H'? Tfm ERGH EGURTA (Ii? K&%flTA.'x€.A AT BANGALDRE
%tfi':1: This the 177" day mffiprfl Qfilflfi .
BEFGRE
Tam 1~1m**BLE MR.JUSTIC:E v.g1;a:mp.:4I1A'ITf1F§;ié' i »
mmmmgz. APPEA_I;£I~Icr. mzgg 2oL§i%%[JLj%A%%A%%%L[ j
BETWEEN :
$§0.EiARASIw~IALU 'm.3K&-A. 1
Afififi mam' 29 mam; V£fl!Ti_':-QQQLE,'
ma I{UI¢CHA'WAR'fi.Iy§g-- TQ: £:H1m:§{c3L:
2 ISHWARAMMA
'WJO NAR.9tL.'?'*E@?I§"lAX.E.3 , "
RS313 w;.ms3 ,
R; A f€I3yHI5E¥fiHGLI
%%%%
qsfsrmi %;'?sm::1.%% 3% REIZDDY, ADV.)
:_"' S'E'.$;';$g;--'f;jrF '
1{'ar:a:Hm§£;RAM PQLICE
RESPGNDEHT
%% fi.c.$mmmmmAmH, §-imp)
% _ Q § "'£:f§flS "'CRL.A 13 mm Lars 3M2; <'.;'.R.P.C
% ammsr Tm. mmEm»m mxaxxwm mssmn av
amnL.s.¢, mmsmmfi my s.,mm.20<s.m1,
'*..,_{;'-:1lHVI£',T1I'iG mm sammmrsm firm am:.mms~
Amusfim ma 'Tim amawwa as STATED mmmgm.
'fiflfi APPEfiL Cfilvflfi OE FQR EEARMG TI'flS
DEW, "§'HE- CKIXXRT BELI'v'EREfi THE FQLLGWHIG:
JET GMENT
'Mm apwlknm ml} in qutastian the fiaf Z T
eanviatiam and mntenm pahafiefil
wbclfi time fire': ayprallaut ' V
ofienm pumiahablc: mam" ffivr thfl
ofl*'eIma pmxishable the arm!
smnencm he 5 years. RI
in mspact: af ta: undergo
3.1. may ésr Ra.15.00o;- in
resflfir. cf againat mm and
aka tiefauk 3.1 and 9 mnntha
smf twat afiéarxms and A2 i.¢.,
hex-aim wag mnvfictted for the
undm: Swtimn 201 at the IPCI and
. 1 ymr 3.1. and to pay a. fine of
-wand clexfiault sentensas af 3. mzmth was: aha
upan hm'.
Tm case nzsf the prznsmtztiwn as per thus ecmplamt
V. ladged by P,W,1 Lalayya 'firm mud father rxf the
%
nu
pamacutrm £3 that Wham Em and him sen Iiaraaimhulu
afi mhara were watcifing 'RV. in firm haume at
ms Mm, me prwmutrizat mm mm _
I*Iara.a?Tnm}mu{P.W.13} mm czryw in the 1
fmnd blew! atairza an her we
petty cunt mafi whw anquimfi
pmmwutm-. {P.W.t'3}a, ma pro-wcufiég:a§$.'5%3 as;
her that when the house
ta amend naturwa rafi, n-::igh}::nour
came mi': her and
me}: my the aacuaeaal
I'§c:.1 inn.' 'me vixztim by
the'v3.ct11:r1' ' n3m1g' 1:.-:3
_:miat §;1i:,§:;a:'§t"uffi1"st aemmd. Soon afbar tkm
lhuma, £11} the famfiy membem moi:
tha thfi mum fitatimn and thmvaafinr tn
_ mmfirmnt mzfi, tim mmplafim'. was lxzadgad
in ma abmre afihcfi an the very same clay 51.5.,
i;'2.al.§C!fl1 at '§{1mx:§mwa% Pufiicae Station at 23
Tha incidemt hapwna&)aa par the mmylamt
mm an mnzmz mam
°*/
C'
New
1.
:
3,. Tm aaifi complaint was: lndgad by the pokiec: 14.61.
in the mafia awwt the I4-1123.1 $13123.
agakm. aecmaaed Nafi. rm maflmr sf the first _
becauase she aka cmrmrniumfl the nfieryme uf ‘4
dfisapgearazwe raf evidenms at’ time 3
exam the finar of the hnwsa
mama um mam
uf a . Tim csf
the atmammit at’ aemzring
the madirzml am :11? the
fiat aa::c:1ags?sci._a§ %g1c?:fi.im:1 tar: the. opinizzsn
few the “aim: pamtmnznam was
mrndumred as per mm and
that raf the. awusmcl No.1
E:x.P5. T’I:’1x=.z awed articles were:
am:«:§%%FaL’f¢r “ézia mpkfian. Pmgz Pamura11g..I.C}.,
“V 4′ anasuring that $1 flw reiavam mm’tez*sa1′
‘T gfiliwwd, fi%_, mzibsmittwi tm chargwheat
the mzmmed pamnna.
