JUDGMENT DTi3.2I*'.11.03 #35555 av THE _
zn s.c.mo.1e4,io1-convzcmss THE ;A_§'P::=.L.;..@kh$TSZ
Accuses ma 'ms essence PXUXS 49a~;a%¥'§7{.'i--.«.F€£?R AF-ER.§GQ.»C1ii'~f
TWO YEARS{2 YEARS) AND YO PAY A..FI;:aiE.'oE 'Rs'.V:3',§o§,z~
(RUFEES 'ragga THQUSAND QN1.Y)'2EA::H I.D';.,QF.,FA¥'!§é1£1'4"{._V
GF FINE TO UNQERGO 5.}; E68 THREE :+'%t:;='§$5T:fiS,§%;T%-iE%V'%A
APPE¥.,LAP~3TS;'ACC¥.iSEi3 PRAv£:V_V%'mAT TI:-1E-.VAl§€}VE"'0RQER A
MAY BE SET ASIEE.
TE-£15 APPEAL IS :%dr4I:x:»%3 c§§4%%é?r;:§g+*:eAR:N§sk%*r:-ezs DAY,
me COURT meuveasn mg F':2)VLi.€:)\!x{&IN.G.:.-"
Tfiree__é«:':§é::§eai._;~afré ifféppeai aaairsét the
judamasw'%n'V:SEp;{f§:i3£;{3:i/(3.1 =§§a;2'.§'edV--Evy the Sessisns iiudae,
Baéaikét, 'fig fiiiirine the graendency of the
appeal, it i§._:jéap.ar{adAth"at:_u-2"" appeliant-Vittala died and the
é§vappV:.~éLi,V:s;f> far as "fie..1'isA.a:encerneé, has abated. Appeiiants 1
a:j'd»3V a-.?¢"n¢§§"";:rcsecuting thés aiepeai.
Sri Bagavaraj Kareédy, ieamefi confuse?
the"asp:§;:eliants and Sri Baiihav, iearnefi SP? for the $tate.
The substanrze of ai§eaaticm on the basis cf
T 'which amseiiants were tried and ultirnateiy zzcnvlcted by the
V V imvugned judgment are:
(?9"
3} Cme Kshitiia @ Kashitaai {deceased} was :T.1--awed
to Venkatesh-15' appeliant in the year 1993 and sE":'}¢é:'r*'.,rf1"§:fi2:-gi
ta the matrimeniai hema at Hunaund wfiicfi "
her mather-in-iaw, brother-fix-iavgé:"("v*§.ttaia")V'é%j'c{."§=§§s ;yif:2A V'
ivijayiaxmij. Her husbané was 'évusih--a§5.',VofV
fertiiizeré, but was irres::=er1sii:E.g "'a%né flag n.§§'~.afi'E e""ié "§':a'v'e'
refiuiar income. Fer one; year,---shfév--si?fif_erefi "as-_shr.:3 was net
maintained fix: her 'nusu£3a:rf:a' During this
varied, she §ea r§f::t' ti:at:'tfié§§'roperty, but her
husban';§'s__el§;érVV.!:feth'ef4'2.?f*appellant was centrofling it
wfihaut "aVi_§L6»vin'q"V.AVa'%{y :. fe"§éi§ue to be ceiiecteci by her
hus b§:n'd... Hér'-»m_§tfier§'in-:§aw induiéefi 5&1 recreated fiemand
her parents, thus tarturing her.
i'.i.rf:é?i_;!é vt5a{"'--b ea.£f-cfmtinucsus harassment, she rraturned to her
§afé4ntaiv.__v'?1c:§:§é where she iivéd for' aver 5 years. During
'ibis Qefieé, she gave birth ta twc: rchiicirerz wine were aise
T.«'a3¢'t»-maintained by her husbanciaist appeiiant. Life was
V% ..m§serabie far her, but she endured it hspififi for com éays
VVahea§.
