.¢.'.__
§»g..;;
' 30
IN THE RISE SOURT OF KARNA?AKA Cifiéaiéflgyficg
AT GULBRRGR
DATED THE$ THE 3") 5%? OF Mfifiéfi 20$? 7
wag HON'BLE M&.&$3?:cS'¥.a_s§3§A§IT
AND
THE %ON'BLE;MR.JUS?TCE
CR2. A??EflL No.
BETW£EN:54 \
STATE cg $EENETAK% ja
f"'"fi
W
2-<'
' $§§;%$U§Hé3H"M§L:£§9R,
fiu Kr E£D£WRL%R
," 39 YEARS
%"'§GR:cUL?aRE
ALIES HRUlWfi&%R
AGE 85 YEARS
USS: HOUSEHOLB WORK
'2§gz2002
x§.S.?£€NHR?URE
..A??ELLRNT
ECG? E
".$amGAp?A GURUSlfi§&?PR AGASAR
3 SM? SH§fiKfiREWM%
WXQ SRNGAPPR fi§ASAR
AGE ?5 YE%RS
GCC: §GUSEHOLD WORK
ARE Rfa :v:AD,*:.,a:-av:
BASA'JF\,NA B§~'XGE3Wz§E}I, Bzgiztgua xgzjs' .
. ' .,.m;:s '£--*:.3:§é:::E:x1'":4f;.'""r;.:;I:;f:*E
AFPOINTEB as ;x1v5cz};~3_[.'<:U'.:.v.::.3¥3}.A *
This _C:l.App@3; _ filed'? under Section
3?8(2} 5: % {'3}§,,-g:R§"--§.iff;'"by %:h}%:a "'"St:at€3 99 fog: the
State Qrayifig ihap this Han'ble Court may be
gleasedvufiQfjgrént'fleéve ffio fii@ an appeal
agains£_ihe"§ndgm@nfi at; 19.9.2002 passed by
';:he;=; p::ir;c5;paN1'?.Vs;éV*a;ja;;.u;:, in SC No. 197;9*2,
acqmitting "€heV fespQndent$~accused far the
offence" punishable" under Sactions 498[A},
304[B} Qf,IPC afid Sections 3,é amfi 6 af the
D.3?.Ac%;." " '-
5WhiE, Appeal coming Qn for further
_. fiaaringvfiflis day, SABHAHIT, J'..197f§7 dated 19.9.3001 :»»r?2ez:"&§; i€ "~.:%.x':_«;§'L1.5§;é-d
n05.2 to 3 befsre the trial ccu$fifh3ve b§ém»
acquitted of the charges for having cémmifited
the offence puni3habie_ umdgf Sefifiions _§98~a;
. fl
and 304~B IPC and Secfiiebs 3, 4 aid @ of ihfi
Dowry ?:ohibiti©n Rot}
2. ?hé. matefii$;_Vfact3«:0f tha cage
vd-
leading id ibis épfieal wits reference t© Lhe
rank ¢f"t5e p§ftie§"befGf@ tfia trial court are
as ffillowsz '
_ It i$'thé cagé of the progécution that
"w. fiifimala the Seuuhd daughtér of 9%»: Narasagpa
=w§$_"marfi¢d. to accased no.1 on 22.4.l§96.
kcéusefi*fioé.2 anfi 3 ar% aha parents sf accused
30.3. Before marriage there was 22 demamj by
" ihégaccugefi far paying a sum sf R3.iG,flQG/-- as
dowry and two tholas of gold was also demanded
along with atensils and ether mevabies of the
Accordingiy a complaint was filed by 9%»;
before ?W»? who was working as Q31 in Bijapur
Psjfaicze Station on 21.10.1995 at ':;'%::;*.~i;:'e..._f';s:_,z«>;,
?he said complaini was writtem.by PW¥3.. Thebx
complaint Ext.E~i wag regisietfifi by Pwfi in
,,_,...
