High Court Karnataka High Court

State Of Karnataka vs Manjunatha @ Manju on 28 September, 2010

Karnataka High Court
State Of Karnataka vs Manjunatha @ Manju on 28 September, 2010
Author: K.Sreedhar Rao B.V.Pinto
-3-

EN T'§'{E PHGH CGUQ'? G?" K§&R§'§fi'??§.KPs AT EAWC§AL{)R.:€{T
Batfié: 23% day of Sczpiembar 2&3   

Pmsent   '
Ewiazfbig Mr. Jusfice K.SREfi§IZ}%iAR _F'<'£x{:%. :2. b  <
find & ' M '

i-'£<:}33.'b1e Mr.Justic;§ 3.v'.":?;.:s%*:*0

camzrsgi, APFEEEL i9&:{[1 :26. 1 {V€2'£%:;f'.3 ' 
8 BEN; \' V _ _ .. _

Stats 3:' Iiaxmataka  H 

Regby Ja,E,a_1:2a}fii.fP'<:r?;;i<:e;_S¥a'f;ia§§.1;§.:'  '  "
Baixgaiere.        

Aggy S§fi,i?§..£§i;;:§,?:::a;§fg,1;§a:fnez:§iv  _ 3??)
And": V & A %
1. Ma:1§{::3g?{Kti2a;.V'(§: 

S'5;j'~::L_  '
._' ;%'«:..g:f:éE aiaoui 2'?---§,f@;ars.,

    {Bfiaé}.

3, A  
"W/v{:z. $331116-aiah,
fixgeé; abmri 45 gems.
._ F395. 1 and 3 313% R/a N0. 135,
" ;?£r1.:__1r;:3si;a§?az';a 81-szssak.
Yeshwanthgura,
Eanga3;§raI3d:=:: -~ fixdvmrzate}

//1



",2-

(;Tii:':7:11§:1a} Apggtzai is flied zmaieaz" Saciiazi 
€:'31'.P.€fl against. tizzz oréez' of acqxifittal iiaitztd }.3~3'¢§%:€?{§£%

passad ':33; Km: X1} zalfiiiigiffif Civil 3% Sefisirénsé'";i';:__§_§g;a::_? _

Bangalare City, in S.€Z.N0.E34{),/43?.

Thig C3:'1,A Cfiliiiiig 012 for §1r§}:é} 4i:§g A§3{:§b:*c_TVi§9:€; V{T';<33iu:'t;;
this day, upon h€:ari:1.g, B.V.¥§i$1{f§;" .. *ri_e'§iv'*e:"c::<{=..,_ i;'§~;:.;'

f€::1}Qw§:':g: -  _ 
J5Dam§§37
'mgwmagfi@ma@s@gmflw@gme
arder Gf acquittal dated. 1:3»3vj?QG«3 p;éI$§ed by the XE};

mas. City _c:::_§rg1  ,%1;;;agek,%B%a;zga1om City, in

S.C.NQ;V5M4"£3'   reapandents of the
efienaeg.gna¢r;s§;aegg.é93-A,:xy@£a 302 read 34
WC 312-§LASe4tétir:31;1sV.v3,A.%%»  62 5f 'Qma2'r'y Pz*9}1ibi.ti«i:a:1 Act'

    cf the presecagakun fig that the

{fie€i:é_aéé§"_~?§_aé;'afatE1na was married tats A4 Majzjzzrgath

V --V 0:1  Surizig the mamriage, on the yart af

 ' . ~bi:§'dgwgfb0m a éemafié was mafia far éewry ané

'  é';;c <.3'é'r:133;'::g}j«_y-' the parents Qf ééceased gave Qs.25,0€)G/ -

 23} cash, 8 gins of Kapaii ring to the gmom A4 and 45

gmg sf Rvaiakké Chaim 15 gms Gf M'ange:~11}»*a chain, 32

gmg sf $2iI"~$t¥_1fl, hangings ameci maxi, $:.{b3eque:*:$ Ea



-3."

the marriage, when the deceased P€ag:a_:*athna"--..:aras

residing in the heuse 0? her 

respc::f:1der1t~acc'used were abusing fiiiiffii ._ 

iariguage and ugeci ts assaultiifi j. 

wake her up at 2.00 am a»:'1.z§_ foréziegi' 1:9 d;o '%t§:%§_V_}1o_§;1$éM 

bald work, A» I / }r1i;1sb:a;:1.:'1:1 AM}, and Ar? Eaekfi the

hamfis cf 7(iL¢%c9ev:a$e;df"' gacresi fire hen {homada

 "kur;:.d:a}'vv3":;3dj AV-- I3"-::§£§::,§}_,;$.~*».3~<:i keregene avg: her and iii: fire,

 ._é£a:e"--.to~ ;rL:%1§a§§'deceased sustained Etmrnéng ifijurées.

 was shifted ta Raghavendra. Nursing

 "<,., 'Hc«m.e "f'§f:: treatment amfi she East hm" breath an S7?'

   about 3.45 pm, thereby, the proseauiian

 aifages that the accuseci haxra aammftted the

' " afarementimzed Gffermgg.

