, 396 if-'C..a,.:*ia:¥. Sec. 4 of §,F',ACt.

' jT°'3:1'iS~ aiming 91:1 far final lfifiariiig filifi day, thfi
"-C{3"§1t'§A(1E}:i${€1'fiC: V the foiimszing:

J§IDG1¥l£fl'l'

Siam E333 grefermd this apgécai againat {ha

[V" j1;rigiia'a€B;i cf acqtzittai mafia in CC E€@,36,! 2&8} 91: the file G3"

réfi. Civi} Judge (Jr. D:1'}& ..m§»c, Hospet, Tim resgsonéents

in this appeal am afiayed as accused Na: to ?' in CC

1'] '
[U x C"\/v'"~¢LV'-

:3:

K36/2081 and they were Erieé fer efiences i3Ei13i=§ha§f}}f:

undér Saciiens 493%, 342, 506 :90 R’/vs: Secfiozz 3.42%”

2. The Iearxwd Trig} Judge an apprecigfgfiéézx:.0f:_¢%;{§£:zE1<:€_

acrquittéd accusad N0, 1 to 7' sf the;é§fé§:9ésai{i*«.9i1T6n[:§é$fV

3. i have heard SE11′? A__I1a11{i V
Ciovsrnment Advocata and S1}I”iv’V”%i”{I%;’¥f1″E1}Il1i:’lIi§#.1.Zif£ ._f€€¢i*1dy gSahukar,
learzmd Counsel for resf;;£§:ide;i:_itsf. : ~ Z

4. I §][aV€fA””¥Qc€:11:”Via’ka§if; :”17.}”;Ii’3’I3.?Vlg}’1’~:.’€V’:3;?iT”i{1€1£’1(3Ei and the

§mp1:g:fifdTV jixdgmgxgtf’ E)?’ accusesd maxzizzé the victim
PW} ~Na;zn€e:1 at “£18. Sam, Hospet Accused

P~§0.2_H._3;i3.& 3 4é’1?1i_:Vfi;& sf 1″ aecused. Accimeé 5239.4 ta é

V’ 3,.§ffi1’£’£.£g€E’ ‘:§§%t2£fjii€%fs «of 1%? accuseé ané acctziseé §€:2.? 31$

_”£If;a_3i’_s;£S£:;:(¥:r¢V.€)%” gccuseti’ it aypcéars that parexziai hangs: 9:’

934%.’ sf accuser} are si’€uats§;3,t~”I’.§. fiam,

.. S1.”v–‘;5§fter the mazriage, $53.} was living in her

_ ‘a$§ai”‘l;ns13.ia}{ haasax Theta was no ficmand for €§0’W1″}=”‘ aiiher

% fiéfom €113 marriage or at fiiifi time of marriags, it is {Em C393

VV Qf pmsecutieri that aftar marriage 1%’ az:;*<:°:;se& mid PW} ied

happy married. life fer {ma yam'. '§'h€maf£:::°, {:23 W acczzsad

flit]. Cfizév' 9"" 04:' 'P

gzzficred h€8.V}"' 1033 in his business» 'E"}3z3r&fore§__ $13'

began to ikirtmat PW1 and they were de1::13;1Li':£1"1g:::j1fz£i**§'.0'–brifig" '' .

a sum of Rs.5,G(},{){)O/~ fram 13¢: : …1i'<:;{1sz%:;-LL.'__

3_0.o':«*.2oao, accused N0. 1 :aV.:*.4;21:seg;tc»;;;e;£ PW3; 7€;:a:'v:ac§;:used_itw

No.1 weuid give 'ialaq to her féicaéjfier put hey
Signature 01:} blank pa}i§1*a._ "fig p11iH.}'fA1€".¥l signature
on biank paper. by accused
and she was 3 her izlfant baby.

The accuség .ii<i;t.. "(in the next day, PW1
manage;:§"tc; " She aiong with her
infant rickshaw from her maternal

house ta i}0i§:3§';:t£{ 'I"'.B.Dam. Q1: 13.C¥'?.Z2QQC}, first

A_ iI1f(}I'$31afi';¥ei}J:¥_" wa$V"'k:».dg::'d 33:; REF}. PW}; was tmaieci in

*G§:iv3rfim€mt'H§mpitai at Heaps';

ttiaig PWSJ is 12 ware sxamizlaé and

‘~.’ ‘-£;¥.(}Ci1m(€1f1?f§:s as per EXP} ta ?13 were markecig €331 behalf 0f

” ;a}z::::§1::ési;”ri 921:3 Shrti & S115-ixzkar R30 was examizwcé 33 EEWE

deczzmenis were markafi as Eixsfii and B2.

