High Court Karnataka High Court

State By Kyathasandra Police vs Nanjaiah on 11 March, 2008

Karnataka High Court
State By Kyathasandra Police vs Nanjaiah on 11 March, 2008
Author: V.Jagannathan
I-Iv

BEFORE

THE I-1o1rELE MR. JUS'1"lI3E  Q  

 . E   "_:  A A   * Z

uupnuo--u

 s;OH'EHmTAGIR&Lfl fi , 591125,
 1:2,uu.*z*:sc.-nr.En.!EE:+..s 'fi......A.P.....-'1.?.-,

if--1

  E

32 
*  "Awe N"  +9YRs.

'Fl 1 3'!' '|""l"'|'l"'I'l"|l'fl'L'I'l'_ 'l'II'.l I'-III 'DAT TVA

.'l.".J (isle luful-IU'II'lII'\J'IlIllIuI'KI I Ilvlllllg

 

 Stiff) HANJAIAH, 39 YRS, OCC: COOLI,
" _ "R3 .'-'.''1'' %%-4.1'!-.I§J.'~'u":1'.'.'-'. P.'-'.L'.'A,

 l?ESR31W3'I)Ei§TS

(BY SI-IRI ll SRIHIVAB, ADVJ

nus CRL.A is FILED ms. 37ama4s1 CR.P.C.
puma T0 GRANT LEAVE To FILE All APPEAL
gamma: mg JUDQEMEKI 1;rr.2.E. mmmp E':



IIVIIE 111- n 'I 1-I-n-I-nun n. nnunri «Inn:-I.nI-u in
1115? run. MM. [U11-Ullj ID Uflfl'\..r.,,,: IUIW-BUN; l.I.'l

 ' #1 node: an Unndu-an:-i unlhnuunnnan 'I311 Q1' 
; ulululllhnl

in CH I-Iljlnl Fiji 51''? III: XW
oonuiabanflar with regaxti tc crueilar  which the
accused persons trunhad the complainant Pndmnnrll

fi/

'J



.n_II._-.__- 1..- .n.._1_'I I\___..4 1.- I_.____. 4.1....

mwufifiiffififififiiiéfififim mmuourtw nuvutnmcn
the visw that testimony of the mamarial witxxau-usnjio not
indicate an to who amulua the 

of tha accuaueci puslong:  
complainant. Heme,  the
unreaa-onablp and  been ignorant

'.53-' 'cfra    }'5Er§'_'§'n,  p1"fia..-11$n u...-- '''........s--''-

       inreweotofthe
   accused. Hence, than an

   fly: 1.13.191. Cam; am; 11.;  mg

.  fun ncutinun  In  fif ihi

 -  H  ion. than learned Government Plendenr took

6. On tho nthnr hand, hauled Counsel
sh:-1 llsrinixm ii): the respondent: argued that tho

 }laI'% cunt IIm  1-'Inn wamnfin



;...._.I 'II 41.....- ._.'I.- 'I_......._ ....-'I_.... ....._l...A 4.1.- _.._..-..._j
IIJIIIHIIIIIOWLIDIHVDIIII 1IlflfllINl-IalWlIK3Il.I%.

pan-souuazwanllclnu ralnfivun
niafié I  
andan auch,r1o 

Gmtammy of the claw ralntivm. 3gaand1y,%%i:.T- '  

----'-rw

wan damand of cash by  fir
othar wtitnanau    to be

ghnn and   right in rujeoflng

F
I
in
ii
1
I
E
II
I}
I}

«.:*:-.=  the.-.  #4 ~
  m tin complainant 'I
   nude in that wan with

   of 11.1.5  t_hm_a in no

........ n..._._.. I..._:L......._........ _ ...__--A__.__.' ___'A._....._..... .....J __

 ._  aupporbod the prosecution can and in
V  tho prosecution has aha not placed on record
V "  evidence by examining another doctor to

  .._+,._.;_«._- g_.__, ........1.;.._._;___g ._....na*...-g1__ ig.ua._;_._:-;_.._. $115.5."

theaaaaufibytheanomj    
chance at such mudianl avidaruaa mgnrding injurial

3/

_

was
Hm _. f..._.hnt eI.r|d........mne 99.9 mt-;'"r.=r.r     



caused to P.W.1, the prrooeoutlon case cannot be
beliwadand another infirmity in the  'H

".93-.:ir.g :9 91'' 5 £.-...--... .1'.n..l-3 ;..-r!~r..=t.;1..n_rII.;..,  

v___! ..

