High Court Karnataka High Court

State Of Karnataka vs P Bhose on 8 February, 2010

Karnataka High Court
State Of Karnataka vs P Bhose on 8 February, 2010
Author: Jawad Rahim
I

IN THE HIGH CQURT QF KARNATAKA
CIRCUIT BENCH AT GULBARGA

mmgs THIS THE 8*" DAY GF FEBREJARY 2016 

BEFGRE

me HQN'8£._E MRJUSTICE mwm RN".§'i5§¥   '

CrE.A,NG'6§5fZQ§;.Z._

BETWEEN

STATE 6? £;}_ 

L ?8HQSé,' ,' u~V*~
S/0»§:>%EJRR'jrL;Sw£§A:?¢2--v 

:2. mi é.g:~?~3  '  §}é':§:*§:::,a
SZG p'5_H'é}SE=. 

393}: MEFAR/@'% gt, a mg:

  _____ _.
 B?i'$]?R"'E€:T": §?€AfI{'§":._Ef"f§.iR  RES?QN§§§'»éT$

'    R 3 aggfiammgg Amy";

:'5{:g';&.«: mm é}jS.3?8{1} mg (3; §a,m: av mg

3'. '*$f?";fE.T§§ ?.?*,~- 99% "mg gszarg §RA":'E§\§§ Tm? THIS §»iC::=m§.E
 _:':{:;;..;:§2"f'--~«mY 5% mgaggg T0 awn? LE£\;'E TQ mag AE2;
 "§:;pI:@E;é;;";a@,ég:rx;3? 'mg iuasgmgsg? §?,:.M;2,2@Q§ in;
 *... S}CA§i§&48f2Q§§ Sis; mg mg :2? fififig SESSE§§'éS
--.;%;,s:i:2;i:~;E; ix"? aézaéwézsfi {F,TaC,*E§}~§a{:€§é§E?W?'E?%§§ YHE

 



RESPON$EN'fS/ACCUSED FOR THE OFFENCES r:>;L;;:§_.";~:J{;4,
305 R,/W 34 0:: IPC. THE APPELLANT/STATE pMYs~.f'rfs§,é¥I a;V£_?;§;3u2: Seamed HQS? far

329 Statif am e%§:ag:;~s.;~;e@  'r«?3£i§e*_'..L$€::gse$x'é;%:':'i'§":"his daughter §;§§::§a£&§ is ask i_Z°§*:§&§m§a:*am is} give mg dfiugézéfir in



marriage is accused tX§c>.2. The proceedérzgg $2' ?anc§5:§ya.th

was recerdai in writing and mamage was 3%3_é'~.

gerfarmefi an 2'?23.2GGS. Hewever, an  

when Kaia had game is fetch waizéir, %'és;3_r:}'§*s_fie?':f':::;*~:».: 1%.».

[father and son] along with v.\:i_fe sf'-féfst acC[;.svS:$w}!,' ébfiséd .

and insulted her. Firgt accused¥'P.::'BE3ose ES' -- tfo {five field
the girf 'ever: if she majrfies s_r;'fe"%:: 9'V?r':V »:'1E;._%§C.s;.$ed,'Véflfiéyw mil net:
be permitted Ea Jive peac::'eV'fe..:'!'§3.>'  'tZ§T£éf'.1€:'AA;*'»"'.§'lf_;':.f'#§_E§:_'.~E't is better ta
die', Aftar kng.x»;;g%gV:._thé§§%'  éné 2 are mt
wééiirgg far  irréuéted hes" in gubfic,
Kaia is  kemsene and get: fire
in her 0{}~;;§§  was digcaxrerefi by CW-«§

and CWw6g "-wr:9V:'§:r§Ae$g3.E,€ai '_:1'::gf*'Erea'cment, were fmm she was shéftefi $0

