High Court Karnataka High Court

State Of Karnataka Represented By … vs K Mohan Rao on 17 July, 2008

Karnataka High Court
State Of Karnataka Represented By … vs K Mohan Rao on 17 July, 2008
Author: N.Ananda
IN THE HIGH COURT OF KARNAT/'»§;i1'»?":\Q.:'E    _
CIRCUIT BENCH AT C}m1MJLBA_R£3A':::.V,  '.

DATED: THIS THE 17TH DAY QEEJULY *2oaE3 %'k

BEFORE

THE HOIWBLE MR.J{iS'I;}CE} N..5;}%£AEflI\¥}5A 

CRIMINAL AE1§E;A_;;   2002
BETWEEN:    i    "
   
Represented b:'."---V  ' '    '

West Police  '  
RaiChU'.1"'."'" .  " 31:; V' » .. APPELLANT
(By  Plcadcr)

Am; " % V' 4' 

1-    ..... .' _

. .  _ K.S¥1bBaI'ao
 A Aged about' «#1 yeasts

2.  Rae,

 S/o.K..E1;bbmao,
.,  about 5 1 years
'  R] q.,Sha111:ina.gar Camp,

  K.Subba Rae,

S] o.Cha:1.»~=U~



2. The law is well settled that appellate  A4 

have substantial and compeliing reasons to   "  

judgment of acquittal.

3. The case of pmsecution ie'Véefifol1ewei'   

The complainant 'examieedAes PW-1
was married to   PW-1 -
Smt. Lakshmi is ages:   and a doctor by
profession.   "Rec home a Master's
Degree Within few days of
marriage;  the couple and they fell

apart, _vThe1a*e §:€re:'esev_ei';22lLV Iitigafions between the parties.

 .,   their ifiamage was dissolved by decree of divorce

Vepaésed 1993 on the file of Family Court at

Ragghfir. _' vtéixmii MC No.7 / 1998 was pending, PW~--1 Lakshmi

  W.P.No.31368/1998 before this Court for

  trefisfer of MC No.7[1998 alkeging that she had no

 feith in the Presiding (mom; on 7.12.1993, Buring

 pen.dency of W.P.No.31368/ 1998 the learned Judge of this

N C,LMc.L.



Court held reconciliation proceedings. The 
learned counsel for parties had been taken to the  _
of the learned Judge. The learned Jnclge  innrtjegi "  9 
to live together for a period of one  
reconcile difierencee and  V
However, accused No.1  apprehension  PW-

1 is likely to file a false  an
event he would be in tro}1_3;:>'le,V   Judge told

tum' , in such an efigent    report: the same

to this cr:_ourt.'_A xtlhe. of the learned Judge of this
Court, the.Vl**eaee1;seziA'--to:;=ig"E"i3il--1 to Raichur and stayed in

Room 5 l'Jo.1 316  Slfv  Hotel at Raichur. Thereafter

. V. flasefieed No.1' took  -- PW-I to the house ofhis relative

    at Hospet. The couple stayed in

  for few days, later on they stayed in the

  V house ofvtlie brother of Laecused at Bellaxy.



3. It is the ease of proeecution:- that  

PW~1 with 13* accused, he was subjecting he:i.te_A4_'zz;ere{.:al  _  

physical tortule and he was forcinggher:  11_i;:;V:L 

his second Wife] accused No.1' is   of.iprcseeut;iei;.; 

when PW~1 was hvm' ' g with eiecused; ehe 
several letters to her  'him efvineetal and

physical tortuxe meted out  

4.  igrstead of reporting the

matter   W;-P..Nd.31368/1998 lodged a

complaint  "t-:)'§ alleging that dtming
period. between 2.998.  accused No.1 had
 her.'-.  No.3. had also threatened

her' ecnseegfiecces to her life. Accused Nos. 1 to 9

 had eeejee:eecee1~eegceeuelty and demanded her to bring

 "eeddieeee1"i"'dee{ry.'e  It is also alleged that during the

'i  ofinarriage of accused No.1 with PW-1, accuseci

 *'Vf'e1§o...1A*_.1i}:-e1"'1iixdergone second marriage with accused No.7 -



Smtlfsha who also knew that accused No.1 was  to

complainant and their marriage was subsisting.  s   

5. The jurisdictionai   came?  V '

submitted charge sheet against   9'

aforesaid ofiences. During»   'of_   = L'

examined as many as  wimessesv  Qexcuments
marked as exhibits PI   }   of accused,

exhibits D1 to  produced

by  asflies. 1 and 2.

