k'€5EA$t'*'%.€'§.i"""s-iW$¢3"*?: §7,"'§i?'»*m.'$5§'""§'-
IN THE HIGH COLERT OF 4%
CIR("T3U'I'I' BENCH
THE :~mmaLB: MR;
A .'
THE HONBLE <3. RAMESH
DAT11[§VTi}fI_$ "ééWEMBER, 2003
1~a»1?§:~RA1;5:3r{§;V%1558/2002
5, - ~ %
*me':s;::s;t;e ' %
Babaittgixkar P(3_li<::e - S " .. Appellant
(:33; Sm{.Ar1umha R.[}esai, Add}. SP?)
1.
:”w /1′ Uppar,
5 1′ years, O::.j(;:”Ho11seh01cI work,
L R/0£€§eI;g’a1ag§utti.
H M ” Saba Uppar,
._ years, Occ: Agxicuiture,
T.1’¥;’_o”KaéI1ga1aguiti.
_ VT “Iviuf.tappa Harxamaxtxth Uppar,
, years, Occ: Agriculture,
‘ R/0 Kengaiagutii.
maflhtflww
…. vsvvnl us nvwnatnlnlufl nsun \.vq;u_ ur AHKNAII-Kltfl HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C011
4. Suresh Ham;-unanth Upper,
2-4 years, 003: Student,
R/0 Kengaiagntti.
Renuka Hazxalnamth Uppar, ‘ 1
31 yaars, Oars: Househcld work, 7
R/0 Kengaiagutti. ”
‘U1
6. S.-aravva w/0 Smmappa ‘
33 years, Occr I~i0:1$i1.gid work; .__ _
R/C: Kengalagutti. ” ‘ _ ‘ ‘ ‘ % _ Respo12c1<-znts
(By Advocaa; s:~i.s;v;'-"rag. "
my… »…V_v
This ;;Appi§a1__isA'1'i%@(1_ tinder Sec.3'78(}) and (3) of
Cr.P.C. fit; g1*émt».£sat*ic £0313 an appeal against the judgment
dated :4.,%5.<2002";;asse:g=:;y*%—:he I: Add}. S.J., Bijapur in SC
No.64/97 'acquitting ..;the"::e"sptjnde13ts/ accused 2 1:0 7 for the
oifences p1§i11§s£*;ab1€: tmtigt' Sec. 143, 147, 498-5., 307, 504
R/w S:-3,149 9:1' IP<:::; "
*’L1*i::s,%%vAAp;:;ea1 ié$Wi§ho1nii1g on far final hearing this day,
A’*F;i{I};;L’§{‘;§1i}1′(_”§;._RAMESH J. dtzlivared the following:–
JUI)GhmNT
V’ V’ ~ ‘T’1’~!:;.is”appea.E is by the State against the order of acquitta}
_””;j§a§§’:;ed’A by H Acid}. Sessions Judge, Bijapur in S€SSi{}I}.S Case
H V ‘Ne.:;.64/97 dated 14.6.2002 far the :t:>ffene::es punishabie uncier
860.143, 147, 498%., 387, 304 R/W 860.149 of IPC. On
wggé,
thigh anti her Saree caught fire. Having seen. of
them went away. She fell on the gjeund :g1’:*1(i” ‘get ‘e)»:ti:1g:3,is§i1eti’A. _
fire herseif. For 4-5 days she 4–.S* ”
days after the incident her riietlger earee
incident and thereafter her her parents
house at Beliubbi. treatmerlt was
given to her irythe thereafter elderly
pereens of the accused, but
they 3:9’ As such, later she filed a
c0mpleint.–. ‘ got examined the injured
and e)b1″zai:f’:ed ” eeififieate and iater statements of 7
_ were :’ec.Q:f_(1€td and ehargewsheet was med. After the
e<§fi1»ruiit;;}.offi*;e_c,ase under Seit; marked 9 documents. {)1} the diI’f3CtiOI’i, EZXJD-I was gm;
an uvvtu ur rwmnlnu-\nA H361″! COURT OF KARNATAXA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HiG!”! COU
Ixiarketi. Thereafter recorded the Statemems urider 368.313
J;*e»~
an uuuxl ur MKNAJAKA HIGH COURIAOF KARNATAKA H;
_ ‘ GH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH (2.00
12
izolding her hands and made her imnaobiiesz aild gm.’ mid
the COI1€11,1€3{. of the accused as narrated _3:é§» .– ‘s{)i{‘:’V–_
t.est.i;m0ny of the victim herseli E6 ‘tfia»ft’;”s:.Iii::’:’*es2ja’S;VOik1 a’ I
precarinus c:o3’1<iiti0r1 at that71in;.e l)O'1;-tiihg tiiat.
