High Court Karnataka High Court

State Of Karnataka Through … vs Shekayya S/O Chourayya on 9 June, 2009

Karnataka High Court
State Of Karnataka Through … vs Shekayya S/O Chourayya on 9 June, 2009
Author: K.Sreedhar Rao Nagaraj


~
:3:~iE1<:A&fY'A..

' ' é 1«s;*~.:',%,;€«:::_>V 'C§wIQ{}RAYYA

  
' '.'j;i~'»_,__I'--{::' R2§MA"r'YA

% A  i g    3} " 'MA}iJ§.AYYA
 /;::: {1Hf;)t,IRAYYA
 ..:m., ARE MAJ('}F%'S

IN THE HIGH C3{)UR’i’ <32}? i§A§2NA'l',AI{A (1'{R{':E.Ji'.F
«:;U1,i3AR<3A % Q A
E_')A'FE1'.) *1'!-{ZS 'I.'I—IE3 92%: DAY {$13 mi;;«;:') <;:€% 4% ''
9RBSE$?, V
THE ¥£{).E'\I'BI,E3 MR.

W_fi;§;;§\I}:3 1′ V V
‘i”HE 1~10N’B1,_z;:– me. :JU:”§’§§€§E..g3E§;5;¥;1V.:}§?S{i;%AE€AJ
c:3}{1§,g.;?:5 cm
L 5!’.:3_:r.<:'_"§V'I.4;2{)'{"i}*~"§. 312257 ;:2e;2{)3
(3:-1.A.N0.56f; !fi{)'{)%% _., H V' V'
BE."*'1'WfEE1N:' Q A A

S"FA'}"E: UE?–§eZARi'i2i"E71§.Kfiv"

‘:’;+£.t5;:3:3§=é£, 1?’A’f%}iTAf§’AI3_§_E?(BLICE
S*i’.A'”E’E€}P€%’*;* = .. API’E’LI,AN’E’

{BY’V$.1Vf’§f-}5;Nfi§§’§%E}é;£§}£$1~~i3ESAI, AIH31, Sm

§.

3

is

. ,,»»,»,A 2 – I h

?\-J

133/ (3 Ei}{A§*fI)AL TALUK ‘ V
{E-GIJESARCEA. . . F€’£*3SP(}I’~Il’3’f’3¥’%”I.’$r3– . ,. ._ ”

(BY MR RAVI B NAIR, ADV.FOR R16)

THIS CRIM.INAL APPEAL IS .E+”»i£.-I£§3IjL> :}’;%qi:31~::2 :3’§%:<i;f:%?I_V<j:-;§3

378(1) AND (3) (3R.P.C. BY THE STAif_'E<.P.I3. §~*i%z..f1″E1;§:~–:Sfi’*}xI»:
PRAYING THAT ‘I’HiS HON’BLI’:: GOUR’1″‘{vjIA’zfi’ BE”i31_,AEASED ‘I'(fT}
GRANT LEAVE ‘F0 Fm}: ;»”s}f~i AiPP}’::gz~;1, .A(}AIE\IS’£’*’ ’13::
JLIDGEZMENT AND ORDER (:2? ]”ACQL§1TI’;s,i;,. }:~:>1f1′>.4.11.20{}3
PASSEI) E3Y’1″‘}-{E PRL. S.J., GLILI3AI?;G~A:’IN,.’S;–C;:I3iC?.1??/2002
ACQUI’3″1’1§\EC} THE R1§}S£’ON.Q-E2~N’fi’~S’–A(3§(3{Eififiifi,” ‘ F'(}i{=3 Tm:
OFFENCEE PUNISHAB£,B..LfNI)1§R §3(E3:«{,**:fIC}1$;V-.:3::s4Vj1:a ()3? IPC.

CTEFZEEVIINAL     V
£5ET'Wl":%f+3N """ 'A V V *
S'i'A'}"E: OF' KARf€A;I';AKA : j1   '.  

‘mR<_:sU<;1~1 lP?ARH'i'AB/xi)"i'_(i)i,i:ZTiE';-.

:;~;:Tmf1N. “~ A * .. A_¥’P}%3i_,Ei,AN’1’

(3?-SM? Axvéifgazxnrm miS’A1″:~2 ADDL. SP?)

