High Court Karnataka High Court

State Of Karnataka vs Sri.Chunchaiah, on 29 September, 2010

Karnataka High Court
State Of Karnataka vs Sri.Chunchaiah, on 29 September, 2010
Author: K.Sreedhar Rao B.V.Pinto
IN THE HIGH COURT OF KARNATAKA AT  ._'

DATED THIS THE 29TH DAY OF SEPTEMBER.  " .'

PRESENT  

THE HONBLE MR. JUsIIcEe;<.s_RaEDiiAR._ " 

THE HoN'Bt_E MR.  BS7'. 
cRL.'A:.':"N0'§_s1ss  _
BE'I'WEEN:--   'V i   V

State of =  I

By K.M..t.DQ&d_tP:G};3Ace.   "
     _ . Appellant
{By S1*iP.'M. NawazA,' A::d--.a._s'Pp) '

AND:--

S1ti«.§13I:V1ur:chaia}_*;;-,. A

" V'  , 'Syn: Sri. M'anchaiah';" 'V
__ ' Aged abO1it3~4_yeaIS,
" L,' 'R/ 0; Srini'vas.af;.ura.

~.Mandy'a 

 V. .  Respondent
{By Sri AMQN. Umashankar, Advocate as Amicus Curiae)

'*:in:s Cr1.A. is filed U/s.378{1) 8: (3) of Cr.P.C. by the

it .State £3.13. for the State praying that this Horrble Court may
'the "pieased to grant leave to file an appeal against the

judgment and order of acquittal dated 22.07.2004 passed by

 " -"the S.J., Fast Track; C0urt--II, Mandya, in S.C.Ne.84/1997 ----

acquitting the resp0r1dent---accused for the offences
punishable U/s.3(}'7 of EPC. The appeilant/State prays that

the above order may be set aside.



This appeal coming for hearing on this day, PINTO, J.,
delivered the following: 

JUDGMENT

This appeal is filed by the State challenging’thglfirdér

of acquittal dated 22.07.2004 Vvpassed 0

Sessions Judge, Fast Track L fl’;

S.C.No.8~<£/1997 acquitting ,,;~esponderit_uof: "offences" V

U/s.307 of IPC.

2. A charge-s’h\ee.t } heei1.l>l’ifi1ed against the

respondent. 0610,1996 at 1.00 a.m., the
responlderfi, in Kasharkoppal village assaulted

his wife wrtth a blade with such intention or

andl”‘under such circumstances that if such

‘ assa.ult__he;’had–.caused the death of said Lakshrnanima, he

would guilty of murder and therefore, he is held

liahleuforr offence U/s.307 of IPC.

00 After framing the charge the prosecution in

order to prove its case has examined in all 9 witnesses and

00 hfllgot marked Exss.Pl to P8 and produced M.Os.l to 5. The

defence of the accused was one of the total denial.

4. After hearing the prosecution and th..e=de.fence

the learned Sessions Judge was pleased to

prosecution has not been able t_o.t.,prove_–‘the” of t1<1e°

accused beyond reasonable
respondent. The State has fi1ed"–thisappeal, A' V l I it

5. PW1 — La1:_shmamrna’~h_as__vstatedl:thatflvaiccused is
her husband. He about 10 years

prior to the incident inVv~Ami’L1thammla_ The accused

was Iintro’du¥{:edVll::f:’by Nathaiah and Kenchaiah of
Moleko’ppla_lul village.to-he:j:parents. Thereafter, the marriage

Was _arranged;v On._tl*;e: date of incident since there was no

the hous-.e.’ she had prepared Ambali with ragi

‘ flourg her mother and she requested the accused to

‘take that time, the accused picked up quarrel

“her stating that she could have brought money and

it prepared rice for him. The said incident took place at 8.00

She has stated that she could prepare the same only

it “after providing materials required for preparation of such

food. The accused become angry and went to bed and did not

take food given by her. He was abusing her. She relqrleosted

him not to raise Voice since it will cause nuis”an’Ce_’

neighbourers. At about 1.00 a.m. in ..

respondent suddenly picked up a:=__b1adeand_

her neck. She started crying. laccusedlrlcaused ‘tout?’

injuries on her chest and onllher onziher right
index finger. She tried:ta_ resist_ the accused
and in the process, he also minor injuries.