Cfime No.19?/%7. Ha .p:epa{ed gr;RV aSE fief;
Ext.?~? and sant the $figinai §omplaint and
?TR to the courf find semi Cfipy of ihe FIR to
the PSI wfic Vhamded Qvgg the same for further
investigatienfl is giié Dy.S.P, Bifiapuz. Tfie
Dy,S.9.,u.,'Bijapu:, deputed staff fer
°AA3§¢réhefiding the ECCUSGQ and they visited the
ngpét gnfi prepared inquest avg: the deaé body
éad. pzéfiared. panahanamaw Hawever, the said
= §y.S,§., expired during péndency of the case
'before the tyiai caurt. Further invesiigation
©f the case was Conducted by" 9w+9 who was
_ , kg
working as C?I ifi C85, Afitiwfiowry Gail.
vigitad tfia spot, recerded the *$iat&$€b{_Rd£u
the witnesses and on "Z1¢7.§?_.§andedX 036:?
further' inVestigati0n 'g§ 'fi§é .=»"§§:iQ€
inspect 5, §fil:R§gh§ha:hefiefifi§fl"s§W~i§}
After ccirnpleting 'the E;aes:i"g'avvt:;'o'§}, gsw-:e:s
filed charge sh%é£ §g3:@§%ffifi§ §ccused mas. 1
ta 3 for QfEence "puni§;gb;@« under Sections
498~A gnd,3fi45SfQfx:5@fi§EC and Section% 3,4
an6' 6 0z_ thé _D©Qry'.Pr0hibi:i0n Act. The
accu$@d w@;ep¢Ommiétéd :0 the Sessiens Court,
Bijapur} »afid7 {he case was régistered in
36351033 Saga fioi19?fl99?.
V m:3,"u*?§e trial court framed chgrggs
Aagainsfijthe accuged and the p:03@cutien
exémgfied witnesses FWS~l to ifi and got markafi
=do@umem:s Exts.P~1 to 9-1}. On b@half of the
Eaccused Exts.D~§ to Dwfi were got marked in
("T
:3'
{D
("1'
'LT
(D
evidence of wiinéssea examined for
xwsg T
progecution. Statement umdér S@C€i;n
Sr.P.C., was r@c0rded,ué$@%~w&s one vi
The accused did not lead §;yP@éféhcé §v£fi§¥§§,
?h@ trial ccugt after §&nsi&é::ng %h%Jévi§enCé
of the prosacutiga and»§§§réQ§a£iflg»t5é ocular
amd doCum@ntary ' §¢idéficé:Q fi§f§re it, by
gudgment gated §W§9;?%2SQ1_ 353d that the
p§©secu§ifig'fifi§'Q§§§§§b;f f¢§iéd to bring hame
the §@fiitH?ffE§§ a§§us%& for having cemmitted
the Qffenceg §unighabl& under Sectioas é§8~A
and.3G4?B §f-fPC\afifi Sections 3,é and 6 0f the
V* Sefirya *§rg%ibiiisn Act and accordingly
'ag@ait:e§¥,the accused 6f the said charges.
ae_:ng,..;;A¢;.g}:ie=g~ed by the said jzzdgmem;
'u.acqui§ial dated 19.9.2661 the State has
" p:éferr@d this appeal.
end the trial court was met juetifieé in
aequitting the accused and therefore the7Qfde:
of acquittal fiessed by' the t:ial_feeu;fi 5ie.
liable te be set aside.
6. In response to ethe 'eubmiesieQe ef
the learned Government C§ieade:;;:"IeermedV
counsel for the respenéenfe submitted ihee the
evidence of the eempleineefiV?@~1 ie eentrary
to the evetmefiie Reade in the plaint and the
evidefice_ cf f?W42 xie iacomsistent to the
evidence Qf"?Wfi end the evidence 0% Pwsml and
'W, 2.eere_ baeee"«en' the information given by
e1'Kai}evVe;geether of the deeeaeed Nirmela and
ihe'sww;ijEe1lavva jg; net examined. Further
', materiel on record would clearly shew that the
f*aCeeeee did not make any demand for payment of
dowry; Ext.Em2 would clearly' show' that the
agreement arrived at between the accused and
\5,%
10
the complainant has been reducéd to w§iti2g55§.
per Ext.P~2 and the demand fa: _§&yméfit_ oi.