‘A9313: ”

1 . ‘ fl
S,/_ (7’:OURA&”;’A_

a _ 24:. -fé::1~i:j>z3′[R:a${YA”

” — V . g [-0 “§:AMAW–A

1 :3; ‘Tk3;z:%;::,%1.%,;*§YYA
;s,ef£:;: {IE-:I'(3{_I}2AYYA

‘,::§§:, 312$: M.AJR

R/’ {I} KP-i.1’~’s1″% {EAL VILLAGE?)

;

3

Ski

..-wwmuuu–uwwmwwsuuullwulrmu

AGE: MAJ {JR

ALLARER/C)K}IANDAL TALLEK ; ‘V
GLILf3A1?€(.}A TALUK AND 3:)1sT. !ai??Pf;?I,-3;Al’_€T$~ ” ‘ ;

(BY SRI.RAVi P3 NAEK, Ali’)VC)(3A’IT'{§’)

AND:

S’1’A’i’E op’ KARNA’1’AKA «
REPRESENTEI} BYITS –

2~::c:;H C{)UR’f’ PUBLIC PR()SP){§LZ’T”()I’~€ ” ‘

mam C{;)UR’i’ OF’ KA’RvNAT.A’E{fi
BANG-AL{3RE.

W ‘ff–…, F3ESP{3NDEN’E’
{BY SM’? ANURADH4 §3§”->3′

THIS *._<:I::1::.«i1:\z'A;:;._;,zu";%P}3:A:, 'IS FILEZED U'?4'Ii)i'~3R ss£«:c.374
C:R.P.(3. BY. *mE:.~– VV;aJ;;v0<;A'm 19013 THE APP;':£LLAN'i'S
AGAINST THE}L.}{IT3GI»{IF}P~E'i'.&i:{FD.4. :1.:2<;)o3 PASSEI} BY '_{'HE<3
1=*£4:_L.s.J.,V.(}U:.«B;2\,1<:<:m. riN'*s.(:. E.V§O.17'9/2(){}2 «– :;:0Nvic:'i'1N NO. 1 TO 3 FGEE’ TI—1E
f’§F’i?EN(3–£33S 1P.UI’é’IS£*I.ABf;I§3 UMBER SE:c:’r1:3Ns 498-A Ami) .305
IP€_3 A}*€!?}_ :.§/:~:,._ 13,4» ANE) 5 G13′ 0.9. AC1″ AND SEi?~é’i’£%31’s¥{3IE\%'(,}
*:’}–mm’j;? I-2.1. FPOR r~212 Y}E+fiA1%1?
zes;.:3<;:::/-«.%(:5<:s'. i~fEIE\I£)f%f_E}j) CENLY) 'i'{'j') BEE PAHLE £3': £§A('i.i3E{

A_""%–Vv;a.., $2.1. i?<L*R 1 Mimm F(j}1F% 'I'HE2 L,*Ni$}miA”£i%L’£é:a U’N{)EF:% ‘1’I~;R£«:£«”: YEARS
.1 ..m:T3..3′::3%—EA? FINE (>1: RS.1()D{)/~ {RUPEEES ONE ‘i’HOUSANI;)

‘*–.<:;3N1;?£f)"BY.–' .E";'A(."iI~I ANI) 13),, TO UNIi}EI~EI(T§O 192.1. I'«'(1-KR 'THREE:
V' -..MCSN'I'1-IS §<'OR THE OF'FENC'.E £3UNiSH.Af3i.{%3 i.}NDI.?§R

*s§1s:r;?_'£?I_{)N 3% IPC: Amt; f£2UR'mE1'2 SENTPZNCZING 'I'i'~iE3i*«./I 'TO

Ué'=£.I)E1%2G{3 R3. :§’«”‘ I1_>.P. ACYE’. A_:_.:.,
_E3ENTEé}N€3ES SI~IA£_,1_, RUN {“Z{js3_\E{3’I..?’I€_I%ZE3N’}’1,Y.

E,

.M.i~~

1’1<m1.i<:§Tdai b11I"{}S. PW 152 at armlmi :2.{}O P511 {3()I'I1(iS t,0_.§§_;'1c3W

that her ciaughter is adrxzitteci to the .h{;:~;pii;3l. PKV 32: 'hi;

the hespitai. On. enqui1"y', the victim states that

persons have d<31_1sed her with ker0s<flj~':6"'a1=';<i {§'Ei1,1S§§&"'tI_"3€§ 'bi1r'i1

i11juries. PW 12 iodgmii an FER 'befcym 3'i;?_1t=5–p70ii<::E:"C:11'~thas.:

day at ?.15 PM. The deceased Sfifi,-étlfllbfié'-KLG ii:1:_iiific:'s cm V

the same day at E3.{')() PM

3. *;~vh¢_u éhargeci for 0*i’feI1ce:s
punishabls 498%), 306 read with
St:c.3€> IPC aim. of 1)? Act read with Sec:.34
W
report discloses that the death is

dam in S-§?f;<};€:§iv §£iS _ &lvx.i1f'%E';'§';iJ.}.'E. of 80% burn in_i11ric:$. PW 12 – the

}1::<;_i;}"1{:1' ivha thé: $:.:L:’, law’ 14 _ the landiorii of 1-xv 1:2, PW 15 —~ the f1:~st.

