High Court Karnataka High Court

Honnurappa Convict No 10005 vs State By Sub Inspector Of Police … on 23 July, 2008

Karnataka High Court
Honnurappa Convict No 10005 vs State By Sub Inspector Of Police … on 23 July, 2008
Author: A.S.Pachhapure
Cir}. A. NO.1165!29Q'?'

EN THE %~£§GH mum <3? KARNATAKA
CIRCUIT BENCH AT DHARWAB   4'
BATELE) THIS THE 23% my 9? J:;;;;}9-.§o{igsV: V' 
BE?0E§ m_ 7' 'u   x H
'ma. ;+;<::;*~s'Bz.,E MR.Ji:STIc§§A.§.§$;%<:I~§if£_z§r%vRE"  V'

CREMENAL APPEEALEF). 1165-1299:  

BETWEEN:
Ha:~23\:URAPPA,

<f?C3N'J1C'§°E*%O,1OG0:3,  V _
CENTRAL?Fi£SO§'%,_     
EEZLLARY,   3' - _ APFELEIAEIT

{TH QOUG H JAE 

{BY SRi.MAL'L£§{Ai§2§?;§JN é'1%:IA,ééb§%;i,.A'M:'cU';3 ClL¥E3Zé'aE,)

»?i§£;.D..; _ V _ V
smrg 5:13' ;§A'R3:A'm.:EN'?

:3'; SvRI_,ANA?§'§§ ?.<V;V.V§'€?LV}%.L;G';.§»£z5{*§'I»§, map}

3333  

'iJ?'~¥§}ERG€3 RI. FDR A PEREOQ OF' FEVE YEARS AEJEE Ti} ?A':' A FEMS $90

§$,2;@ee,r_ mm 1.13., HE 33%,; '1iL'€DEEGO $3. FOR A P581033 0;?
.,§::z:s.* zmmzzs. ism TEE OFFENCE :=>;:;;s.3o6 :90. 30%; mg.

f5:E»?%"§'EF€CES SEEALL Riflé COZ'€CURRE;N'E'E.»";'.



[Mi

Cr}. A. P59. 116512897

'§'}:'.}S €R.§M§§'sf}§L £~'aP§'§§,§.i» CGMENG ON §<'€}§ HEAR1Z'°¥{3, T'§{ I.'S3.TDAY,
THE €92.33'? DE4L§'~fE-REZB TEE FOLLQWING:   

JUDGMENT

Thii appeélazst has chafleziggci his; ” =
seniezxce far the crffence umdcr Sec:*€§Q:};_<% €¥;3~}'3i'
a trig} hcid by the Fast Track»{3o}11t, ' A. VV 1 ' .


2. Tina facts raisxfant far 'figs iémafiaé am
as ugfier: A ..  A  

The dsceasad     of 1116: accuseéé

3110} their ‘_te2§;§m’Scns mid 3 daughter were
bvo11:.v’%’-ii 33 3:136? . ?::{3$€C1}tiO11 that ths ascxlsed was
adictezi t.oV’L4:}_;;é.ha§;§tA’.::f s:”:§’»%Liz1sm1::iz1g liquor 335163 was abusing

:¢:;g2~§’a$§éi’;i.}ti1:g iiisfificsased, suspéctizag 13¢}: fi€ie§it_*y. It is on

svenfing at about ‘?.3O pm’, while the

:35-:$::3.asé1&’£§*as’T;;ii; the housa wiih hm’ ahfidmn, {he accusad

stéfifid vssith the éarceased suspactimg E131′ fidehity,

. ::::3m p1aii1i§1g her :33»: with other me}: and Whfifl {ha dajcgeased

‘”as’E'<::é'é him as to Why he is unnecessaxéiy' suspecting her

" '"~<':::Ezara<:*;*£:*, the accused bet bar with ihéi hands anéz assksd

her 110 go anti dis. Tbs eiiaczeamd in turn, due :0 £133 assault

DC

Cr}. 25.. N0.116;Tr/2807

anti 316 abuse, :09}: {Em gaiastic can cantainialg Elm kt:*r::3$en@
and set firé fie hérssif with the match stick. When was
unésr figs fiamcs, thfi rmighbeurs came and 'fig
the hospital. Whiie $316 was unéer {ha
VEMS fiaspiml, 863813', the PSE, £u§;_a1.;