Rs.1Q,OOOf~ doaa net fimj a @1363 in Extg?:§
and the fact thai. the_ accusedT ma§e. fu:€hé:'é
demand of two thoias fif gold ié"fiof proved
and §xt.D«Z the dfiit #h:éh h§s.beefiAédmitted
ané the fitatement 'q;vénf bgfcfie 'the polica
which is markad' as Ex£.?e27wQuEd Clearly Show
that "acéuséd "%Ee_Vnbt régponsible for the
suicide G0mmit€§d by%B:rmala and therefore th@
§ud§mentL70f .aCd§i€€a1 passad by' the tziai
v! C.
"w_CQ£:E;;isa justigiéd and does net cal} for
F ia:&rf&fe§Qe in this appaal.
?g 'fiaving regard t0 the Contentions
d urggdg'the paints that arise far ccfisideratian
'.e
in this apyeal are as follows :~
ii Whéther the judgment sf acquittal @a$sed
by the trial Couri impugned in this
\9\5
',c©uaseii. agpeazing for tfie
"*fSfé§enc@ ts "he
"acrutinized thm
11
Q.)
.'
§_...'
CIA
ap
in
:"1""C5
W €
3
"'T'~;)-W'
i
;e:em
0 (£3
»._;
L
U}
M"
|.....«
w W
§..2 a
FE!
{L
"a
'"3
F")
e in th .V.T.«
ii} Erfihai: .:'d£_=£If '3
£1
CT
0
'~13
ft:
,'?§.5 "1
1.
1
73
~’r
if)
i’0_ _
F’? ;
{1} The judqmént 0f_acqgit:3l»pa5§eé by
(“F
:1)
trial caurt is jasfiifiéd éhd does not call
r”-h
{:2
H
any :m:er£erendé”ifi this appégi.
{i:}§ Ea! «iew “Sf *tha\ above finding on
§oi@t m©:1 vt§é a$mea
L-…r
L.»
_ is liabie to be
dismisgedeforVfi§e §@E£wwing –
3§§§Q§§
“‘9f_ E§§§§WfiO.{i} :W& hava given carafai
N id€fiat@Qn to the contention of ihe iaarned
paxties with
L material on racosd anfl
L- ocular and documaniazy
5.
‘L
2; A
‘3
\– ”
12
evidence prcducad befoxe the trial -¢mg£i, _
§.Wwl 15 the father 0% Nirmala, th@ &ece3$Qd}~
and the cemplainant in this c§é@{;?;Wg2 ,§fi§
been fixamined to pr0v@_th$ démfind Sf dfifify gfid
illwtreatment given to N@fma1af P§,é E%Vth@
saribe of the com§iain@ é;Q7% is fifié”%itmess
to the inqu@$fi mah§g%; §%?P»fijf&j?W»5 is the
panch for :hé?fip0¢ m§#é2é%; E$fl;§*5, PW.–6 is
th@ AssiSta§t_ Di{¢CiQ§-.af,’Forensic Sciexce
Laboratory 35¢ fie hfifi depased in his evidenca
that an ,dne$iaal”,éxaminatisn he found the
~;«p:e§3mde of”$:gan3~ch10rQ insecticide in the
‘a:ticle$j;se§t to him and he has issued a
‘:e@crf £Q. £&at Eff&Ct. as par Ext.?~6. .Hi3
evi&efice hag remained[ UfiCQRtfOV€{t€d, and he
,fia$ nét been cr0s$*examimeé by tfia learned
“‘c:;$§;,;::5se1 far the accused. PW»? 13 the (3%: Qf
uméijapur Rural Paiica Station. 89 fias depogad
13
that while ha was warking as SRO he EegiS{er§d
a case, prepared 91R andw handed *évét Ife:
fuxther investigation to the by}SfPf_ PWQQ is
the witnegs to thaV @aachfihama,1 ‘QExt;?~8;
Fuxther he has, sgpfifixted .f§e_V§ase of
proseaution. Noth§h§*fia§tb%§fiL§licited in the
cross~ex3mifi%§iGfi wt¥$V§fi?é§§t: £he case of
pzesecutififi i1fi§d$ fiogg¢ fix; 3 Wfifé geizad in
his «”p:é§%$5é;a =j ?W$$9,£ and’ 10 are the
inve$tiqati5fiF§£f§cér${
‘~10. It -is élear on scrutiny of the
M,¢g%id§hCé adduéé& by th@ prosecutioa tha fact
