eompiaint. ae Qer Ex.9.§ euspectimg these
accuseé persens in Committing éhe murdee Qfi her
husband. The pelice, after regieierifigeigue
case, investigated the matter 5hd*CEilefi_ the.
chargeeheet against the aceused»§e§een§, "
5. Aifier cemmit@eL_*,proeeedin@s, ihe
learned Seeeions "fifidge --igemed "charges against
the accused, since Ehey Qieadefi hat guiltv and
eiaimeé :6 be tried;
Ch
. The wieeeeetien, in order E0 pzeve its
. K»
*eeef7ifi ell, examined 1% witneseee es §.We.l
my j'e~;;;,m: marked e:»:..e.1 to 9.29 and $4.03.:
_recordieg ihe evidence and efte
~::§:>-4..11:>_,,V- ~
'7. The learned Seeeions Judge, after
M
:3
(3
£12
M
!..J
'55
Li}
'I
C3"
EU
in
iefmulated the feliowing pointe go: his
ceneideratien: Efi"
«Eif-
Sesmisna Cczsurt, after ;éé§$§%:s:z5';,&.f2;°:E.;f:§w:?A?""i;~he.Xe%:;:i:°e'
aviéenm sf E>.¥3s.T.§. fia § .ari'<i_ a1.s§::g the '}§~§:?.€; éan¢aA
mi" §?.Ws.é, '33 3 and tmfigzvze
Qoz1c:33,2$im:': that:r.§ha ' §1:';9$$éV§L1f:f.io§i'"1*1a;é«:§§ failefi to
prova the guilfi' J " in ccrzgaitting
the :?s§;1:dj§a~a';§..g§;§f fiessimns Smirk,
in gaéaasifiexed the avzidance czf
{the ¢r@§.3;tw$rthi2":&$$ cf
théifi jimw and in what mamnmrg, the
c;3;_z.*cu2zé;'s':;:a;:';.'!:._:'§;.a3;;*v_ Qiiéencze in a cximmal case has
hen a§$t:e§;?'fiedg in '@219 light mi varieus
af him $12§:#a:r@ Smart;
21,. In 2313 gage sf' musrrfiarg it has to be
u x__ 'z;:sc.::@ri:.&:z:$fi as ta whether: the dfiath is
hamiaifial ax' fax: any ather reasen. ?.'&¥.°3.,§ is
him lady Eviedigal Qfficer whe candislcted the
pagtmrtezzi an the dead body of the deceasefi on
M
'2X3~4"'
_2i_
3.3.3
.199′? in the evening. She: .3;”si’~-sax;-§:i .i?.::.i:5 –VI,i”.\éL5\r e_ »AV
neticed twcs czontusions an the
postmortem was canmmted 41$
the dead body was h1g1″-:},y c1e*.’cc;;x§f§«§%sp:§.:7.:’i?..r.’:’n .; §:sf ” ‘ fonmicted
autopsy, ;;?:r’c”3i§-vned in tha
water, ” agar decoxwasitimn
than in .’usu:é;ii.'” H The dead hwy was
}:>1c>a’::,efi a.r:..ci .’=.,.’=~:»:<:;:".§.;¥.V<-3:v:1 ~:3.s1r*£w:'.';~"L' it. was cspineé that tha
:.':'«fi:.V1;'z:,*fAa..t:1;.'§i5f'a ;_ ,:w«::a11léAV'"' cane tc: twc weeks fies:
":;<;iia@<f2'si*1:§';c19iMV..VT '=E';11:t1'1er:, exridence is also given
wto e££jé;.it.A.T:;that the greenish fiiscalauratian
the * Vfiézsticles and the sack atzaf the left
=t3<s;: s€:?:iTpc:f3;_e~ dwict the presance cf about 5 ml.
on the cut sectien. It is cpined that
daath ofi the aeceased was due tat: squeezing
vi the te5tic§.e§,. Thus, it could be safely
KW"
_:;3.”
saw. that 2;: is hamicifiafiw E§wmrar~,~..’4’%;:?%§¢4″.j*r:%t;her
material exfldence on record do 3:}§;t’~.._c:j};é:*;3b::’1v:§’4hiVi’.uting’ the
link 1:’; the cxhain!’ ta» paint: mat
the gui3*t=;’~’t«$;:t«§§:é:,x’ci;6.§_; I Trial Cmzrt has
rightly’ thmgh the émth
ef the “a1::::.»;.§5*:.1_sa’V<1§ J is.-:;a'.?$ ._:72;<::z11:;,,¢ii d,a.3, .
tiiéébcva ciisaussion, it. is alga:
‘alga é%e’i’$’$’ian$ Ceurt is justified. in
“aT¢7z1g:1::i;-*.:,§t,iiig the accused parsans since the
§:.;°’ése§::;§;’t:i–2.f_~.;:::;2’1 has utterly’ failed ta pxmre its
case:-‘fiend the Q1213”: cf the accsuged in cozmrzitting
maxxfier of deceased Bizojappag Therefera, we
Ede not see any merit in this appeal.
W
-33,”
23. Accordingly, the j’a§§pe.3aL;_i.,:i,:g. ‘
The judgment cf the $e:ssiA::>;)$–_V_A.Cnu§.E’cA. *2i..s«. Vézfiérieby
conf i rznefi.
£6134