‘Gf PV€ 1’7, PW £6 »~ the relative of PW 1?, PW 18 – thé:

Si’;’:*;’$4iT.V€’;’f”E’}’Vf PW 1?’, PW 19 is the c<':~bI'ot1'1t::* of WV 17', %"''W ;2() -~

*3:}.1%:x avifé: Off PW "£9 have 311 :'~;upprt<:<:i Urge p-i'OS€C':..1{'iC}II case is

the €i':ff€iCY. tiflai {Ina d{*3C€"33S€{i was s:1bjc:’emt of gxfiyxx-pz1j§?ii’:c:ii’t,. 2)’?

Eholas of goid agmed as CEwry. The pi%:>sc:;(:’;1:ioi’;._r::Ii€::s flj,’i;*;::;:’iT1VT_A

the: _PW§ 12 try
the deceased at the I20spital,””t_1E:e.}fJr}si,i::c)i*té§m Ir£:p0rt to Show
that the déath is I*;.(31T11i«:ir;”i2z1 3.:1C17″ih}:’; £:’uf<§1.1I11S;ta.1f:'§§6 of' C{(3C€E1S(f(}.

inforxning the ci0<;f,9i'–5 tghe iifiysgiyitai éiiaxifyiilg thai derath is
h0I:1ici<'iaI anti" i1bt"a¢:i:id€i::tai;' ' ~ .

5. The i:1*ia.i Eiourt i_i–p<$"1'; C-r;fi3i4{ie1'ati0:'1 of £3123 €Vid{.if1(If3 I133
acqtgitmci Ag'? "fbr ail 'i}1.;f:V0ff<4:3'1€:<:s for whidi he was c:i:'1a1*g;c:d

with I0 /$3.azf§%:"..acqi3it.teci 0f 0.f'fen<::es p11r1isi'1abie under

':*.S€("tti(3I'1" ~'3i"5.é¥B V"i1ti';t.__ <:c§:'ivic%.ed far an <:.~ffe1'1:;:c:: iimlei' Sectiarasg

9398A, f3{}t':3 'f'€::1(i—';vi'L}:: S<=3ci'j02'1 34 EPC arzci Sf:'Cti()I'1S 3,4 axis} 6 mi'

Iii? isa_.M __5″i’11€: <5-vi<iem:r: Qf' PW .1'? ciiscloses that {hit ac.:<::.1s<~:{i

V. <,§_;€§,I':12a;£:{§<:<§ 33 i.1'11a$ of goid am} Rs.2;'”3,()(;’v()/ – as cash as (i€}WI”_V.

Ai £h€: Eimér of 1E1£i,1*I’iagi, £%;’s.25,{3{‘}O/« 311d 2%. t’.E”1«:fla3 etrf goid

<:::"""-5V"""""""A"""'

9

@213 giV€31’l. ‘F1*;€:r:;: was 3 ::;uar:’€:i at, the’: tézziaiz of x_I1a;:’;fiag<:_<f<)j"~..§,E:<:

baiamitéz of the gaid. Thc: peopie who wézrtza at the .

<:011s0k:{i and the H1ar'riage for p<:rf0rI1;.§:d._ PW' -:§'iE76'iI}iSi€(i./,

that he wimid pay the baja3:1c€ of goidA;§0Ii1»€: ¥;i§i1s: f :""E7};1E~;1:

ET-?'Ii~3 iedged by PW 13?. (1063 not 1"'(':*.Tf_€':1i-'._'t.0 th-r~3: <;i.I'_<:i;{3v(i;1§3§2L':e~A,.*v.*.[1V<:vr.f:~3 of
acquittai at the '?;i111<: of I"{1§1I'E*i2igf:_…3f;:(§t'..'i'i€}I1.»pfij;k'i}.1v(3AI}fii_iiOf lhfi

eniire five tholas 0? geld. 'FIi*c:' i,–(j}'.'- £::Gi-iacztezd a1"i;_v <3:'*9;}

evidczrlce '£0 pI'()\=?€: _'.:7i';€j:"'"ir:<:i{ié:11.t'"":::f q:1a1*rnej3;:;y1:£i§3;1?; izf ‘£3 tfiu-32:.s’°<)f goici. £1g1'{i€1'<i. 'i"f1€:

