3
CRLEA FILE?) Liis. 374 <.:R,9.<; AGAINST '§'i'¥E_.;?i.iSr§£'–Eé*§":;'—-,7'\S?'1 ~
DT. 12.es.2as4 95.3353 3? mg 12.0., FAST m¢.cs< agaugé. .. ~.,::,– ..
GULBARGA IN s.c.r;a.:?4;94, C:_3§~:\!2'z'::'z—-s'3$, ':7;-:E_
AP?EL.:.A§x§Ts;A¢£usEE: FOR THE ;'aFi'-E:*si'_cL;~f .;5"*%..jVr«'i1'.-3»:-Vi;=s£::.§
u;ss..-mag & 386 GP we Ana SENT'EN€:IP4f5-T}-£E:*¢?, TQ uN{*:s~:22__ee<3,._~
3.1. FGR A Psaicm cat 1 YEAR saw A§\£$?-_FI¥'£E GE *
EfiCi""¥ ETC. ETC.
This appeai mming an f§:§fi;i{:a’;”i:1@ tffiig tfie Ccagrt
daiive-.:’-2:2? the feihrzwingz .. _
Appeai agaézragt the
judgemeht 9f the image, FYC;
§;2§bargva;”§a$;§§§: d 112.;;§;3,§é”_”‘:?;:§vE;t§ng the agguggfi ;’
ap§eiia::’: 1i:$”f%;t:=’ under graviségms sf
Sectigrzg é§ 6];’r=a, aggd :§’Qt’;5″£Z§ ‘ s;’inia 39:;
havé’hea:fi Sgri, fiagavaraji far the appaiéaints
=,a5r:.ci”:%s$A ‘§e§’rf:e<§§'x30vern¥neni fieaéer 3:135 aaiakrishna,
' The facts reiaxzargt far Céfiiiiiéfatiéft are:
.. Sa'~;–a}g; 131$» Tayappai thiraf agzgaiiant married
T._?véAaVi§'an-"ima accetéing ta Hindu ritas and fvlaiiamma iiszed in
hzfisse Cfitiitiiiéiétii by her ;§':u$baué the thiré appeiéarat am: her
'fiararzis in Saw; Right fmm the time cf marriage the
accusfi were hat hagpy with her arré irsfiuigaé Er: g;":Tr":y$§::a§
and manta? cruéity u;::c::r: her, It E5 afiageé *
::r::L;§:5 mt mrzceéve thrcgugh the .t§§'§§§i4&3§f'§é§€ E3'L;§i"
begama a majcr cauge fair' the ac«:£:'serfi'.'_'ic: tafTi;.m_§':T .h:eii' 77:
barren wczmar: aw? incapabié.§i'~w.._be:g:;éi:i;i_§z@._:§§§i€§;fé':*:VVVa;né
atiearzéing tr: aii ::iar:1est¥s:;..3§_roz=i< §;r'zf,V'VI'V:A.1f;*-¢!3fi%"3f;fi.:B§i"1i'i'i'1av.faff;é§¥¥= in
that, thé third accused;:§g§r %?;;i§§®§*i}:iV;f'.Aj.;si::e«:.i with her
parentgs in iarw "By pagsifig 4:?'
each day; *..'bé§;;j'aifgf_;V': é.'mm a':"g Qrdeai due ta
which :-:.h_.v2 .$L2b5£i.§::1'AéQ§':'z5
ccsmpiaint Si3bF'_r?¥'§iEd by
"ia;!§a:':':r':';a:'$T'L.fafi§%;a§*' ,P§:'+.€-E~':'_§?;a::*:iEnga, Cage was registereé
.–v..'a:';dv.»é€1:';::r§<r":~a~§ ir1x:'e3§t:;g_f§iAi::=n, the 13:3, fgund: the rrgateriai
V':_V:».:2§§$«:i:g::i.v_vwz:£.:;-éufificient ta es§.a':;i%sh the charge against the
a¢g:~gj:l5+:i§ %%f:uEi;:;*af:=::ée urzrjgr sfectasr; agaa ar:-3:3 30$ csf the we
garzci éé2:js'é:q::é%::iiy,. flied the chargé-sheet,
AA H The ieazrneé jurisdictiénai fiaqigtraie teak
' « ':<:ié;mi:ar2:g and accused were cammitteé ta} gtarsd zriai
*,f:;iefg:*e ting ifmzrt af Saggisrzgn {Burma iriai, the pragecuiéan
Examined in 35%,. gilt} wfinegsag and piacad reiiarme an :1
A
9?
