High Court Kerala High Court

P.Priya vs Unichira on 31 July, 2007

Kerala High Court
P.Priya vs Unichira on 31 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 24 of 2002()


1. P.PRIYA D/O.M.K.CHANDRAN
                      ...  Petitioner

                        Vs



1. UNICHIRA W/O. CHANDUKUTTY POONATH HOUSE,
                       ...       Respondent

2. PUSHPA, D/O.CHANDUKUTTY.

3. VASANTHA, D/O. CHANDUKUTTY.

4. KESAVAN, S/O. CHANDUKUTTY.

5. CHEKKUNNI, S/O. CHANDUKUTTY.

6. SABEESH, S/O. CHANDUKUTTY.

7. DAMAYANTHI GOPALAN, NEDUTHEDI HOUSE,

8. SATE OF KERALA, REP.BY PUBLIC PROSECUTOR

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :31/07/2007

 O R D E R
                                    K. Thankappan, J.

                     - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -

                                 Crl.A.   No.  24 of  2002

                     - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -

                        Dated this the  31st  day of July, 2007




                                         JUDGMENT

The appeal is filed by the complainant against the judgment in

C.C.No.47/98 on the file of the Court of the Chief Judicial Magistrate,

Kozhikode. The above complaint was filed by the appellant against

respondents 1 to 7 and 1st accused under section 494, 109, 114 read with

section 34 IPC on the allegation that during the subsistence of her marriage

the 1st accused married another lady and the said marriage was conducted at

the instigation and abetment of respondents 2 to 7. To prove the case

against respondents 2 to 7 and the 1st accused the appellant herself was

examined as PW1 and two others were examined as Pws.2 and 3. On the

side of the prosecution Exts.P1 and P2 were marked. After closing the

prosecution evidence respondents 1 to 7 and the 1st accused were questioned

under section 313 Cr.P.C. They denied the allegation levelled against them.

On considering the entire evidence the trial court found that the appellant

failed to prove that the 1st accused had married another lady at Tali Temple

Crl.A.24/02 2

as mentioned in the complaint and there was no evidence to show that

respondents 1 to 7 had in any way instigated and abetted the 1st accused for

a second marriage with another lady. Hence, respondents 1 to 7 and the 1st

accused were found not guilty and they were acquitted. Aggrieved by the

above, this appeal has been filed for setting aside the impugned order and

convicting respondents 2 to 7 and the 1st accused.

2. Heard.

3. The specific case set up by the appellant is that during the

subsistence of her marriage the 1st accused married another lady and and the

said marriage was conducted at the instigation and abetment of respondents

2 to 7. To prove the case, the petitioner had produced Exts.P1 and P2.

Ext.P2 is the receipt book of the offerings maintained in the Tali

Devaswom . Ext.P2 would show that some offerings were made to the

Devaswom and there was nothing to show that that offerings were made in

connection with the marriage as alleged in the complaint. The trial court

found that there was nothing to show that Ext.P2 was connected with the

disputed marriage of the 1st accused. It has come out in evidence that PW1

had no direct knowledge about the alleged marriage and her information

was only that passed on by PW2. The trial court after considering the entire

evidence found that the appellant had miserably failed to prove the alleged

Crl.A.24/02 3

complaint against respondents 2 to 7 and the 1st accused.

4. Considering the facts and circumstances of the case, this Court is

of the view that the judgment of the trial court is on evidence and it requires

no interference by this Court. Hence, the appeal is dismissed confirming the

judgment of the trial court. The dismissal of the appeal will not stand in the

way of the appellant to proceed against the 1st accused as per law.

K. Thankappan,

Judge.



Mn


Crl.A.24/02    4


                    K.Thankappan, J.


                    Crl.A.No. 24 of 2002





                          Judgement


                          31-7-2007