High Court Karnataka High Court

Smt Gowramma W/O K H Javara Setty vs The State Of Karnataka on 4 November, 2010

Karnataka High Court
Smt Gowramma W/O K H Javara Setty vs The State Of Karnataka on 4 November, 2010
Author: A.S.Pachhapure
1 Crl. RP 2434/06
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 4TH DAY OF NOVEMBER 2010

BEFORE

THE HON'BLE MRJUSTICE A.s.PAcHHA;5UR1§j'*    E-

CRIMINAL REVISION PETITION NQ.243'4'/':ir)a€§"'  
BETWEEN A   "   v

1. Smt. Gowramma,
Aged about 5} years,
W/0. K.H. Javara Setty.

2. K.H. Javara Setty. V   _
Aged about 57 years," *  1_  }
S/0. Late Honna Setty, '~ _  '

S/0, K..H. Ja'§Iara'S¢tty_§'vv----__ ~ I

All the'=petiti01"1--er's are fesiding at
No.465, "Lakshminarasimha Nilaya".
Rgarrna. Mancii.r_a 'Road, Kodigehalli,
._'Banga1o;-e--56O ~e9--2; ... PETITIONER/S

'  " {_ry;'Nagesh 8: KR. Lankesh, Advs.]

A A _ The EStatc:"dI"R'E1maiaka
'By the Station House Officer,

  _ "ebbal Police Station,

A v~._Bgng"a1ore City.  RESPONDENT/S

E” (éigriflajgsubramanya Bhata 35393

3i€=F=i=**

2 Crl. RP 2434/06

This Criminal Revision Petition is filed under Section 397
r/W 401 Cr.P.C. praying to reverse and set aside the order–.dt.
11.10.06 passed in s.c.Ne.285/06 on the file of the pa},-V

IX, Bangalore, directing framing of charges .

petitioners for offences p/u/S.498–A and 304-13. of” 1

IPC and u/Ss.3 and 4 of 13.13. Act.

This Criminal Revision Pe’t_ition having _been’ .heard

reserved, coming on for pronounceinent of Orders; thiséday, the

Court delivered the followii=ig3

The petitioneifno. 1 the–:ri1othelr._’whe;reas petitioner No.2
is the father Me respectively accused 1
to 3 before’ ‘S.(é2JNo§085/2006. Accused No.3
married oiirel of Sint. Susheelarnina the

complainant and”the._ took place on 17.11.2005 at

Aftervthernarriage, S1nt.Latha did not join the

.l’petit.ioner”t–i.ll she breathed her last i.e., on 04.01.2006.

She stayed’ ‘j_t.h’e’marital home between the date of marriage

and the ,date.of her death hardly for about a week or so. It is

the prosecution that the deceased Latha during her

the house of the accused was subjected to cruelty and

1’ ‘glhalrassment and even at the time of the marriage, the family

2: f —

3 Cr}. RP 2434-/O6

members of the deceased had given Rs.30.000/- dowry, golden
chain, rings and golden ornaments to the deceased. After the

marriage, it is alleged that the spouses were cordial for about

20 days and thereafter, the 3″‘ petitioner went to

Vishakapatnam.

2. During the stay of the deceased”‘i11«her’l,yin¢3,aixi:sy_ hotiseih;

after her husband Went to the job, itbais

small mistakes of the deceased.–.Aooused Nos.._1l virere l’

abusing her stating that she doesi—no:t’–know cookin,g..and were
not allowing her to call her and they also
threatened to kick h’erV_and;tol’oust frorn house.

3. it is the husband of the deceased

returned to his_h01.1se “h:e:ja1so abused the deceased stating

that his getting-Hthe house hold work done through his

A’pa._rerits His parents told him that if he had

mairieldgy«somVev_v.oth:er” girl, he could have got more dowry and in

V these eircurnstances, the deceased had told her mother and

thatsshe is scared as to what would happen. It is

4l_l_ultiv_nately on 4.1.2006 at about 11.00 a.m., the deceased

committed suicide by hanging herself which Was seen by the

4 Cri. RP 2434/06

parents and she was lifted to the hospital and the doctors
declared her dead. On the complaint of her mother Smt.
Susheelarnma, a crime was registered and the statements of
the witnesses were recorded during the investigation
completion of the investigation, the charge sheet .
the case was committed to the

S.C.No.285/2006. When the matter iwas,’_’°p~dstéd

before the charge, the petitionerseontended thatttfthfleregwisi no

sufficient material on record for tiffellge underfiection 304-
B IPC and therefore, theyvcontepndedthattpiacharge for the said

offence cannot be.v_framed–.t–»..7ifiheV*- passed the

impugned”order.,t1i_rectingTttogfranietvtthe charge for the offence
under Section.498–;2X,.’f’:3f)i1vEI3i’*-regldurith Section 34 of IPC and

Sections_3 andwlt “of Prohibition Act as against the

‘petitic{rrersnflggrieved~hy*this order, the present petition has

” , .44’ IVhaveVA’E=ieard the learned counsel for the petitioners

and aiso the learned Government Pleader.

” _ V The whole case is dependent on the statements of the

V””t.___fc’omp1ainant » mother of the deceased, CWs.3 and 4: — the

5 Crl. RP 2434/06

sisters of the deceased and CW5 the grand father of the

deceased.

6. Now, as could be seen from their statements what

they have stated with regard to the offence under Sect3’co’r1–iA’

B IPC is that the parents–in–1aw of the deceased.-Ajcomnlailned'”:d ‘

her husband stating that if he had married uh’

could have had more dowry and this

deceased and therefore, she scared.._ this

in the investigation, no__othei=_r_vnateri’alVis placed on

record to show that there was7any’_ de{_man-dfori dowry.

7. :AsmcoU.1.:’d be thlelllprovisions of Section 304-
B IPC, it is’.necessary«’.’fortttvheiprcsecution to establish that the

deceased was'”subjectedKto’~~–cruelty and harassment by her

“l1usba.nd. oriany relaiiv.e…of her husband for or in connection

Vwitli.V.any dowry, such death shall be called as dowry

‘ ” V death. So as cotlld be seen from this provision, if there is some

‘ material tdprove cruelty or harassment for any demand for

only the provisions of Section 304~B are attracted.

Now, as could be seen from the statements recorded

Vandllreferred to supra, it is only to the effect that the parents-

.-“-,

7 Cr]. RP 2434/O8

directing to frame the charge for the offence under Section 304w
B IPC is set aside and the matter is remitted back to the Triai

Court to consider the charge for the offence under Seetion~’–306

IPC, if there is any material in this regard.

JL

to 3 t to