High Court Karnataka High Court

The State Of Karnataka vs Gangadhara @ Gangadhara Rao on 25 November, 2010

Karnataka High Court
The State Of Karnataka vs Gangadhara @ Gangadhara Rao on 25 November, 2010
Author: K.Sreedhar Rao K.N.Keshavanarayana
 2. ,.;ANIIISUYABTAi,

  .A(_}ED,6Q YEARS,

IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 25TH DAY OF NOVEMBER, 20m "'»I.

PRESENT:    V.

THE HiON'BLI;3 MR JUSTICE K. SREEDH»'\Ri22'*éC:"'   '

AND  _ ff: .  " 1: _ 
THE HONBLE MR. JUSTICE  "_ 
CRIMINAL APPEAL NO. 1419 fi'2OO5I{A}II , ~
BETWEEN:  " " '  I

THE STATE OF KARNATAKA,  
THROUGH D.J.HALLI.     _ 
POLICE STATION.  ~  F_  1  ,.VV.I.I.IAI->EELI,AI\I'I'

(BY SRI.P.M.NAWAZ AI)fi'IT{O1\E'AL _SP1?) I  "

1. GANG-ADEARA---@ G2?I.NG.ADHARA RAG,
RESIDINO ATfINO§'1§3, I CROSS,
NANDAOOI.:III;A_E:>:'1*ENSION,
S}~F{AP£EPURA,._:i).J;HAI;LI,
BANGALORE.   

 'wgio AIARAYAEA RAO.

" A _ ' EESIDiN_G--AT N018, I CROSS,
. " ._NA3\II3.AOO'KULA EXTENSION,
A SHYAMPURA, D.J.HALI,I,
 BANGALORE.

 



the 10*" Additional City Civil and Sessions Judge,

Bangalore, in SC No.405/2000. The accused 

pleaded not guilty for the Charges and 

tried.   p

2] After the prosecution  e*;}idenCe_:l' 

hearing both sides, the   
judgmgnt under appeal . llaequitited the
accused persons of  against
them  failed to
prove the    them. Being
aggrieVed"bylVaV.tliCe  judignient'ioffiacquittal, the State is
in appeal lfiepfoliiev    .

__§3]  We' liieard Sri. P.lVI. Nawaz. learned

   appearing for the appellant-State and

:'llFfvad'r_r1a.Vat:hi, learned Counsel appearing for

-V Respondents: 1 to 3. We have perused the records,

‘}§:a;e;’1i11§}” examined the oral as well as documentary

– and read the judgment under appeal.

eiomin’g”t'<)"'know of the incident, PW.7 and

other'i*e:is:tiees:i2§jent to the hospitai, saw the dead body

9""'~.__V"comp1aiv1]t, ased on which, criminal case was registered
T "against the accused persons for the offences punishable

urider Sections 498~A and 304-13 of WC and

matrirnonial home. For some time, she was looked after
well and thereafter the accused persons started
her to bring dowry of Rs/$0,000/– from her .
when she failed to comply with 9"

subjected to cruelty and ha1’as:sn1e_nt’:

occasions, she was sent tho-dhwer parental’v~ho’:fr1’e’»w~\»i}ith

instructions to bring dowry of—-P-is:_.40;O’00Qvvijltiniately,
on 06.12.1999, the deceased’; the cruelty

and harassment,’ in ax’ bid_”V..:’to.44com_m’it”«s’uicide, doused

herself “‘set’fiV_h’erse1f ablaze while she
was stayidng aecVused'”i1’1″her matrimonial home
at Bangalore :..’the1*e.hy.,:sustained burn injuries and

later she 9″sL1ce1irnbAedV”~”to the said burn injuries.

of and thereafter, PW.7 lodged a

8

years from the date of the marriage and it was due to
burns. As noticed supra, the charge sheet was filed

only for the offences punishable under Sections

30«4_~~B of IPC. T he offences punishable ‘

& 4 of the Dowry Prohibition Ac_t»eA{fo.r’short; in

were not alleged against the accused “perso_n€~.norI:”thel*..

learned Sessions Judge any.__ charge’~.nfor ‘the S’

offences punishable under 41-53 of the
D.P.Act. Keeping thisllfact in necessary to

Consider Wh€l§h§1:T:’Ch€ liearrieei Ses.s_ion’s’git1dge is justified

in acqiiittiiigfifihel’ac’cused persons for the two charges
1eVel1ed””aga.inst. tliera S

8] in Sessions Judge after

..vcon{sjilde§,f1ng.i_the ora–l——as well as documentary evidence of

tlieT_mat’erial”vlfit-nesses. has recorded a finding that the

evi’cl_ence_ otitlie material witnesses is not convincing

lfiarzd cogent with regard to the alleged pre–marriage

‘”i_1egotii«at’ions and also the alleged demand and

acceptan(:e of the dowry by the accused persons. The

9
iearned Sessions Judge has also noticed that the

evidence on record does not satisfactorily establish that

the accused persons coerced the deceased to bring-..ai1y

money as dowry from the parental home .