§



_. 4 VR
3. 'E'.E3& pmsecution, in rarder is pmvg its "case,

has exajnirzafi -it': all 22 ivitnessés, gcat markea:;§_"'w§x.3'."E??--

E in P-26 ané pmfiazced 5433-} to 4, Aftar--E§.:'&3z"§%1'é§ 

presecution aud tha éefence, V-!:?'ie'~«Eea:'ne.ri *ESy3e$s--§.{:;nVé3

Liudge was pkeasefi to   

independagfit carrobaratierl "~:§§"»the '&3x;%_Ic§e.é.-'.mév_  the
witnesses; {km the fijfizag d' é€: éf:J"é.'§:i¢fk..ifS 110$ gcifcsveé as
the éociar has net cariifietig §{{}_§efr&'§_f3ViE"i;';f--V'the fpatiént is

in 3. fit ¢o1f;ei§1"§ti{§:'i'_V  _s5:a£ effi1'eiii anfi that the

evifiengié 5&5'~2%§:{:tm£§$s=3éaia ctzfitraéiciorjs. Cir: 'ihesa
gr::;m1ds"'*£:;}3'ieM 35e:»*=;:%*:2L}Qw';¥}""S_;{:=i;'s::»:.*"*£mr:$ &udg& aequitteé the

respegnzisfiisj;  appeai is fiiad $35? the S€:.a.t.em

  fifiarasaiah is the campiainant artzfi

f?¢7J?T_}iT'%::f«A07Vf 5f1_:_v21~:~__ §§.:fe'{:7ea.sed'. Pie: has Stated fizat at tha time

.19?"  asf his fiaughwr Nagarathzza 1%: gave

 "'. §;é.Q§.A,A5§'G/- as éowr}? ta tha accused mid 8i} gins sf

Hts E23 daughtar, A5311: 3% msnths after

 " .mar3*:'age_§ the scrapie was resiéing happiiy.

'E'hereaf1:er, {ha first respondent ciemanéeé fer §~§e:*o

it

//V

-5-

Handa, vehiitia, far Wixich PW«»§ staieé that %:h€re§’–._:Isa_s

rm déscussiarz in this regami amé refuseé ‘1:G_….1i’:E”;eE’§;€33’t.'”ihftfj

aiemané . Thereafter, the: accuseé starfz:§¢§E”~;ans’:§§é;;1i§t£f:gT ‘

his éaughter ané about 3-4 t:”:Aneg fif3é’._fi’i9$<: :

assauéteé hm fizaazghter afid.__.sefit.V_h':zr t¥T:V"§"§,§VE§4_}1C)_:1';1$ €%._ .

The 'adiiageg fifiers aéfised ':'I–Q gQe 'x%§%ahic1e 'ta
first accused hjg: next.-..V§'1az§VI§§§:i Thereafier, he
cama fie kxm§vf_ 'L151_ a.t ".bm":1t in the
hmzse of ta Eag§*1a';re1i1dra
suffering fine :0
bum i1*3;§':;*vjr%*f£"es;. ' &3__'fJ8 '€§':fi€'@E§;fi'E1' SE15 &éee:i.

Thereafter ¢¢mp1a ;in€;' usgags gi"i}e?. 1:0 the pfliiceb E%:x,i~3'«E.

V C:é;;"€::§'ii3._ir:t, HS has been. <m:3s$—e:<:aIt3é:1eé E3}? the

§efié.:;§:é" is suggestefi that hig daughter

— 3u$éé’s:”§1’*:é:éAd 7{::7§;1r”:”: izgjazriea accééentaiiy ax ‘tha time when

V’ ‘. E1i€3r*:2z»; was perfgrrned in fie hmise.

