High Court Karnataka High Court

State By Medigeri Police vs Lakshminarayana Reddy @ … on 21 November, 2008

Karnataka High Court
State By Medigeri Police vs Lakshminarayana Reddy @ … on 21 November, 2008
Author: H N Das
«mama-wmr'wMM\nwr'\ uantwnaaz Mwwmfis Wt w'mwmawma.Mmm $'"'H'%}%'éW wmwvwma

IN Tm 1-IIGE-I own cars' KARRATAKA,    %
mm}; 1313 Tim; 212: my OF     & '

Barron   %   %
um Harwsns. MI%JUS'IiC9E«..:'E;If.H§§G45ie£§)}_¥Ai§ EiAS

 

..-.--Huang

smrs BY' Mm:'c§R:%PG:,:cg%.   

{BY SRIH  HCGP)

       RE:DDY@

 "  man?
 % '*%T%3mmmA»REDm,
4 %AGELip¥EARs.

    minaamaa,

 X Twxormma mam,

L ~  L was: so mags.

  Rnmmnm,

3.1 G LAKSPBi!AR'£& REDDY,
AGED 65 YEARS.

xx/V

(7%

\'M/



'*"°'~'"W*"'~* WW wW"M=WW"'~H-WNWW mfiawwi wmawmw mIl"Iru-'1flfiWP-kiwamfl f&"'§|N.3I'"i UWJUKI Ur fiflfiflfliflflfl NIUW LUUK!

4 RAGHUNATPIA EDDY,
Sm RAMA REDDY,
AGED 25 mags.

(AZ.-L Am mo moxamrmnm.  ; 
 EHUR TALIJIQ.  b' A'

{BY sm 3 S ,    
FOE M 'T' swam»: A$S§)GIA2¥"'é'¢S}:*-- 

mg CRIMINAL APPEAL w5.37a(11 & [:3]
CR.P.C. BY  E638 f;%m_"'~s2?a;'m«1=RAYmG mart
THIS H€I3h'f'BIgE:_ MAY BE. VPLEKSED T0 GRANT
LEAVE 'rm  Tim JUDGMENT
mtrm :9.a:2;:mQ3 PAss%E1;)'  TI-E PRI...J1|a!FC.,
MADHUGERI, :::;é:;.1~Ic;t.~.;a%;  - AcQun*mm TI-IE
RESPDR_firE_1ET{;é'g(2£'¢USE«x}'-V... x mm THE GFFENCES
PIJHISHAz'3Lfi UNUER3Er_G'H¥.3N 498-A. 504 & 506 IPC.

 on £01' hmrirg this day, the

  "(.'f::'11x'§..iie£'uixIem;¢i me 

QEQQMM

 x  a sum Appeal against the juamm of
A   aam 19.02.2003 in C.C.Ho.323f 1999 passed
  "':z;v-- P:}.JMFC., at IHIadh1:g3n..' '

'\'a'x_/"~



«I1 uwnvuvnlu wwwnu urn mwwnevmamnm It'll\:i'l"! wsavwrm WW mmuwmwwmm ¥"'§§*'§a2W"§ Ewwwi W?" Wfiflfiwkéflflfl  

2. E1: is the mm: 51'   " 
25.01.199

fi,themarnag’ eofPW-13

PW-1, ca-um physical mmsiul and
fibrcacl ha: 120 ‘wing Two years
am the house. and
came bank my 1nat’ber smad
at that stagm accused want to the
house oi; ‘?’nF- 1,’ of the house, assaulted
rm, threatumed to 1:511 hm’

Against these illegal act:

viiliew 7′ a eamlaim: was hdged with the

and the name came m be rvaybiaered
cr.na. 5:1999 by the poiice. Afiaer

% ‘ mm” ‘ palioefi1edc11n1geaheetin
1999 for the ofibnoea pufishable under
& 4 at Bowry Pmhibitian Am; and undm

$ac.4£§8(A},504&5O5I1’C.Beé’o1-etheTdaICaurt,tha
prcaacutsim mined 10 witnesses as PW-1 to PW:-10