‘2. Time: gamed Txiai Judge fsrmuiaiad fafiawing paints

fez ésiermnafian:

“Jr,

:§;

Whether the prcxgezcution provss b€y1;:£Z–. all

reasonable deubts that, 233 the accused 5313,:

year of marriage of PWK 1 with A. 1,
object, had subjected Ci-W3 I {Q &:lI31{‘i b
mentai cruelty’ défllé-Lfidifig’ ‘ gL;£1f:m%1I1iV.V $17
Rs.5,{)Q,GG{}/- and a1s«:;=.;1«1:%;¢a:an-éeg iif>_:”§gi\%%§:a::;_I*ei,{§si:3:

and thcmby izave é:a;1i:mitt£.<i'" ofisnér: _

plmishabie U] S. W: I'4_9"£AP?3?

Whethar .. p1w.;$$e§fg’i.$Qn,.VVvL”‘proves 3{}:€_’y’OI1d ail
masaflable {it:;1::}i>ts’;L’v*v1;Iif1.é1t, u§ to
1L’?’_g2QO{) $;€:c.§g1sxe

” iii: ‘

X&’.h$£3;€..r____$;’i1a prasecutien prmsas b€’§-“0I§€;§ aii

. i%::=1js::>:1a13}e doubts that, on 1{},’?,2§{}G and 23130

” ,fi;:’;,fl~1€ failawmg day with cemman abject 313 the

%g~c:§:used have fife thxtatx to PW, 1 and; {harsh};

iv:

. {3{)1″};1S3ifl;Ed an Gffence gmzishabkt {E} 3 506 Rjw

8&9 EQQ EPC?

Whathsr firm §}I”G$€(‘fi{}€i0i1 pmvas Eaajzgazid ail’;

reasmmhis daubts that, after mm jgaar af

marriage cf CW. 1 wii}: A1 3}} {ha acczisazi have

made unlawful éamanfi ziéywrjy of

fer

‘N L”/\/V”- A/53°-r

Tb.

:5:

R36,Q§,§QQf»~ {mm 9335.: as 32.} slzgtainéd 1953
in b11SiI1€SS anii in that mgarci she is subjected.
EC: cmeity? and thereby committsd €”;1Ii ‘Ii5fi”{fI1C€’i
pgznishable 13,13, 4 as 9.9. Act R/w sec.~fM%:2–«;:>»;;

at What order or S€1Zit€I1C€?

The learned Trial Judge ans–;»’;%é:e’é «:;t1e:._afc.;+;:{_s«;;;:,:1;VV1:;§’in¥:;g:=

against the prosecution and acquitfiér} accfisfségv * V

8. Befcre adverting to épfirficiafién. ‘§$i”‘v’ievi’£ience and
findings recorded by :1ec€fi§séi I*y to sfait

ceflaijri édmitiifiti ‘ ~ .

‘I§:s.c -.__i”*=.4:?2c(:11s:::i afié ?W 1. wag nat an

ammgged 1.1fli’m:iag;c’,–. ‘§’};€jr}3aL§ faflsm 331 10% evsn befare their

Sc. graéuaie and she baa campiated

%’ §;é:§1gn;a:_’i;g”‘:§§1shien Besigning. After the marriage, PW1 had

ctmcfiivfié’ Haxvever, SE16 had sufiemd abariiml, Aftsr

3 §3$I’is:=%$i;.§x£.’V:4:::1e year, ghe had giiverg birth tag a chiié.

V’ 2%? 1316 time 037 marfagfi, mare wag H3 ziamand far

_:?§m2vrf3f eéfixer hy 3*’ asaugaéi er accused §€=:§;;2 and 3: PW: (bid

Em”: Eézmvs fhfi aacussii N0. 4 {:3 ‘3’. PW} hafi acizszitfami that

acétuszed Na)?» is 3 =:3Eass~§ gzanixactarg minfi 0 fzifir anii 011$ 2:2?

‘)’\f. c. G*W”*’9L¢\’

~42

the richest persons in Hsspfit. She hafi also adméti:?§i”–«if¥1at
aCC1}.$E:df\OWI1Z§V€hiC1€S worth RS. 1.00 crorc.
L”

It is aliegctd by })I’€}3€CE1fi0i1:.;fl;1$’t”avffiSi’I’ -itiittk B_1V:–1:4}iii$Vagé;.

accused Neal had sufffired 10.33 in 1;.uS;’z2_:1ess. 7I.’h.€¢*%§fOf§3,.”h€E’-V’

startad demanding PW1 to i5i=i:§’g’~.a s§;:a_.#'<:§T§~:s.';&;fii{5' iakhs "

fmm her parfiatal h0us'§'s:;..V fliéii father»
PW2 was Working as Défifiufy Factory Ltd,
'IXB.Dam , per month,
which family. Thus, it is 01531"

that mi:§fi’1év%i¥1cc3me class family’ and
a<:c11s%ti,« %J{3~§.(2t:I1gV:§Z:.}'.V hriczh families in Hospet. FWE

depcssgd this-21?: aCcu$€§'*»N§:'i had sufikred 1033 in. his business.