” ?¥§?’~»2 Smt.Jaya1nma, ?’W’-3 Smtfiatihnamma,

Sm$w;%ra.samm_a.,, PWF5 Sm:.Laks?:1’r2a:r”r:ma$ ?’fi§»«

5 Smifihavani 832%; P”*.?¥J-?’ Sm’€-E=?3.amaba;§. and FW~«8

.5-

Rama have fumed hostiie :3 the case Qf-~.___$:.he

pmsecutian. All of them are ne§gh’%30u;f$_’

aacuged persons.

6. PW~9 Ra1T1akrishn23;p;:§éAA’V§’$_3§A”tAh’€_

the seizure cf kerasene s’:;£§L1’i..ff:I.I’1.d ‘thér clothés. ths-2

seem: cf Qffence, as per Ex,

‘? . PWWIQ T is ighé elder
brfither Qf §*i”e7 about the
paymam: of LgA{}’i’;i§éva9§”v %3rnaments in the
accu4s5:[dEH és” thereafter the
accuseci damanfiizzg fer

scocter ;*e§”c:Tei§t §:>f§i;:£’at:z1ati_an regarding éeafta sf

{he a’@¢7e:a.=§¢:c§_.0n accaunt of bum injuries.

Gangaiah 3.3 another elder brethear cf

V -V TPWVJI. alga; stated ragarfiing the paggmarzt af

d7m3:-3:}; 3.130 the demand for scocater and the talks of

ccgmpromise 17:”: connection with the ciemarzfi far

Stfifiikffif’. it “sis suggested to him that a faE:~3& éamplaint

has been flied against the accused

,7-

Q. PW~E’2 Gcswramma is the mother af dé¢:§é§;$:éd

Nagarathna. She has aim) corroborated

of PWs-“1, ‘£6 and H. rega.rc’vi%Zi9iég “t..’ré;é’_

scooter after thé maxfiagzp a:’::.i *..t}xe

metedmzut ‘$9 the the
demanfi’, She has 0f§ cé:ming to
know ef the ‘bu’t**r1 in§;.3i*§:és:’~§:%¥1’;%§3′<:i i#«:»':§§».2%§a":*athna, she
went ts thfe-V her éaughte?

was far three daj«:;~:.,
“3”heres:;i’i¢f’,4’_”§’p:<::ken it: her arzfi t03& her

that accus"e:d"ha$:eA~§;m?u'%e& kerasene and 3&1: fire is

[3r.Fvi.G.Shi.vara:nu has confiucied

§oAs–f;:_Vrz':¢e'r'£:;e7:§::1V;a§ the deceased on 6~n"?«~}_9§'?, H3 has

'v3:.'§§a3: daczeaseé suffered 65% bum injurias an

giersan and that the death is dim to gaié S€':V€I"8

'warn i.nj°:..2:*ias.

‘H. P’¥.7\?–~}4~ Eivenkatesfz is a relative of

ciecaasefi Péagarathna. fie ‘has aigo statéfi ;Qa§;°=1*r1&n’E af

W

/X

-3-

Rs.25,000/~ and gold articies given to the 3.CC’L3.$£%_%Zi’~._at

the time of marriage of deceased. with A:’–“i:..’

further stateci regarding the harms_me:’fi:”g:€%é§n §;:;;%_:3;hLe; ‘

aacuszed persans while decaasétzi £3-Yéé; },§;¥Q”‘3’flg_i’t.”}’V

hcnuse. He has; also stateci’-fIfié2A»rec”e*ipf ;:3§’:”iI2u§*:§4i%fi2§tio:1″‘

regarding éeath of 3I)_§.1I”1’;’ii’Vi”]7’£n.{A:Vt:,”‘V’:’i&S.

12% PW45 of the
deceased. taken part in
the neg<3iiia¥{3;§ic:i¥i:§§VVh»V. an& giving of
gold turned hestiie to tha
case of

P\»Vu~¥'f§_6—…T}1imma§,ah is the Witness m the

on the dead body of the deceased

as paér 3:'-:1.'

x j PW~–}'? ?.R.Jayara1°n is the Scierztifiscz Qfficer

. in_ *F§L, Bangalezsre. H3 has subjected the clothes

-wfinrn by the éeceasefi at the time af burning anci 3339

ihe kerosana can and a match ‘I303: far chémicai

8§{aI”£Iiif§.&'{iQ1′”£ and has Qpineci that M03 1 ané 2 Sare&

-9″

and Petticaat of fieczeased cazatained. k£3Ef£3SfB.’i”EE

reznnanis. He has issuaé the certificata a.s_.’;§;_§:r ‘E3*«~u

13. He has camgoricafijg cimiieé i:1.V__l’1:I::§:e”«

examinaticn that if karcgene jsj; “‘pii¥;’€)nvv..L%’Vth$A’

‘homakunda’ an& set fire, £}1a3aIii.’3.iX?0ui:i”s:;:§I§ €Ivl’§:§ the: *.

szaree and petticcai ” Elfge ” .{:iéV§;:ejas%fd, thus
negativing the thegiggf ..