éacgsmgntg and Gina materiai esbjéci; The acszugeé ;::;;’f:;;,;§
gieferzce Qf deniai gimpiicitor and ieé rm evéfiencg..ifi.f_héS§”
crieferzce, Tha iearned Triai Sxggdge an the f§_afsi$ s3 _f ‘~:§;;:§*:’–
evidence fazmé the acegised 1, 2 «.g”r:.«’:_T:iiiiyf
charges iaxreiieezi 3935235: t’r:a;:’;%:….és*1.d*.§e:1i§2i».:ee§ ‘them it}
‘x,r’ari<;::_:$ gerigds cf tim';:3ri':@fir1jefhi "3a:§é':'..»§i':':d§:ated in the
i¥T1;;'3ijQi"I&fi jL§Ci§&¥?'k*«Ef_!°!i, ;'L§'i1'«§§'f::*§:?a§fz ¢f "»ég;=§ai§an:s, the
juégamaat __is;a§§+:;a_§ée§;§;::.i:ei3éi§1vg géfiét the ayidance
tez2cieregf__f§y 'c.-:;':r*'rg=f;:';1§;a_§i:Vf;2s:"ta_i:' «s:::frf; e_r9 W§ii!?eS$éS estabiishas
rm charge§::;2aii1¥,:ai"–téégia_ §::§i;seé-fear effersce gsrzgier Section
4§§A and' ;3L:_':6% 9f°t%_:é :?§'_.a'ifi as tfzéfe Eg mi: materiai is
$§1v:v~g._£:%iat. any £:rr';.g: 9f the aczuseéi qr aii 9%' them abetted
s,::i¢i.;is= ég:»éir2r;fi'§:.i:a«a' try' fviaiiamma, the charge far affefice
u";1.éiér_$é{;i':*;;n sf Eng 1?: misfit aése faii,
' this regard, ihe ieafrirsefi cmgnsei referred is
::Eh€:.Tg:;4xriéVénce cf Sriiamiingam examéznad as 92:3,?-5 Wm;
~__$:- é§'ics: if the marriage petrtfczirmaci batween the éeceaggd
§:r:~:'<:' the third 3333336 and cf her iivitreg £11 their 'muse. He
" assertiveiy" cérztarsds that the raasan aggiggrzacf by
Ramiirggam far harassmerzt is that the éeceased was rm:
,..
is
the extreme etee. in this regard he eiee mekee rejf;e’:3;eg’:r:4:e
to evidence ef Qheeeebeeeepee PW-3, Beeeer_;f«:’_me§..’V;-‘._’__j:§%3e”
mether ef the eeeeeeed Wu’-6 and WW?’
ieeeipeneefnt eereee, They have
eeceeeee wee net heeey §eg§:.Ir:e eeeee ef e:?ée.v’:e::Léi;e’:i
eeeeeee ef eeeeient deuntineV’VL’e.e::i _ehyeiee_§’ee:eee’ei’: yet;
such evieetrzee ie note;.§ffie§eé1t_i;e–«._eei’eeiieh the charge
egeinst theefe; §%f_§’e._._1:»;.e_’:;«.:§e:._referjA–fie eeneeetieef te
ev”ie’e?:1ee__%__ef*’V..?:%.e*é;§v Seee§fw–ee_:_:Vwh:%: wee eéted by the
ereeeeeiiee fiee;eetiéiefi’«viifitzreeteient ‘eet the said wemen
;*et,reeie{::”‘f<rfem 'he? ""ee:i'§"e?fV"4'eietereent end eeeeived the
V eceueeeg.
