Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Abbas vs State Of Karnataka
2024 Latest Caselaw 2989 Kant

Citation : 2024 Latest Caselaw 2989 Kant
Judgement Date : 1 February, 2024

Karnataka High Court

Abbas vs State Of Karnataka on 1 February, 2024

                                              -1-
                                                           NC: 2024:KHC:4367-DB
                                                          CRL.A No. 441 of 2018
                                                     C/W CRL.A No. 1098 of 2017




                IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                       DATED THIS THE 1ST DAY OF FEBRUARY, 2024
                                           PRESENT
                 THE HON'BLE MR JUSTICE SREENIVAS HARISH KUMAR
                                              AND
                     THE HON'BLE MR JUSTICE VIJAYKUMAR A. PATIL
                            CRIMINAL APPEAL NO.441 OF 2018

                                             C/W

                           CRIMINAL APPEAL NO.1098 OF 2017

                In Crl.A.No.441/2018:

                BETWEEN:

                State of Karnataka
                By Asst. Superintendent of Police,
                Puttur, D.K., (Kadaba P.S.)
                Represented by
                State Public Prosecutor,
Digitally       High Court Building,
signed by C K   Bengaluru-560 001.
LATHA                                                                ...Appellant
Location:
HIGH COURT      (By Smt. K.P.Yashodha, HCGP)
OF
KARNATAKA
                AND:

                1.   N. M. Abdul Azeez
                     Aged 30 Years,
                     S/O Mohammad Kunhi,
                     R/O Gulumbu House,
                     Ajjavara Village,
                     Sullia Taluk-574 239.
                                 -2-
                                            NC: 2024:KHC:4367-DB
                                           CRL.A No. 441 of 2018
                                      C/W CRL.A No. 1098 of 2017



2.    Smt. Ayishath Azeeda @ Aseeda,
      Aged 26 Years,
      W/o Haneef,
      R/o Karikkala House,
      Kalmadka Village,
      Sullia Taluk-574 239.

3.    Smt. Aspana @ Fathimath Aspana
      Aged 25 Years,
      W/o Issak,
      R/o K.M.F.Compound,
      Mottethadka House,
      Kemminje Village,
      Puttur Taluk-574 201.
                                                   ...Respondents
(By Sri. P.B.Umesh, Adv. for
    Sri R.B.Deshpande, Adv. for R1 to R3)


       This Criminal Appeal filed under Section 378(1) and (3)
Cr.P.C, praying to grant leave to appeal against the Judgment
and    Order   of   acquittal   dated    27.04.2017   passed   in
S.C.No.127/2012 on the file of the V Additional District and
Sessions Judge, D.K., Mangalore sitting at Puttur, D.K., thereby
acquitting the accused/respondents of the offences P/U/S 302,
392, 201 r/w 34 of IPC and etc.


In Crl.A.No.1098/2017:

BETWEEN:

Abbas
S/o Haboobaker
Aged about 46 years
Daily Wage Worker
                                -3-
                                           NC: 2024:KHC:4367-DB
                                          CRL.A No. 441 of 2018
                                     C/W CRL.A No. 1098 of 2017



Residing at Alekemane,
Thannir Pantha Village,
Belthangadi Taluk,
Dakshina Kannada - 574 214.
                                                     ...Appellant
(By Smt. K.M.Archana, Adv. appointed as amicus curiae)

AND:

1.   State of Karnataka
     By Asst. Superintendent of Police,
     Puttur, D.K., (Kadaba P.S.)
     Represented by
     State Public Prosecutor,
     High Court Buildings,
     Bengaluru-560 001.

2.   M. M. Abdul Azeez
     Aged 29 Years,
     S/O Mohammad Kunhi,
     R/O Gulumbu House,
     Ajjavara Village,
     Sullia Taluk,
     D.K.District - 574 239.

3.   Smt. Ayishath Azeeda @ Aseeda,
     Aged 25 Years,
     W/o Haneef,
     R/o Karikkala House,
     Kalmadka Village,
     Sullia Taluk-574 239.

4.   Smt. Aspana @ Fathimath Aspana
     Aged 24 Years,
     W/o Issak,
     R/o K.M.F.Compound,
                                   -4-
                                                NC: 2024:KHC:4367-DB
                                             CRL.A No. 441 of 2018
                                        C/W CRL.A No. 1098 of 2017



      Mottethadka House,
      Kemminje Village,
      Puttur Taluk-574 201.
                                                          ...Respondents
(By Smt. K.P.Yashodha, HCGP for R1;
    Sri P.B.Umesh, Adv. for
    Sri R.B.Deshpande, Adv. for R2 to R4)


       This Criminal Appeal filed under Section 372 Cr.P.C,
praying to set aside the order of acquittal dated 27.04.2017
passed by the V Additional District and Sessions Judge, D.K.,
Mangaluru sitting at Puttur, D.K., in S.C.No.127/2012 for the
offence P/U/S 302, 392 and 201 r/w 34 of IPC and convict
respondents 2 to 4 and etc.