6. Tee  en:_".5appIeci.ation of evidence, has held

  th$a1~§'...p:g?)seeuti e1iVfaiied to prove the charges flamed

' aecxgsed and acquitted accused 1 to 9 of oflences

H piinis1§abie:%:ued;$r Secfions 342, 506(2), 498~A and 494 me.

 .. , L' 7; : Before adverting to evidence on record, it is

fiemesary to state that charges relating to ofiences

  ....--;;unishab1e under Section 342 and 506(2) [PC were framed

against accused No.1. Charge No.3 for an oficnce

N. 



punishable under Section 498---A SPC was 
accused Nos. 1 to 6' and charge for an offence.  _
under Section 494 was framed againgt acc11_sx:a'.v-  to  

Therefore, it is necessary to determige 1Z}l§i'A.fi)1E1O§§iI§'lg-_I:§GiI}i_VS2'v:. ;  .'

(:1) Whether the pmsecution has  provedj, Y_A:']:§at "  
period between 8.12.1998:"'and 1ag112.T:%99aa*i éécusea A
No.1 had wmngiuzgy  ' .}ej;£ 'PX,§[-1 i}f.'L31§shm1' in

Room No.31O of   Raichur and

 12.ié98 to 13.1.1999 accused
  PW--- in the house of
 "Cw§§vi«£1i:a;ij;aa éat Hospet and thezehy committed

V   offtznce  under Section 342 iPC?

    --  prosecution has provcti that in the

 cQ*;.ifs §; "lzof same tmnsaction accused intfintionally
"1}izT:::ate11ed on the life of PW-12 and thereby

H committed an offence punishable under Section

X 506(2) rpm N.al~»0W*""'



(iii) Whether the prosecution has proved that 
period between 13.12.1998 and 13.1.199g_:"aeei;ee§i .
£0 6 subjected PW-1 to cruelty by    
bring aeiditionai dowry of  
committed an ofience punjsha«¥5i*:f."tindereV 4T§;}i§'.;;£V  e,
WC? . .. ._

(iv) Whether pmmcu§§n that  Nos. 1
to 7 committed    under Section

494     marriage of

 No.77 on 25.1.1995 at
  

(V) 1. -  Trial Judge appreciated evidence

"  I  and arrived at right
" - eeggeigfieesv

  the impuyxed judment calls. for

"interference?

V' ~  I "8, At: the outset it is necessary 13:) state that the

  ijsgcgfificution has reiicd on the evidence of PW-«I to prove

m.&-w~°"*'



ofiences punishable under Sections 342 and 

allfiged against accused No.1.  d 9

PW-I has deposed that she had been 

confined by I--aceused in Room No¢3'1"0"of «_S'LV  V

during the per1od' between s.V12.19i9e ido;1d2e;19A9e.d;d'e:{¢i:._

she had been was Wrongfullyd  by   the d' V

house of brother oi'--_.I-accused'. item "I3.-1l2..--i998 to

13.01.1999

. From the ddeéixiefiee, in particuiar,

the “it is clear that marma’ ge
betsveedfifst -1 was performed on 1.2.1991

and difiereiicee the marriage and the parties

V’ V._’IA’he exchanged legal notices. During

ee aw accused had filed MC No.7/1998 for

an-iage by a decree of divome makm’ g certzam

anegatiees against PW–1. 111 MC No.7/1998, PW–1 had filed

A f_” claim seeking divorce making aliegations against 1″

when the matter was pending before this Court in

V .’V’W.P.No.31368/1998, during reconciliation pmceedings, the

N, ahmowdw

learned Judge of this Court had advised 13′ accused Vta live

A with P”W–1 for a period of one month and

parties to appear before ‘this Court on 19. 1. 199Q;”A3 ”

by the learned Judge of this ‘
1a: accused took F’W~1 to Raichuf’-gui§i%T
Room No.31(} of sw Tomst”H§e_1. wge:,’:’ee;’k1te:ition
on the part of 1″ accused to He
had followed the adviee'”_ of this Court.