3.{'2/
Pwsfiasavaraj 'faiiazzrgiaa Waddar, rushed is t§1e__E'ifi'S§i'§:é.f _
after ébiaifiififi rsermissian cf the mefiicai offiasiarf:::iz'é§i:i.§r2§:ci --.
har. Sine gave statement rsarratirig fi:a.f}aA§}§f'?j${?}iZ'*Cfii£§«$j1;§«
the aapeiiarzts am aise rfiis<:5c$_.eci trar:s§3iA;<é:; 'dfi;e i:§ 'écending and apwaached the
s&s.<3f«£:;r:s 'cmjrt sé§--.?ki__fr}§_antic§patery baii, anti were reiéasefi.
f:é%et :'s.s:ass fiéefi after mast marten: revert was
:?'e:.c e§ve:3 éhfi ';:§fétement af rather v'ufi*:r:es$e$ was racarded'
V «V Easéfi ..e'fi t§1é'saici materiai, they were aii arraigned fer the
V"4'"V.'L.:éffen':;eS "inéécated shave. 'me jufififiiéiifilfiai magistrate tack
.' é'c{dt':i%anc& afié they weré cammitted ta giant: triai befare
"tide saassiérzs ccurt.
$
f} The eeeueed feted triei in S.i"..194iG1 duri_e.gj_e»-aafizich
the ereeeeetiefi examined in eii :6 witeeeeee.2'_e'fi€i'a'.';:--§e?:;e¢i"'_
resieeee er: 1? documents ene 4 Vrfifcis. _th;e"VV
rrzeteriei se breach: er: record, £eere4ed:_t-rievi fiedee"fe'u"e:e____teet'
the charge against the eceigeee f6:'._7;:?:e gffee::_e ;_;i§r:e'Ve"r_:':e.
Seeiiera 3&6, I.F.C. was eei: eefe hence,
eceuittee them. Ge'fiejAbesie.;"ef._'L»e$?idenceAAfeiating to
harassment faced by that it was
erevee' eevegffif "¢;e'z*i:'vEeted them uecier
Sectieré' eeetenced te eerieee ef
imer§eer:e3.eet eee seen free": the imeueeed
junk:/gj/,¢'er:i.. vv .
the three ceevictee eeeueee are in eeeeai.
AFseeeiiee%:"'%éve_.é.T'V;'e§ed eurirze the eeneeecy :33' this aeeeei.
----
eeve heere’ the ieerrzed ceunsei fer aeeeiients
A V.I}feee e?_3e ieareee SP?-in sueeiementetier: ef the materiaimw
reeere.
6. Tee ieemee eeueeei fer eppeiients weuie
eeeteed that tfieueh ‘iefiu Bei, the mcziher ef the deceased,
§LL’H/
triei ceurt erreneeueiv enfi untustifiabiy
ercwes the charge under Sectitm 4_9_6:A §i>i:_.’i’e”ri*e.fi23fi”‘ti§’et mete’
reereiv in the eefieuct of the eeeueed 3,”‘t:>,:’34’i1es..’fieeitiseeiiee
cut in such evidence. He we’i}iitt._Vi:er:Vten€i thet’v:e§£;eit._V£fV ie
be presumed that there is te’t;§te:v’jde¢;;aseé and
it wee efiiv for a :::eriVoA’e…V:i:f years iarier to her
death, durirse ttee tnitiaieeiriee but thereafter
she iived ir:_ ieite eerioci ef ten years.
This wot1i_vé€s.Tr:§ei:”.t§teVt harassment cm her from
the efieeii1e’§§{$v5’§§i.._e’i§ meet’ of the time with her own
ibetent-Sf v.[‘}urir1’G’~~ti1:et’ t§e’ti1§e””none other accused had visited
her_;:~’ie–:e aitd’-»:2Ve”e;;ae’c’zrtenity to irsduige in any act, which
‘ ‘the’t”;>rc:E’éiec{it:«:::n now eiieees, wiii constitute harassment.
it. Eetther, the eieitrzant weuid attempt te interpret
the iieiéetvéisihetis ef Seetier: 498—A IPC, te shew that there was
V’ e_isfii.eaeure between the eeueie erie it flees net came within
the etebit ef the Act. The act is very eiear that ‘any wiiifui
weerséuct which is of such a nature as is iiiceiy to drive the
wemen ta cemmit suicide er ta cause crave injury or dancer
to iife, time or heeith (whether mentai er ehvsieai) ef the
§Qv~
*0
wsmas’. 0:: facts of this case, these i:*:ar*esis.:%:.t$~::.V:’$r;é;..§f:’e:é:
shswn, therefcre, he submits tfiat the accused.__:aris-sfi’%itis6_ ‘
far a dear acquitiai.
