High Court Karnataka High Court

State Of Karnataka vs Gurunath on 17 March, 2009

Karnataka High Court
State Of Karnataka vs Gurunath on 17 March, 2009
Author: K.L.Manjunath And Das


8§TWE§E%§:

gmrg $3 V

as THE 2m§E£§i~% mum’ 9% %<fi.R?€£."?"§.K,&,
czaczm' earsca m mxaawfixa %

§§J¥"ED "rs~—gzg THE 1?" GAY GP MAg%:§-s-{._::2a§§" " ' M

9§EsE§?*,k

"gag HQ%£"$§..§ :»2s§;.§;;s"§:c3§'%§<Q:@§«§,a':«4é'i3%?é'$m«:: "

mg 4

WE %-%O§'=§"%%_.§ %'fi;§?.'}'3.§£S'§T§iE"§:€';4?x§VV;"?%é_§.G;5s§'?iV§'?~§;5§§é SE38

cfizsfizésgg é.?%a§;a§;J aQ.tL:':.'3;§g§s2

:§.P'PELLA§'§'§"'

igff éaz .;-£41. {'$:%:*§¢§f<-»?:{3?'s§'{§f;§g.:_:§fi?–Ci..'33?}

fiééfi:

E,

$3.5 %.:..:§*-§:*>*;'”s”*–:%~»~:

. .. ….. .. ‘V
f§é§§§ ;”§*’¥§;Rfig?%fi ‘C%*;§i.A§<,fi.,'s:*'ae*";£:§}

–,?%§~EE’%ABG§i°? 25 YEARS

* §;;%{};%;§§-:{e«s% KEELEAGE
‘2″<g,:;:<§..::$s=s§§;d

" H §;a§§"§§wA

"*~.:'%3f§.§fi;Rfi§§A §§~§I?E..f5:§{AW$«§
ASEQ fis§§£.§T 52 '(EARS

§.,s@.%~:E:.eu$ vzamag

"'§'Q.§<£.,§?¥£§3GG£.

§*z*E,%?*~i§§,%?’s§fi.T§-#§

Sf§.9A§fi??a§ C%%E§.A§{§».%’%;’fi§
AQEQ A3313″? 24 YEQRE
R.€§,%éEé.Gi§% ‘af’Ei§,.fi;$§

ow

TQ.§{i£N§AGGL

¢, {;’§~§E€\I?xiA?PA _
§/CLSGMAPPA GURU3I3DA§PANA’v{AR –

AGED ABGUT 50 YEARS .% 2′

R/'{3.NEi,GUD VILLAGE \
T’Q.KUNDGOL. V :$&E’;SPOND$?$T$’=

{av Sfi’.I.f\iEEi.E;NDRA 3. suwfié-$3.3
532; P PRASANNA..§§UMA’P;, t:mv.”-sim R2–7R4″}

“mzs CRLA F1253ya;/$, ~.,3?s::}’dagxss {.33 5mg.
mamse To, ::;a;aN?.LE;:.2:I5e “¥’Q”‘§?EL.Ej_§;;fi;?€ APPEAL AGAINST
3a;{3<;:v2Es»:'2i 1%§A'";%E5; «%¢;;1.é;;2¥_sa%_:. jjmsgea av 'ME I mm.
5.3., fifififiwfizi}E§*E"?7I'? 2333. 493%, 334%, Am
386 r;;:v;.3-4 %a;:~=*V*g—=.Ac;% A?§$__”{§§/SSS. 3,4 Am 5 3? agmcrt

,- Cf’;iT?§’«A?..:}I§’ai§ Q53? ?§R §~–§EAfiE§’§$ “?”%~§E§ §§x”€,

f’£§,f.§;%MQHfi?*§ B7s5:§.,3__..;.§?Ei.?=.fEREQ TEE FGL£.$%f2fI§¥§: –

}é}§G§’*’§E?£’?”

%:§E€r2§:*§a¥ §fi§E§§ is éégecteé agamsi $22 jazégmané

Lg? ;§:;.i§a;§§4:a§ éatefi $4.233: in 3.5. gsémzgzzgsa gagaéé :33;

%’Ev’§é’Efl§$§§. 3@S§§G¥’%§ Eaége 3% fifiagwaé giitérzg ai ééasbié.