Vifvéfi.'§*:§s§§t$E;.'j_ 'TE*1e::gh she hafl sufferéd axciuséve bum

 isjsjuréeé', ..s§*:A§ Ems ztaggabfe of giving siateméai, vzhégh wag

 ;::ej5:}4vr§ie:«::§§ by the "?ahsi§dar at Ex Pa 5:": E579 stawmeni, gm

 '--:«"§;§:*"s*;;~:i&§ imw acsasséé E*.§:§§.;: 353$ 2 am mfg 3:' asatzzgefi

 "?:;'V{>¢: Ems hayasgfifi 52$?' meaiaéfis' E5: £"=E3§8ié§§E ta gmgéweé

 

 



marriage between her and second respandertt, Afte r'§_<;_.:;::"'vi.z:3g

her statement, She died and that statement is  é§§": é 

pmsecutmn as dying deciiaration.

4. The Case was registeréqi' §§é_'_'{3:9irri é:. 

arm aftfi %nv@st§gatEo'n <:f1arg£~: §h-;e3;§3t §§%aSV:_f'i3Ve_;j'»::3é;Aé:é..i:'é's'cw~Both
the respondents, They were  iS 'Ii:x'I?:'f_'(§a%%€§j;¥'?-695.,

during which the proséc’§%§’0_n xgszitnesges and
psiaced reiéance en..1v5 G0:<:z;r:'"s:".zs:=.§if:i::§;"agyd '::.:€5;§.::;9;s;:é£eriai objects.
Hawever, evidence not
estabifshéng far offence wider
Sectian "am has acquéittaé them;

Assaifmg this agpeaé,

EL’Es§VVaf§ss£i’€a’§-Egg’ Fwxiwfihféambaram am ?W2$~

‘E<f§a2rV§.:3§£?:a[Ar;':§4:fa=areéated ta K353 ag father am brother.

?W.E E's*é$ ihé mmpfaént vida Ex F35 seekéag 3c'£:§z;3r:

' éggaénsi' Vresganéentgg but what Wiffgi gays £3 0?
§'§'T1:"'Eg:?€:?§'Et§'§§{:fim ficsarfiing is him, an $22883, fig hag fazmé

':':«é's£§7;3fi f'8S§§E"'EfieE"3i ff'? $33 éasuge wéih £3 éaagghiar %<&Ea am

'V ' "E:.e3s£<:'g&§§§m2 fig big grssemag, It 5% aésezz fie saga éaamé" °§';§"E€

é

8. Learmd triaé Eudge has Considered these

asgectg as seen frem the discusgéen from paragragm-..p23

cmwarsg 03′ we Eadgmerzt and has taken mote

gf the Agex Cmzrt, wherein if: fig heid ‘:0 gt’; M

Siiiiih Siméiar utteramce de not a;3fu*;”Lih’:’«tQ “,§’§7S_:f§§g;:€}”L;.§’L’3§’V3 $F”E{:£ ‘

hence; da not fan under Segticm

being beyond the ambit’ cf Se«£:;’t:E{;fi ‘:’1:Ci’3’L._;@f IPC;”‘i§’*’C§G€S net
amount te abatement. §;.rfi§;:§r Section 306

af 1%: Carma}: he%,§::3’$_tai:i§é1b§’ég’V.::
3?, V:f%’}e””§_{eaVrnefi ma: Jiudge ES if:
right §€2§”S2?’§}£LT’–£Z£.Z’;§”\j:’€ §z*i>,;:§- §r’:*–.%;’Eéxr§ §”§”‘~3:~:~t:§:Eed préncépée sf iaw as

afisa @n ‘r’:_h5e4:baéjiéiéf:%;::»2f§4fi§.§:§f;é Eaid dawn by the fiupreme

fiazgrt. I 522%’-s§a1§ivsf§’@-sip;A’§;.?éé~..§mp:;gnefi gudgmént 3::ff§r$ frw”:

._¥”i® a:”;§ ‘Aé:a:mr:r€i;*;§Ey, E: E5 cmférmed, “”§”%:e acquittafi

Safléffge. _r&2.:$;1;:sQ::g»e:i]’e’r%;t$ fig fuiéy gustéféedy. Acagrfiingiy, Qetétéon ég

r€:3l%€ tééE A .

t'”$_.

T3.’