;@A.__r,_l '

rafunoci to ac':  the   

the judgment of aoqumal    

7'. Having  and also taking
into    uxnminad by the:

r__..

 b whether the

*3.  aa €116 '"356 at' this aurt fi1. 

'A  of acquittal 'I mnoanmd, it '1 partzinent

% *  -ix:   Jaw laud down by the Apex Court in this
 than can ou.ni1 Kumur vs. Sum ocl'UP (2005

W.-f"f'-"I.-.3 1%} 9rd he an

'Y_wI W



~'_.1T.'...--.,._- ;;:1. ..'*r  -
1 III1I'nIi5IbI_uJI:jyav.II_a.va';ana

ofthe aooum am: the   
the View which h    %

ahnuld be adopted;  the= 
  that
miscarriage of"     A
     than fun the
 §i'   If: i. % fir"x1fi"u

1  S  u-pl «uh!

 "   fi:r thio gm-gone of aooecmining as

'V  a/ta "%'uyheflié&*""'angr of the aooueocl really
  T.  any-oflenoe or not. {See Bhagmm

%  sum «mm. [(200214 soc as: 2002
  (cm) 735: (2002) 2 szzmmz 567'}.



  '

convincing  haw been utfiustiflably

eliminated in izha prooeu;-it'+iI  A. T %

roman fur 

9. Keeping the above parameter    

v.I;-gee-_-nn__LIrIi_;I.Is@a1ndm::=g

I
-- ----._--__._

mm" ~ wn1IeI*"" ~ ~m~ ~ wInunI1m""' ""T"T'_ by  r:**uw*-1%

wanna' can urethra     
relative or the   relative of

It in    Via'! an unnnunn' tin
  to find out an to what
  brought hum thn gu1lt' at

   T. i.i._iP;W.1 Padmn h u complainant and the ma

...... 

1’1_e!.Ir_|’f..n=;Ll1_-.ttl_;:@!.:igiIa_I_l;;:-;i;t_h_s:-

__._ _… -.._..;.I__

1 {mmimamonammuiiswmmwinhwar s—
” ‘V.._ii;’ec1:nnadisha:~ln1nbnndnnda:ightyan:IprinrtogiIIing
av1dame.hm-marrlagewithaatookplaoearndatflte

time ufmnn-kg, RI.10.€lJ0f~ wan givann dowry along

In-H11 u. 1-I-an n-nail n
wuum In

‘Him!

3
3′

ch: in nlnn 11-Innlpn fhnt fin’ n A m-
I&–lIl rm W OTC TCT :3

-7:

9.,”

10

mo yuan. the-was looluad after well by the aoomod
pemlmzn ma um ma birth In . funnla child. vV.I1t,:.:’fl..t1u¢1
deposed to by but that there was

-.-..-..’-.-…-..-…-e.-‘… *.~.:.- ‘.:.-‘I.:~.g R:-…2,h’..””….,3– .-.3:-.”.. 5.’-.e_-‘-V-_”‘=’–V”=– 13’1″” “”‘”‘

.E?3 ii’? TKIHQKT

hat husband as has wantnci

nfbar cam: advise by ‘an. am
to the house of used to
gnnult hat on than cloth

._…-…-_1… -._.a, -1… 1.”… ‘~.,.1.V…_.-…….”‘1 ‘,n.’.’* 1. ‘I… Inna.
Iy fl.IlF.’u-lllfl :z1u:a–_uu1;-gsafli ‘misfit sup uni

sought to ba oonvnnod
bufim. mm and thau:Em’o,n!’ba1-lfifhaan

An-an . n. um-I £3,131 Q 1’l__g

__ _ __A.. I…

in so as
* % 11.. boon bmught out to dinhalima
‘erv»ifie ‘ of 1=.w.1. She also adxnitn in her crou-

that bafiaro she girls on complaint .. par

. “‘.E.__. ., __1,_,_ 1…… 0| 4- 3.03′-,9 ¢u-\Uno\’|-nvl«I-II- nnnlvnml 1-1:…

V’ .V nails. 3.. um um: ufiu

JII-Illl-IIIII WU I’ll’!

mcuuaa. I-.w.sHn:nnu.u””‘ ” = ‘ iutinnuztwiuuunncitian

complainant happens to be hb oan–in–law’a mm and
thiuwitmu any! thntaflmfln mun-ingewm yam-fornnd.