       These Criminal Appeals, coming on for final hearing,
this day, Sreenivas Harish Kumar J., delivered the following:


                         JUDGMENT

These two appeals since arise from

S.C.No.127/2012, are disposed of by a common

judgment. Crl.A.No.441/2018 is filed by the State

and Crl.A.No.1098/2017 is filed by PW2,

challenging the judgment of acquittal dated

27.04.2017 by the V Additional District and

Sessions Judge, Dakshina Kannada-Mangaluru

sitting at Puttur.

NC: 2024:KHC:4367-DB

2. The facts in brief are as below:

PW1-Anandagowda, who was the Vice

President of Kombaru Gram Panchayat, received a

telephone call on 31.01.2012 by a villager and

came to know that a dead body was found in the

drainage situated near Amaythadka of Kombaru

village. Immediately PW1 went to that place and

saw a dead body having been pushed into a

drainage pipe. The dead body was in a highly

decomposed state and emitting bad smell.

Immediately he gave a report of this to the police

as per Ex.P1. Later on the body was identified to

be that of a woman by name Khathijamma, the

wife of PW2. Investigation revealed that accused

No.1 to 3 had gone to the house of Khathijamma

on 09.01.2012. They robbed the jewelleries that

Khathijamma was wearing and then caused her

death. They shifted the dead body in a Maruti

Omni van and then accused No.1 thrusted the dead

NC: 2024:KHC:4367-DB

body into the drainage pipe. Thus accused No.1 to

3 came to be charge sheeted for the offences

punishable under Sections 302 and 201 read with

Section 34 of IPC.

3. The prosecution examined 27 witnesses,

got marked 41 documents and 19 material objects

in order to establish its case. The trial court

acquitted the accused of all the offences and hence

these appeals by the State as well as PW2, the

husband of the deceased.

4. We have heard the arguments of Smt.

K.P.Yashodha, learned High Court Government

Pleader who argued on behalf of the State in

Crl.A.No.441/2018, Smt. K.M.Archana, learned

Advocate appointed as Amicus Curiae, who argued

on behalf of the appellant/complainant in

Crl.A.No.1098/2017 and Sri P.B.Umesh, learned

Advocate, who argued on behalf of Sri

NC: 2024:KHC:4367-DB

R.B.Deshpande, Advocate for respondents/accused

No.1 to 3 in both the appeals.

5. During trial it was sought to be proved

through the witnesses that accused No.1 was in

need of money and he requested his sister i.e.,

accused No.3 to give her gold as he could pledge

the same and get money. She said that she had

no gold, and at that time she told him that the

deceased Khathijamma was having 65 pavans of

gold. For this reasons accused No.1 wanted to

meet the deceased. On 09.01.2012 accused No.1

took his two sisters i.e., accused No.2 and 3 to the

house of Khathijamma. They were all served with

tea and biscuits. Accused No.1 saw an almirah in

the room of the house of Khathijamma and

thinking that she might have kept the jewelleries

inside the almirah, he gained entry into the room

and started searching for jewellery. Noticing this,

Khathijamma took serious objection and in that

NC: 2024:KHC:4367-DB

course accused No.1 closed the nose and mouth of

Khathijamma which resulted in her death.

Thereafter with the help of other two accused,

accused No.1 shifted the body in his Maruti Omni

van and threw the same at the place where it was

found.

6. It was the argument of Smt.

K.P.Yashodha and Smt. K.M.Archana that the

prosecution has been able to prove all the

circumstances. PWs.1 to 7, 10, 12, 14 and 15 are

the main witnesses. The main circumstances are

identification of the dead body, PW4 and PW5

seeing two women and a man along with a child

visiting the house of the deceased around 11.00am

on 09.01.2012 in a Maruti Omni car, recovery of

imitation gold from the house of accused No.1,

changing of seat of the car by accused No.1 at

Susha Decors and the mahazars. The witnesses

have clearly established all these circumstances.

NC: 2024:KHC:4367-DB

From the evidence of PW4 and PW5 it becomes

clear that they saw three persons alighting from

Maruti Omni car with a child on 09.01.2012. Out of

three people one was a man and two were women.