@LvW

2. Appeiiaizt is the compiainant and.’..;éép-§L§’2.§e.r;%s

are the accused before the Sessiens

judgment, for convenience, the paffties are reflerreé} ‘t»:§:t§3:e§r’ j A’

statiss befere the Sessécns Courtxf T

3. It is the case of” §?*;§$e£V§.;t%$}’:é’~E’§;§a’ii: Aggased f’sEo.1
mazried one Laxmé Be%0i;e marriage,
at the time ofr_narréag.e. 7aif–t.d aficuged N33,
his pareretg §;é*:;>t€3_e”:”‘; d_;:e°r;;§ a’}§¢ed”i:éowry anfi acceateé
the ‘ of prosecutiaar: that far
rust b r’§::2_g’Es’:g éewry by Laxmé, she was

safijecied tic-.vjpVVh’y’s%€.§3§ éad manta? sruefity. an acceufit sf

A§%%’1’e{. és%§%éa.;f;a5£eVH”§§iys%ca§ am meniai CF%.E€§?§i, iaxmé

:Vc:::;%;f’rs#::é:V’:’§:;é évfiséésiéa an–15.Q2.2BSG by peuréfig kerssizée an

iéarf §§36?§§ i’.~’a5§’:é setting amaze. immefiéatefix after the

x§?fifC§d:é’i’1i: Lax-mi tack traatmergt with a gmzaie ééctfir am

“.,.V%%z.éé9¥eaft&r adméttea ta Km S-%$sp§?;a§ at Hzéfiéé. Qz:

._..i9.G2.29$G; the mother af Laxmi é.a§ ?W-i iafigeé a

cempéaént with iéza juriséicimnaé garfiice am we Same cama

is be re§§siez*é§ Es: Crime §ée,§§;’2€}$G. éi iéie ramségt sf

@«.v~”*+

{a} the aasugefi persms $u%§”§*.jz*;%:~:e-;%§.V””.,_

éeceasefi Laxmi @ §E;'”§_’;?a far meszéfai “‘a5.’rf:§a*§._f

fihysécai harassmeai far the saka G f..{§§Qt_§f%’.{§”‘A«;3}::§’:§fi

iéézss, cammittafi ar: a>??e:2a;;e p§i;’s? ‘;4’~3 8–£3.

(3? E?C? V I

(b) fisat é%cease::;i_”i,§><m'%'-3% ,S%:*§§§~..§ §*;.e;i;j::;;

smaizéa as merate t?wev'VL:*s°:£$;r:€:_a§ éééé '_7;3'i*:g},. aC¢ié§’éd- :pé%;€»§?1S éét’ 977:9: fife
fer ?%er’°$e%f £3 §tT%’%e; “%”é’a’:s:.{%:$$ :e:%’%ivv:V_i:A§°2:é’».,acCus@é at
féeigzsé 65:”; 1§.:iZ’::2V;;T’*;.f3$85′–a;:*:'<:i" §;;;}¢'::,m5e¢ ta iéwe
:§a_;%w&e;'s' §:.:(§%%§CLA ;~%;e'§§;:'_'a<:.g *2-¥a'w.;«;:s,%5 an 2§.2.2ac.~a
am? '§§'§::§"$:.'{':.€§%Y}§'§.§§§§§3§'§§%";; 6;-'5' §&:~:?».':a a:;"s.3$4-S afiw

KA34.z3f i§3{:'§-. 7 ' "

3:}_t?§&:”‘é§§e: ‘a.§::a.;’éeé peyserss abefieé €339

c3r§’§s2§?s§§Q%2 éf §’%.§§€i§é by fieceaseé aaxmé @

ééféga §a%2!’d.:_i§;;*:~: tarfimétéeé 3:’: affeaw ax/’*$.3§6

§4;53?1§ ;§*§§’v§§ .E§C?