15. W35: an Assistant
in the  Bangaiare Rafa}
a3:3.CI    Bangaism North
Taluixzfi  Medical Ht33pi'ita.E

and fffi{§)I’ld1,ID(f§*£3£VC§’..i’§?’E€i:§L3.1E°,*V§”& preceedténgs over the fieaé

ae¢e5;.gea as per Ex,P-12 the isrfiquest

A _ ‘V < i V V

};€*–._;" Dr.K.M.Venkatara.ma.na was a

Raghaverzcira Nursing Heme during the

-‘ perimci. He has stated that C3/V«2E3

‘”w. »VD”r.}?amachandraiah has given treatment to the

éeceased Nagarathria on Qiwfi-1.997. He has fuzthex’

…1(}..

statad that whiie in th& hospita}, Nagarajihanawgave

statement t0 the poiice as per Ex.P- 14

ifientifieé his signature as Ex.P~14{a)’ ,

that he was present when the gstatt.-;{I’11e5i1£’:é3f’–.d£;r:e§$§:df

was recorded by the police’ agtad thaf r1e<:~.ea;§cd_w2§s i1:._ »

3. fit condition to give ‘stater:;éff;;£§.–..

17. PW—-2O Emspectmr
of Police in ‘V the Poiice
inspector during ihe
reievaxgt’ an 3&3?-1997 he
has recgésiggéd ta this case fan’ further

inVas;V*:ig3.ti::;41’1 oA’if1V 4—8~1.99§’7 he has visitefl the

.’ V. ‘”s<::ef1'5-; 5-§*:~c"rfie1j:Ce,A 1fi$'féAJpareci the $ke'£c:h as per' Ex.F'~i§,

1*43c:»:'3_;"«:iec'{"'-«3Vt;2.£&e.:'ir1ant3 sf certain witrzessas, serif: the

V _ maiériaifi. ':25 FSL, Bangalczre, taken statement fmm

and after' czafiecting the me&éca}

c:i?t'§C';::'1'i;r1er1t3, flied the Charge: sheet'

'18. Pwwfii is Dr.C}.Ra1nachandraiah wag

vmrking in Raghavendra Nursing Rama as a visi'£i.ng

I'

%

,1},

ccynsuitant since 1989. He has state<:1 that he.__has

treated She deceaased fiagarathna in the h:3§~;3§¥::.5§ELj'~.T:'iv:2

the year E998 the management. ch1a 3:_ige <i

thereafter he is net visiting fhé I"¥_fif'3§1§1'7!_g'1

hag stated that in View :35 _4cha1*1':ge"~ sf a'::'éi:*3.£§g:e:1i¢Sfi€; "'

the case sheet pertaining is not
availabie. He has hagg Vfinfczzrmed
the Court sheet of *:h&
tie ceased x=a§rI*'1%r;

I9: was the Police
§I}spec:’£;’:3;”” Statéan during the

reievajfi §::1e ?i’=§0fi.._QI§’–.£h£2i’:basi.3 of the Cempiaint EXP»

,’ h’§§.”‘:ha§:§ re:a;:erfiVé&””ihe mra in cmama,/9′? Cm 2:>»é-

he has v’isi_t@é Raghagfenzira

% J %€uAr:~’;ing_v’§*l’r:§:Efié am; after cxbtaxfining the Qpir’:i.GI’: of the

#%iii;;*:c:¥,:_:t*,.1.’**;e could rm’: record the $t.3i’i$i’}fT£$i’1f of

Nsagafathna since sha was not in a positian to give

ééaternent. Thereafter, he visited the scene cf

®C$1J:{T*3t’l(3$, seized EV§’C}-5 tha plastic kaemgene can, 2

%

42$

%umt matcifies, 6 Ewing match gtéckg as par §’s££Z3s;’-:_E to

fin He has arreated Aw”! to 3 on *2I~6»~§99′?4,.A..;§;;§:&§§fi§?;$§§V.

the statement Gf injureé in the hospitaih

14 befare ‘rim doctcrer and at thaf :,éh_e*

condz’3:i_0n ‘:16 give $t3_teme2*1£..* Q1″: $’=.?%”299?»”§’r$~ .§jjéce:f.vé:f

the Death Memo
Thereafter, he has to AC? fear
furthar invest§_g_a;iiig§n. — if Vv V

26. it fa these witnesses
fiiae fburzfi that the
prms:ecz;: ‘ii«c>if1″_ in bringing heme the

guiit 0f_ihe%xr:¢’usefd é::2 ci” }:1e:nce acquittgd the accused

0.f ;r;L§’fe’r1.ces’VéE1e7i?éI’§e§ againsé tham. E: is this

v”T.r–:fi:f:.quittaI which is chaiienged by fine

‘ Sta’b<5.__§n .:'~*a§pea§.