«rwv

Kmrlusuung nun; uurawqrcur-mum-xuwuwe uizm\-:¢.»~wu- ‘m»’«u”wwwV«m ‘0MWtA<mwMIIlaw.auu

that: {allowing ficzur poim for £13 57: %

Whethar the prosecution has that 21-.-.3
Rs.25.00{'3.{- in cash ml gold of
an mm in eomscm-asanar of

they have mke;14.d¢wry;_ofRts¢15.@§3'9f*' 13:: cash
am 12 tholaaiaf fgalzi

the & 4 of

. . ' . 'I

accused aubjeciaad"«–PW~1 for cruelty as
defied "of IPC and thereby

ornm7.-:-:::z1m from her perm
doubt?

has proved that the
_.ha5_s’& abused PW-1 in what

. a’ca’a:i 1:: 5:31:11 her an! than-.-by
“:3emmit?4m:i the ofienea under $50.50! of IPC
* rétamnable doubt?

;g¢-éwmad have held outthreatm the: He ofPW-
159 as to punhhablez undcr 3:32.506 of[PC
” « V heytznd rean%b1n doubt?

<:7LW'"

_ _…. ….._- -.—–u wwnvynn wnvl: nun-Irmwvtrunruumri !t!l\éi’&’$£ wwwna %MlE”‘ mmmzwmsmmm §””‘&§W$”? %WJW?Ki Q-iwvgw fi.§'”‘(E”Wfi”§fi’¥”sR

an aprprecza’ tinn of the entzim emde’
the pmammfm has failed …..m..:. {he

charge kzveled ayimt: the
doubt. Ccsnnemzently the
Trial Court acquit} gel… than Appeal.

dated 20.51.1999. In

is stated that bcfore marriage, the
dawry ofRs.25,,(100[~ and 2:: tholas
. gofi. the father cf PW-I agmed in pay a sum of
_ and an gives 12 tbolas afgold at the time of
V gmg” gs agfithebalanoewfllbe fivanafcar n3ar11agae’ .
in furthat mu.-:1 that PW-2 had given ml; of

I¥a..3.5,{I!}G,’- and gold of 12 timing in accused 110.1. In

supper: at this aonbanfion, tha pmsacution %meed

gt»./k

my-aw

TEWWLI ‘TE 31«WJ4″‘%VV..i’?ttG”‘&¥&£”‘flst£\\9I$£f”‘£ nlii

ma. to 133.4,, the may members and
goldsmfih wim prepared that V

form sf a chain of three
jumk; Aamimaty, ga.mm% w~–1,
the we sf ammaa no.1} given by
pw-‘2, was to his atmu-am,

the Trial’ ‘ the proaec:ut1ou’ n
has mm flme gold
items same to them

% . caah paymem. uf m.15,ooo;- in

% .# that W “W was gm an
% % the time at’ ma;-rm. PW-3, the mnther
X that the cash was paid tan mam no.1
A % marriage at the am aftalb cf the marriage PW-
k the mm: a:f?’31’~1 a% that at the timeaidhara

tmmshwmghmm accused $39.1. ‘I’h.a’friaI

Court nstiwfi this insmnsistenxar in the evidence at’ the

Qt»/p

abused fm filthy lgmge, thraamxaed tn 4_

asmulnad hcr causing bhadmg;’ mm ‘. ” n

mm and not whhpmad an,-:1} A
abusive lamtzaga and
who aepom ‘an; by filthy
magma. The Trial ow;-c that the
hheding myrrohorated

by any to be notiend that
inr.:1dsent’ rm A ;3m.1999 and the pnlJoe’
mmpiaint k2o.o3..1999. Though delay is

” .330 tlmvarazbn of the p:romcu1:’x:m,

importance in the fiacm and

mm gm 5; 1-1:’: case. Ahaolumly, mm in no

— the delay hm mm the police eomphint.
‘4 n afthaeuidenoeaf PW-1 to !’W-‘?,

” Trial com had righzly oormluded that the

zsmzm£m1ea’ tn pmeandemhzssh the mam’ ‘

that had taken place cm 18.81.1999. The avidmce

available cnramrd n:>1;on1yinaonaistm.ar1d the aanmia

O<*/\–/x