12. Per tantra, ‘E§”I& §esrné’ci__ S%’i’V_–v_:C’;H.~.
‘wsuié csrztsnd that ti1ou§Vh’»i$Estshxhas’vfiétVV””sf§’s’¥iénged”‘
ssauittai of the accuse’-‘:’5<._fc:ur' ,tfi's- §ff9é'r;.::_s pfifi'i'shaE:!e unéer
Section 366 wt, in views sf'réssuhi:j'§svv:%_§:s¥gV§1ed by the iris?
ssurt, but 'E!'13:tj.'§*;':'!:fV.°.i*.'E wa%s%%s¢msgsst¢wsssm the accuses
has abfsttéé'-tiiis c6:i?;ri'rn§ss§}::n af"s'iii§:ids. This aspect is very
dear 3291:? 'enihusisvsiifi'v«ff0nfiV..-the evidersfie as brsuaht an
recsrs fror"fi 'ths" tsVs';':§r'fi~sh'ys"'§:f cisse relatives of the deseased
…f5¥'r1':';j}*z's;§'is§§baiA, rn"é'the–r~~and breather. It substantiates the fact
"aftr=.ev2{_:':s':%:'ar:§fis.§e with asseiiant Nan: Kshitijs @ Kashibsi
es:'€:é1'féd .ffiu'i§.éi::°i.?%1::niai hams with a fond hope sf gcxsd
'v._;isist§"cns'h§p Vwith aii the inrsatm thereof.
AA in that he wcruid saint cut that mother 'feiiubai
hés revssied that withifi one year of marriage Kshitija («:23
Ksshibai returned its her house csmbiairxina of harassment
meted out ts her by ccmneiiing her ts bring money. $§m¥iar
3.5. fixecerdiee te him, Exfie eeéne
eémiesieie sneer Seetien 32 at the ,Eviee1e:.e';e;et;_';t%'utit ,et_.§:jt" " 'V
eeuifi harély be distauted. The 'es_»-:':=2je':i¥e"VV§Vi:f~–,%'.t'%1_e
deceased reveaie her fife pattet'n.__itse5f-.v. is e;ieeti._:ei.eer.3frem–ti*
her statement whet tte_§_1si3§re«dV___u_et¢..:t'%:«e»_vfateft:t_igttegfiefid what
eirtumetancee zaremtztettztget 'ta extreme Sféib
ea' committing sziifzieegH§?%jereteite;' "i§eii".éseemits that the
petitierzer t:§s3._.:eetefl§.i_iSEt:§éc3 evieefice that the
e*eceaeee__'w:ews.V and crueity by tner
hustnerée atret Hence, the férseirzg at fact
arrived ee'V.i:r§r tti1e"ttie!.'A':9izi'tt'iieeds fie interterewee.
§§-ie'siiti£j'vt:e*'rd 'nett: eifies, E have re-eeeraisee
the it is first apeeei.
3.7;’ -‘.A:’«’:’r*3e reiatietssfiie between the deceased ene tee
: e::2;::;e_iie?r’z”‘t–s” -» etcueee ie net in eispute. It is eiee net in
._’t.tAiV_e;e–:;–t’A that Kshitija Lt’? Kastzibei died 33 a reseit ef ‘sum
.mturies eufiered by her cm 18-0§–2998. The piece at
“Ver:r:urren<:e is her husbanws muse at Hungend. the
presence of the eccusee at the time of incident is aiso net in
&_~Q–z/
33
eiez:-ate. it is not in eieeute that he
deceased te the heeeitei. it ie eie.e..eet..ifrj: ‘
Kshitije 2:1’: Keshibei wee eueetiened ify”
‘feiiebea Vvadzier, Head Ceneteibéee, wifie eee>e%A”«i;r’eVetr:ieet,’-
ehe cave statement vide .:’:’;w:.¥>r-‘gV_e:%ije..seeLAd%e6″ie:.tAhe5er$ence
ef the accused. It ée””s{:e.ti.cedvff–t§1ef’«Ve’§é\%’§f8».free eueeticmeé
Kseétije @ Kashie-av; en:zi””i*e§’i’§:r§:§’e;?j;.._e§;é§§é}:’»v”x§herein he has
meetierzee recereieg of
steiemeet…E:i””‘wh:§:$ deee 5:; the ecceeefi.