Otherwise, W ar_:en_se<;i :wd'u1d."'ndt._I;zaveV've:;ii:i11ed to take P'W~

1 to Hotel, much less to any
other p}aee;' % record would disciose when

P'W–1.–Was 14iVLt;:VgwithA'aceiised No.1 in Room No.31(} of SLV

V. .ffoi;1{$t:,.}§0te§, she«hé1'd'Veontacted her parents over phone for

If PW -1 had been wrongfully confined,

aé Fiber there was no impediment for her to infers}

the sa'n_1e':.to her parents. Therefore, considering background

'e. af i3Ef«TCi€S and circumstances in which accused No. 1 had

t :-gken PW–1 to Ream No.310 of sex: Tomtist Hotel at Raiehur,

evidence of PW-1 that I–ac-cased had Wrrmgfully confined

PW'~1 Em Room 930.310 of SLV Tourist EiotelV.«p§§1V:ij1e§:i»…Vbe

accepted.

9. PW~1 has deposed that she had :i3e<:;–§:'_tsri*(} 13.
she had faithfillly followed !s£p.1V”to* ho i1se of cw
19 — Govindappa at :a1_’d.is_taI1ce I K} Kms
{mm Raichur. _1r PWf.1._Ti_ad confineci by

accusgiii’ §IT6.e1«;5$he« meg foflowed him to the house
of CW;*1.’§ «at The evidence of P’W~1 is seif

contxa6.ictoE’y. ‘i{.iVs’;.inA1isiVs.tent with her conduct. PW~ 1 has

apefi ffOm*’*aecused and F’W~1 them were family

I Govicinappa. She was taken care of by

PW–1 has: not deposed that her

moeemexgte had been restricted by accused No.1. In the

A C_” eifduazastances, evidence of HIV-1 that she had been

Aix§1t31′;A}.gfi1ily confined by accused No.1 cannot be accepted.

, ,~,’fherefore, I answer 13051211 No. 1 in the negative. OAWOMJW
{U .

10. PW=~1 has deposed that accuseé No.1

with dim consequences to her life when she with _« b

him in Room No.31() of SLV ‘}’o2:::;i’iLsA’;Vtb:’}’i’o.vt(?;1._ as

house of CW-10 Govindappa. _

11. ?\V-1 is a doctor b3V(___if):n’:::_t’c:s;»_sio1i.’ not a
helpless Woman. contacting her
parents over phone. If: her life at the

‘Ego. tgére’ ‘-éwas crimina} intimidauon
by ac<§i;:s<53d_ Ru.i;:'.'$iié' fact have failcci to inform the

same to }ie'r.. %1:Ja1*cz;%,s.A'~–._i'i"af:cuscd No.1 had threatened PW-1

conséq 'sages to her life, she wouid not have

' .:.1.{éek1y*v_f§311§):s{é§d–_him from Raichur to Hospet.

kl prosecution has relied upon ccnain letters said

» Atdhgavewbccn written by PW»: to her parents and bmthers

AA(§1i'1:'ii1A;1g the period between 39.12.1993 and 25.12.1993. PW-

"1 has admitted that these letters were posted at once. when

N.

14

PW–1 had Wnitten as many as 4 post cards and

ietters to her parents, it looks rather ridiculous _

thought of posting them at once on 1}}31e daf}~..

post cards marked as exhibits P8 fag

dated 5.12.1993 and iniand iefiers as»*’és;2;§§its’_ic;Pi2 if.

to P1′? bear postal stamp dateéf’ iegobvious,
these letters were to make
it appear that PW«1 parents fitvm
time to time ts} izxtimidation by

1″ acc’f1se_d._’ 1 A’i5t- to notice that even after
letters baxents of PW-1 they did not

–.t1;1e of the 1″ accused to this cotlrt in

_ . ,_¢jAwv,¥*’.”I’€l’o.5»–.”3’13Et3A/ was still pending. They did not

% Thezefore, evidence of PW~1 that accused

‘cut threats to life of PW-1 cannot be accepted.

‘-.113 (gfthis, i answer point No.2 in negative.
AA Even in proof of point No.3 prosecution has relied

e §5–;; t1i¢ evidence ofPW-1 and letters marked as exhibits P8 to

P11 and P12 to P17. The parents of PW~–1 have given

evidence in proof of point No.3.

14. At this juncture, it is relevant to state

days afier their marriage PW~–1 and I~acx;11sr:u(I:’w.f¢1:1::apa1fvt;’ 1

They haé exchangcé. iegal noficefi.

complaint against i«-accused: and “mine ofV.’v}:iéf§V”

alleging offences punishable “Vi11:1é:i3r Sécéibfxév-I and

Section 4 and 5 of Dowr§:~~?xo273i$i:;c5;g Accfiéed’ Nos. 1 to

9 hemiii flied for said ofihnccs in
C.C.iVIo1:49’3!199{“§’1$i§3t1Vfl1{%_:1’fi1a§V,..of 1:1 JMFC oeurt at Raichur.