MLC extract;7.;n31"'}<::::<i at":..'~by the ;:r<35§1″1 (iiSC§{}S€*3S

that (31163 f}aS’i2i’iz;h v—- ‘;.t1é:; E;1f§5f§11<3r 0? A2 got the ziacciased
adnlitted Llgfitiajif tbs: I1;5in1'é of Smedetvi. "'I'h<:~: hi3i:0rj+; is givtttaia as
a<::f{:id€::1t€:§._ E}u;t*3:1s'vV.caus<:d""z:rQG26: time of (:0(3ki:'1g. In a gap :3?

10 i'z1_i11ui.cS, €3_1'1~0ti&: ES .__111a«1d«;.P;’? {.0 the fullowiing <:ff%::<:£.:

":~:c;::,§:': A-23,4'.%:::%;}{)2 at 12.20 pm:

V ” ?’§<)7':,::: iFJ1'1i1e Pi} takilig '£;}:1e: ¥1iSt,Q1"y' from} ti/'1<:':
V'paii€r1t (:~1'1. pmbing pa.ti::I1t gives the his%:0z"y of
,.fb€:ii'}g f£.{'}i"i'."{iI'€d and troubitid, They are: the causzt
_ ::sf'h::_If'bm11iI1g. "Homicidal" b1.1}fT£S

Sig;r1ai,ur6:"'

H}

7?. EDW 8 ~w E116: £.)or who has; ;:;;0t::’:<_i fifiefi €Zif:i§§§Ti{?S in

£€:x.P.7 giv'€:$ €VEd{2i'}(":€§ to the ::3'.'§'{~:(,:€, that 021:: 13218t;1a;§,?g;~.ggjé:aiJ:: A' mt:

fxisteijy as accidemai bzmgas. A PC} sitidem…::'::3§1€:fff::1q::§i§1"i::::–;

with the victim am} SE16 givcts that »1'}iSf::;i'1jv ': as "

I1131€d 3.11 the 1″l()’iti extrazttsscyab(}ikTr;VM” PW ,
note is written by PG s;t1,1d€:nt G1}. the
say of PG studmat, he TIHEE3: evifissxxce of
PW 8 does not disclose i,’V..«;;£”1<4L1i1'*ir:::s*» with the

vi<:'€i111 whiie I113}-'f'5i1";§é'L'4.l"}.{;1;)i5" i13.:'L._i+"'§v;':;.9'"?V. 'I'xEi€:""E'G student Wm has

made filfz; €:nq'i[ii1fy.,:§1"£:ii' ii{) Whi3i}1«I§I€ Gr:-2.1 €ie<:£a§'ati01"2 is I::"::ade,
is £10? citE:.fj 'arid .e§§é¥1:iIa.i3;1<:f'ii'-… ,—E)x.P.'7 obviousiy <:01'1tains two

+::0::t3'adi<:'i:.iy 4″‘v*ersiw;V:V;_s Ai::.V,”i>i’1e:* h€:ipir1g ‘£116 €:1(f:(31iS(*3(;i arid mt:

..–‘s>ft.h::1″‘f;§)s:: .}}I’V{}Sf§C”1.’I'{if}}3_,.’ ‘ji’h<: evidaerzcx-2 of PW 8 <:am710$' be

-fL’,£Z1r1Ai’k$§{_Ii t§i”€3(:’;i’.834 A{::_«;i:é:g0riCa} and <3.Ei}:'1<:.hi1f1g to ¢:*:s"£i.ab1is-;3T1 that the'

h1Si(§I'f-JVE'(§.(§i'i::3f"(i€EV(i~.{;1:£-3 acziidézmai buI"1"1$ i3 :3 WYOE 1g €::"1':r_'»; 8}: 31$:

' V ' %.1"is'E;a1":_{:€: of Dé1S{£1V'}£€i. if, it 3:"; ma ii},-' 50, th::: IO $i"3<:':ui<;i Emvéz

r.<:gist:<:£*<::§i ' 1:1 vS€paI'atc: (38.86 a.gai1':s'E. '(he Séiiii _E_'}e1:e;i221fg;<j;£2;:. for

"'::t{;§31g Wriirlg and falstz €I'1f;1'i(iS re<:<}:*(ie{3, to save t,1*'1c=: ac:<:L1s<e<§

' f.E"f'_"1§11 §}_Ti(§5§fi{'fL1[i(}I'I. 'E'E'1<~%: :'1{}i,e: whiclil $a.ys t:1'1a't: t.i'1{:: bum"; i§"ij'LIi"i('3S

E

E.