“*’?” %;’*£§é;~et%i2r iéze gregecuiiem Ems amveé

‘two:

22%? reasenafie ésabis that the aawseé

.. fiafsoas miss” ta five marsiagé af Laxmé f: Qéréfia
“w%t§~: fivi; éemafiéad §€}%’€E”¥ am reeeivad éswry

af Rs.:§,G$Gf»=- frsm fine aemgéaénaai aierzg
wétés gaié ané Eéauseéwid arééeiég am that iizay
fzzrééser fiémaaéfeé éswry §as§*§2”;§ iéée Efietima §§
Laxmé @ Qéréja areé $3: Efiay faéieé éé ra%a.:m
€329 éewry afiiiaéeg am? §?§$z””§§§%”§ *i%:§:*&§%g

ccmméttaé the affezzceg u;’$s.3, 4 azzé 5 3? mg;
$§W%”‘y’ ?s*a%z§§ii%Grs £52? “‘ ‘

4” “flag Seagiwzs Bufige, an a§;::”e:;i’:é.*E%e4§’a”–‘.5:-ff

$§’%?§%’Q ma? grad fistamefitary §v%:§g.:§.:$ an_–‘%éC’i;%§,. ?ée%Vi§.,%:%2La;%”

fiize §§’$S€C%;.£%§%¥§ hag faéées’ éa §5e%;§¢&A.’fa§z:§._ %é:~s;1t”?c”:§’§%5’%z”*;if:=2;f&

cééafge égvgifié agamfi t?22″.?-‘:_:$;;sefi;’v. C€.}%§$&%:f.§é%’é§’:iv§.;’s€i –i::’2§er. ‘

the Emgasgszeaé _}?a2§g:’r:2_r;t, i%%éV,_$Vé;=,$%::.:}.;s 3{:§’–§é_, aiféauééieé aéé
we aC€%£S§§. é-éeaae, 3:%°;%V%$ja$5{>ea%<§'% :b§%"':i%*:e}p":'}f:ate.

«%:§2§:p§%:d:a*::–:.§€vé§ this afipeaé, a mama is
féiaé {:3 éiéai ascusefi fiéai dieé QEE
$§;§3.2§%i}S_, .."%'%"Vé%3 r:=é._ém§' is a§s$ 3C£é%"?'?$3%'§§€é $3: a éeaih

car?-§;?%§3'i%. "§ %§s§:.V;a;_¢§_§r§a% agaéagi ataasseé ééej. is a-bateé.

'VK*iEE§§§'§'§r§;§7}§§__§$\i&§§§%"'}'%é?%i if: view, we ézeaffi iaarneé

H':§é§¥§{T:é'§éI§ .$'§ V$§§§§ séée ané gerazgefi ihé arziéfe aagraaé

$3..§€?:f"S: . §§:%V "flag? Cfififiéééféé s$%r:i9:§, tése fsiiaaasérig gsézsis wéié

" "a%"'E$,& féé 52:2" €§%"é§§fi%§"&t§€.%?%:*

A " {5} W§z$¥:%':e:; iéza Seggimzg Etgége is régfit is:
?%§§fi§:%§ iisat we §m$&££s':§a:*s has faééaié £§ grew

§§"&§ egtafiéisfi 'aim fi?}&E'§§ mafia? §'4§§°u5i wga'

§f:§'–~–"_,»?"""'%'

wiiéz $5.3 and :4 9? the Bswry
agamsi aacuseé i'ée$.2 ta _ 'V

{b} Whether, the Sesséfias
irmééérzg that 'aha dyézig'«– ffiflfifingéatéan 9:’ the
accusa§?.v ~~ f= V: ‘ x V

fin __ %’*:”§:ei’jT:;;p1;asej,:M;s::¢zs ..,ex;ammé§ PW3 –« :2, 2, 9, 3.3,

3: é;§%é’ “i4{l’,%r; E;{i::§§.:§j%’ @f._”it’?§é§%’ safiiefitéon €333? bfiffiffi
marrivvégég. at i:%§§7t::;§:f%s€e..§§’..;fé*2–a§’:*§age Bad afier iéw marriage,
{fie ac:i,:1$’i:”e$’§:e;Vs*’;:+:aa?*g«;;§é’s:§” fiawgy frcm fiaaeageé Laxmé $55