.A é’iv—-.:§-Iéarci Mr. H’.S.Cha_n.dramQuIi, learnefl

_””.!S ;”?v,’P;”Aafié Mr,.§?.B.Beshparz€ie Eesxned Ceunsei far

T ..iféspenéentswaccusad and perused the materialg,

(‘

,1}-

22. Learned SPF’ submits that the eviciezj__;::e of

PWS 1, :0, 11, 12, 14 and 19 is materia} to

:33.” the prosecution anfi gut (sf them PWS

19 have spoken regazfling the iiiwfréaffréezzt

ta the deceased and also the déififiiad

the accused at the time the
demand fer scooter further
Stated that P- .14 c§_aa.r§3.>
and squa1″:.e.1§–.:, of offgrmes by
the cgharged, in that the
éying iésitéblishes the satting caf fire

by A43 §i:éé’¢eased by Au} and A53 at the

…. .~’?herefm”e, he submitg that the

estabfished the case of c3mmi§:ti.ng

Yf1£1YF$§fiE”V.Of” }_ci*écea.$ed by the acztmsefi and tharefara

3;1=’§*iiable to be convicted for the Said effemce.

_”i+EVé-f°e_.z;9:’ther submits that the dgcifar wha taras presant

-atftiae time 0′? recm*diz1g the dying deciaratian Ex’?-1.4

has mat QI’}.§§-‘ signeé it but icierfztified tha same befbra

..;4,.

the Caurt. Ha has aiso stajteé {fiat injureé ‘$3933 in a
fit Cfifldfiiififi ta giare statemem’: at the time cf recarding

E>;:.E3-§4′ Ba fu.z*ther submits that since

thumb c::§ the injured 2.19353 bmnt, tha

takan the {EM Qf tha deceiasaci .a.ne1ie’ve the vérsiiééfi’

deceased at the time V0_f”‘~.._raci%1’z?iif1gV”,t?:§”‘Lcif¢’ing ‘

deciaration, Unéerv rthe €§11f’ff”‘C:TLA2:fi’1S ¥’i&7′!.}Z”1{Zt”.~*’,SA,’ E1éE§ further
submits that the fiéff-Z§f’iV{‘.:£§A <::v'1§'v'€::h?5e baing whiie
¢o1;.ducti_:n.g 151:: gfiie }E3fi:.'uw$e.§ the deseased
acc:§de1fi:aE_I§ "iii:-*_:':v.fr~,1_g};.1i: in _' her" sari and therafare

burning i.r?:§:1r£es~–xa?eé"a. E:-aéised to the deceaseé £3 net

prabgfbiisefiV1f::§:._ §ef§nc:e. The defenca has not

pi*fcsx§::,2c§c:i'.3.z1Af;*~-.r1::3.!:eriaE is shew that whglrzirz hnma svag

EQ';5}C;{'E£Cf6C3–.v.V'_:='%'§f§1$tf§ the deceased szmtaizmd bumg

'.aCci§£é:1t:3§}}?. Ever: the answers to the qamstians put

Sectécgn 3&3 Cr:P.€Z statement inéicate that

was 1:0 suggestican fiéat the deceased had

~ ac:::iée::tafij; mzffemfi bum érxjurieg whib ::':§r:d2,a<:t1'n.g

~13»-

hsma in the house. Urfier the circzjmmances, he

submits that the accused. have takea i”‘a3;.ge

xxfhich is fiat probabie’

