High Court Karnataka High Court

State By Psi Chitradurga Kote Ps vs H Peer Sab S/O Abdul Khadar Sab on 17 September, 2009

Karnataka High Court
State By Psi Chitradurga Kote Ps vs H Peer Sab S/O Abdul Khadar Sab on 17 September, 2009
Author: L.Narayana Swamy
;o' "H 

CRL.A.NO.E E OF 2002

IN THE HIGH COURT OF KARNATAKA, BANGALORE

DATED THIS ON THE 17TH DAY OF SEPTEMBER 2009

BEFORE

THE HON'BLE MR. JUSTICE LNARAYANA  A' 

CRIMINAL APPEAL No.11 OF 299A2Eii.  

BETWEEN

STATE BY P.S.I., _
CHITRADURGA KOTE  A .   A   
 
(BY SR1 A.V.RAMAK__R1sHNAE,. Hm?) " 

H.PEER SAB    "

SON Aorr' AI3i)ULi:'fi{i--¥A>[)AR SAB,

AGED ABOUT. '.70Y_EARS,   ~

RE'I'IRED-- COMMERCIAL TAX OFFICER,
MANDAKKI BHATTI 
HQLALKERE ROAD, 
c.}:{1TRADURG1ATQx:vN.

A B1

wH«'12.[*QF E-I:P?'cT.ER SAB,

A * AGED  65 YEARS,

HOUSEHOLD WORK.
MANDAKK1 BHATTI AREA,

 *' HOLALKERE ROAD.

A '~T_* VVCHITRADURGA T0w1%.



Ex.)

CRL.A.N0.1 I OF 2002

3. KUMSUFIYA

SON OF PEER SAB,

AGED ABOUT 23 YEARS,
MANDAKKI BHATTI AREA,
HOLALKERE ROAD,
CHITRADURGA TOWN.

4. SABJAN SAB

SON OF HPEER SAB,

AGED ABOUT 42 YEARS,
MANDAKKI BHATT1 AREA?
HOLALKERE ROAD, " 
CHITRADURGA TOWN.

5. MAMAJIGNU _  ;   , 
WIFE OF DADAPEER,'  *  A} A  
PINJAR GALLLJAIN :éETE,/_ j'  '
DAVANAGERE;  "  

6. NAJMUNNISSA    Y
WIFE OF'ALLA"~BAKASH--,_   ~
AGED YAEOUT 239} 
CHAMRAJPET;'_ A 
DAVANGERE.' . 

    AAAAA  ...RESPONDENTS

‘(BY PLI-LANUMANTHAPPA, ADVOCATE
EOEEL3 3 R5 3 6)

U/8.378(1) 3; (3) CR.P.C. BY THE spp

“”‘”E?’OR THE STATE’ PRAYING THAT THIS I-ION’BLE COURT MAY

PLEASED’ TO GRANT LEAVE TO FILE AN APPEAL

:.”.AGA{NST THE JUDGMENT DT.15.9.2001 PASSED BY THE
4JMFC.’,”‘~._(II COURT), CHITRADURGA IN cc NO.721/96
AcQUm’1NG THE RESPONDENT/ACCUSED FOR THE
A ___OFFE3NCES U/S.498(A) R/W 341pc, SE03 3 4 OF’ D.P. ACT

3 .13;/w– 34 IPC, 323 R/W 34 IPC AND 504 R/W 34 IPC.

W

4 CRL.A.NO.l 1 OF 2002

additional dowry of Rs.20,000/-. The mother of Asha Begum
was not allowed to meet their daughter. PW–l was abused in
filthy language. Therefore, mother of Asha Begum PW–l

lodged complaint before the police. up

3. The prosecution has examined in all PW–1

got marked EX.Pl to P6. The defence of the accuseclgislv’

total denial. Neither the vxritnessesvvurlere’ any 7

documents were produced on behalf of accus.ed;’ A’

4. Thejflrial’ of materials on record
has passedthe “acquittal. Aggrieved by the same

the present filed the State.

lrieardxthearguments addressed by the learned

Pleader and the learned counsel for

T “the respondent accused. The learned HCGP submitted that

” Trial C.ourt has committed error in passing the impugned

judgrn.en*’t. Though there are sufficient materials placed on

5 CRL.A.N0.l 1 OF 2002

record, the Trial Court has not appreciated them properly.
The learned counsel for the respondent accused has

supported the impugned judgment.

6. The point that arises for my consideration:.~«is§

the Trial Court has committed any illegality..i,nf~pas.sing

impugned judgment calling for interference ‘

finding on the point is in th’e-.___negatiike

reasons.

7. This:v’dise'”a”c:a;’s_e ‘recorded by the Trial Court.
Against the;-J-ijdgment’.V the Appellate Court should

be slow. in reversing “L-he’ll said judgment unless serious

l:o1¥.”ipeii’vpersit$/hellish’pointed out in the judgment “passed

by T

he 4,8; .. the informant and mother of Asha Begum. PW~

.?l”are the son, husband and daughter of informant PW–l.

it Ramiza Bi and PW–6 Sabiha Banu are the eye

T

6 CRL.A.NO.1 1 OF 2002

witnesses, PW–‘7 Syed Shoukath Ali is the Government Khazi
who is said to have performed the marriage of A-4 and-PTWW4.
PW–8 Gurusiddappa is a panch witness to

rnahazar.

9. PW–1 and 3 are the parents_ of Beg1Vivrrri.’..

deposed about the demand of and giving dowry
and the demand made by;…_t};e a-cc1;.sed.v_perusons. “The evidence
of PW—4 corroborates the her PW–5 & 6

who are said to_1:3e t;tie__.r1ei’ghours_ have riot; supported the case

of the prosbecutiiufl. 33:’; hav_eWturned hostiie and their
evidence isof no asVsis_taneeiA”tovthe prosecution. PW–7 who is

said to be the performed the marriage of A-4

PW–a4*-as “per theflwcase of the prosecution, has admitted

thdatimarriage of A-4 and PW–4, he was not the

but hisiather was the Khazi. Therefore, his evidence

34.asVw_”regiards”‘the dowry received by the accused persons is not

and it cannot be believed. Ex.P3 & P4 are said to

T -be”‘the letters written by PW–4 to PW~»3 regarding the i11-

*3

7 CRL.A.NO.i 1 OF 2002

treatment meted out to her. It is admitted by PW–3 in his
evidence that the address on the said letters is writtenby the

hand of PW–3 himself. Besides it is found that of

these two ltters did not give clear picture of

said to have been meted out to on if

that cc No.1167/96 filed by A–p4 Sabjan Sab’..”agai1’1svt*: W/;i1.op

and others was pending betweenfilthe paifitiesf has also
come out in the evidence.”‘~of toi3W–4 there was
difference of opinion between theacciisedfpersonsf and PW-1

to 4. In View I31ate;fial;s”;V.\ itis difficult to believe

the theoryfof out to PW–4 and the

demand ofid as ~ . Q’

10. As regar.ds_the.’ offences punishable u/s 323 & 504

sthougljg’theievidence«O.f..P’WS–1 to 4 speaks of the same, in the

absence. po’f__an’_’y-. in-dependent evidence, their evidence cannot

cube relield upon to come to the conclusion that accused

have coinrnitted offences punishable u / s 323 8: 504 IPC.

T