Q” /
9′

\ II

two or three years later. A3 [husband] aunuliaod h with
inccnnectionwithhi ammmrcbmmjgwa; and
a Patwhayath was also convened and that 15:2,:

agar’ in annnna ‘

-e.-;.r.-.. 11.:-:-4 w W

been sea-iouuly queationeci in V

P..’W.GI..n1uh.rn1pu’ ……– .1.;1.. ..3..

his wife’: eldnr mm m the fact
of A3 damnnding 1 gnir of cow:

i?ii’l’3 A3 assau1?.h~.-g -fine -‘—-‘~ *”-‘~””’
rm uni annnihati hau-

xoomplninant quarelline
mo Ipankl to tho finctof

9.3 5.!-._’¥;:-L:1g.VL1ii.e_’?_;9ffin,.;,i{_::I”9a.:L:1__I.nt «.9 I_:riI.u_a i.n_ 19 _ng:;;I_i1_:

_…._I.Al .__

V go but in”: ififih wnung
% the mmplnsmm hacnuuu at 1=.w.a taking
ham. P.w.11 aopeuappa is me

._ law of the com_p1Imunt’ and than dnpauing

.’|-1—-O 4-In amnuavli-‘Ea-w a’n-all ah’: jam; niunvn at 1″ A ‘Nf||’IA

” av. -.

H-iv” Illir hllfi m

WEI’ TV HIE! III}?

mnrnng’ a, tin” wimuu says that inner’ the ‘u1rI:n’ ” of n

femala child. quarrel otarbedintrw house ofthe accused
nndthaywmaukingfinconxphhnmm bringmnnny

;/

1%

nndalsotnbrhgoownarndalnoeomplainnntoamaand
informed P.W.11 about the accused her.
P.W.l4-Muddaramaiah is the fathar of

pea-formeclj * aiaout nine’

being given slung with

m of

i_.—-_.__.._._ ….._.._…

in mm and kick Padma
emu house and ,

A.’__

‘ *A and the ruuaulad about the Insult by hm-
mea-eamn-wardn. P.W.1-1 arranged an a

._ thbutan i3.fu’ladoomp1nmt’ was lnd§ed_ . Th’:

MA: 0- I-‘II.-. n 1411:’! an ‘FHA §’nnn nffl
Hull» VII Iflulll amlvv Ijlnn

.V wuucai EH3 $””””5 fiuvdu um «fin-as

|’h1flh.’A nf 1119 campilinnut. and treatment being mm’ in

am In the cream-eunminatldn of P.W.l+. the
ahavravirlnnaa concerning nuuult by AB on than

9/
1/’

4-

ai’ the -uriinaunu F.’v’v’I.1, 5, o, :5. –i-fi~§_:”it

becomes clear that all than ‘i

about the tumult by

in commotion with the

the m-.}’ 3%

mm-“+-f’–‘-..-:-.mV.-.:.§;’..-1′! ii-‘.:!.-.*tl’-.5 5-..’:’..’
accused aim 1′ from the
house of No.3 was
also her consent for him

fiat ta fr’ damarai cf flea-15.-

by tn; k% * and it an in that ammactinn

no the oompladnam. In tho

V j_’:’_ it is not stated that than was demand of

‘ 9.;-:.!I.:..u.sJ. ,r;:~_I’:-aau. 9.1.. the I.1.m.:.2 9! mnrrinna_._…

“.’.’f””” ->.r _-r —–u–

‘A ti.-an innrnnd Gomuai for

H out that the complainant has stated in the

E mu:-uaofcrnan-ununinntitmtl-utuha in not aware oft]:

comma of Ex.P1 and the signed at the immune of the

fi% am the 92.91, yr.-t, P.’.’.’.1 . -‘-n :+..:…… in *..e

I’\

W

1-.. 1.1…. 1.- 1.. ………..
1″

oauraae ofhaf

cnntamiuotfthnaomphint.

wldence of the about: W1t.’l&I_¢s~»iI._l’ g _
in! when the annual’ 1:11.13 ”

um: A3 E;

fi %’i’.:h .m..3:1-ii:-a=:3ftv–:’,’* & -……’-5

not washing the court oouid
indinaim’ ma
is quills country to tha

afitfiisifoia ‘i’Ir””}’16i’i 1-‘-‘.’u’u’.1 ii’: %uuu”*-

aapug tho anuult on her by how

A lawn. but however. in no at an the

Q ‘ »-V-e :*.v.:.}¥r-F-r emnifin in !.!I..i.I; 1’41.-.r-4:.-..r:i. ;-..n_d. P=1l.L¢.S .1213 e1es_rhr

AA that it was A3 who usnuiiaad haw i’-*6
” her head to the electric polo. P.W.5 aha
i d:apouuut11ltitwasA3w11oaIInu1uadtha ocnnplninnnt.

