High Court Karnataka High Court

Smt Jayalakshmi W/O Sri Mariyappa vs Sri M V Ramaswamy Raju on 4 December, 2008

Karnataka High Court
Smt Jayalakshmi W/O Sri Mariyappa vs Sri M V Ramaswamy Raju on 4 December, 2008
Author: Jawad Rahim


EN THE HIGH Cs’.’2i}R’f GF KAR?~3ATrfiKA AT 8ANGA%.G§’fi

1

omea THIS “ma 4*’ ms’ OF DECEMBER aasizéi

BEFQRE

“rm HQNELE Ma. Jusrzczge 3é. §xrA::r”iiA§§:s§ &

225,33. §g»___,_f:s:«’zVf2:~;7__§§

8ETWEE?\é :

savamxsamz wxasax ;e1A?;:w:.9?:»A

AGE 49 YEARS, QC’CUPAT1€?N:GR;=JY!”MhiCHAYAT}

rvaaarzaea, CASTEZBHGVI, was .?fi;f*”s3Li$¥-‘\VARZ

DINPQEA, eé:>*!frIsE:2;E’~.n*x:;:s;1’,.._”».._ ;

UTTARAHALQ HOBLI; k x

BAR:G£»Lf;}RE’1i$§)LiT3EE._TA}..U–§§;{.)’ ;

ANS :

1

32: M %*g% aA%4As?€A§é% RAJU

» -am? a:§w‘.._TG {§Af\iESi-3A TEMPLE,
§<C),'if§r§V;flxf~1iJ.R ..~£}I¥\1?dE, BANGALGRE-?6

S:"vi'¥'~ éfivkxrfix wia sax M V RAMfi:SWA?vfi' ma
.§.G7'EVD Aaour 32 YEARS

Pgwr 099.79 GA:-:Es2~:A TEMPLE

" *=-._Ke':":-:A:~wR mrmg

. _ BxA¥~iGAi.0R§-?6

§TA"f"E GF ?<ARNfi.TAi§r'3\ BY THE ASSISTANT
C9§"'¥¥*"i1'SSi(3i'siER. OF PGLICE, 3AYA?§AGfixR. SUB
§IVISIQ£'1, 3AN(3ALC3RE.REPR.ESENTEfi 8?'
SE?ViEfiR PUSLEC PRQSECUTGR, HEGH COURT

§t£Q7/

2
(‘IF §<AR?4A'§'AKi5z, §FFECE CF THE ADVQCATE
GENERAL, HIGH CQURT OF KJRRMATAKA
EANGALGRE

{By 5?? M ERAPPA RESBY, /'-'\DV. F03 R1 8: R2_;.. «

RESPG?4DE!'§ij'?'3.

sax RAJA SiJBR.AH!\*1A!’\¥\’A BHAT, Hczcrsfi $0.3 5:3). %

£Ri_.RE’v’ESi€3?si PETTETGN zs FILED U2s.3§?TcF{;:=V§t~ B3′
AQVQCATE ma THE pE’rmom3_s_ PRAYENG mxs’

HDNBLE ceua? MAY BE PLEAsE~:.>} TO ‘S.ET.AASI’QE””‘T§-iE
3§.5Dfii’vEENT AWE} ORDER DT.1o.11.:::5 25»; sPL;c..c.e’~é0.f.:$.s6/03
was THE ma 9? ms 1: Ap9;.A%.%cny–Ar4.p sssszmsss Am

591.. 3:30:35, Bmaa crmM_%:%«– _ %

‘fhis tzetitian camimg an fareiiffiaré.ii¥:Lis’ §éfl’~.3:2’z’é ceurt ‘maée
the feiiawing , ‘

Cer’.§::2ia_i§é3a”:;%.~vVi.:s_ *r§iié$i@.n_’aeaii:st the jademerat in

S9i.c.C.15§S;*.Q3%r3?:”E1 Addi. City’ 3: sesséarss 8:

S§e:%ai *3::.’:§e’eu,.’ V-§2»§fidai§$;”eCity, aassed can 1G.31.29i}$

:’V’._Vaa€:f;:s:;V§’t::f;ir¥;iE”%if:e a£;;:2se$”§r:§er Sectica 3{1){x} arzé (xi) of the

$?::v§.<:.§fé§;-$7' 8: Scifieduied Yfibes (?rever:tie'r: af

2 Atraéfiies}v.__v.é;:£,.7~"iésaireferreé ta as the Act, fer Sheri) and

% % –a i}s;€.2. gznéésaéectien 354, i.?.C.

'§'i*:e matter is iifiiéé far admissicn. er: hearing the

'V V ""'§e :é §9raeé cmsnsei far the petitisnér, 2 am fiatisfied it requires

;r*eca;:siéeratiar;. Hence, it is admétied am::'- with the Céfifiéfif

ask

4

4. er: the iaasis 5:? the repert, ifivefifififiiiéfi WEE taken 12;:

@226 Charge sheet flied. The accused pieadefi net aui%ty~”ar:é

they were mat to triai wherein the praéécuiien exéVa.;j%§:*;7e.:j9’af

witnesses arm’ 21 dacumersts and came materiai é’&:j’aci;*.V. T%§a H

iearneé judge, coasiéerina the éviéé;=1éé,”f:s;_2r;.é it £%.vfi’6fi

cf pirecf and acquitteé the aicuséfi agjé§insf”v_–f=:ég”fii:¥1

csmaiainant is 1?’: revisiars.

5. Leameti tczmseé fcsifne_.:re’aiii§<::n'é:+_ subfiiiés that the

evidenee of WV: wa$ fuiiy'é'1o_;*ra2'r;@,§*'a%:eé:«'i:§.y».£fiat (sf PW2 and
the 'r:ssti§éi'y"*s?$Afi?;vn"%¢=;< étfier w'§is%ééses was cf rm avaii.