S

are i’1<}1Hi(:idal is vagtm. The said mytc": {mats E'1(}'i. :1'1€::':£."i'i;i{:1': fi"i.(;"

1131116: 0f t.hc'~: Cll}}")£°iE'.S. it is; c)r1%js,~' said !;I'1af. M16..~wa5V.;f'_L:§1'f{:i,L1'e3<i

ami ¥;I'uIc:-163:1 and iihtzy ares tiie (:a’us t’ §;a_c:’ <:é1:'iS§':§_i::':*eci~.._

as :3. helpfui :1'1atc:1~ia} far ;')r<2s,,<:f.:}.1ti04f:'* '–pr0vr§ V
EiCC11SCd. ' V n 2 A . V

8. PW 32 w11o to ‘£113 effect
ihat a1″‘<}u.nd '2.{3{) infor1nai._io11, she'

visits t1V1€:%…_i_1"C:s;5ii:"-,«+3,_, '7I?.l:9ie__"iifz¢;;Sr.§:*(i nlakes 21 Oral dying

d:-:claratViVi311: i311p1i;€atii’;g “zt3}i”‘—-i:i1€ accumd persons cxf having

Causing t}:1é.__bi1§”I1″i1’I§j11ri#:*,§é§’L’ by ciousimg 1161′ in kf’:I’0Sf:I’1E”: and

….:5€:i;ti;’:;.§_}”v3;<',~§1" ai:)iaV'.Z"c:-.w vi<,:tiI;1 dies at amund 5.00 PM. The

doe=i.$".I1m§"'v:11ake any effort to get; the ibiiilai d}zii'1g

<.ie<';§2§1*ai%i{§:'1'A-§f'§t(igi;:iiieci. 'T'ht:: évifiience of PWS; 12 to Eli} 1"ega1'"di1'1g

'crmzitjgar harafisilzerxt is vague anti precisely does not state
..ifi;'é;7e_é ;§}£itL11'E*i 01' a<:t;$ of ezmlcity. T116}? ssimpb; say is"; 21 Si",€3I'f:f}
_ '*««.t:yp;:2<i 111231111181' that: for I1()¥1-§'}€:1};'1Tlf3I'1f. cf 2% ihzflas of goiéi, 311%:

Vwas .ha1'assec1 mat'! t.r0't1b£6:(i. It <-mzmsea

? _

p-we
NJ

0f iieath of Jaya.€:i'u"r::€ ViI'l§ii{':'E'.iV{iIfv', t'hé';- aC<:11:~;€:<":i C€.3'1,1}:{§-._ héivéi

b<:c:;'1 iH1p1i«::at<::d to harass t,}"x{-3m.

9. The evidence plEiC€id on re-:V(;g1fd is.’é{i’5t:f;::_p€i:1t.’,ami”‘

vaguti. In tliat. viaw of the 1:131:81′,’-1.i”1&j”c}:*de’1*._of_’i:::>f1″§%”i::”:t.i’€3f}i

1’e(:0rde{1 by-‘ the trial Court ag;%§i1″§§t,

under Sections 498A, .306 mad Fifi. ,.e_11′.:§ 13S£:ct.i;’1s
3,4 and 6 of D.C. Act r€a£1″xs;:it.k3, fi?C is bad in law.

Accordilggly, S€t»»E1Si(§*€,*._

iii’). I:”1_thc: 1*6::s£j}[:j’,~AL.i1′:é: fflf-xi by 31¢: Siam: agaizzsfn
acquittal and fa’):-* .cI1}”1ar1_Cé:1i£::.3;i, of S€I1§€’:1′}{‘3(Et a}s-:3 s;i’1«:’:u1<i faik.
€31fi§A. ;'«il3003 filed by the a(:<:usé:~::i against. <:0m2iCt.i.(::1:
Staricfi S :_ii_,31(}w _ ' V
Sd/4

Sd/3
JUDGE

j 'V .V 'E5i"£'i