{PW. 12} received the :’21’a§,ma€:§oz1 3~>€3:3..f:1;];SS.i’O1″in
é€C£i€:1Sfid Vandramma £11 :1i§~ fgf’ of V
bum 33333333» W83? z-‘E9 aI§é”‘:”&$’G§rd&(1 her
statamemt {EXBPI$) azxé’ Palice Statioz:

registerfiszé    undztr Sacfiozas
323    {E3-x.P.8} 3i}& fiflfi FER

(Ex.F\’f}&t§\’_fiVj;;¢\\A fig “mafia 3 request to the Talaka
Exfiuattivé’ L«Magi$V£:’g§’._’£<;.: itc(::'d~ her éyiag deciamtiem. H6

W623}; ioths 31:36?-va;;_§§3§31 the prssence af PW.13 31:51 anather

.' __mahazar (Ex.P.10) and samefé. the piagfic

'}{<V?:£ 'Q'S€%}€£'V"_{i.3fl£;;.vfi%a3ICh hex and {ha bumia sari f§\?I{}S.§ :0 3}.

E"§é'."r&<:<3V:f*§1€':§;.V:§1e statamazzt of the wimesses, Latsr, he Gama

if;.«_33=::105.%;? that the cieiréased suecumbaé is the bum izzguiias

' .-_§i§:i"§:r: £1}: presatnsre Qf PWS9 and 16 hftlfi {ha izzqusst an the

-~%;%a{§§r as pm’ EX.9.’,? ans} mquesieci fez: pGstmr;>:*t.sm

oi,

Cir}. fig. E’é'{3,i}@5}’2OG’7

axamizultian. 3:: made a réquest :9 iacriufle S27é’T»a%§c:%§cf_d “fer ‘(ha efiénce under Sectien
498%. afié ‘v£%G6__ arciertfi {ha sentence 0f

mi;}§ri53Q§i;¥;ent 8;fif§. ____ .3:-va3a’ment af fme. figgnlevacl by aha:

‘ ,:::<§;3victiré3:::'«:a:id_ the senfsanca, the accused has apymachefi

' 'ibis ' C0111? §,nf:91§p€al,

z E have heard the ifizarned Amicus Cfiurias for the

'a33§£:fiant anfi 3.130 the Gevammeni Pleadézr, The pehzts that

_ §arise fax' my C{)Z?;Sidfi£'8.fi0I1 are;

Cr}. A. N0. 1 165/ 209′?

{1} Whather {ha juzigment anti order af H
CO3.’1’L?i{.’;t§On for tbs ofifsnca under Sectiens %98~_~}§ _:

zmd 336 {PC is iiiegai and perverse?

(2) What Gffifil’?

4. it is the Centefltion cf thé=._1€af;1’3§%l
that {Em avridence lad by {ha §?£os_¢cufiC:_fi is
pmvfi {he 3:”:e<i €116 case

0f the pr0-$::;c::iti}3:1~-.» he gubmits 11151': the
csnvictian {ff ' {£16 a:3;}};}é11V;s;::r'£."§;$ iiiegal and perverse. So 3130, it

is his gdiztcniiafi thé oral dyizzg declazatisn made by {ha

:i:;<:;t=:é*z".$=*:(i i:1: jxiiaxfi yrasence {sf her rciatives mad flue Taluka

AE5§:e:<é'ut{sféV4:'§%2'§;£é,gi$;t1€ate cannot be {flied 21133:: as the deceased

hat} "-szzsfaafizség ssvfire bums mid Was; not in a gaosition £0

i':3.§<1}~;€ Q 'S.i':3t€fif};€3I}'£. GB mesa grounds, he has sought far

j ';<5'§:'d3;{1g'_.~' asidfi {ha corzvictiom The GOV€1T"I1II1E3IE{ Pieadfir

gzgizmits {hat apart from the Gral éyirig deciaraticra made,

oi

Cr}. A. NCL116E5}'Z2Gfi'?

there is the statament ef the deceased an the basizé’ hm’

csmpiaint to tha Felice as per EXEPIS 311:?

Executive Magistzaie has r@c£>r:1€{§T the dying ‘dguc}a:’a’£ic=:n”

the presence of tha Doctor and f:i1WVE1Ci§«’i§i{1’I1, ,€il:€:” S.s:i::”;;:€ss€s:

have suppertefi the version 0f the firmiagéutiaix

crualty and harassment a;:1§._ iJt3$ <::§i1:.:§3ei;1;e1%;t.":g1éa%i3f' a:1d. '

'{h€I"€fI31"€, ht: claims th.2a,t: the Qfias '::i<'3tv2:I1ax::i€ {mt any
graunds ta warraxxt tE1€' i;:%€:ri;€;:¢V}:i§eg _

5. fiiérience 16:} by ‘$316
pra3ecu{io§i; dsceasad {PW’. 1), 316:

fiécéaseié-‘{PW.2}, the hush;-iné 0:? P’W.?