23. The learned HCCXF? ‘é:a,s« Q ¢sAg2.g;a%%;:k%VA

d@ci.si0n reportecl in A’

gaoviwmpm 82; Others Vé””L’=§’f;ATE k:3%1%*%&%%:«:;w_%rsg,A;9i’%A:_£ _ 7 ‘ Certification by
doctor;-_»Va3;5’tiQ fit. <:LoI1c1i?:§V::;'i' o'f""ciecaa$ed -~ is
esseinti.ajE1§?'"fa1e"–é§f E:33;g.ti}::»:1_=-4- Voiuntargs and
t1f*_1;_thfi;%"' 1'«;:;;s:,tu.:'e~V_"–»3"fA …,<ie,£:1aration can be
;;~és1:$§*3¥.is:fhed f'V<§?}§,e:.::fix:£_se_ Evidence of dcaater
{:~1ea':I*'iyV s}£;i)fza;ST.thT:3gf'–deceaseé was in szsught
staife' of 'm.i::.£:i– ¥:hii'e""giving sizseiemmiic bafam
'§'ahS–i§c:ia;: —-~_ Sv_,:Ch~7&§.:ir2g fieciaraticm hag gcgt

5 'wgight in éx'.%idéz1ce".

23¢ _4C;?_r1 the other hand, Mr.RB.§eshpar:de

learned Sessions Juége has

-‘appr e:Qie’1:;eCi”t}1e evidence in a preper perspective and

£1%1a order cf aczquittal. He further suismits

t}i;;3f: in the F’¥F€. there is 1710 mention regarding fiemarzfi

f§r dswry at afi and thfi aflegatimzs under the DOW3″:’;/

Prahibition Act are net prcvesti- He aise gubméts that

$

.. 15 ..

30 far as the <;¥j;'ing decxiaratian ig Cfififléififiég fhfi
pregecuizimrtz papers éndicatg that the left hand of thfi

éec:eas3& was fuiijs burrs: and the medical {wipers

indicate that the right palm cf the damaged ..'éi;'.§;E§. ?i.i~§t

burnt. Therefom, the presacutimz t%1e02jg);'–

pafice have taken the LTM of C1i&<:€»."3.se<:}'1 oé_§ E:.~?–7% :i;:~:: V

faisa agrzci '§Zh3I'8f{3I'¢P3.; in viau? of ".e:1,::;?f2xa. s'2'€.:,2z~;ta7ori,,»_"1;:}; e7'._

contents Qf Ex.P~ 1.14 &LI'7t"§.:F"MT{1(§3ZV."-:£f;§f"€;"%.'a:?'§={i '1.b':§é:g:fOI"§£§.V'

reaacnabie doubt, if -' t%z ai ft§.9»w*h8re

in E§<:.f'-3; the dczctor that the
pati&r2t §*qL2$ £21: 'to give statement, 1*: is
{mi}; bef0Vf'a_< i:hé desist states that the
patiezjit' wag 'Vin izsnfiiiian ts: give the 3t3:l:eme:1t.

'E;Fr1Vc'§E«'::; s5=:l';§::%9i a<;irc1:1"§é§ta.z1<::es, he submits that E3;:,P~«E4

':33"s}i:*s"ji:«§é»:i"A.Tjgafi§.ih suspicion. The 991111893 further

sz:}:::::t%eCd'.V–V¥:h§'él€V strangeiy in this case thé entire saga

sheeh'i:" béen suppressed b}; the pmsecutimz an& it

n ~s?a§.§_;<:étéVci. 0:53};-* in {fie evidence 9%' E. that tha {:a_§e

are net avaflabie dug ta changa 3?"

r

-1?»

management’ Urfier {ha cércumgiancasg ; tha

candition 0%’ %:E”:& patietzt/cieceased at the

ghfi gave the statament E:/<:.P~'i4 is nGt_pz §§fV§c§.A.T.ii:;§.;_ ..

pmse:::u,tion bejgand reasenaifiie :..ci Gf1_{§:&$:."' , '.i*§f§é:vf@Lf@r§:,'

he submitg that the crder*Gf__acqi1~f_t'£.a3§V

Sessions Judge is in accardgfiae with i5E'3@:V§':%i¢'f:er1<:s-3 can
record and (36233 fiat 'iraii.-.fCr 3.%§.z*§.tf’~§:c::;qLii’¥f:a}7 rm be aonfizmed

by rejecting’ Ii¥_ésh.pande reiieci upon
the Cie?§#£!i:$k’j;%)!#3VA gosjémg saw 797 {SAIEQH
RAFIQ ,?3xnat}1_ é1’§L:.’A”$%é*””«.. : E;?TATE OF M’A}-fA¥€_ASi-iTRA)
svhezf»;3i:1L.}€e$%;&’N_VG5tie Iieads thus»