* thaufwirmala was married ts accused no.1 on
22.4,19§6A and accusad moS.2 anfi 3 are the
“xparents of accused no.1. She consumed oxgamow
‘g $hioro insecticide andT cammitted aaicide an
:lO.l0.§6 Stands p€OV€d in View Of the %vid%nce
of ?W~6 ané Ext$.P-6 and the contents of fihe
by
éaifi VC;
14
post~m0rtem taper: Sx:.?.lO. The evid&néfi’®f
E%~6 has remained uacontroverted ag théfi& is
no C:oSs~examination. Them contéfiisfx0fVC
M”
.3»
’13
said documents are not digputédj §oweVergWtfié
prosecution tg b:ingV cu: tha guilt *ef.=ghe=
accused magi furiher gxfifie utfiat “the _éccu$ed
J
n
E g…
._L
E”…
subjected Nirm3Zaa?_’to{;é:@eity and iu
treatmeat, made dem&nd*for $dw:§ which forced
her’ ts Cofiyd ‘ suiCi&€ &nfiV’tEéf@by- ccmmitied
offence punéshable<A&hdeE' Sectians 498~A. and
the
Q
Ms
3%4~B Qf,thé7Z?C*:fw'Eecti0ns 3,% and 6
1"?"
am
0
:75
‘……4
{Q
D0wry’ Prohfibiti¢n»gR§:. The grasecu
fiance} PW–i the complainant hag
Ff
depéfied fikz his €xamination~imwchief :ha
,I..–».
4’_fi?rmalé” was the S€COfld :daugbierT and he was
m3friad to accuaad no.2 om 22.§.9é9 He hafi
I5
fUf$h€E deposed that during Kmrziage acéfiged
no.1 demanfied R3.1Q,$fiGfw towards d©w:§{ énfi¢
Ewe thoias of gold and tha saigH”am$uai éané
2
3′
15.
old wa£ given to the iaCQu$&§_ and ,afierf
marriage Ifiizmala en: E0 ‘thé- houé&. 0f itEe.’L
CL
gccuse to lead marital life wi€&_éc¢u3§d no.1
awj whan %Ms went Ex: tfie_%0u$éaCflf Nixmala fie
bring her within one and héifpfififitfifi after the
date cf magrifigé theaad€&3¢d7£@§t flirmaia with
him and aha gflayeé in bar house. ?hereaft%:,
tha accused ‘fiQo§VV§i:ma§a to their house.
hi
C}
{.,,,,,_,\
U}
The:
(E:
aftéxg .fo: ffiagérapanchami f@~:iva
», wifefi K§}l&VV§”.WQfiE :c= bring Nirmaia to :59
h§aae»Qzfher §aramt5 and the accusad demandéd
:wo”vthsl§sA?9€ goid. and 5aidT that she could
‘ take hég if Ehe fiemand is met and did moi send
.fNifimgla to her parents’ housg. Thereafter,
–T:hw again went :6 bring Nirmala and fie wag
\
J
@>
17
yadhi prepared regarding thg obligation t§=bé:
performed <during' marriag@_;betw3en t%§ 'bridé_V
and. bridegrmomfs family; K}%3°hés°aidént1f§é@:
his signature as pef"xExt§?&2{a§ an&m"has*
furthex' depoaed that the aacqusefi,Wh§3_ atated
that demand of the"3fiQunt§§f"R3,1@,GOG/M shall
not be mentioned ;n"tfia v3fihi}aHé has further
deposed thatf ;a$¢us§- ,–have, raturned the
u€ensiié"giyen to :59 acéfised during marriage
at thé imstancéu©§ Eh$ polica. Hswever, they
havg not reiugged twc thelas of golé. It i3
.ir: the ~~~~ ~C:0a3~ezamin3ti0n that big
:da§ghte:" h§6. studied upto 9"' standard &nd
aCCQ$@d "flail had not studied agd he was
' wcrkiagjas Hamai: in RPMC. His daughteg has
fhQi"writien any lettex from the house of ihe
"'a¢cused. He éid ngt inform' 3&9 elders of
.Madhub§Vi village about the iiimtraatment
vs.