.2′-“s.£, the trial tha acmxaed Wara chargwi with thfi
mn surf the a::fi’e:11c;e pmfimhabh under Sectinm
$3
m-mug ms thc mmiuair;-n with fiard he the charge
levellmi a@¥mt t}:1e appeiimztns be-ixg waved
p&’mw’1,1tias}:’1 baycma all rmsamme dorubm. _
tbs: safi nuncluaion, the appefianm ware 9
seamnmcfl as. mmticsnad aarliear. It=.__v.ji.$ A
mmvicfimm mad mentenw that 133* V
in this appeal.
5.. I mm mm Sh:-i
G.,M.&~:nsw-am Rmi3g;j;£ar the lmrneé
HQGF sun % flaw State and
cazufixfiy flan mxmxd.
‘F2 “% fiw appelianm fecussfi.
the wxztenm impoacd. by me
that fimsitzion af 10 ymm
mmgiw’ ratmr mm am already me first
4acncx1wdi in mmtndy fur mam than ‘7 years.
itwaa aubmmmz rm: mm mi mmtim, the trial
«Quid mt have mind the madixzal evidezme of
The mm wifima: was mat the cioctor wituca
mmnfinad the victim” it was then fiued that thmre am
4*?
aka amar inftrmtma in we mwwutian mm in so fiat as
aanvizztrixm agairxst A2 is mnwrnad, bacauae,
witnwasm fin mt. earrebvarata as to» M mam ta: egase.’ _
of ofimwe cf mpex ‘I’hen-efnm, the 3 j
trial mu:-1; also requirm mwrfmmmaiiett ‘énf —
caurt; aessimn an nmarda mrzsvicfiuu
3, {En am mm hard? me
evidcm mi ms mm ham me
mmvizzsticm. far §f:.1*.s:§;; fi11″!:hm’ tba
meama of rm
mamr girl, the
qimtizzrx me’ the victim bmmm
. . :..t… _ m , i1 is cnoniaexlciml
agama’ 1: her and trim
. in tiw fam: af A2 try1ng’ ta rastmnrve
c?e}’i;:1v6
the farm at’ the pmamutm mim a mufimr at thua timae of
&w
:2. me mam: haypensd an mazmz
}:%xns¢amu,finn anti the cnmp1aiz1t:~”iia’ss?mx’1.
was: mizmd iwfazfia
anti hem” agree at the ficmsa-. cf
at 11 ymm. Im um
dacmr hm rmpemt vi’ the pr:-odumd
at Ex”?-Efifi amd in the: aaid
madimafi ‘clues-e evfiesnce
mm a:.’~«::u§mi:«v.i’?V..é1}*£”Va»i”.:’a»V’\;.*§.$:;’*.V5._V in the: prcwmcutrix
being *2» m2r’;.az;~ “Q-mumveti.
‘the W53 have to ho}: tau the
hesrscniil In hm’ evidenm
Wm. a:::m:r’m hag rfiepmed in detail
vaiabout having farcflbla intawwuraa with her
A fig it 3w in lwrr” avfieraxzraa that when aha went
_a«utZAt=;”.§a’tt&m?. :1atu3:*e”a mfi at abmrt 9.30 p.,m., firl Raju,
her, pinleed her fiamihly has his house by
eémixm hem’ xmuth anti mm hem’ and, afam takixg km”
if
W
ta his heznlsse, A-1 exam mm dcmm ear! the house and
thmwafmrg he ramvad the nlothaa of the
mu as his zzlntfhm and even thmxgh tlm % _
get hmwalf re1%w ficam the grip aiitlm 4
amusxcsd dfl not 32% mt ‘tar: weapxe
act emf by pxmsfitg V
forcibiy which mi ta mwaim at’
the p’msm’:.ut1’§u:.. L. by the
pa-oawut1″m that thfg;—s5c~cus’aci:.i.;:£.§., hm” by
that u innident tn
awcsm bmught km’ mat
and wmsw %
3,4. Aiizafier imuse anti r%led the
tag’ ‘xm msatiaer 331$ ethmu. Tm
depcmeirl m we eviéerncas mm.-
A “‘*A-1 brags}: kt§ ma mm and farcziizfly mmmma
aha aha my-aafim ‘E0 the fact of A-Q
mm. flcaor with water. In the mamas mi” her
;::z-1Is;.«:é;~«£e::an1ix1«ati::I1, mtwng baa hem bmugliat (mt tr:
” her_t«w$,im«:a1’xy with rward ta the entire epiaode
of &-§. cm:m’m5t:t:i1:3ag rape an mm Tm prmecunfie: has
.%
II
wvitmtwd. ths mms- fiam without. any damge
being amumszd tn hm: mfienm in mubsmxm.
the trial mart hm rightiy apimd that that .
tha pwmsecmwh: Tm namrai, hmpixixug = _ ‘4
15. mm: B«r.Sb.i’mraj has
am lady mmfiiczal amaer f§3v
Rahamth Bagm Wm *:s§_:§a.a gags.
