High Court Karnataka High Court

Adiveppa Bhimappa Beeragaddi vs State Of Karnataka on 27 November, 2009

Karnataka High Court
Adiveppa Bhimappa Beeragaddi vs State Of Karnataka on 27 November, 2009
Author: K.Sreedhar Rao Malimath

PW.3 came inside along with other neighbours–PW.5 to

PW8. The deceased was admitted to hospital. At the~”t«.i»n1e

of admission the accused had accompanied theQV..d’ecVe’a-s’ed”V.

and he gave history that the deceased tt)*d

set fire to herself.

3) The doctor sent §nt’inj”a..tionA”t’o_theThe
PSI came and recorded the statte~m.e’nt”‘0f theddecensed at
Ex.P.23. In the statement sne”ind.rc?;s accused set

fire to kill her he:ta:u*se of recai}s5o_’n._t11AVVfcit she does not

have good food. The
Taluq Exec’ut’i’tr.eV ‘TEM’) recorded
the dying. In Ex.P.l8 she has
jéiflflusdedddddddoused her with kerosene and ‘set

fire’for«.”the~-reas0.n=t’hat she does not go to work and earn

“money. “‘;§7hev«..’d’e’c’eased succumbed to the burn injuries on

_:’G’2.¥’1r,:2#2.rO_O4.”The accused charged for the offences

“Vis.:ws.u.4’s1es(A) and 302 we

0?

4) The postmortem report discioses that the death

is on account of burn injuries. The dying decfaration

recorded by the 1.0. and the TEM wouid

indicate that the accused caused her murder

fire. PW.3 mother of the deceased 1was_at; the”:sc–enevhias__Tf

turned hostile and do not s.up_port”‘._th’e

prosecution. The Trial Court ongdthe basislofiidying
declaration and postmortem :1’eport;_con*iiiet’ed the accused.

The accused is in appeal.

5) Curiae, for the
accused strei’.uTo’L1sIy the dying decfaration
is incredigbl-e, beica»use*t’he.i’mioitive for setting fire stated in
iiinconsistent. Before the TEM she

stateiS._thi’at. t’he”~.tacc:us’ed was insisting her to go for work

and ea1’nii”mon:ey’.”sin the statement recorded by the 1.0. she

.1 that she was disliked by the accused because of

ii’i’_”-hfcfbaid looks and she does not know cooking. The said

i”‘–V.inc’o1isistency would dent the veracity of the dying

in Ex.P.18 and weli Ex.P.23 the accused might I1_a__v

caused death by setting fire. The dying declarati0’n”s’wa”:ie7,

Credible. The order of Trial court in convi’?;.fir?.g.V:Vvtherhe H

accused on the basis of the dying :deHc’l’aratYj_ong «sorilarci

and proper. The appeal is dismissed.

The fees of Amicus Curiae’:i”s;,Vhfi-zgedh.ai«.V:R.a.5;U(“)()/-.
The State shali pay the fees-.zr0.t}”r.e

1

sd/~
JUDGE
ea];

C $8363