T11'§§§€fQ–fie, s£3;'1c£i"demanding PW}. ta bring a sum Sf

'fmm her parental house. Contrary ta éhis,

11a§s.7s;tia;'i%§é that accused M3. 1 was not rising 311:; wark at

all' F%%"1':_héS net stated {ha nature of business carried on by

xgéégsiseé N63,} and the §€§'i0{i duzifig which ha sufihrefi 1033*

in any evani; aaxtzzsaé wem await af 1:316 f§§18flC§fl§. status af

R PW2. 5:}. the CiI"{i?E}.fl1$?.8}i1C€S, aiiegatiorxs that afzcuged $9.1

: 8 :
was siamanding PW: ti} bring a sum Qf Rs.:3.G(} 1a}§:}i:;”3:’.’It:sc§>£«:s

highly’ impmbable.

9. It is alleged by the p:t>s€:cu§;i<):1 that' 611 " " 2

311 the accused assauited PW:

them 1’31 a roan: and an the fcflcwing éiay; acc1;:’s;é:dg t’1::._rea;1:en€c;’;_ V 4

PW} that accused. No. 1 WGui&”‘.>:g}§¥¢ T213
accused f€)I’€:’€€i PWE hiér f_§vi§I1€«§1{iT’€.%1$E;t’3,'()11 a biank paper,

But PW}. refused to pf:1f._1 ;c–r sig§1at'{ir;€§ Sfliereforé accusad

-n

ax sauiied I§mr_«*s$jrQ1i*gf:é 31}? <:0 fif;1:efi'–l*:v::r.

" G11: 1 along with her child
m.a;1agec§_V:fes£:aV:p€:_ fiiézzz iiezme {sf aceufied ané macheé

havrfigagiiégxtai hé:'§i;:*:~;g,___« Thfit first infarmafion wag ieégad 01':

. was axamiimd by Mcdécal Qificar -~ (FEES)

the Wound, czertfiicate w (Ex.P.1Q} was

is'.s:{;€¢d."**V: 'Frém the medical €'i.?i€'1€i1C6 ef PW8 -» Dr. G, H.

V €~<:x;fi;:1c:i é Rae, and tha waund certificate: markad as EX.P.}6,

'*;3.§é' find that PW} hafi fiat suffemxi any irijmfiesi As per

"-éfiiidsnzze sf Pfiékfi that 3}} the accusfié had: assaxgtsii 7:161' :10?

(mm, but '%':W'iC€. E, pm-

11. PW} had cieposeé that she had bean Canfinefl in

a mom, However’, 3116 has nest dapogsci haw aha ma§3.afg.¢t3~.V_t@

came eat 0f the roam. Tharefere, ailegations c)f.«§:e:’sa.ii_’§-:._ _

wmngfui Cfififmfimfiflt have no basisguh

12. fiuzifig cm$s–examina i§Q:§.’_A'{(}f

admitiezi undczrtakizxg iettef’-v._%it&:a:keé ;” as “jThis’

dacumant. has bfifili admixtted LAFromf’t};:€?: {:f.;IitEI}t:3 of
Ex.D2, was find fi1at””c%;:” W616 some
diflbmnces bstssfficr; Therefore, 3

panchvayafh V’£§’a;s:._ *::§’:1s}é;;ac<;3.-' in tht: psresfincf: 91:"
pa:1%1aya£’£i;daa;’s;” PW”? .– given an t1::r.:i&rtaking that 333

daiigfitm.” w0:i1z§__ V§ive with accuséd Wiihfifif Crrzzating may

vthém mad if ssamsthing hagpams ‘aft: hm’, she

i€._x?<:}";:}.éi"'%%:§£:~. :'t:V§pa§11sib}e for that FWE had also givma an

i;3fi'(f1€I"if7_3;.}:{:ii1i§: flag": :1éSp13.t&. b€'¥Z§.'§r'€€£i hersalf aziii her hzmbami

:Zs $@§v'::<i: and she wouki mist tmuble her husband GI" any

" Vfitimf family membearrs, ks: almaéy sfiaiad, PW}. is 3 §i"8§."E}§3_f.fi

=…–.;%1:z;i giigiama hoiziér in fashiam :i&sig'ning. *:*haz~cfare§

evidence of P'a¥} 'mat she hzaé seigneé E2232 Withmit knowing

gt; 12*v- ~ .;

{Em Cenfefitg of it tzannei be a€:;.t€3§f;€d.

:£}i:

that PW: and her chiid Wfiifi assauited by accfifiéfi’ _

were wwfongfizfly ccmfined by the accused.

16. The learned Trial Judge cifz

of eviéence has had that evidfificg ad<i'1;;::edw by v.pr13fs?t':eui:ic;n V

iziconsisfent, dis<::rr3pan__t and i3:a.f§i':;_bab1e aha .£1;u§:§acqu%f:ted

accused.

17′ -fifitappxiffiiafigfiiz 0f “é;%§?j§{IV§i1§:*:,’VI do not fad any
gmunés to?” impugned judgment of
acquiitaiA;~~[. ‘ ‘ I

Tiimrefomg ‘is’ dismissed.

~%%f% % 53:1/4
A %-& %%%%% JIJIDCEIE

gab/*