V ‘s'{.$?X}.Ei.$;i<".ie:1ce Act (1 af 18'?'2) $.32 ~ Sjiimg

T.d<~:_;(i%i:–*s.1V'::1i:i;=:}:1 ~ Reaoréed by Patiice Cfifficer —

Executive Magistrate thaugh

a2z_ai1':-3,i3T§e not summcrngd ~– iierééfécate §°rc:z*:2

" .E*éEgC§.¢a1 Qfficer as ti: fitness arzé

'cehsciausraess of &ec'::1arani net taken ~«– Time

AA af recerdizag of daclaratiazz 9339 mm recordeci

— Beciaratiara carm.$ms§.:1g

” fie matariais on recarcf, befam vsza embark upm”:

a;§3pmc:§_at§.0m Q? the evidence, we wmfld like is reminfi

P

/%

“gg,

decaased as per EX.f3-}4 retarded E3}; the poiice: jE_t?:___th&

‘§.)’E’€S8f,’iC€’: 0f the dactor. By raaéirzg the c€2rs’féi:?:::~: ‘£3.f

Ex.?-‘i4, we are Of the Gpiniotz that ‘i}2e?”‘-$.veV:*rfie*’t:tgé;’T V’

thereirz are naturaiifi,-* na:’ra:Eed: b§.; _:£%;§é”d&§£e.§.$e:iV:”:3;;§1_&7

has been recardéd. ‘E.’he stz:d.:§me:rif_ Q? tha,.:§Ae;=s::Véa’se5:+§ as

per Exxp-« 3% is in acc$r6ar;§::’¢::”;:V’.v:x%e#§fih t%1é f3’r<;§§,j%@c1;tér3t:
case and the facts tim_§ Qhen the
statemané: was ' .re cerda3c'; .. :1': 1,¢:}rc:,1.:2fi$ta:2<:es§
30 far as, we are sf Etha
Qpiwg …. =};Vj:ev§fieA2a7:§ee3'. has carreatéy and
c:m«i*:<.s<:ic_;.$'11's';i}'~% iéicfs in Ex? 14.

What ;f&*m%;1_£fiS"t§ be gem': is the getzuiamermss

"v<°:ff' sAaid'+-§eaef&i'1'*§g as sgaliqen is by the dgctar anfi

fiacter has met c:er°t3'.f'ied ir: Ex.P–«§.«»'I~

thai««..t}:e:_:*;;éi:§éI1% was ii': iii Candiiéorz ta giva statement

H ,pe:*'$§;P»§4 but in {fig evédezzzce beébre thg Cam"?

.' stated ihai firm gzatient. was in 3. fit. ztondfiafeata

it} give the statament, The fact tiftzaf the c%L«3:;?:i::.22'*';rfi.eé befare me” impiias thaji: ha was

‘Q

–«2{}«

presefit at the iime Qf reezasrding ‘fix Statamgm, arlci

that {ha paiéefit was givmg the st.:::t&m&r:.15:;;~%;é-._ €§i:e

paiiae anfi fhfi patient ix-‘$33 ii: 3 e0nd:’$é€3_*;§;7t::.7 S;f§8a§¥;;-T«”

Nathéng figs been eiicited En thebmss–§xg.::iié’:3;%i@_2?’2 6!?

the dmatar that tfw patierzti wasA:7r;<:bié:_V§:1.

giva statement er that ?:.he sia*§&–;m&fit'a%;é;g iztzzfggiiélen by V

the fiecaaseé. F'u:'thé'1'-, _ét fifudence
that the damtgr the flying
deciaratian a fit cmnéiiian
to give §$':o'€:;aVV'ru}e Qf imxa Under
the cir§_un:s€z%§;:fg§:%'2§?é _§§ave €10 hesitaticn :0 held tiiiat

the d§;s%:r1ig.__< <;}';.;&::: '£¢*:3.I';zs2'ff,2'1¢':–?'::§.'L' E;s<:.P-$4 is ganuine, the

.–.A_;a<)r1V_*::5g*3«sz'3;':;_s;§'a:'§f wE*:'§':;h.._.;mi°a aémissime and that they have

b~%efi r§:.;:5?o*:fV€§»s§§d~–.'by the paiict-3 in {Thee pmsarzcze mi' She

écrfcfiér éfzét the dacfiasad was fuiégf azcszigitéezm :«m:i§

~ _ 'a::ai;3abE9_§f gizzmg statement.