I-{with cenue, Knmhawagg, and he
is ramwr with am: has
said in Ex.P~31 ia at
Ex:.F-E been qmestinned. 3114311
in rwP’3*F?~’$mf wh.1c§2′ A.-1 had with the
tkfivvéiééséirtmr has cispwed be the aflwt
Exgfifil, he baa some to the
V pmaenczumnx Wm; mbjacted is mual
AA she had m.:zam1ne’ d biing in the
V mm mpmm cf the hymm.
“Em mxtire emd’ mm ef P.W..”.21 }’3:r..Sh1’mr’ aj has
céfimrfiy brmught alwufz 131% that cf’ the gamaccxutrix having
}/
‘ .0
12
bccerxa. aubfitgm/M; ta fomfiale: fiatwmuma and thaw is
mttum elimimcl in the ezviéenue sf we dtmtor ta
viw that me madical evidcnm flaw mt _
tmtimny af the pmvamu.!:r”m irmzxfmf u£ ‘4
rape hedm bmn mmmiaad; ms:
. Em?-21 is the
mama mi am csvitzicrm-e a~um%t5e;% :2 is
mmhlfiahafi that he Fm igvnbax-mama.
E«x.P-1??! is ma given and
as pm’ Elm ‘ on
;2.1,m31mm she was aulajecwci
‘as: rape.
33?’. “E’%y.3:.e.=1.,L A.§:e’§fE:i.sen.c:a fully wnmbnratea tlmt
V’§;;§%ma?*:r5″c11″i:zf§:t smrh, E am mi’ the v’s1c.w that it
irzbn the made” ram 0f the 91:11a-
waxim cs-1′ mat: viatim, Wm ham aha
tm2:n:1:m’ :13′ with flax-*d ‘hi: the victim
and irzforsnitg hear gmndmfathar, who is
aw wall as the utlaar maembaem vi” the
£11-fiaxwd to the asccuamfl mmmfimm rape -an hm’.
V ‘lb ident armurrad on lfilnfil at: about 9,30 p.111.
%
1?»
an {M mmgkamt was mdgad rm thm was same. day at
33 houm. Ems, $113-re *3 ran fielay in Edging
mmmint tam warn mmmtely dmximz tha pasafiaiiigr’
false nzrwsa beilg fiziimw agafimt the aqguaed. ; ” = – :’ ‘ ‘
18. In time: fight cat’ ‘aha awdefiirg
gzarawezutian and the trial
mama dmiaiam czém-4:,
kmw been mfifemw to: by
2% fifltli cerrzwaraiifi 9:’ hwitat$’.>n tn
mxmluda ffizxmught hnme tim
gnxflt af 5.»; it1:§§:v’a§fEfv’¢nc%vVé§f’V:}:ifinappir1g and mm
afimwx: ggmm him am there in
wage to mlm any other
sf mam; fmazfxg mi’ ms: ma; mun.
uphsalci.
1.2%. A»? is . «F , cmugn am mm
the apwflzanta argued that there is no
in shun-W that aha has. smmmittml ma ofieatams
H V unflesr %tir::n 2%} r$ft3:1aI..P,{3.; gone
tlzraughtlm asrfiflerme mftlm pammm afthmavictixn and
$7
‘W
tlmt as: PAWJS, who 13 in feast. the famasr 0%’ ‘mt:
wzasez::ufl*?tt::§ in 1Br, it ia clam” fimt fi–~2 went tn the
muse iznmfiiataalv afier tha kwfiient axmfi aha aiemmgl
the flxmr with warm an aw in mam the
bbocistaim mm fauna at ma amt.
w. W xmma aw.’ jmégm has
exddmszze glamd. in this r%ar&»a.1;;d h§é:3 a1ae5 V
ufflzm magi, “exam csf F-‘LWA5 ‘ ,
Wha ham aim apakm wa a”fm:.nd%
” ‘time flmr. {sf Even the
apot “.”i*::acn’*;£x’}’be-an produced aim
mmmd ‘rm fihm af omzurmename hat}
been ‘me bbnncismirm were
in haw bmfl washed and the
kunfii at mm plasma to the western
ma z;f :rm am thaw Wfiffi am fauna to rave
. r’L1b7i:-,%é*i. aka awning the avifienswe agairmt A-2 ia aka
am mmm;-my and; mm am: mutt. has,
% mlrxfiy ma that the meme agaim; P92 is
we mada amt in rwyaot af Secfiacan 291 cf the i.P.€1.. and
11%;, mm mm has been mnvictefi far the said ofienoe.