Therefeife, hie ef’eeee’ce>’§e.;§ive.eeebted.
A18. fie .eVESe7r:ei’ ie diseute thef as ea? Ex.P4,
n18-5?’-‘-“§;’-*:’.’?«§’c’s has occurred when Kshitije @
§{e’éf:§i3e§:*ve:ei§éxfi.:Ieezireiieet $60.1, her fiusbenfi, teeive money
fee e’eyme.e%3.e¥; echooi fees fer the ehiidrefi erze he refused
ti3e’~je retext the’: he hafi fie meney. It is czieer that the
“:jr;§e;§e”é’;=.ee an heir’ awn veiitierz took the extreme step cf
‘ eetiéee fire by eeurine kereserze frem can and iii fire. whiie
, jehe was eheuiiee for heir: and epeeiiant Nee remainee
weitiee am tfiereafier shifieci her to heseitei. The triai ceurt
cerzsieerme these eseeete has we ihat the husband ebetted
@599
“-9
the fieceaseé. The camzciusion Sf} arriveé er try ti1e.Vi’a:§:-‘rrjed
triai judae, E arr: satififieé, is right in the circ:5rfisia’;r.r:§¥é:_.v:r¢r%_
ziirsa case and therefore, the State dié net _<:Er':—-*:..rr:_F'.;:;-%=-, Vt-é:a§;;ae:éi~«..
against that arder.
1%, Therefere, the mVa§r}j”‘é;:r:ce’rn.__ifi xtréis éajéerrrié orxiy”
with regard tr ccnvicticwfr urzéer é§€fi’€¥i;’l 498-‘A.z.P&. There
may :16? be any need t6’ r’_er;r1-:-‘.a.t ‘been observed in
:33??? supra wiuti:j:’re;’3arfr:1* t:r:riiiifé éeceaseei with
ac:nser”i”‘i’£’€:;-1;’:ir, 515%, “ii: b§fr;srrré锑hVécessary tr: ease cut the
evidencéfi.’fz’éii::§é£’;a;1rd..§i’er:’i:rotfier.
2:3. 2 rr3a”Vi:eAri–gé’i”a’§;>ect saoker: tr: by ‘reiiubai with
‘lief r:.arasjs’rrse.:+:i«’is that one year after the marriage
K3-§rirwi§a”-.sf;i’:r}<fi§r:i§ai iived with the accuseé – agrmeiiants,
diérirfi wrii€%:'j__t§r%r:e, she was harassed by her mcther-in-iaw,
flfwhc "ci.§«.=.¥ dg_ éubseciuentiy. The harassment, Etfiéfdififi to
V' '{_"r'é_iiii"'a:ai is ta cerrrpei Kshitija (Q3 Kashibai it: bring rrmrrey as
aéesuséri 549.: was net abie to earn frcarn i":i$ fiufiiness of
""=.r%.=;;r"i:i£i:aer. Thereafter, he gtarted freauerntiy' ieaviruq the
hearse fer a réeried cf six months er more without ififfifffiifié
39;
{S
his wife. Kshitijfa {$2 Kashibai had writmn ietie2*é.ic=_her
parents is: this regard in response it) it
muse and adviéefi her. flaring suiizseauent v9’is§tsiV’ai§0%i’i’1é_ ”
éeceased is said to have compi7afifiéd’«ab’c1:i:’.%f:é«:*a$§rfiem:
rraetéd cut ta her in the muse C¥f.:4tv§fIé”.a €CUS> é_§ Aéfiii
refiard it aimeara that eider’s”~ §’ave :3fi’w{i 3’e.€i_ .=t§§’€?méVfi££USéd’VV
aaaifist such §i¥~treatmefit.,
21. Aftefbifth 0:f..ih:é”C§1 §k’j ishé”vrf é:4§iig3 ‘ar:d stayeé with
her’ f9a:é’fi5iVé”a:i:i _i’:a”s:?2:’f4’Vt1.:w_:’r”:s;’.:;:”:’*:aii*: _’$¥é’Ef§: tfiem due tr: the reascm
that it vfiéas’ net 1-;2;c$§%’§L’i*ai_év«i_§:5″-iifias ii’! the imufie cf the accuséfi.
