High Court Karnataka High Court

State Of Karnataka vs Rajesh @ Raju on 19 November, 2008

Karnataka High Court
State Of Karnataka vs Rajesh @ Raju on 19 November, 2008
Author: N.Ananda
: 1 : g 
IN THE HIGH mum of? xARNA'rA1<A..j  ..

CIRCUIT BENCH AT DHARWAD'  "  ' 'f  *' 

DATED THIS THE 1973 DAY.JDF_2§OVEMB.E_i3  4 

Bswoég Q % &
THE HOWBLE MR.;.tgsTi'C1si 5; .
  
BETWEEN:     H N

State ofKarnata_ka,   A
Tmoughoharwaarawné  .  
Police Stafioig. 1212* _ _     "  ...Ap-pcllant

«By  Hem
A1~m:'g_ * "  T' 

1.  H Rajcsh. v 
  Rq§h',, """ 
13-! 6- Ifiinsaw Katagi.
_ _V A.ge;31.ycars,
R5 R3.

" _ $1.} 0 Nmi Kaagi,
Age:45 years,
Occ:Afiaendcr,

 ;3. Smtflinia Kean Ningappa Katngi,

Age:67 yams,
Goo: Housework.

4. Smtfiangawwa @ Savitha,
S/0 Basappa I{at5mani,



Allan: r/o Boosappa Kata,

Agc:36 years,
Ooczl-Iouscwork.

Dharwad. V   

(By srwivck Mehta, Adm,    
Sri.Madan'Mohw1 M.Khanm,u',  '

This PE'!'I'l'iOFi    378(1) and (3)
Cr.P.C. praying to grant _T]ea've; ?t;1 fi le.&n against thc
judgment dt. 18.10.%)QQ  1.. -Addl. Civfi Judge
(Jr.Dn.) and (34151,  in««.C.C.Ne,4*95/1996 aoqnitting
the respond£§nt$:mc1i3ctifi}r  oifcnmt 11] 3 4923-9. IPC mad
u/s 3   "    V .

    this day, the Conn
dcfivmd  &  



 % This afipegiggfimed against the judgment of acquittal

»A  1998 on the file of the I Add}. Civil

 ._    C-JM at Dhamm. Respondents 1 to 4 were

for ofiieznccs p1mxshab’ k under seem as

AA 4948-A” and Sections 3 and 4 of the mwry fiohfiiiion
% ‘._ AciiL Thercibrc, the seam is before this Court. 7

X

we” 5%

:3:

2. In an appeal against judgment of ”

ccurt could reverse the judment~oz31y ‘ _

aPPmC1a’ tion of evkience by ‘Hal’ 3′; Ci

3. I have heard
appearing for the Sfi§VivE:k Mcham,
learned advocate appeanfgg’ I have hem

taken judment.

V is whether them are
substantial and jmtcrferc with the

impuged judmeIi”n,_o f ” ‘-._ ‘ ‘ ‘ .

‘ gtééppmcaa’ tion ofev1d’ cnoe, itis
facts.

T’ nQ_..i~ compiainant viz. Prema. Before

in love; the marriage was not an

V = _ ; the maxnag’ e was 1mm’ tercd in the Ofioc

for ‘V:§3t1?$:}R_c;§st1*ar of Mi at Dhmwad. ‘I’hereafi£r

maniage was performed in a Kalyana Manmp at

mm ad.

PW.l has deposed that her

took place on 18.4.1990.

Ganapafi Temple situated near
mama’ ge was registered
Dhazwad. During her
maifiagc with § ‘ . Before
marriage slgc jvas colony and I.

accused colony.

5, : TV 1 war: i-accused is an inm-
caste to consider evidence of PW. 1
t1m– PW1 to bring money of

% .%’gs§m;mo,%¢ or She should quit me houaejwith mas

of Rs.10,.000[- fmm PW.1 or her pamcnts

‘=».Ain¢ep§;:muonwithhismauiagnwnh P’W.1. Etimnotthc

of PW.1 that after wfi accused were

demancfmg PW.1 to bring dowxy. Such a sétuafion an?

tobchighlyimpmbablcinviewofthcfactthatthemauiaga

bctwsen P’W.1 and i-accused was not an arranged

[\;’ C&;\'”‘9″‘””

: 5 :

Thcyharlfailen inlovcbeforc thcirnxantiagc.
was an intcxwcastc marriage. The hot that the
performed in a temple and reghtexad in
Registrar would mk out K
and parficipation of cklers ‘
Thcmfmt, dmcl for
time ofznarriage can safialy ‘

7. PW.1 and her pazmnts

circumstances it looks
to 4 had dcmanded.P’W.1 to
bring she heft the house of accused

‘ to house of her huaband~accustxi no.1, 1111:

* not allow her to enter the houac. The

P.W.1 ‘m bereft ofdetmfls as 139 when she left and

V”3a:r§vi6ngstayedinthehouaeofeklcrsis£erof1″aoct1sed

when did she return back to the house of accused and

which of the accused prevented her fmm entering house of

accused. 9/’/””fl*°-

: 6 :

PWK1 has deposed after 2% years from thc date of
marriage, I~a::cused was employed in pofice
PW.1 appmachal I-accused and requested
which he did not heed. PW.1
efibrts to sct–r7ght disputes i’
not successful and they:

amicably she fiked a H H’Vi’hus wé
‘ fifivm glaring

find that the ‘f1>%.i{.V1. ‘v
impmbabilitics. Igum ‘ _g V bf ation P\V.1 has

.4 the complaint she had am
cmappiiéatm u11:iér se§§fi£$§’ 125 Cr. 19.0 in Cr.Misc.No.7]1995.

W._hc”:n_ statement made in the application

. V. she hm mmitted that I-accused

nts house by pleading his Blah’ ‘ ifity to

and he was not employed by then. From the

conityfis of application filed under section 125 Cr.P.C in

u _C:f,M1sc.7[1995 1t as clear thatflonc yam’ pnor to the date of C7’~:’W”]xi£i’.s.:{,.
QM.

__ complaint parties were living separately.
PWJ hasadxzaittcad thatshchad smycdin thehoamc: of

parents of I-accused hanlly for a period of one month.

Thereafter she had livw in the house of elder of
accused. in the circumstances, evidence 91′
accused had demanded her to bring
looks itnpmhablc. ” 4%

9. PW. 2 Hamlmavva ~ $1;

has given evidence about er !V-V
accused. PW2 “after I–ae-cused

took his wife to sister of Laocused

was I accused in the house of
his kemeg’ sisvtjaégi-Ei’o::14 .01′ two years. Thereafier, they
were house situate at Chappmband

that whenever her daughter used

A ; ‘t9Vvi§A;vit.heéi°”‘i19use she was tailing that she is being harassed

r he was pmssurising her to bring dowxy. At

tiijs it is relevant to state PW.1 has not deposed that

” r’t_t’_1e I”–eccused. was demanding her to bring dowiy of

‘ 10,000/-. Themfiam, evidence of P’W.2 that Ieaocused was

demanding Pw.1tobringciow1yappearstohcfalac.
,\_pL~.~ – ‘C.

:8:

10. During cmaswexamination PW
that the marriage bctwccn I .
performed; the manna’ ge was no{‘:.pn:ce:u”_’_’T .

eldcrs.

11. Evide11c¢:’: of
PW2. Her evfiencc She has
deposed w;;as.flg_n;e Pw.3 has deposed
that s}:1c:” :>w.1 to give dowry as
d6n%3i1flt=€%(.L?:§§ appears to be highly
the paxwts of PW.1 we:-e poor
and th¢;y’–..g:oultVVViV’ to pay dowry. :=w.:3 has deposed

PW-3 that accused and his parents were

‘ by taking out name of her caste. At fig

. ” –. relevant to state neither PW.1 not PW2 has

accused were ahusmg’ PW. 1 by takmg’ 12mm: of

% ‘ mgr < :é.ste. The nest of the independent ' v'm., 1=ws.4

6 have not supported the case of the pmaeca-hon.'

? Thercfozt, their evidence is of no avail to J
fl' 'W 01'" y-'tan!

[V

: 9 :

12. Evidence of PWJ? relates to invcstigatiog of the

case. Thus to sum up, evidence of P’W.1 and

improbable. Evidence of PWs.1 am 2 that

demanding PW.1 to bring is

VL,

Evidence of PW.1 that ”

:?w.1 is falsified fnom hex’ s::yicIc1i<.:e' 'tbat .


hardly for a period of one     parents of
amused. Evidence  I    P'W.1

by taking out name or learned trial

Judge $1′ cvicicnoe has new that the
P that co _

Oflfilict ‘ seem)’ n 498-A of IPC mafi wflh’

A’ « 3″a’nd 4 pmrafibiutan Am.
.’ of the decree pmsed in M.C.No.73/2005 from

the~eer;tentsofwhi<:hwcfindthatthecasewas1e&ned§o

LékAdalatandboththepa1't1e' 5 had agpreedibrdissoiutan-' not'
fme1IiagebyadccrecofdivcIee.PW.1hadagecdtn1eceived

" a sum of Rs.70,00(}/- as pcecxnt alimony. This concluct

of PW .1 would demonstrate that though maniage between

N x .4 if ' h'\-

JL

:10:

accused and PWJ was a love marriage

WBB§SOOI1 after marfgage and ther_s.m_c_:re » _

them for innocuous masons. Ii; –
are neither substantial not
with the impugned «. . 1

Accordingly the

. 2 . .,

Judge