?x§%e§:§. ?§:*.:’=–§–*%$ ‘me msiézes’ af éaaeamé Laxmé. Piéfg

M

agzé 34 age siege reiaiéveg 3? éeceageé

3.2;

.’%..§:§irr:E*_ .§%g§:.€§:%<:e af ?i!'¢'s – 2, 9; 3%, 13 am} 3% agieecéféas

t?:a%*.'~§?é':*2'§; iwase 22$: Séfifi eétééez' izéze fiemarsé sf éawsy $2"

,§§§;;me:;: 3? éewfy by {ha atcuaaé, fizz we a'*:%:a;* ham, we

'jiavééafifia af thaw w§%r:e$$$s maififasifiy esiafiiégfiag the fait

fizai tézay fiava G%"%§'y" %2ea§"é '§E§'%€ éemaréfi as' éawzy 3%

paymaai §§ éawfy §%§?'§%3§§": $1;-'%;'»1. "§'%:&€e%§§'e, we §'%E§i§%fi€§

3? ?WS M» 2, 9, 16, 11 and 14 an at me ares? be said as
%2aas"-say avésience. ?E"se§":, what remaéfis en recazépés the

aviéefica as? P'sfi;'~3 Wm is the mctéwer of §ec:;Vc%.:a.;'<;»§'_é§"45£'i;«$<":'=rjsAé.

8:': a carafué examénatian $3' the avédencaffifv§f¥%§¥¥1;J'*:§éé'

same $fi飧fi&S that as gee" t?:e:V'ééA}s{%§m in t%:a _"'f:3_;"r3v%%'y%; 3% 7

gfive :3 Sam G? Rs.1@,,§9{};'~ téa¢ié';*§s t?z»$'_%AA5ex;*:e§:'$%e3%"<:fL

perferming the mamage §';r_T"i%%%e ac£:iz_:s?&:¥:.'.=§\éfo'g1'VVMarga fiéé
fasniiy, 31%: is aésa a:'z"a.;_jm%ttéé '"?§é7§.*t \5's:§ recéffi' iséévat aatmsed

N03; am his bratfier gaé: irszafifééfi _.:3;_:*é'* 'gama $3'; §.e., as

:5,§2.2C3€§§"é..%é§§.V_%'%ze '::;a3m:;s wag mrganéaeé afifl arranged by
the fé:*§E§§: 3a%'V.Vt'%%Aé,.'?a–:':§ié:' sed. E? is §£§%"E§"é%§' seen éfiai

p?:§'s5a::.ft3'E%c:r:"»:£3VfVf"aé' wfist waiizéé, séaiézes aséé %.§§Z$fiS§§S 3% me

«i§_%:":% §§s*r§:a?§i§'%age éa agaér: aéméiteé $3! $W«i SS géfi afiécéag

I . vg-§_%.fé§"é' §§"._%'?é%}v< §U§"§§%$i"', wa see that the azsiéeaae af §'sz%i-«3. Ea

géirist ::':$§°;§§§9ratafi by aw; $’i%”:es” E:”s§&§a§%§e§’*s2 aaséinagg.

..”%5§’3fe§e?§a}’e, excegi Em fiE”§§ §§E%8销$€@§ ie$%%m$%*:y sf ?W*-§.§,

‘ ‘~_ %:’%*;;*:r:%’e és :29 étirsar eviéance an receré Efi pmafe and estaééégéz

~ *:§§§ €§”§%F§€ §’e§a?;:§%’sg is Sgfifimfig af {fit 3% 35.3 am 4% cf’

fiswry ?r£:%”:%%%%§srs sfict Yharefsre, me Se$s%$a’;$ Ezsfiga, fifé

wager afififfifléfiiifiié $3′ we €’i?%§%§”§€E as: 2″e€s:”d; figféiiy

gfiaéfiwwww’

ii}

that Sr. Shubha 522:2:-3.? séated that 3% $3 the ézsi_’g<__:i0z:tor

§?"3 téza waré wfiere Laxmé wa$ aflmétieé a3 E2%'§fa'%é3a~:§;i~v,4fa:'

%a,£r'§"§ éfijmries. we aésfities evideme as refé*Qrfé:é::é%;:ié_$*e§;.4_

ihaé we 3:". ?'*'§6i"'§a¥'§ L§§§%§<a5§":§ .:a:%éa»s'f:§':.~':4¥.