On hearing the”-zries nieighbolurerslcameifthere and thereafter

draggedlltlhe. She has been shifted to
KM. lit:-ctor has treated her. She came

to know the has already married his first vcfife

another \}il1age..only after two months of her marriage

‘ the hospital, the police took the statement from

lhelrsasl The bloodstained pillow and mat are

marl;ed,aslll\/1.0.1 and ]\/1.0.2 and the blade used by the

naccused is marked as l\/1.0.3. In the cross-examination it is

AA”sugAgested by the accused that he has not married her at all

it “and that she is telling falsehood before the court. However,

that suggestion has been denied. He has also denied the

relationship between himself and PW}.

6. PW2 -~ Mallaiah is the father sf.

stated that accused has married his daughter”:

accused was not providing: properhddfeod

providing food to the accuseV’dz_:.and his~.dau–ghter. lie has
further stated that that had caused
injuries ‘his daughter by cutting he1*«._n’er::i:.__ On hearing cries

of his daughter”h_e’ ‘carne her”h_ous_e:fand other witnesses

like -and others gathered there and
broke open.the’e.door :.and”dragged the accused out of the

roojIn;’ His daughter has sustained injuries on her neck.

—- Channamrna is the mother–in~1aw of the

stated that on the date of incident, she has

giifen ragiv ‘flour to her daughter. She had heard noise from

~he__r daughters house. Her self and her husband reached the

d and door was locked. The accused and PW1 were inside

-“lithe house. PW1 had sustained injuries. Thereafter, the

daughter was taken to K.M.Doddi Hospital.

8. PW-4 -~ Siddaiah is another eyewiiriess’

injuries caused on PW} and hewaaiso §spea’}.{‘_’tah0ut.V the

presence of the accused and the ‘».jnj1:ir’ies cr1_’th:e’

PW1 on the date of incident.’ _V

9. PWS -~ Manjsiddaiahe ancthertennltness to
corroborate the Version’ PW6 ~ Raju is
signatory to EX.P2—-_- V”

10. It ‘Dr..1:i§~.is}iiva:1n;gai’ah has stated that the
injured wjas tc~.f5}’IC on 06.10.1996 at 5.00 an}. and
he fountithe fclinnfitng

* -. 1 aA-ccntusicn over ieft side forehead measuring 3
i inch iitim
1 “Z. :v'<v..A31._incised wound over media} aspect of middle

finger measuring 1 inch X 1/2 inch.

3 incised Wound over right cheek measuring 3

inch X 1/2 inch with fresh bleeding. Tenderness
present.

4. An incised wound over right side of neck
measuring 4 inch x 1 inch with bieeding.
Tenderness present.

5. Sterno mastoid muscie cut.

An incised wound over front of neck measuriiig

4 inch x 1/2 inch. Bleeding seen~;Tendei’–ne’ssl

present. _ _ V V
An incised wound over upper: pa1″t_of_fr_on’t of

neck measuring 2 inchlx 12:2. inch. _ l -.

A punctured wcimq over. later

thigh measuring if/§:..p.V’i’11ch cinch; Bleeding

seen. Tenderness<pre'se11t."*_gg

He has opined that and 5 to 7 are

simple injuries_:an__d injury. He has

issuedixfoundcertifiicate» pcruEX.P4. He has further stated

that orithe .,e2;:amined the accused and found

the following injurieson"the person of the accused.

There was

Anin'ci–sed wound over upper part of the neck.
incised wound over the middle of neck
xiii-ezisuring 2 inch X 1 inch with bleeding.