39
accused and complainant in thia case. Nirmala
was married to accusad no.1 during l§96 in :he
month of Ayrii or May and during ng§0tia§iQfi
&bsut 15 days prior to the maxf§aqé«.:fié«
accuaed demanded dowry sf R$,lC;CQG[4.énd_:wé
tholas of gold and th@9saidVam©unt,waS pai£ t© *
them by the complaifiafit, %ffiér’ marriage
Nirmala went w:ih*.thé _3CQa5ed and started
mazital life with gtgused fiQ;Z and when thé
mothef Cf @fi£fifil$ Want E0 the house cf the
accuséd .t;-‘b:ihg mher for N3garapanchami
§estiva1;* the} accfiéed demanded further two
“%_thfiEa3,@f goEfi”&hd said that they weuid H03
‘1_$en5_ hé;”,:§. tha parents house uniass the
d€aénd_ifi,$et and K&1lavva had ta return as
<_Nirma1a.was net sent with her. fie was iniormed
afid$t the same by Kaliavva. On 31.20.96 Pwwi
" réceived inffigmatian that Nirmala committed
vwis
29
suicida by consuming poisan. Ext,§%2’is {ha
yadhi prepared before the marriage, ?hé”@amé§d7
of Rs.1{;’,S€}O/- and twg} _’cho2′:5;éW.::::f g&;.1.
23
that ha hgd gone to tha hcuse of ihe accused
ta bring %irm&ia fa: Nagazapanchami féai’
whereas, in the evifienca he has. $tétéd[‘t:&t
his wife had gone to :brimgj”fii:ma1a*,fQ§f
Nagarapanchami f@stiv&1*§nd bath thg”wita@$sés
admit {bait §:;>:t.P-2 :e<;a':d:;:~x; the
obligatiens to be_§mrfo:me&_by2ihe bride and
bridegroom. V ?Ws–l V3nfi ;2"=a&mit that the
payment of{R3};G,§QQf4 aid twewthaias 05 gold
is net :mefitio5&i fi§"VEXi:?w2. However,
accerfiing' fO .ih%"v fi5G "said payment was not
méntieneu, gi Ehfi uguatance Qf tha accused.