if
15
ahmfi af Waand thc period mi aamtvmm sf mom tlmn
5e%aem1ymma1r%ymflmgqIrmbyfi–1hasah’aadyhad
the efimt osf rcfmrwm Awl mzfl, t7:m:n.=.-zfam, thegm
mmm may he mmidafl and the
impowecl wags rm ma; mm by madfiad m ;m%
mazxk is-t tha perind orf :’.:1.m’t;o4iy alfidy V
23. £3 far as A-*2 1’3 M
is the mtmfhxer offiwl and am 1:0 w
far a pexind ef tum $$ii:’V’éiays
figural tn: the oflenm a.§1eg;=.%£1 azaurt. um)’
%. far the: sme
auhmittmi §é1f.s~v,». ~7sen:m1r1;:;:e is C0 , no
£3 0&fi.}iéé:;I~f€?I?3*’ hut, hmrmrmr, hmfmg regard to
piamfi by the appelianta’ counsel,
km tha view wliiarh it dmma fit 713:1 rm
_ nf the mam. it is also auhmittraad by him
% trial mm m aim imyzsaafl fine burn an A-1
% am the fine amunz: impaaevci be mm; diam:-hm.
}/
.-
IT
25. Haxfim thus heard mm sides an fiw qumtfion of
senmrznm in rfiasrd ‘as: which the iwfi mumel for
appellants has fncuaaed much at’ Itfim m,_ A’
the Vi.:=.vw itiwt as A-1 has akeacfiy T T
pmiod inf aver swan yeara,
mm” nmmrm put &rward
counaex, mm of we view that mfgugfiée Lcmm
be $q:..1arehr met by ” gmmnm of
impriwnmrnt pasaafi mnfirxing
mg mid 1 .w_ . the already
mu. As as in additinn tn the
partied. by Emma, whizxh is said ts be
j%%*tw«: mid tha find ammmt can in
aafii azxmumt man be 153:: the
mm mm’ , in arrrmxrz” ‘ g at this
— am aim mxiscrizzws cf the: law laid dszxwn by
Court tlmt tkmrel ahould mt be flaw bita
H whmr:h’ wuulfi sand an wmng s1§’1a}’ tn the society
fémmfam. it is nrzvzmaary ta enhance: tba fine
3 ammnt in reapumt af Arfi.
}»
OJ
‘W
2?. In rwult, I procemfi 11:2 paw tha follaowing erdcr:
‘Wm wnvicfiaon cf ¥:3::3£h thus apyellanm by
muff: 3% fitmmmed.
Am 5&1′ as the swtariw J]m:%
afimws: af raps ia
im}:rJ;’§m:£::z:3.. wait, the xsaama 7% am: ” jcwimczf
mm ymm, mm mwfifim
undmam by A-:1, is
‘ no 30 also with
@ard 122:: the 3%.~1..
5% far -» gasafifi a.g.a1na’ 1: A-1 in
rwpmnfi uf under Secficun 366 of
,._.._._:r”m ammc3.%$§:nn is mquirad.
gaélig’ §:e.: .~~mt at Lim-my in mew 01′ flnis oaurt
13 perwé” af $E:;t’1’tvE.1’K:&: 1% e& awzxxfi 1:
‘ ‘ €1ra:h*aa:3y undmgmle by him. But’ if ma firm
A mt hem damaitedg Em shall must be released
V fwithaixzt than Mum being zziewaitaad wt deamlxlt sumtenaa
” V ‘ ‘mnflmfiam by him.
3%
M regmda A-:3, in piacae mi’ om y-mar imprisorzxcncnt
impoa@. by the mial mutt, far’ the mfiaxmm proved a@.i.cn;t
hm: micier Sactixon, 2%} emf the I.?.C,, than pa:-iQ:%.V_V:a>;f_’
sm1’ee:r:t.:”::e Emyoaaé as ahovae is mt ofl’
mmtmflial mind of two magma V
by hm’ mfi, in add?1t.1’nn,.. fim
mm Rs”1,mO!- tn m.5,0@W-‘é.;§;r;£..Vgflm§;ie;fa111t’¥i:te11c¢;,
hnwewmr, shafl mwixtz
shall Fswalaapoaittd by (me um-nth
fiom the tinte uf arfifii.
‘Wm iéalisrawcgd anly insofar
ma awmflaaeil agafimt fr 3.
and 99:2 murfia dz’:-ecfim to pay
[£345 shall aha: atanfi madified
x “cbc,.r.
aralmxmmmt mi’ fins amum in
L % mp¥w%LAnffi’*§.%
Sd/-3
Iudgzé