' " —geifendemess present.

suspected fracture of thyroid
cartilage.

Abrasion over right index finger measuring 1
inch X 1 inch. Bleeding seen. Tenderness

present.

5. A contusion over right upper part of-«cthip
measuring 3/2 inch X 1/:2 inch. Tendernests

present.

He has issued wound certificate as in it

respect of the accused and opineqgthatdthve

simple in nature.

11. PW8 — Kernpaiaht_isV:’the”..1?olice”‘Constable who
has sent biade and” Egbert FSL. PW9 m–

Shivashankar Micarthy who registered

the case in’_'(3rfi;iie and recorded the statement
of the injured hospital as per EXP}. I-Ie visited

the scene hr ._:Vocct1rre’nce: and recorded the statement of

‘t it -. witnesses after'”receiv’ing the reievant documents, he has

fi1e_d’ch:ar:ge§shee:t in this case.

is from the evidence of these witnesses, the

1earned”‘Sessions Judge has found that the prosecution case

‘i_s”fuiI of concoctions and inconsistencies. Hence, it has not

proved its case beyond reasonabie doubt and has acquitted

the respondent for the offences alleged against him.

a

x}

13. Heard Sri P.M. Nawaz. Addl. SP? and Sri
Umashankar learned counsel for the accused.

materials carefully.

14. It is seen that PW1 slates’ that ac¢fi:;gdhlé’r

husband / The other witnesses in this case Inore ‘par*ti’c*nlarly.VV

PW2, PW3 and PW4. and pws’ stated .tiiatj’v:hé-,§£cu’§ed is

the husband of PW1. VTi1oughA.Ait”is by ath’e~ae’cused that
he has married her the és._ridé1«..c7¢:jor clinchingly

establish that liyiing as husband and

wife the 1§Vlace’tVysfrl’1eret._tl*ie_ incident had taken place on the
night oi°”tO4’ES;t10.’i–996VA§ ‘the materials on record in the

forrii “o£.eyeWitn_esVses and also complaint as per Ex.P1 and

evidence of WV? — Dr. Shivalingaiah stating that

and PW1 had sustained injuries on

we hold that on the date of offence, PWI and

accused’ were living together and accused has caused

it ~..vVinjLi’ries on the neck of PW1 by means of blade — M.O.3. As

_;%against the clear and cogent evidence of PW1 and PW’? on

one hand and the evidence of eyewitnesses PW2 to PW5 on

the other, the discrepancies and contradictions elicited by

%

if)

the defence are minor in nature and do not go to the very

root of the prosecution case, in order to rendervitcitotally

unreliable. Under the circumstances, we hogidvthat

prosecution has proved that accused has.caiused’r–.gn.evous–.iV

injuries by means of blade on the neck;

liable to be convicted for said offence Ali/s.326»of ¥’

we convict him for the said offence;

15. It is seen “t1:at.t’h_<: in the custody

for almost two mo;1ths;"We~ §5';~opege the said period

as ser__1tenceVVo'f -for the offence committed by
him. It isisubmi'tted.VA'by:fiS3»ri'iimashankar that the accused is

a pcgoolie, However, for the injuries caused by the accused,

_b"e,compensated.

result, the appeal filed by the State is

allowed. Tire respondentwaccused is convicted for the offence

f “U,{4s.3l2’6 of EPC and sentenced to R1. for 2 months and to

‘pay’ a fine of Rs.20,00()/– in default to undergo S.l. for a

“period of 6 months. The accused was in custody for 2

months as under trial prisoner and the said period is given

/?

set. off to the sentence of imprisonrnent imposed on him. He

shall deposit. the fine amount before the trial C0u_fi..l:”J’E’23.illi–171’g

which the trial Court shall execute the sentence. *

amount of fine shall be paid to PW la as,_c40m;’jehsa:fi;0rl§”

The fee of Amicus Curiae “at

State shall pay the same.

NM?