Subsequent cmzduct of the éédpgkaachmg the
poiice 1301* going to the gm': went a.1:{1g with
her In0t}1e;: to he;~V.{;at.iv¢”‘p£a§:¢,V iii: shows that all
that is not ‘§rfiJ};%; rightly noted by the
Session$..Ji#§é’g§;’ V;:r2 gione, I11{}I’€: Sfi} Icxdgng of the comgflaizat aftrzr
I1&:z3i*’13:*~’ ‘Afii;1§9Ai§VV;§%*hiCh itself Sh€}WS to be Lmnatural. AS is
‘.:1of.iC€§d B33′ {$16 Sessions Judgfi that the compkaim is filfid
;*:2ffiei*4$3f10t1g11t when €116}? ccmld not come to Bi’-I’II1S. Except the
“”‘.”S{}V:EfS E£3Sf,iH1{}Ifty cf the Victim, Gthar wi’mess€:s are all hfiarsay
“.WiiI3.€Ss£:s as is m:>ti{:6:d. The ether Wi”Ei1€SS€S Whék have also
depesed that they are the viiiagerg fram her parents hcsuse
L2,:e-~
. .._.. ..-…..V_..V.-.-. uwnnzvnlnnfl ruurl LUUKI Ur IEARNATAKA HIGH COURT OF KARNATAKA HiGI’§ COURT OF KAflNATAKA I’§lGH’COUl
I?
versioza is a hczarsay. PW–8 has s:1ppo1’f;ed__ti*a{: $?(32f$¥i0fr—-<jI*.tI1€:
pi'ose<:utTi0r1 regarding the advise; ..t.c;~__the '–'ai€iC't1*S€:£ice regarding
the haI’ass1neI1f.f 1;1et.€id’ by the accused.
Although about the ov<=:1'f:A–act
of the a;t(i11$éd:vE3§;'–::§;: wéiizrzzéss in the CI'OSS-€X£iII1iI1a1Zi0Z]
1'16: }13s:V1adi1;':it&¥i"éiigffi got 80 stated befare the pelice in
this raga15<';i%…__ 'Saflciéshiv (':ha:r1<§ran1 Uppar who is the
.. _ fJaf.t'i?i"33'i18l 'LI.If1C}€ "of …:Ef_:€–: <:o;npIair1am': I1€3C8SS«'31'fif€ his wersion
}{I;€)%'£I1 «¥I_{) ~bi3 §i1E1€?F6S1Tf3('§ and he is also a Witf}.€iSS to spcak
ab;.:;1,1é: f.}1eA Eéfairégssxxzeilt iliéiltiéi out to the (:oz11piair1an*it 31151 3136
' r€gar<u:i:l1:1:g iz1cidez1't. ami he is tarziy a heamay wi.'¥:a€:ss. He
V. Ladfixittsti thai; he has not givsn any statémerzt regarding
___"" 'haV3:ass111a:1t, ta bring cash and gold to the victim by the
'4 xaCC'£1S€(T}.. This fact. depicts that; this evidence caxmot. be
wort.§15: of C()I"I'(}b£)i"8.'EjV€ evidence {if {he victim. ?W-1O is
' E:'4_g';./
or'?
.«-5 1 us” 1 »…u…..
‘
W7
2
5%.
19
with a11ot:her lady or due 1:0 $01116 ()’£h€I’ I’€E1E3{);{:T§§’.W’I”§[if;%.._:gi§:§§}V”?}f1€
ratia cf the judgment. of the H«:3n’ble Sup:*é23.”3a.. t;:vc§”~
views are possible f9Aseaiy -[ -‘ as ViS__I1’i;?*££C6d. -‘
If .
by the tria} curt uecessaxiigé tfise
accused has to be taken note’ ‘b§3{§1§’;gl§;_1:1ci and in
the facts and ci1*cun.1si.;;f;:es as prosecution
failed 1:0 prave thgi’ case amused be
giver: benefit been acquitted
rightly; by “E’Rf1’é1Vi:§.€:V’ansWeIi11g all the pr()iI1tS
raised Hegrder of acquittai passed by
thfi Isa1*r;€;{i_ Bijapzgr in S.C.64/199?’ is
e::c:>nfi1’n}<::d }&*£1;1ae . 1".1'"i€ appeal.
{ha appaal is {iiSI"£1i'.3S€§d. Juafgment in
V S.CL5é4}' 'i919"V?.v~"i;e E?;Vére1)_3: <:or1fim1t:d.
Sd/-1
Judge
0
u
I
Q
3::
E
E
5
§
EL
0
E
:1
8
x
Q
::
E
g
3&-
O
E
:2
O
u
:1:
0
I
5
5-
-at
E
5
“an
O
E
:1
O
U
35
:2
3
2
3
§
3 .
Sd/-
Judge
}~?ij:Z{)f}9i)8