IN THE HIGH COURT OF KARNATAKA AT BAIPVGALDEPEA
DATED THIS THE 29*" DAY Q,7.'7..JA'NU1'5'VR'YV',"'.::PL'«Z
P R E S E j x -A 2
THE HON'BLE MR.JusTIc:E_s.R}'-DANNUENATH
THE HON'BLE MR. JusTIcE&A;jNTVENDGEDPAIAGéwDA
CRIMINAL APPEAL 7VEu16{2v£.1:Og. gw
CRIMINAL Appgggfiaflgggzggg
THE STATE QF"Kfi'Rf§ATAKTA4" "
I P' 5 >1 ' A APPELLANT
(BY 5R1. 5.3; PA\.'IIN',7SPP)I ":5.
AND :
" 'VENKATEEH. @- CHALLJAVEEGLZJWDA
r_AGE:2_I2 YEARS.
'R/Ow LAi(S H--HIPunA VILLAGE
Hvso-NE TALUK.
t ...RESPONDENT
{av SRI. ESDHASUNDARA AND G P SURESHA, ADVS.,)
” THIS ‘CRIMINAL APPEAL IS FILED UNDER SECTION 378(1)
4″‘&é'(~3V)”»Cr;P.C PRAYING T0 GRANT LEAVE TO FILE AN APPEAL
I …_AGAINST THE JUDGEMENT DATED 2.1.2002 PAssED BY THE I
PADDL. 5.3., MYSORE, IN S.C.N0. 7/96 ACQUITTING THE
‘”REsPoNDENT-AcctJsED FOR THE OFFENCE PUNISHABLE
UNDER SECTION 376 R/W SECTION 511 IPC.
009
in case of sexual assault, the court should
corroboration to the evidence of victim. If’evieie:nce of –.,
the victim of such heinous crirfle ieeafccepteble’*rhy:_Wt!ie:’
court, that would be sofficienri: for giiiing e cornriiction. jjitdie
stated therein, thus:-
“(C) Corroboration;:.4’iii«. ne.tVei_ne”‘e%ua nonflfor a
conviction in a rape’casell’fin’ setting,
refusal te actjon._the”te*stir§:;o:n3€jof a7 v~icti’m of sexual
assault in €ol;'”.co.’rroberet’ion as a rule, is
adding i}1so–ifit”toviifier$i;’:’.’iv’i_i?l{iiy-*sh’ould the evidence of
tnefgirl ‘~o;r];the:7§worr;eVn- wh’o””eo4moiains of rape or
sexi.s_al’– viewed with the aid of
spectacles ritted’v.rw_itn–Jleinses tinged with doubt,
diebelieféigémri sue’oicion’?: To do so is to gustify the
..clier_ge of rne’iev–…ch’euvinis:ri in a male eominated
V or a woman in the tradition bound
‘hon’-éoeirnissive society of India wouid be
.. __ext’rernely reluctant even to admit that any
it ‘._»_i:r:cident which is likely to reflect on her chastity
had ever occurred. She would be conscious of the
danger of being ostracized by the society or being
looked down by the society including by her own
farniiy members, relativles, friends, and
5/’
15
!A%%y£3: V
18.2.2869 cri.,é.,?:6i.2Ga;2′-c;/c.;~ .’ i ~
(mt,/-1 -2,22;/2;a>–«E.@;.,___ ~
mam Q94 mac. gag. §’*éQe§43,!2QQ’.?_
“§”%’:§3 aageaé wag fieagé am }:§~,%”2.’%’2§§é:§g_mé;€% §a-té§v ~
29,,1.29@§, aha &§§:aa3 ffiad is’; tééa a%§£a;’é%§’~.g’gg;;z$t’ _%%i:é17f
gasggraayzt £3? ca::22;§£’i§e:: was “s:§:%:s’:’*.z;1§ss%e;::’–,-._’ fie
aggeai §§§$z§ :3: Sim $t§%€€ was—-%f%’§vewed E5 ‘Y;:a¢,.a§:2d mg
agsvigiim of mg aaaagséd- $%;’a_s :.3¥t€§¥”?;锑f%f$.§F’§*§~S~%£€§G%’§ 354 EPC
is Seztécn 3:25 ya :-;w’V’Vs{e;t;§’_;£ :»51’l, ‘1€:i?_£;_ i.:’eta§nE:’§g the
sarztence sf §r:§pr’§:s;5_§2ma:-Jggt 1&5! ‘§§:i’é’;.j_~~.V§£’ei;§e:ver, E2 25 ta be
rgeteé iéwat §.t’£’2’%3»:g3g5:§§§i..’;’f%3’a ffréa_! -€:;f:;:”t %§és sentenaad the
accased ta %:§§e%§_§ 3%’ 3?339’=v*’€F’5e??€@
am 3;!§;;’%é§Vé?%éE’§f::_ka,.V§:éé: ;>::a5g.;a;I :4 :§Vf”€E?:e judgmeréi, it is irygaé
‘ ‘ ‘ V 4′ V”§’;=.’~.}_.’a: £:§.,,rgeg§’a§%z:ca§ arm? arm Byvpfl
as 18 §?$a§’3.’ S:§%§:;’g
%;’:a§:«es*t.ar2Tce:-:~;{ %%*::%}e”‘::_aé’:’:.e’%§’_;§§:’a::teé is $3 csyrecteé a3 38
rz2sa§2t§§s’v§:3s€aa:§§’-»r:;f; 2% yéarg am ts éssasa fregh €$§’y’.
Sd/-.2
Judge
Sd/-3
Tudge