{§3’W,8) =thé’ b%:?gt:;¢s%%%%¢§ the deceased {1:>w.:0} have

sugggtizésfi théé: .. 32f§:i’si0;%_L of the ymsecution as ragarcis the

J’ ?W’s.3 to 5 are ‘aha neighbours,

£13: mo%h€r~iz1–}aW sf aha bwthfir of me

éccussgi ‘ PW,11, the brofher 0%” P¥*.f,1 Eizave 119$

xsr,1§pr.é3:.’£.é,§ the «saga of {Em pmsecsuiien 3.11:1 é:§2ej; haw ‘beau

” E2-“fiaifiii hagtiie. In 1:118 iéircumstmzcrea it is necagsarjr to find

V __€f;ui as 119 wlizether’ fm1″Q. 1523:: éviciance avaiiabéfi, {ha

{Tr}. A. §’~3{).1}6f§’!.$(}1C37

p}”€3S€f{.’fL11{iOfi ‘gas made out 316 case against ,é2*3€fsi<:¢:2:3%;::1

3.}}}§}€3}£3lEf far 3316 afience 1:13:35? Section 4§8–x§.__;é{;1.§1 K V’

6; it is :30? in disptue tizatjgha::§€Qe’z¥7.$€$:i ‘.}@§i.V’
the aecuged eight §!’f3E3E’S pI”i{:>»r ‘i0 ‘v§’:::;*. “1”.*:2_s;’:.ie:1€,;.7::.€?§§.
Wéfiiock, She izad two sons sa:1″2′::’Vi””L»:%1’£1Sh§p
mad flizaf. €116 ‘€§a:Ct:_aS&::i tcilzi him ihat hfi is ‘tEi”iI1€£3€SS3I’fl}*’

Ea.é§”;’ is Asztataé 133; ha” ‘shat the accuaeé ‘get her

_ . 311:3 a1$1iac§–.§;[€:r is gs a:{2.{i die and c0nst:<;;u€n*€}§-', {ha décsasfié.
'E051-Fk"'f}'if?;«._§.2.2Q05 at $2.413

§}’_fi3;:_« Whfle reccrding the dyizig decimation, the Seem:

14) Wag praseni ami 233 after vsxéfiaation has c%efifi€K

Cr}. A. NO.1 165/ 2007

that the deceased was in a condition to make the

and it is thereafter that the dying dec1aration’*’tvasfj

by the Taluka Exeuctive Magistra_te…. Even’

befone the Taluka Executive Magistra,’te,A. it

version of the deceased that’the_V accused Washsuspecting her!’

fidelity and was abusing and Vtttas also in
the habit of consumj1§§W:,.1jquor.;V”_V\ she stated before
PW.6 that on the the abuse and
assault by “kerosene can, poured
kerosene So it is relevant to note that
there no statement of the deceased as

stated by her’-huefoie the {PSI (PW.12) in terms in Ex.P.8 and

. fdeclaration made before the Taluka Executive

as per Ex.P.5. Though she was admitted

after the incident in the night, it is relevant to

note on the next day, it is the deceased herself who

subinitted her complaint to the the PSI (rm/.123, who had

M gone to the hospital on the Iequisitbn of the hospital

authorities intiniatjng the admission of the deceased for the

treatment of the burns. In the circusmtances, so far as the

Crl. A. N{). f£16E»”f_2{‘}(}7

statement made by {ha daceased to the: PSI

ciyimg declaratien bfifflrfii the Taluka Exec1ztii.’-.§ V’

(PW.6}, I am of the cszlsidemd o§i”z:i§§z:”:3z_a*§.&it
cogent and 313:) acceptable. The wa».é3. _–£ iA:’: .a
to make $136 statement and £a3_ 1:23 by’
‘#116 Dcctor (?W.14). c;32.s;}1’i béVV”-»3_ee11′ “ff”€)1flw’%1″£B {tress
examination of tha T$i11ifa vfii/I}£iA=gisfratc and ma
Dcctcyr {P’W$..5’_$3::.;:l’ ta discaxfi ihz’:
evidence of .’%’u§§f§:E§¢;’§§fi;re, fi1€Sé3 Wimesses
harm i;_»:> ,’}x.”_{‘;€f!KIA”‘A#”;<"V,;i'2'§V§V iiaceaseci Gr {ht accused and
there is'«:}o:.r+e€;${3:1V go fa1$z:.}§= iZE}3}iC8.€£'3 {he accuseéi
ii} ":fiH1€! ” ‘ .