it is Siftixf WE???) her fi’:éfi’i’er~in«i3w Parvetawwa flied, than
.–vV.,4%§si$%:~-é:f%:lj’a E<.§$hiE5éi"**i*ei:V13rnefi its her mairimaniai harm, but
_*:__':é.*f fife:*§2éd. "r:.g:§t' .Err::3r¢ve. Knawirm that tfiere are same
fa r*r"3,_i_'i 'jkA she reauested for aartitien $0 33 to
"«., main1:a~§r§'fierseif anfi her chfiéren, but accuseé 2 arm 3
A ":Lf¢:;:Vfié#i;eé to her and' fieciirieci to give money. They Cmwtinued
V' tés harass her in View of her céemanéirza for parfiticn sf
nreperty. Simiiar afitléfitfi are gyscken ta by the brether of
the deceased, who has examfned in this case as FW2. i-ie
waaié aim say that accuaed haci harasfied the deceamd
W
:5"
eating her stay with them and eii the eccuseti
teeettser.
22. The eresecutier: i°:.jas5.’_ “(eXs~rfiieee.
Hefiumarathatape Cf18fii’:3¢i?3V»i*1tti.t’z{§ai 4?’ ?__W”, e ‘isei’e’tiv’e, to’?
sueeert the case that the VAts–ct:itsed..t__was”‘ *he.re.ssir’:e the
deceased enfi he had te§§et:*ee*tt c:§:;¢;~:ee¢n meetings. He
tu med hestiée see’ r.etre;ttee” _stetefisest.
23. :P’w:’\.§’?;~..Qitfstghtes{;e;:e§a_r”~Ve;jk.etesh iviudgei, is 5021 cat
the éieéeesee’Le;-kscefe§:f:é~t.bt3::-~–.him, his mether ~– the deseased
iezee witti “%’:§’sfe’t§*;~e;4′;’ of what hafibened er: the
eete._§fef %esidVefit.._ T’hevirequest made by the deceesee te-
:eeeutfsed;”‘?*§Ae…1″‘t.e eey sefieei feee. erze the meme? is wfiicfi he
:*efi3}s_eti V:j’e”‘sevs that since sehoei fees was not paid he
_ erzetsis retur-nee te home at Huneursd. Therefere, he
H ” ” .%e.e::__eet”ee the witness ta whet transpired thereafter.
2:3. ewe’ – Sherstkumar Muttapba 3»-iendrei, §s a
fiance witrzess during inquest. Vaitaet he seeeks eat is es
eerne out from the reeores Ex.?3. PW6 ~– Yemasaepa
Meiieeea Pujeri, cited as witness te the seat mehaeer. He
flit,
1′?
Lzrzfier Ssecticm 32 cf the Evidence Aet, reéating’
her éeatfi.