1’hea-ufiara,i11nofiuras!L3-hunharxdinoonoeu-md.tha

ffamwu is %%’..=:1t ar…-i …”-at-.’.-.-Jab.-‘-3-a-…… 1-.-ii.-1′: +__.|—-1.’ #

thumsnuitbyothor’ hm: ‘

aamplamnnt’ in gin her cement to

._.._.-_-:_é’-

mm-im

………_4……..£..1 …__A.__ 1._.._ vii. -. .I._].~.._

amount to treating the

-_-1.1;-..=: 4.-9l_i-A Q! t_h.I_n E
with regard tn as
undnr section 4954: of the
reqnons made out hr this

V “‘ “”””*-“”‘-‘ ‘-.”1′.:1′.’. % ar.’.’..=..- c£’T.-!a.’*.q’……..’*’**-‘ in as *’–‘ —

._ ‘. inoth words’ , ‘ ofiti and

V’? Court will have 1:: be Iultlinad for win: of

‘A evidence with regard to their rah, but as far
qt’ in annnarmd for tha ofinlco unden-

r,n……n.a-_.. Anna 1 .1-
333′ I.

u -rvu-n ‘I’.}’n’: u.-I…-“”‘, ii’1″””””””Inr::m’s%i;’1’n’afi ‘ii s”:fi%n’i H’, 1%?

the nfiirulnii muons.

In

(3/

. i

‘ll

13. i-ieara’ fin: iearnua’ i.”.’.ounnai for the purine” on

the qualtinn of Ilontnuirm.

14.11:: 11 ‘ ammnmun’ “I-:aan’a;~

subsumed that As he sen1:e:r=.eeM.1_

wonrdnnnu with uactinn

;t.;11gt:II_;I_1.i;_:a.11LrI_1_a.m.II._’I,-‘

ML _# ____..I 1____._._..1 -..¢. “‘..*…I.’._ “-… -L………….I…..4._
ll’I:’I’1Bl’ hIll.l:I.,. 1311331 CUIAIQHI vxwupuxmuun

uubmm that true 5. huabana and
happened to the wife but

an ~
ICC V

59¢. i£wn1 ofjuufna and p.mcuJu’ ly,

. ., « ]m’nant__ be benefited an the has got a child

. ‘ V z regard In thn above Iubnliuion mania, I
V. ‘ h some-substance in tho submission mad: by

Juan vusuua. llll’ um suuguuunuu sun in 3:35;.»

axnofttxevhvwthatulaandoofjtntioeoanbeoquareiy

muatbypun’Ih.irnA3i.e.,thalnnbnndwith
3/

auction “l”5fi-ll. at tn: 1n..”””

-1 .A.’I….._

iII1pfi§hfifi16titf6f£i.]iG¢’i6I”ioInmv6fi’fJfifi’1iifiI’ii’ifi’u7
puyai’1nnofRn.3D,O0O,’– tothewifannd indqfanltof
paq:.rmentoffine.toundergofi1rthar . .


 

 'tn

pectin' a of 1 murnth. In the mun, 1     T  

nuflgun
Ul. UIUVI I

The state appeal is    of

cunvu:1:|.Ig’ ‘ A3 for ;..m……a….. nacho’ 11

¢_:1’1:_’r1¢.s_E|I_’. ggmm of all the

A2 for the ofierm
lit: by tho u-in Court ha: In

91′ ifin-tl-Iegflhnoa

_ q— uw– —-.-.-

az A 1 Jun. ¢ I jl’Il’I A _. I’ 4.I_ -.

II’

b oanmnoed to u.-ndurgo SI tbr a period
% nnlto pay at fine nfRu.30,0Cl)I- and in

ofpaymem affine to undango further 31 131′ a

A 1- II.”

fir’-u -‘sf aw “&…….

81noetho.&–3isnai&to1neon’haii.hnoha1i
furtlwithuurrandarbfirathetrinlcourtmundacrgn

9/

Lf
\)

wntonoo imposed upon ‘mm’ on above and tho

Caurtohnllalnntnknnooauuarystopl

onouro that tho aoouood No.3

ufi him an above.