High Court Karnataka High Court

State By Amruthur Police vs Chandrashekhara @ Chandru on 22 November, 2010

Karnataka High Court
State By Amruthur Police vs Chandrashekhara @ Chandru on 22 November, 2010
Author: K.Sreedhar Rao K.N.Keshavanarayana
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 22% DAY OF NOVEMBER, 2010  

PRESENT:

THE HON"BLE MR JUSTICE K. SREEDHAR RAG I  *' '

AND

THE HONBLE MR. JUSTICE  " _
CRIMINAL APPEAL No. v2264"o_F'~2Ij05 (AI - . ~. " 

BETWEEN:
State by Amruthur Police, ..   ~...._.Ap'pei}a.nt.~'§

[By Sri. G.Bhavani Singh, MMAd;IItIo:§fiI SfPi>f}f  _

AND:

1. Chan¢Iiash;:I;hg§{%;a cé;'TCfIIancI_R;:T,V%V
S / 0 "Kri$sI*InaSe"§ty','I  .. ' -
Aged  years,' "  " " 

2. La1{ShI11iIi'eV_:é.In1'I1a,."- V .
Wjjo Late Kri"S'h_n_§;1Shetty,

.   "ygars.

    at
" 1A'II'1I'UJE1'Il"1:I"',A}{uI'1igEl1 Taluk.

._ Girija,}_
 .. W/o'"f.D.RamaChandra,
 _Aged 32 years,
 Residing at No. 101,
 4111 Main Road, 711* Cross,
" Devanathachar Street,
Chamarajpet,
Bangalore. ...ReSpondentS

[By Sri. A.H.Bhag”wan, Advocate]

documentary evidence and also read the judgment under

appeal.

6. In the facts and circumstances of

points that arise for our eonsideratio_n..a1f_e,

{1} VVhether the learned SesSgiofl_Sr~
justified in acquitting’th_e accL,1sed pers.on_sg

of the charges levelled them’?:’and

(2) Whether the suffers
from any gpervergsjty or’illegality’:.t:alling for

interferenC’€;?r:vl”Jy this; * ,

7. V secution, PW. 3«~Thyagaraj u

elder brother>olf’ .deceased».iifiihashikala on being informed

the deceased, came to Adi

VCh’u.nch.anagirivllospital in Bellur Cross and on seeing the

deadA’ooldyloi’.v’Vh_isa:’ sister, he lodged complaint as per Ex.P.3

‘~___based on which case was registered and investigation was

In the complaint lodged at the earliest point of

as per EX.P.8, PW.3 alleged that prior to the marriage

Vll”~._4during the negotiations, the accused demanded dowry of

Rs} lakh in cash and gold ornaments for which they

about the reason for her consuming poison. Therefore,
the learned Sessions Judge was of the opinion
evidence of these witnesses who are closely re1_at._e.d’: .
deceased with regard to the a_l1eg_ed S”
acceptance of dowry prior to andw.gat,’_”‘
marriage and subsequent demandof
the fact of deceased having beeVn…u§1’1g»if;jected.ltocruelty and
harassment by the and it is
unsafe to place” ,:feIi.anc-em of these
witnesses. Sessions Judge
recorded has failed to prove
the guilt In the light of these

findings ,.recgordued._:loythe”-learned Sessions Judge, we have

I-carefully.sci’*ut’inized the oral evidence of these witnesses

and-. we fiiirifinio error committed by the learned Sessions

liillllfiudge in di__sbe,li~eving the testimony of these witnesses and

” aequitting the accused persons.

it As noticed by the learned Sessions Judge, the

it of ?Ws.3 to 6, 9 and 12 who are close relatives of

deceased is not consistent and cogent. Their

1″‘:

{_=; /

I0

evidences are full of omissions and improvements.

Admittedly, during investigation, the statements of

to 6, 9, 11 and 12 appears to have been recorded”‘o1a.’iy.:Cin~V:1 _

9.8.1999 though they were very much availableto 94 “~

Investigating Officer from 24.7:

recording their statement it
prosecution. T he evidence on clearly” that
when Tahsildar-PW.17 ‘-over the dead
body of the dece_as:ed_,_ were very

much present.’ “~none*«,_’ them made any

statement” alleged demand and

acceptance” of ppdowrydjy’aarrdi””‘.s=:L1bjecting the deceased to

cruelty ; harassment tailor not bringing the balance

At the earliest opportunity

avaiylabled, “theVse.”jwi”tnesses did not make any disclosure in

this regard.’ ~.l§Io doubt, PW.3, brother of the deceased in

‘ftompllaint had disclosed these facts. However, his

._evidence is not corroborated on material particulars by the

“-other vidtnesses. T he strongest circumstance to disbelieve

the evidence of these witnesses with regard to the demand

and acceptance of dowry as also subjecting the deceased

fie/c”

11

to cruelty and harassment while she Was staying in the

matrimonial home, is the silence on the part offtihe

deceased when she was brought to the hospital. V”

of PW. I4-Dr.Sreenivasa Reddy clearly establishe?s…tha:t

deceased was brought to the :.E””‘I’C7all;h’-..:

Amruthur at about 11.45 a,m.._ on”

history of having consumed register
extract of Primary Health is marked as

Ex.P.7. According to thevpc-on_ten’ts_ patient was

conscious and ‘She responding to verbal commands.

PW.l4 in this fact. According
to him, the _cieceas_edjfrfihashikala was brought to the

hospital with the having consumed rat poison at

He has further stated that the

deceasedpli fjconiplaining pain in abdomen and

Weakness, V-._s’he”lwas conscious and responding to verbal

it is his further say that since the relatives of

patient Wanted to take her to major hospital she was

discharged. In the Cross~eXamination, it was elicited from

that patient herself gave the history and that the

patient did not state as to Whether her husband had

L

14

are of the opinion that the learned Sessions Judge hasnot

committed any error in acquitting the accused pers’ori’s_

the charges levelled against them. The *

utterly failed to established that the-rdeath of. ll

was a dowry death within Sectiori«V_3i{.l_¥l–;B

evidence indicated that the accused ‘any,l\§\ta$?3ua’betted ll

commission of suicide by’ the e~..Regard’*beling had
to the facts and as also the
evidence on rec;orcl«A,gthe lby the learned
Sessions J realsoidable. There are no
reasons thlelltludgment of acquittal
either as Therefore, we find no

ground gtov _interfere”.’l’wit’h’lithe reasoned judgment of

by thellearned Sessions Judge.

.lA-¢coriii«nlgll;y,.~:the appeal is dismissed.

355%
Eadge

Séfei
judge

RS/*