2%. PW? –~ Ba-sappe I-§a’:1a§*:é:a§;:2’a..:’s’.~§fiea§’:’ti. “:§S3:;=—_.tt:s?_i§:
up further investieatieh ii: Cr’:. N’e.,_ 17V’?f.§V8, reg2’i:s tAe.;’e(iVVVt§.§1
easie 9′? statement given by ‘zfaiiufiaiieftefireceiving
fzoth the memos ai”:6u{é:si;t«;s;j ;.j_i§§.e”V–.i3§ve»rnment hcuspitei,
Eaeaiket and fefi9:aréefi.~–.”~’–E:§§j:’to’ :55», j’fi:§as§é¢::’cna: Magistrate
and then arr_a?§§é§§i”£__u the Tahsiidar on
Riv PV§1’fiVV¥’»’I.i’:?J;”%{§’u*:锑s~i*nant Fakirapea ‘fegesmenavar,
53 the .?v3ediee¥ <;:'éffieer,38ii%6'.has examined the dead body' ene
,'e;§hei'§ctee a'~:2;téepe§'.V""H'e after examining the bady hae Gfiifiéd
Kshitija @ Kashibai was due to burn
irzfisrfjiee therefore, due is 'zmnaturai cause. PW11 –
'~.-«._ =.Muttafii';2e"i~Basanna Abbicjeri, a witness ciied tc: estabiish the
"'L:§§A;~.f:fé&j:tr::ent by the accused, has aiso mi: sueznorteé the
h ceeee ef the presecutim er: this aspect
28. PW12 –~ Dr. Vijava Shivanaec.-uda Nadfiouéa, is
the Medina? Qfficer. whe bee admitted afsfi treatee the
39»
IQ
fiéfiéafiéii Kfifiiiija {Q22 Kashibai. She depdsed that’j’S%i;é;.VT:§iad
retarded histdry’ dived for her that Kshitija
suffered burn injuries at 11-80 AH:caused–‘_4’d$}’_vV’4§ijé%”fii3§i§ar:Vd.7Au
She had issued MLC naive and ifi rdépd}i_ sd'[vtd’TT’i%:
and she afdd dtatdd that KshbEti§d..V_@ i~A{é3ii3ii*.»a_i:>v%:a’é;Vé’§ve’%1 tiidd’
statement that famiiv ;..:fnern§Vea=::.P11.
.?.V*~.3. = iP’sfi:’vi”3’F;-»..Radrdd§i;:-a.’Sdmaada Bedtur, E¥”iSi;”3éfitGf’ cf
?dii::e rec€:r_d%ed VVt%f:d’.’._s’té:f.é3medt df :’>W1 – Yeiiudai and
rddidiefed 3 candd.VVi:j___§Ar. Nd. 1′?7;’1998 and forwarded it to
%’3igfw.¥$_VVP§?d14*4: “~~K_._Bhimarad Sankdjirad, is the Tahsiidar, whd
L§:d:§d–utfVddV”i’_ddd;é’:dc en the dead bddv of the dated:-zed. PWIS
V «V — Vi{§’:di”§yé%fiadda Airani, C93, tack up investidaticm in the
«fit and uitimatdiy ffied the shame sheet. PW16 -~
$§jViié3″£:i:2da;:pa Shankarappa Kadam, was Psi, in Hunenrsd
T “Pdiice Statidn, he has spdken ta arrest and reiease at’
U accused Na. 1.
£9:
LEI”
sztart iiving éfféfih. It ifi éurirxg that beried
made 3 derrzané far partition cf _fa.m__iiy ‘;iféi5’é%E;iéé;;
¥’&SU§iEf§ in aemavatien cf hara$smér1t:£:’nA~’he£;._ Aiéts 5% §’L;=:s-.§éiv§.fi
by tfiese witnesses and aéscéfi-‘=,(.. ti1é”diec§asé’6A~~.ifivs2«ri.n§ §1%e’r ‘
statement at §fx’.P4 that a<::u$e.§A'?§.¢;2_.L'infiiiiééfi if? accusifia
her of iivina with ss%:*§a .V:"ath'a§v%vj.,p};»f§éf;..:'b'V"ifirjese are aié the
circumstances w_?.'ic.:§1 shs3vMc§ig:~ §é'¢j§a§..é.§v.:§g%}Lzis . harassed. The
Eearned Céi_1'.¥7!J3§%i" isczinteé 913% an
these circumstaficas are sf
fiuch n:a_iure–.'the éefinitiafi cf crueify far
SUS€Eihififi"iifie cjir1'a–r§"&.VA'::;r1':fi'€».:V§"4 'Section 4§8-fix IFC
Et, "t3h"~r*efc:ra, bacames rzecessary' in See that
_wi€éi'%*:;ef'v–..;ai':%?s?'~fifvthé circumstances maid he ccnsidéreé as
cétasiitutes 7jei.fher crueify er iiarasgment, which £5 an
'u_.£m:3erta;v91fi. inereéierxt far the cffence punishabie under
A ~ £~§_§é*t'ie.n 4§8-ii 39C. in this recarfi referemta Cfiuid be mafia
' tér; what has been settfefi by juiiiciai i;'}7r'ECéCiéI'ifS. Secficm
498% is very' cfear fir: the saint that there is aretectiarz is
the wczmah from cruefty, Secticzfi 4%-A of WC, mafia thus:
(%5%/
V' "v€;G¥1'2§§.§;f13E:E'§:. A.
