Karnataka High Court
Lakshmana Nayaka @ Lakshma Nayak vs Nanjungud Rural Police on 13 June, 2008
cm. A. No.'72§--112005
IN THE HIGH coum 05' KARNATAKA AT BANQA3;i}I§E: '.j* f
DATED THIS THE 13 TH DAY 0? JUNE__'i£.3:(.)8iVA_D.'V. '% D '
PRESENT; V _ _ _x
THE HONBLE MR. JUSTICE "
% V
THE HONBLE M1%m.Dsr1D~E V§§gs;i=:xDmiAI>URAr§
CRIMINAL [Cl
BETWEEN
LAKSHMAISLA NAYA:.rA~@ ufixsansz; NAYAK-._" V
3/0 HUTCHA NAYTAK V ' D , * D.
AGED A801}? 47 YI'' SPF, ~
HIGE co:I.R*r..3LDG,, _
* ',. RES?C}NDEN'I'
BANGALORE. ~
_ {By S:;§.f§.'f{.JA{}Hf;\?, 'SI'?-II)
ms ..c"m,.AV firm-2D {J/3.374 CR.P.C. BY THE ADVOCATE FOR THE
" ?}§'i°.PE;(LAN¥ AGAINST THE JUDGMENT D'r.2.2.o5 PASSED BY THE 9.0.,
EAST TRACK COURT-IV, MYSORE, IN S.C.NO.208f03 - couvxcmsze THE
._ A_§:éEL.L.A;Nr}AccUsED FOR THE OFFENCE Pm/s.3o2 OF' IPC AND
__ D sragvrgsicrm HIM Do {JNDERGO IMPRISONMENT FOR LIFE AND my A FINE
" ' o«EVR's.5oo/-1.D.,m PAY FINE, To UNDERGO s.1. rem: one MONTH.
THIS CRIMINAL APPEAL PLAWHG BEEN HEARD AND RESERVED,
" COMING ON FOR PROROUNCEMENT OF JUDGMENT, THLS DAY,
PACHHAPURE. J2, DELIVERED THE FOLLOWING:
Crl. A. No.72a«,r2oo5
JIID%H'1'
The appellant has challenged his
for the ofibncc under Section 302 IPC
Track Court, Mysore.
2. Sans unnecessary dct:z_e_1:iilS-, _ mg version
unfokied during the mm is "
The accustsgi -I-the Lakshmi.'
Their marxiagegc prior to the incident.
0111; of the "two....3§.9),,_ Qn---~ 'éh't,~..PS§I (PW.16)
apprehended and produced the CPI (¥'w.17)
amested him. He the (Ex.P.I1) and
the opinion "fits gattttzkes to the foiensic
laboratory. he filmd the
chaxgcsheét ' -t
3. Vtzfithe trial, the prosccutfion fled the
:..ec*i;1cnc;:f'3'£>fE!5:\R'r5_.1 t:A§"1'?....9¢z1d got marked the documents Exs.P.1
1 to 5. The statement of the accused was
313 Cr.P.C. He has taken the defcnca of
detiial #1133 not led any evidence in his defence. The
n on appreciation of the matcxial on rcconi has
It the accused] appellant and aggncv' ed by the conviction
'T . . _ 2 t é.£fd"Séntcncc, he has approached this Court in appeal
54
Crl. A. No.728(2005
(PW5) informed his magic (the brother of the deceased) (PWJ)
about the death of his mother by an assault by the So
as regards the accused suspecfimg the fidelity and
deceased, all the witnesses have consistently hthe: K
efibrts made by PWs.6 and 8 and
compromise and the accused ever; wast
assaulting the deceased and the term? ofth
the children by stating that 'the with
poison at the instance of 7 me none else
than the son t the accused.
They consistently' of the accused in
abusing the fimes and there is
nothing and though they are the
children, their- "'tg;az{&§eom1mmmd by the evidence of
'PjWs.1, .2§,A'5, ~93 f§}x.t:r.1 E the conuadjction got marked in
'the?pfVtFw.9 pertaining to the illicit mlationship of the
The theory putforth by the accused in the
of this witness reveal that they are not
" " ':'4AC'iivs§n;.1:§11g the suspicion of the accused as regards the
of the deceased. So tak1n' g into consideration the
"cm_3,si§atent, cogent: version of ail these witnesses, as mgaxde the
L
- 11 -
Crl. A. No.7_2§3I2()05
mnttve putforth, we am of the considexed
prosecution is ab}: to establish this cincumstancedd " " .
8. Though the prosecution A' (Va
accused (PWJ5), who stated the."Pw.5 went to the dead body of
his mother and the':ej_xt the neck. This
evidence of of PW.7, who had
gone to the hearing the murder of
her mothcriveaxhe H body in the pool of blood. It
is PWX5, who (PW. 1), who came and thereafter
the~hev;fiiie31ce of PWs.5 and 7, except the accused and
$4;
-13-
Cr}. A. No.72_§j;g0O5
soon last the accused in the company of the
dead body of their mother, when they Ictu1ncd'F l§o:n_cV,: on
presence of PW-5.5 and '? in the morn:i:.;1'g"is' «xiotsin
fact that the deadbody was found is
disputed. In the circumstances, is amfslc to"
prove that the deceased 'thc of the
accused, a duty is cast explain the
circumstances as 'V of the Indian
Evidence Act. under Section 313
Cr-P-G do¢sss..n<iiv and therefore, an
adverse infifincnce which further s the
circumstances :by the prosecution as mgards
tho homicidal 'rinotive and the deceased last seen
v'fo_ge:tA}1c1_7R:i1.z of the accused. If we consider each of
thesis-._ they form a strong chem' whx:h' is
V Vconsistctzt tfie guilt of the accused and inconsistent Wall' his
. cc. "We do not find anyth1ng' to dlsb" e11cvc' thc
brought in the mud' once of the wimsscs referred
V
Crl. A, No.'728/2005
we answer Point No.1 in the ncgafive and proceed to
following:
The appeal is dismissed,
sentence of the appcilant by {ha *i'rial:fo_1T% I
offcncc under Section 302 IPC.
Sri.Somashek.ar {_31ma' e, assisted
the Court for the Rs.5,0{)0/-. The
fee of the Amiciis the State.
Sd/...
Judge
sax»-
..... Judge
.