2&§2.2$G§. Tfzera is m acc:§3e*;:é§bé'_ é§@§fiaéébég

8;'. Shwha shoaséfi maké»-§'=fa%3é'"s:ata§?§a:2%.. §e~;aé'%e t%°éée

Tamka §XECii'3J§V$ §\%:a,§%§tratem§f€'a–i%fs~g_ i:%: af'$?3.e_é§& me deity
deciei" %a-C?'2a:"ge of i%§'e'%&%;a:a%:§_ §V3';*.*sV&i..§'4:,.§'é§<;V:%éi:%;a3;~*;._._V Easrtfier, ihere is

gee accegiabieA'ee:§p%a%':'é§é:3:§¥§_fiA..%e§0.f.d..:%:éEa wééy the éuiy

§e::i%;:__§' has316%:*afé:*i§§%'a»é'-i:.%3:3-'statass sf ghysicaé amt? mania
€mfiEtési?'i%__$%-5 jtééle %§*:i'~{§a% §"a';fnr'z§2 Laxmé, ¥:: r%;?'ae:*, we see iééai m

E';<;;?§%,;~*.»« §%'aé'séf_%§§::'é'§ fi%:§E£§$?'at§§g'a§f 3:: §%za§é§%2a M ?%!%§–=§.°? mafia

é§%5';:%€s'%es%f§e§*e% giafifig that ifia aaiéeafi 333$ §§'a.f§f'E ifia

bafafe hex $5 E:<:,%§,, W5»? $333 mt

aériéfiveifi -viéaé fieaeasaa? Laxmé wag Sr: fit pézyséfiai aaé

.. :i?§_;ea%3a:%:mrséi%%sna ta maga we S§3i€§'¥'§éfi'§Z, §:i.§§"§?°§€E} we 3%

;_ §é:ai am sersteme Ea dyézsg fiaaiaraiim ?$§&t§¥'E§ is 8€CF.§§§d

— ?§§.2 E5 Egaierpaiafiaé. ?£2s’§?zer, we §esE:t,?Zfi E3 we gegizegt

maéa 53? ééza §i§é”°§S§§£%§$FEa§ geiéce ie am ?a§u§ $§cut§on_~a*s ‘F?§i’%'{i’}*”

«– 3 Post Graduate student Es {ska % za9s__:§if’a§..’d§§’- :§*:”<*,vi::f«._<_;Ae:*:§.'T_§¥A"~;,4* '

the csnditésn sf de£:ea$ed.i3xm§ fiafize d'yv§'§1§.gg::%g§raéi:.7r}V

fiseif. This evidence and the'vL4é:i«:;§z2zzjsta:?1z;':é}s_'afreéfte 3 609%:
with ragard to the Vg:-eyéé'-u§n;%é;na»;sé."af'..1i%ae_»»dy§ng daciaratéan
Ex.P19. é x V

4' is accepted as ganuirae and
asaéié, t§§a;f§ev.._fics 7riéater§ai aiiegation warranting is

§rsf%fii%§aiAteVvAc%é35se§____3v and 4. fiat a whisper is stated by

' ;'éecVea.s'ed:<i;;éxmi against accusaé 3 and 4 in the dying

H ":.iV'§s.is*:%'a:¥.zVat:§'éé'f:j":__ V£§§< ;P19. Further, a vague statement is made

a§iéEs3s?V.:,15.§cL:sec£ 2 who is the mcther' in iaw cf the

fiecgased Laxmé. Even this vagtga statemerst 33 act

AA"§:§r'§;0¥3erated by any ether evééence an racgord. In ma'

V' gércsmstances, there is :19 evidence on recosmd which

sgecifies the nacessary ingrwients fer an effenca unéer

§L,§z'"'af\/'