regard. she was subjected to cr1_,1e.}.ty_ and”ha:i”assi<ne.nt;i._ ii"

In that View of the matter, the 1e:arri'ed"Sessions

was of the opinion that the Changes tinder * L'

and 304–~B of IPC are not mad.eeVo§1t.”‘–~.,

9) As could abet seen ironic’-._the case” of the

prosecution, though theV_ch_arged 498-A of

{PC is coercing the deceased for further

dowry, charge for the offences

punishdable uI”1d.er”Sevc::tions 3 & 4 of the DP Act, the

said allegations made against the accused persons

cariaotvv’!:>e’_jc_oiiiitenanced. The whole basis for the case

— of the p1’o’s’ecution was that, there was pre-rnarriage

“_’i..n’ego4tiations and during such negotiations the accused

— persoins demanded dowry of Rs.50,000/– whereas PWI7

agreed to pay only Rs.i0,000/~ and accordingly she

LapvpTeiViai1t¥SVt’ait.e*-..and in the light. of the arguments

“V.,scrutiniaed the oral and documentary evidence and we
t.he opinion that the finding recorded by the

learned Sessions Judge is sound and reasonable

1]
and also about the accused coercing the deceased to get

balance of Rs.40,000/–. The learned Sessions Judge

referring to various inconsistencies in the ~
of these wltnesses, the om1ss1ons__or1 K”
disclose these facts during
Tahsildar and the investigat.iLn’g_Ofiicer. _ >
failure to mention thesefactsy.in:the”correspondences as
also the letters, has of these
witnesses areyyvunreliabylel xiinsafe to place
reliance on; to the conclusion
that subjected to cruelty
or harasslnieiit persons to get the
balance dowry.” it i

Haiyirig–regard to the grounds urged by the

can.yy’assed’hf’oy: Sri. P.I\/1. Nawaz, we have carefully

4?

12

having regard to the evidence on record. Accused i__\lo.}
is none other than the cousin brother of

according to the say of PW.’/, when Accused.A4″i~los.gi.~l&.l ~

had come to her house few day-s~.prio:=” to'”‘fiI1arriage,’i’._V A

Accused No.2 asked her to give
Accused No.1, for which “lfor l’
the marriage. It is ‘that .at”the.-dtime of
marriage. the deceased’ years and
she was studyi1i.g.’:-. It that at that
time Kavithal\li?_asA”i’i’dt marriage as she was
studyingl.” widowed mother,
proceeded “From the contents of the

letters said l’i:vo_haV’e beenslwritten by the deceased. it is

V’ “vnote:dl’tha.t the rnarfiage was not to the liking of Accused

was not good looking and she was

of Ai3lack~.(1:o£;m:piexion and he was not showing any

‘i»ngteres’t,v.i_ri her. There were family bickering between the

dfiamilyl of deceased on one hand and accused on the

Al .otl1er hand. it is also evident that, out of 63/2 years of

« i

13
married life of deceased Kavitha, for nearly about. 3%.

years she stayed in her parental home and for about 3

years, she stayed in her matrimonial home.

Contents of letters further indicate that she

happy with the marital life with __ H

Admittedly, the deceased Comnlitted ‘suiei.de:’d_otisihgH’;

herself with kerosene and set herself

from the deceased do not that.at”A of
time she was subjected to or eriieltjfj by the
accused persons in “‘l.’fhe1fefore, though
the two ir1gredier1~ts: of [i) death having
occurred the date of the
marriage’ established, the third
offence that the deceased

had been subjected to-crfiuelty or harassment in relation

lt’o._the sooI:1Wbefo1’e her death, has not been

establidsvhéedl Therefore, in our opinion, the learned

fl 5essi.ons”Ji_i«dge is justified in holding that the charge

Jundtier Seetion 304«»B of IPC is not n’1ade–out. As the

,1

flew”

14
entire basis of the prosecution case was that the

accused persons coerced the deceased to get balance
dowry amount of Rs.40,0()0/–, in the absence of any

acceptable evidence that there were prewmarriage

negotiations and during such negotiations, ”

demanded dowry of Rs.50,000/–~ in cash.

paid Rs.10,00()/– leaving a

and in the absence oil under
Sections 3 & the ‘under Section
4_
~98-A of held as not proved.

Iii)’ the facts and
circumstances also the evidence available

on record. in» our o’;pin.ioVn,” the learned Sessions Judge is

11;. acquit;t’ing the accused persons of the

against. them. The judgment under

appeal be termed as perverse or as illegal. The

3″=~«._”~learned_ Sessions Judge in our opinion has properly

it gV.”apprjeeiated the oral and docurnentary evidence and the

fijndirlg recorded by the Court below is sound and

15

reasonable. Therefore, we find no gmunds to interfere

with the judgment under appeal. Accordingly,
appeal is dismissed.

KGR* …. _ ”