s, Th@fiefdr@, ij3_€he absence cflf afiy averments
~m;d$ ia,the_c0mpE&int that the accasafi made
dawry hefiwtiétions béfcze marriage and in the
abséficéavof any mantion made in EX:.E«2,
lxregagdinq tfie demand sf §0wry* mgde by th@
accused, it is clear that prasacutiom has
{§¢%
22
faiiaé E0 prave that accused demafidfifiaamdg
accepted Rs.lU,OOO/~ and Vfiwo tfidlaé .fifVflgo§fi’»
prier to the gmrriage. $he*fur$h&: cake $5
the pzosecution thafi’ whefia the _m®th$r: Ofv’
Nirmala w@nt to the hofis§–Qf fih@_gc§hsed to
bring Nirmala Vufb_’£h§ p§rén:s house for
Nagarapanchami fe$tifal,_thé aé¢uéed demanded
two :h©ia$ GE gold is_$13CVfi5t proved as it
is ciear frém tfié e§idéfiée bf 9W3»: and 2 that
the séld fiat {as épgken to by PWs–2 and 2 is
basad fur the flfiféb@é§ion sgiven tar Kailavva,
the_m@thét,§f~Nifm#Ea and wife of EW~l, and
_ shg baa hat beéé examined in the case. She
gwég cited a5}CW~24 in the charge sheet. when
Kaliavva ];s not examined, the evidence of
V»§Ws»2 , and 2 who have fieposed on the
V7infQimation given by Ka1lavv& wouid not in any
‘”m ‘w3y help the proaecutiea regazding the damané
23
made when Kallavva went ts bring Nirmala ‘an§
therefore the said demand is 3380 net §:§VédC,
Therefore, the findings of the .fi:i32 fcouft &
that proaecution fias faiiefi E? §fQvé~fihat fhé7
accused have Commiited the offence _pQfii$hab1eV
under Sectians 3,4 afldjfié “0f’ tHé: D0wry
Prohibition Act i§ justifiéfi. RThe éfiiéance of
PWs~l ané 2 also ‘¢;e§$iy; éfi¢$f.tha: their
evidence is” got ghel@fa£ in _§z0ving that
accuséd fife qgfi1ty ©f Qffence punishable undar
Sections;”:i_98~<EiV-é'é1*:ci"'—3§.{5'£'5~E of the 19:1.
'13. is is wail settled that the question
"o§" d3QT§*,daafi$w«wsuid arise Qmly when the
AvdeCea$éd"wag?subjected to czuei tzeatment in
conne¢t3é§A with th@ demand fer dswry
=:mme@ifitely before tha death, and in the
,preéemt Casé, in the absence of proof sf
'"u._éemand $f dowry, the questifin of accused ii1~
\,°~\8_
24
treating Nirmala for dowry weuid net ari$e
W
ali. £xt.§~E is the Chifi which} i3*=imF;fih
fi
HI
handwriting of Nirmala and VPWFI hafi a@§ifiEéd_
the aamgj 6&3 per Ext.D–2Eit_i3 fiieéf that she
has statai in the chit tfia; accus&§ is mat
responsibla for her Qbnsmming*pGi5mn. Further
the evidence “Qi’ PWs4if 3fi§ 2V%mDUid aiso mat
prove thét gNirmS13″fw$S~’s@b§ected to cruel
traatmént Er? tEei: e#idence 1&3 based {M1 the
basis cf =infQfm§ti©fi”.made by’ Kallavva, the
mothe: of Nifmaiaf. The said Kallavva has not
“*been examiQed. “if is elicited in the cross”
9&xaminétiufi,dfi PW-3 that Nizmaia had gone to
h€: parent$ house oniy ence and therefore
‘when the Qrssecution has failed to examine
KaiiéVva, the avidence of Pwswl and 2 by
V*. “itéelf would mat §rove i1l*treatment given to
4 Nirmala and on re–a9p:eciatien Of the evidence
\3,és .
25
aforasaid nfitexia}, the oUI§”©o§ciusiQn that
can he arrived at is that théggrcsecutionghaég
faiicd to prove guilt of the acCus§dW55& the
judqmsnt of acqmi:taL”is jfistifiéfi and does
not $uffe: from any :;;€ga;;ty,so a8 E0 call
for interfiezenseg ifi;.:hi3V’appeai against
acquittal” §ésfisda; fly fl’the’ trial court,
Rccordinqly, #e=afiswar ?cififi 29.1
an3way_t=V?Qint Nb.l, we hfiid th§t the appeal
fl €S 1iéfi1éAfX3 be dismissed. Accordingly, we
Vfifififi :h§.;§E
039%?
fTh$ appe31 is ajismissed. The judgment
uwafid decree paased by the trial court in
26
Sessions Case N@.}§7f97 dated 19.9w2SOl i3
cofifirmed.
The a5sistance rendefedu’byK the ‘leérheé
counsel appointed as amicus Curiae is ;fla§@flk
on record and his fee is fixed at RS;3QOO/w.