High Court Karnataka High Court

M G Chandrashekharappa S/O Gowdra … vs State By Harihara Rural Ps on 24 July, 2009

Karnataka High Court
M G Chandrashekharappa S/O Gowdra … vs State By Harihara Rural Ps on 24 July, 2009
Author: K.Sreedhar Rao C.R.Kumaraswamy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 24TH DAY OF' JULY 2009
PRESENT

THE HON'BLE MR. JUSTICE K. SREEDHAR;V---EPIC   ~

AND »

THE HON'BLE MR. JUSTICE C.R.:AI{IIMARASV§iAM'3'.  E '

CRIMINAL APPEAL No.50,»-gem.  
BETWEEN: V E L 

1 M.Cr. Chandrashekharappa  E"
8/0 Gowdra ChikkappSt~,._    , 
48 years, Lingayath, Agricultujiriést    
{Convict N0. 9366   E '  E
Central Pris0II4,.:B$11ary] E E " 

2 I-ialibai W/'0 .Ci1atI_draShe1;.h'arappa
45 years, Larnbamgj 'by' 'Caste
Toddy Mémhant" _ V 
(C0nv:'.ct N0". 9367*'
.~ , ¢ Ce:1?;ra1EA ?rison; "B{?:__1__I_§1Iy}

 ' Both are~r/.«j""NI_itta1akatte Village
*--- I-ia-rihar :'T_a11.ik . 
E'   1'  APPELLANTS

 Sri  Shivaprasad, Adv.)

E" Cstate  I-Iarihazra Rural RS.  RESPONDENT

7 +{.B§srI s.B. Pavin, SPP)

l\.)

This Criminal Appeal preferred by the Appellants
/Convict/Accused through Superintendent, Central Prison,
Beliary, against the Judgment dated 24.01.2005 passed, by
the Sessions Judge, Davanagere in S.C.No. 5_3,–‘w’_20’G.l’,

convicting the Appellants/Convict/Accused No.1 fandv._2 5f_or~.
the offences punishable under Section 802 r/W “of S’ 4_
sentencing them to undergo imprisonment for. life ‘:a_t1d._:t0 pay ~.. 0’
fine of Rs.5,000/~ each, in default Vto”‘undergo_..S;I’,_ for[‘on’e

year more.

appeal

This Criminal/Looming up for hearing

SREEDHAR RAO J., delivered the ‘foliowing.’—- ‘H
J Una M.’tE’I\Ellf

The case of the prosecution7disclo’ses that one Kum.

daughter the deceased was mentally
challenged, dumb had deformed upper and
lower V, ‘quarrelled with A-1 on 26.7.1995 for

waspting’*rnon_ey:v’«oi1’1alcohol. On 27.7.1995 at 3 pm. A-1

:’lV”e»..,__qua1’re1ledl and Went out of the house. A«~2 was

.,ll_gfeelding the to the deceased. A-1 came suddenly, douse

the child and set fire. The child sustained

‘l:,”sei:fere,%burn injuries and died on account of the burn injuries.

7 +A§j

informed the Police. The Police doirlot c.ome.’i1:a1_n”ediately and

arrestA-2. .L 1.» _
(3) In the night at_..8..,:30, e”A-zéxhad lodged the

complaint beferethe that her husband has
caused the case also discloses that
there are :.eye~\2Qit11esses incident. The Police have
‘thVe’:ichar:g’e A-l and A»~2 for committing the

offence eptiinish.ahle’-Ll’/S 302 r/W 34 IPC.

[4] it eyewitness and all other material witnesses

the prosecution have turned hostile and do not

‘ the prosecution case. The doctor who has admitted

deceased and made entries in the MLC register has

4/

testified to the effect that mother of the deceased byfname

Halihai had brought the child with burn inju..rie_s:f

treatment. The mother of the child gave histo:f_\’zf’_’that.:’hezself

and her husband had caused the

Court on the basis of the evidenceof has

and A-2 for an offence under section-3_Q2 The
accused are in appeai. A VA 2

(5) The following circ.u..rn:staVnces”.’a,re’:V~–ev’fdent from the

prosecution case; 55′ . ”

1. The -. ‘Eoctor:’w{ho.:testi.fted to the effect that the
mother hadbrought ‘a:r1d”a.d”r1ritted the child in the hospital
for trea.tment’udoesvriotfcoridclusively establish that it is A-2

._:””Who Ath€”xCI’1i}d’.V PW–1 does not identify and say

is» told that she is the mother of the child

and aeagat admitted the child and also gave the

T _histo:’3J to__vth.e§*effect that she has caused the burn injuries

_, jg ‘ « _ __a1»ongwit11 her husband.

A-2 had admitted the guilt, it was expected of PW–1
‘”–.to_have reported the matter to the Police and called the

_’4_”4:Po1ice for arresting A-2. The A-2 was arrested couple of

%/

days after the admission of the child to the hospitalg”-.The
MLC record contains LTM of A–2. The L0.

any attempt to get the LTM of A-2 compared width’ *

on the MLC register to prove the identity that’it:i;3,ZX§2*wi1,o ”

brought and admitted the injured to the.hfos’pital;—-. ” f

3. The PW~15 ~ 1.0. states thatlllth-e. A42′-had

burn injuries and that she treated the burn
injuries in the CG hospiti_al… not produced the
wound certificate of A-2 toi.lpro’ve:’Vthat’«.AS:he’_’.\has sustained

burn injuries in the i.ncic;ierit;’~

4. In the Shanmukhappa is
said to havetiajecoriipaniedl A.¥”2~~–alongwith the child for

treatmerit. The A:LShlarJ,r”riu1d1appa has turned hostile.

5. A~2 before complaint alleged to have made
v4..v.eXtrav.3i,1diCia1 confes__si_o:1 before the PW–1 at the time of
V7.Vad11′:titVtin,g’f’:At11t§~l,,.iVI1jured to the hospital. But two days

,t.iH1e of complaint, she implicates only A~I

l it for injuries to the child.

{6} 611- 1 overall analysis, we find that the evidence of

4. not clinchingly establish that it was A-2 who

_ it the child and admitted the child for treatment in the