214
the fasex Com: ceniééerefi simiiar facts anti <':ifCij¥3f}Sta Ii=_CeS
and heid that 'suicide in her irviaws' muse w§ihf_:j"'if¥..';';:.i:1_r;:i:%fys« _
3? ha? marriage: crueity by her fiusbané ares?»r:§§:th'£:f-i«r;-ia}év*«V.
aiiaaed; métfier-Er:-iaw of detea.-aei.i__ te§.i.§r{{:2 Ber" tj't":"af"é?}»:%_.=5. was
3 Warner': af ex/ii iuek arm' had s_jvvaii5w_ét:5 her»'b'aV§.;$(_v_an§3 si1e_ *.
Sfiéijfé commit suiciée: aaisjecfvfi-A _aui:rus'é-2:,ihijzmiiifatiafi arid
mentai tesrture fram iwerffiarried fife
which fcrcee' her :3 v:amrni_tT'_sui€i&é:.' ;
Wifrféhe 7,éir:un§si:aisc{éé; the ccmvicticm cf the
ac:::i:¢seé9f~':;r the @ffe%j:é"E~..§i'rsisfi3fiie Ufiiiéf Sectier': 498-A IPC
I fi:rmf_.i.$ juif 8f¥"l€'§v..FiEé153 I.'¥€) ifiterferermé arid the same is
V = " it was urged by the iearnea' céurasei for
tiié §r::'peii'a;i9i¥:i.V_??£.'§at in the matter' sf panishmerzt the triai wurt I
"is tax': §'"1i3ui"Shv. He submits that acc:3$ec;1 Ne.1 was 33% 52
A '~:L.":'a"€*;A..jaVT1r'LS'~«_at the time he was charged, whiie accused 1330.3 is the
..__""'w;i';§9w having ie::~:"~;t her husband atfiiififlfl No.2 and new she is
aggeé ever -58 years. He submits tfaat at this afivarsced stage
if she were ta be senteficed ta imprisenmefit it mi: 216? zmiy'
59¢
Eeee' te hetfishie to her hat te her éegaeéi-*£V:::'e£ftt'V*.C'fe}fii~–E§
memeers. Sn tfiie ceunt he egibmits ti6et"4"e.e5ten§e *-aft»
imerieemttent may he éieeerzeed with. ~
38. ‘3″ e teamed SP’?__S~r§ C.3A;Eedhasi”..m:éj;fie…ei3brrtitf’
that eéreedy accueee have be:1ef§vt_eé_._Vby.ttte.:t;j*ie§5 mutt ey
seating éewra cf the effeeee fTf6if{“I} IPC and the
punishment imeeeed u;::atm-tt:ferfi* feeeenabie. They in
the circumstai§*;.:’e$§j:Qi:nV_ wtj_§r_:tt- _ttsefs;’V ‘ere tiiteeed are net erttétied
te any tzeastence, W
3§,A “Aftert ~I’:;”*:’ee’:’i;f;.f§._igzeth sides, ; em setiefiefi
ceesieerinett£e=e3:i:ie%t~s:e”§–:t its tetaiity’, the cireumstancee in
c;f_fem:e”§ev–.ee:t1mitted and with reeerd to sentence,
it.» 3
–~.ett§ed::”:3rincipie of few that pfepertieneiity in
. ‘J?