V' * ._ Tile déceased sustainad é5'% bum": imuries,

_,?.'%§15»i$ K.E'§.'Qaman§ane§;?appa has stated in his Qfassw

Vexamérzatiafi t%°iaf Eha bum ifljufififi had %3e$r: caimgd

C

//

-2E.»

ta the éeceaatefi a<:c:i&er2.t.aE§}»: E*Eic:3a-3;eve:', the c:3:1f:m";ts

an? E:»;.p~I.Q, the inquest reps??? ci.z*a2=v:} E3}? h_ém_,,_.'%':2:éi;«éé:3t@

that the irzjairias sustainad by the '

fiamicifiai in nature. Therefare;~the–'_4az;s§§:;ér ir*:[':EE§<3

::rQss–eXam£n.*atim"; of PWFES i:"ij';;_£i'e$:

fiéceased are 3.cc:3'den*{aE,V sown
statement in B::”;’z,:Vs;;@*C£’§1.?ég;:?e’ gifigureai kéffififififi ?4;.,m::E set firg ff}

?1e1″.,.«?}’h;3;€ ajpar<':.,'__tb§: ev'i::;¥erwe: mi' @"E:.?":afr' xx.'-'£tne$s@3,

"'._'n_a;:f:»a1§/5,'gtzeifgévrzs vmm are reiatives sf the daceasad,

Vthafc life: Qf 'aha deceased was :10: uzézii

_ i£:;f2 the~~}f1};;rus@ 0;? accusaé ané thare were repeaied

%:.iYemaf*;«.d for giving $:*§ngi:’3g Efmrne the gufit sf ihe a::::L:.s€:c:i far the csffence

!’

-22-

un&$r Sacfiéen 332 {PC arid am:ord§.r:gi§ we ‘r;;é’:*§’b}»F

convict resparncients E and 3 “f(}I’.”° tfha gaid

28. in 3:3 far” as the cbfferzces unefi.-:=,+Ti_:§SeVc§fii’0:1s -,

and 4 0? Dewy}; Prahibiiien AEj:t

WC aria concemefi, we E11313 fziigaft 3Z”1′};$.3:”‘t”2. is

matariai ta hfiié that fixes a»::::’_uuS&_r::i”VV3:;a1%e.’ ;3_f;rzf;§tte& the
saici affences and Qf acqziittai it:

SO far as tha S&?;.ii§v.Qf”frs3jr 1cé§s’*§:=:

£3 éhaw that ‘iihfi déceaseci

was $ub_f:;3,:; E$é ‘Em aria? hara$smera’i: by the

acc2,;.<:§é?'.tz:_: s by fercing ha? ta “bring scaatér.

§”””’15€:’3”.iN:CE, ‘%T’g7i£:i? A %’i§i& that iim acausafi. are Eiaizsie far

¢gI;grm%;e%;%;gm section 4§8»A 21%

.A lit} the resuit, We pasg the §°Q}i0w£ng:~

QRIDEMQQ;

-233″

The appea} is partiy ailezwed. The Qitier Qf

acquittal passed zgznéer Sections 498%.

with Sectimn 34 FPCZ is get aside.§

ccznvicmd fzzrr the said affences.

Having regard ta theT.f”acts’~;az§id cirr.:§:.;;Iifis€’iamI?cé§3. 2:?

the case, we»: haid that ii: is ‘:”‘a.rvé:’: t’«’VC»§;V-jtfiféflwéases to
impose &ea€r3 sente1’1r;§§.. would be
to iirnpose imprisonnjiarnf offence unéer
Sec:t:’m’: which we irnpasse

an i:he:’acQ:,:s&V:§’..V–~.__ “< "

F01?’ fihfi effgfé-:51;i£V::éV”‘a::i*ic.?’ér Sectisn 498v~A raafl with

Seézticjm 34§’§”3{:?VV’3Z:§*ie’3’V’a{1J§i,I;§€fi are Sentenrzad :0 R1 for

é§’ic{;_vfi.::e”;f Rs. 3 ,{}Q§/- for each Qf themfi

._ far offence under Seeation 4§8-r3, if.-Rf:

. W113 §fr3Ve1’§;e”E’i;2 the fife sentence imposed fer the ofiézme

‘«V”‘4″‘V.:z.§ric}e.:f § :<-zctictm 3912 WC. The acsuseci are direeted ta

' –'3ti:rendm* and serve the sentence impeseé or: them' in

ax

//7

":24-

their fai..i:2:’e to an $0, the tziaé C§u:*i: £3 <:§§re;:_;t_.ed to

axecute the santence as hmfeinm~abm*m {}'§'"€Z«§€TE"'8€§." ". "'. '

3., –in:

_

% }’%udC3°

§iP””‘