féexgiiy, ‘:§eweu§e eeemit that the eemeieieerst
eieteeeerst cieeerieieg ever: ect 0? each
2 _ ef the eg:e’ee:e::i eee the eeeerei statement made by him
eeeei ey the preseeetien te preeeeete the entire
_’fe;’r’:§E::.’A”mereeers. ‘We eeeerding te hire ie fiat jeetified as
V% parents bee ea me te play in the iife cf the eeeeeeee
‘eeef the thee accused, Leetiy he meme submit that the
suicide eemmitted by the eeeeeeed was her own decieien
«J
fer the reeeene rm: knewn iii the accused end the ee:ei1:§ed:”_”‘*e ”
were eeueiiy’ eiieciced et the it’scide:1fi:;””T.’–:e ee’me’§eiee_%s£ fies
not reveeiee eii the facts reEet§n@ §;0:’.~A§:h’e ef
eeceeeed aide the eccueed I\ie:§:”1é4»heA’hes. ‘ree§_5g’:..:g”””e’§reet
reekiess aiieeetien re-e*i.;éie:fi””*-»ei_§1 1f”§§i’rse the
ehergeeheeta Aitereetiveifl he the sentence
ef irnerieeerneet e.eeii’eeev harsh.
§, fiieeeer’ see.
Beiekriefiieej’eefiegzeriéci’ tee. Eeeeement.
:6, “After ?:–ee’riAeg’:”bef§§ eieee, I have ‘re~»eepreieee’
the e~;;ie’eece ee”:e:fere’,’
‘._ ‘:1_v:”L:A’.’ffie_vundisputed facts are £v’:eiiemme,. efietr 16
emehAg effeajE__iées*”%31erriege, hung heree§f in the fereei with
V _ the fiee efevefepe as e eerutrevieee “:”he eeeueee have ‘:25:
.e:xnrrfe_ieee*’ Lander whet eéreumsteneee the eeceeeee ief: the
_’E2’e_:2Ts;e*”er:ef es fie why nene ef the eeeeeee have made erw
efferte te treee her: It ie eiee eet in dispute that within
” ene year of the marriage the eeceeeee bee been egzejeetee’
tee meetei treurne by the eeeeeed eceeeiirse her as a barren
(gee
‘ “amV-‘].£,iir:;\;::.rr:ista:°s:é§'”‘”i’r:” its tetaiity and the natzzre czf
V”*fi_i§’a§_:i§r§:f:«§L:z?ia4fi:é_;.aga§fist tha accused, I am satisfied that
“‘~.»._”§.rfi::;:fi5af1rfi1ent mafia be reduceé ten the gzericwci czrf
‘§i’rzV§_rE§’§:rflment aireaéy Bflééffiflfié by each cf them. Hence,
or”r::i$r:-
;…. .5
f\ 3%
Empageci and was iakea if; Cugigdy an
sha hag unéefgarzg detefiiian far §:;:aari.Qc:i ‘V
mcznths 1:; days: Adding 9:5 Ciayfi; i3§3é S§;§V&¥1\f~.gjAi§,§§%§’!§u
the iéiifai Qéfiéé of E§;T=§§i;iS{:3iN}g:v!V;§€?:%1!’§:’~V’§>fi!§€H}i;;!.i.{:£s._’bé.VV%”..y%fi?$;” éne
misnth 32:15:? 1% iziays, – fi;aV§n?§n”i’3~a__ hfi3″*remaE§ned 5:1
cjeiarziion far a period 3}’ 10 éayss
A3 — Sayaizz @_”§fiay_appj_é” éufitzaziy far 4
yearg and 2 ;1m’21.t!*i?s..,.’;’._ ” ..j
“”” ‘VTVTi’:éf3&:1″i::féra:::e}’if iméfiéénment irnpcsaéj by the
‘§’riai Cei§:t’waVs –f:xiéj_’j§;_fef;2.rf§’arzd agcurseé have servefi the
substgmiiai Sér-1fe:acé:. *’i’a:i”<'f:':r*;§ Eats ccmsideraticn the facts
whiifi ccfifiéfniine the mnvicticrn, the fgberiéé 3?
The appeal is aifiéweé in part,