'firzeir avi::"e_;$é:e fe:3;fTa*:iiishTa*s§'T'tif§ia.% they haé induiged in no?

srziy su%ra§*{fiQ.VMM §*z1é'd_e§ify7'«:%~§' the ccrfipiaireant, but aise

':QmmiL§%én§iAV' atrecify'~i;:gAvreferrir:e is her fiéfiié as 'Bhsvi

¥–§1.i1'%i5 £:'=;V_S23:fif'2 Ei&E*–?ai':CeS were it': aubti: 321$ was; hearfi by

sevérfii'"::e%§§%i:;_: ?'Pie Submits, W2 snake :2? what transaireé

-.. _ ‘§%iif2§C¥’! ‘éaa. ;’f2;£i.4;4 Slifiiiififféfi by the versiofi cf PW2 and

‘__£»f%:f&%_ef:§;-ae, acauittai cf the accused was unjustified.

5
E2. In erder in ascertain whether there és reaiiy’ any
faééure ef exerciw ‘cf jufifiéiittifift by the iearrseci judge, I

have re-examined the rerzerds mafia avaiiabia.

F’. It is seen fram tfie éviéen-ca cf PW: that acci.¥:.se”:’:_A’VVz§§. §;

tare her fiiéfifié and abuseé her as

Etéiéffiififi is her, bath accused 2105.1 zénd wvére

thsueh ghe WW1} éeic:-has to Vahfivi 4éka;f%i:munit§§;’.%_ §if1e4′ ‘w’:f§é”= ‘V

unéesirabiy shcwirxg authcrity. ét!$_é’r}:.V;11ai9é§,VVVthe

Varsian cf Pwz is éiffere’r’zt;:”‘~~-._ Si1«é””S}éY:-“?%«._?§%at«.the fiéréfi “$955

by we :vé€E.V§éeV*.%i5»v_, t¥’iVi£fr9:de’ arm? adfis that

p%’2:2te:~.¢ra$i{s uéf tfie snatches’ by we accused

and ééSif€;’¥é§¥ “3:§:ViS .r£.%ffiE:::i£”‘%e accebt the cafitentécn cf the

%éa§§eé..Eaz:-rsse-izthat t’?:’é’s*é is €3f?Si$iEfi§’;Y in their evizzierace.

Q’ir”;___ti*’:¢_é’i%*§é:i}:a’?3§’:,’fihere is a marked centraéictién.

L .5. éttract Sectiér; 3(1}(x} and (xi) cf the Act,

:’ae::es5’5aiss?y that there must sufficient pmcf estabééshireg

4.t%”éé ‘1A:::’a§:>:%;fi§e;:ts. The wards Sfiékéfi are ac: écrubt materiai.

V’ fit the same time it must mt be in variatian 3&5: it “wiii

-.__§E2feat the aragecaztien vergien. Kéénina this in mind, when

gvk

if:

we examine the evidence cf PW: araé PWZ, thare.T’é’::.,Ta

izeticeabie éifferersce $21 ‘ffiééi’ verfiicm. Therefere, it.Ai:>};’~:§fi:’:*:?e’ejs “« V.

diffiéuit is assess as is whe arrxéng them is f.F.’Vi._.§i”§;:f:l3§’. A_”if ‘

atiezzxt what the vicfim states 3.’?

sfferzca wéthin the mifictfwief sf S{a<:tim§ 3(Ai')(::’%f:5′:£§a:srébifgauizwé’:’VeV”S,f:aiti1ed {rem them and

éestmyééi_. = ‘:’\£%11e fi’ftfgé.T,’§i*2.§i’;:~§réz3t2s were deveiaped ifiifi

§@S§’§i’¥”€’. pi¥:iv’::,;.:*e$ i$4′>%jé?;:1″‘..’%<di3cieseé. Here aeairz the

.–v..r;ant§£s£i§ctiLc;n i'§':"é"v'V¥.c'iV__'f.3_{'_:«¢:e cefiainiy 69% mt estabiish the

°.;as§é~a§a:'-§ir;s?; téféévatcusefi beyanfi reasenabie deubt.

§. 7…__1"::;::~~i &?a¢f;*r§eé Eéfifiifififi judge has fiéfifiifiéféfi aii these

""~.__é':,-:<§eTcts"aw haid that it éoes mt inssire ccfifiéence it.»

A T:éV£::e;:{'.-'it as true verfiicfi ta éfiiébiifih we charge beysnd

V% -.irfg,a;e%a2'xa':':»§a éczztzt, fiszch ccncéusian is based an the materiai

~ {::r: recesrfi referréé ta afiéve 3§3i¥'¥$f which arm etfier materiai

352/

2?

is sseirzteé wt. :15 this revisicrz ES zsnéer Se£:tifi¥’a__3§?,

Cr.?,C., rat: fither greuné is mafia en: te interfere.

16. it must aise be herrze ii’; mind that in a _:ésé’ ‘a–?:i}2:é.%:fs’.t_ ~

acqnifiai, there must be cieaf ii§e§_ai:.ty_ sh§%§fi” “‘

interfere, because the artcuseé e:i§.r::y:§_”3:wea’$:=es:é3r:4a’::iiA:::§*s.;_j

cme zméer the generai iaw t§1a t_”é.;f: acéufied ta -. ”

be imecent tiii grcveéguiity by the
acazsétiai f3fe’fié§”‘.- V K ‘ 2

11. T52 iiaeiitigsfi faiésahfi :3:sm3;;–m%:y éssz-missed.