I
seiatehcitnetiettétfit is better part emf in finding SCI we have to
Iteke :’::ti:3«:_eensideretiert an the circumstefices which are
VA :~ff’::%v£{Ve’ijefrA:t in by the teamed ceuneei far eppeiiaet.
49, Urxdeubtedfy, the triai was cemmenced in 1993
and euimineteé r;-rtiy in the year 2003, eurina Whifih pericé
the accused have faced triei am? it is net in diseute that
399
.26
accused fte..”t is net etsfy a widow but hes reecfie:iV_jtt§e_ ef
ever 68 years. The triei court has se.%t’te’fieé;d–.?-fit
imptiecmment fer a tseried ef twat» years?”v*§§j§~tt:”‘~~:fii”:e
Rs.3,0fi€’2i- with defauit sentence. :’».The=-A’Aere\?fsi_e-tie’-a5f”S’e:ti:;«_t:
49%-A 3:PC gt-reseribe eufiishtfiettt ofti:1i’:2ti$caeei”tt’t,.–rti:_V§S’3 evi%sc{it»
tine. Ttxerefere, ends of justice v:4_§te:uid_»_ee’ tttfe accused
isms is sefitenced to fare nefiefi czf
erae week; with fine <:f_Re.u3;0x'..':'v:.";:g':st'1éfteetty'–"§'mposed by the
tits! eeurt. 'itrneesed upot: aecused
N<:».3 s?t;£i sttctifi§fi ett*p.A:te_.t§'1i5s extent.
4:; te'§–er't3e ?si:":.1 i$ concerned, the main
etie'yg;afi'ce cf .Vthe_V_Vd'e}:ea3::ted has been that he haé neeietted
av§ietv:'VL"en3h:hefichiidren and jeistefi with his reiatives it:
AheF3355rzef"§:e_r.VAV.'V;'§~te is new aged 62 veare, but costsifierine the
_ fact""4that"'e£.ei:sed had net taken care at the eeceasee ene'
:_'t:i.sVet;_:hiic3Vz*en, eentence at twca years imeesed by the triai
._'::<:a_t:tt.«='Es just and reesonaeie. taut, censifierénq his age, I
-pttstacartieneteiy state it dawn ta six rncanttzs with titre of
A ‘ Fis.3,fiQ§/’– as itmsaesed tsy the triei court
5%
2′?
«$2. Tim appeai fitarzfis éisneseci af. The finfif.::§ af
Quit: retarded by the ma: court against the anpeiiéffi;-:i’.T}é”i2.d
3 far the gffersce punishabie under fiectién
cenfirmeé, but the Gféféf regarding: ‘;§ea§teAn§:e §:'< [r*:?:f;§if'¥c26 ii:
the extefit irzfiicaied it': this eréér.__ :"–A.A_V'¥"he'é;§é.;:eaf«.
zfiifigizcsefi cf in the abeve terr'f:s*.;._j
43, The accused are d'i.rn;-*.a'«':;té1_;::' iE{'zL.surréi1dx"zrVAi:$ef:are the
triai cczsfi within two wé'e'i~i_s'fi–*a-.rE*a af receipt if the
G35? cfVVi%iV§s"Te.£ii_er 'ti'.sHé'i'r"V surrender the triai fifiiifi
$§*:aii :§%mii«t 1ti':–ea3i:*'n ;_L:':s:« T' serve the sentefice imfiesed
13:30:: Vthemf V_§")E..¥§..'–fif 'v.t'rV'I«iE.* fifié arrzcsufit éescsited by the
..,ia;r::&§5éé:_A§§s.596/'-"be""i%'ié fine to the state and Rs.S,'.-.SOG;"- to
:pT_ai~d Iifje chiidren of the deceased threuah PW4 —
A5£?a9akarfié"fr"_ 'éankaiesh Mudaaai.
A. ,_ Tré’r”1§mitt%1e LCR its the triai teurt.
Sd/’.9
vc~;:-: ‘T “C195
VK