V. . fitam this, PW. 1 the maternal muscle 0;? tha

‘§1;A’j;iZ– ‘zh€ matstmai gram} mcather am} alsats ?W.8

the-«.__h12;:;he2.:é;:£%A cf PEEK? sfiate <:<::x1si3tenfly in their svideficii

about" -tfie crueiiy and. harassment meted out by $116:

-,{‘i’:?::.’.a_é:$€c1 in the hands of the: accusizé. They say that the

.V __;;{r::cus€€i was agiitcted E0 the llahit of consilming Eiquer and

was abusifig and assauiting the decsassd new and {E63 and

was s11s§:€cfi11g her fi::}alit§;’. SQ, apart {mm the statement of

ad

31

Cr}. 2%.. NQ.1165i’ZZOQ’7

§<:6::ose-as can, the match box and the burnt sari {MQf$.§. to

3). So icaoking ten the circumstafices mentioned in’
the Said circzzmstances as well atozrobozate
p1’OS€11Ci{(L’rI1 as; r:3g:3.rd;s the suicic!..:_3»”9f_ V
cruelty azzd harassment causaé bijv, 3&1};

her fife. V % V ” V —

9. Thaugll the r:»$§.ghboja;”z*S 3. 3H’£fi:i”i?3′” ‘}’, who

are the independc:13.1: the ease
of the }3£OS€C1§?i¥§:%}5.. it other evidence
which is It is no ciouht {rug

that F’§V$.’?.,AA2’L’v%?V’3iit”% 1{} “e2:¢–t}.1:3 relatives cf the daceaasttd.
But ihe £,:i_ i11tércsi€:%i’ is consistent, Cogent and

acceigtable ajfid. §,ja;1f1 b5’v’r:e1i€d upon. Apart $213211 this, thare is

“E13;{t ‘ maria by $26 ciecsased b6fe::>re the

Magigtram (P33/.6} and so aiso, hm’

statgémént :fE;§::f?;;:~e the PS3 (PW,12} and tha C()I’.1?.€iI1{S of

-».E3xs.?.3.V;Aé::é $3.15 av: consistent with the evidsnce Lied by the

‘V’_;3::3$:g”;cuti0n éihmugh the relatives 9? the deceased. in the

cifrzrusmtnacfis, making is the evidfince }ed by tbs

prasecutiozz, the fact that. the maependsnt Wimersseis hag

{fir}. A. §\.'{}, I..§{3E’:§[2(}GZ7″

net $u.ppm”E€::i the case of ma pr<::s€Cu!.:§o:1 rifles }.1oi.h3sgé~any

efiact ave? Ihii' ether €Vi€if3IlC€f iedw 'Fm: }3ff'=":':'fE'iS«"Z»i'_1~V_ 'V'e.*;3_f__"

svid.r::1ct: £063 net revea} aziy such =::i::c~:.3.S::1t,é::;cxés,:?<:u§imi}. E33' 'T

has taken ime cons:ide1'atie;:1'a,fl thé "mat€1"1'a35z%.'.Mné.Vhas }:o n*1::

to a right cezzclusiozl in Co;1§.?ic_€ i:3.g thé'-agffipéliaiéit for the
0'£§%:E1C€ undar Secftiataafi ?f%98~A ._3;i} 5._of IPC. Even as
regards the: sentence is c01i<:§:1':i¢€i was ordemd

ta 11:::1dergo Rgf; fiV<';.*__ y¢5..a3':§ ftxzj .0.ff%311ce uniisr Sectisn

3&6 3??-3C anfl xi3:Li1;:_,i3Vri$§331n'::i-f::{….tf{;1" csne year for the affmtma under
Sacticm I'}5'{.3Vé1.Ij;d._ into confiideratimz the nature

of ifatrv gsfibnce. _ it; gznavity, {Em Sezitsnce awardfid is

" zfceisnizéfifiie Vvéagd §2"o§€r. The appefiazzt has not mafia ant. any

V' gVJ:'{_3-'£'iIi:i.$¥ '%7.=;'…3* the ;'nts:1"fere11cew fiance, E E.1§}SW'€I' Peaini

§'€ o,-.1__ i11_t;1*:r2_Lifi1f:Agativ6 and proceed 'G3 pass {ha f3I}0Wi11g:

GRDER

V' r t.'The appeai is diamissaci. "?he convictien of 111::

K agjpefiam. for Ehfi afiance under Sections 4,<}8«~A anti 396 EPC

3:33. the sezzffizice fi1er<:<;:~:: are ~::0:3,f§z*:1}5ef3;.

xi

Cr}. 5%,. E0. 1 1f3:'3,'2C3{)7

S1"i.§v131}.§1uT1iae,

5«:ssist.et:i the Court fer {ha aypeilalit. His

Rs.3,G09/~, The fee 9f the Ami.-;’.11$M§i§1I’:i.-ate.’S§1afl _»h{é”~:§;g;g;g1 ” .

{Em State.

fudge