On 22f.10.:”0()o Q.’c.é9S;¢–i995 ended in acquittal. Thus,

pcI;i6::i-v—–between 10.12.1998 and 30.12.1998

1 was pending trial.

A 15,’ ‘T11f:§eA1fati1cr of PW–1 had aiso filed a complaint in

110.33] 1997 against accused Nos. 1 to 9 and others
ofibnces punishable under Sections 498-9., 109,

__114, 494, 11?’, 506 I’/W. Section 34 {PG These accused had

filed Cr1.Petiton No.2765/1998 before this court and the

N, o11-“°”‘

OL-‘

complaint filed in PCR No.93/1997 registered

No.153/1997 was quashed. by this court ‘V

3.1.2007. When these pIeeeeding’s”‘We17e”
impmbabie that accused No. 1Vwho;bA:i1;f1¢:i.–A.A1Vii}ed
period ef one month as adiéieeflby
W.P.No.31368/1998 wojeld demand Qiddifional
dowxy of rupees eight Tile parties had
deeideé to pufI:_a1’1.__end:” accused No.1

had filed rue’ efissolefion of marriage by a

decree: of (‘iAi€It:§ 1?;36.; H’ aiso filed counter claim for
diSSOiI1AtiQ}:L1″Of decree of divorce on difierent

g1’e13;;d.su. 1g”t1§ese.vcn=;suxfi§a:ances, it looks highly improbable

;1..§{accusec: Nos;”‘i to 6 had demanded PW–1 to bring

of Rs.8.00 lakhs. when the Ielationship

–A fvviirvivfilwf
between. parties had broken and I-accused

hand to live with PW-I for a penbd of one month as per

of the learned Judge of this Ceurt_§ when the

«L,–«

had been (iirected to report back to this com on

19.1.1999, it Looks highly improbable that accused Nos. 1 to

N.

7 had subjected PW-1 to cruelty and had demanded her to

bring additional dowry of Rs.8.00 lakhs. The

testimonies of PW-1 and her parents in p1′(.~{c’)i* of *

dowry demand and crueity meted~»Vto_ Ru

cannot be accepted. Therefore, I :’ans*a$s?er’dVpoi_nt”

negative.

16. In order to hp:»§?;rgc afigsggdd’ marriage of

accused No.1 with has mainiy

Ielied Rao. It is evidence
of maid ‘PW-S, one Nageshwaraxao 2-and

Ramesh Vdéidangavathi to purchase spraying

V’ . mechiues. A. As machines were not available at

went to Devasamudra camp. They stayed

Rangarao. On the next day mornm g they

went *~ the house of one Venkateshwararao situate at

A “id Ché:_1chayya (lamp. They came to know that said

ifenkatesharao had gone to attend a marriage. ‘Therefore,

‘ they went to the house of one Gandhi There they saw the

N.

marriage of accused No.1 with accused No.7

marriage PW-5 and others took meais.

5 months thereafter he had been ‘the ¢’n°n’ f0i1′”‘ ‘V

txeatment of his daughter. At
1 about the second marriagcéuf No.
N03′. PW”-I did not file any against
accused Nos. 1 and oifcnces
punishable unde;-.1_” Scctiu1u4$4 uthcr hanci, PW-
1 lodged a ::té;i’f’ allegeei bigamous marriage.

The :.evic1enee he had informed the bigamous

% A” g1é;”1:iageA we .p4w–1’15ek’s highly improbable. Apart from this,

as Witness in PCR No.93/1997 filed by

t’1§e_uié1the:”‘–%~1. ?W–5 has admitted that he was working

with P’$A{¥3 -» father of PW»-1. In View of highly discrepant and

ineeuhsistent evidence, it is not possible to hold that

V’ fémsecution has proved that on 26.1.1996 accused No. 1 had

N.aA«v~W’°”‘

20

mamied accused No.7 and other accuseci attended4vt};m.<_:'said

n1arrza' ge. Therefore, I answer point No.4 in 3:1eg_.'-a§i.\}e."»V:' -1-

1?. The leaxned Trial Judge on xaf'

evidence has held that prosecutic§'i:r;»AA»VIi:es '

case and acquitted accuseci, _ en

I/V', 1

evidence, I do not find any 'i*eeiSons to' the VV

impugned judgment. {pass t}§e"foiieWing:

The Crizzainal appeaiis

A' . . . . .

Judge