Though they were not able to see the faces of

those persons, the identity of the accused would

get established from the evidence of PW2, PW3

and PW15. The fact that accused No.1 himself led

the police to his house and produced the imitation

jewelleries of Khathijamma would get established

by the independent panch witnesses. They have

not been discredited in any manner. The police

knew the place where the dead body had been

thrown. Accused No.1 also showed the very same

place. By that time the dead body was identified

to be that of Khathijamma and if first accused

showed the very same place, it would fortify the

fact that deceased was Khathijamma and thereby

the involvement of all the three accused could be

inferred. There is another circumstance, i.e.,

- 10 -

NC: 2024:KHC:4367-DB

accused No.1 met PW10, a goldsmith to ascertain

whether the jewelleries were real gold or not.

PW10 has given clear evidence that accused No.1

had brought some jewelleries which were found to

be of artificial gold. From the evidence of PW10

also it gets established that accused No.1 was very

much involved in the commission of crime. The

car decorator-PW12 has given evidence that

accused No.1 had taken his car for changing the

seat. It was the very same car which was used by

the accused for going to the house of deceased

and transporting the dead body. Therefore all

these circumstances have stood established. If the

trial court had assessed the evidence in proper

perspective, it would have been possible for the

trial court to record conviction against the

accused. Acquitting the accused giving some

technical reasons cannot be sustained and hence

this court has to interfere and reverse the

judgment of acquittal convicting all the accused for

- 11 -

NC: 2024:KHC:4367-DB

the offences punishable under Sections 302 and

201 read with Section 34 of IPC.

7. Smt. K.M.Archana in support of her

arguments has placed reliance on two judgments

of the Supreme Court, namely, SABITRI

SAMANTARAY V. STATE OF ODISHA AND

BIDYADHAR PRAHARAJ V. STATE OF ODISHA

[AIR 2022 SC 2591] & SANJAY RAJAK V. THE

STATE OF BIHAR [AIR 2019 SC 3524].

8. Sri P.B.Umesh argued that the trial court

has rightly come to conclusion to acquit the

accused noticing that the evidence was not

sufficient enough to hold that all the links in the

chain of circumstances would get established.

There is no evidence with regard to identification

of the dead body. When the dead body was seen

inside the drainage pipe, it was found in a highly

decomposed state. The DNA report is inconclusive.

It does not help in any way to identify the dead

- 12 -

NC: 2024:KHC:4367-DB

body. The evidence of PWs.2, 3 and 15 cannot be

believed to hold that the dead body was that of

Khathijamma. The evidence of PW4 and PW5 is

very clear that they did not see the faces of the

persons who alighted from the car in front of the

house of Khathijamma and thereby their evidence

is of no use. The panchanama said to have been

drawn at the instance of accused No.1 in

connection with recovery of imitation jewellery and

the Maruti Omni car does not establish the

involvement of accused No.1 to 3. Merely because

PW10 gave a report that the jewelleries that he

tested were made of imitation gold would not

result in establishing the involvement of accused

No.1 in the commission of crime. The cause of

death is not spoken by the doctor who conducted

post mortem examination. This being the case, it

is not safe to upset the well reasoned judgment of

the trial court. He argued for dismissing the

appeals.

- 13 -

NC: 2024:KHC:4367-DB

9. After hearing the arguments, it is found

that this case rests on the following circumstances

to be established.

    i.      Identification of dead body,

    ii.     Accused persons visiting the house of the
            deceased,

iii. Recovery of imitation jewellery from the house of accused No.1,

iv. Accused No.1 himself showing the place where the dead b ody was thrown.

10. The evidence of PW1 is just relevant to

the extent of lodging FIR with the police after

getting information about the dead body being

seen in the drainage pipe. His evidence is

believable to this extent. He also participated at

the time of drawing the spot panchanama as per

Ex.P.2 and seizing a cloth bundle in which there

was a blood stained cloth. This evidence can also

be believed.

- 14 -

NC: 2024:KHC:4367-DB

11. To establish the circumstance of

identification of the dead body the evidence given

by PWs.2, 3, 15, 22 and 24 requires to be

examined.

11.1 PW2 is the husband of the deceased

Khathijamma. His evidence shows that on

09.01.2012 itself he went to police station and

reported about missing of his wife. In this regard

his evidence is that his children returned home in

the evening from the school and informed him that

mother was not being seen. Learning this from the

children, PW2 returned home immediately and

found the front door being locked from inside.

Therefore with the help of the neighbors the

backside door of the house was broken open and

when he went inside, he did not see his wife,

however noticed three tea cups and some snacks

items in the plates being kept on the table. He

also saw the clothes kept in the almirah being

- 15 -

NC: 2024:KHC:4367-DB

scattered and the gold jewellery belonging to his

wife being intact. He thought that some guests

might have visited the house. Till 31.01.2012 he

did not come to know about the whereabouts of his

wife. When he received a call from the police

station on 31.01.2012 that a dead body of a woman

had been traced, he went to police station on

01.02.2012 along with his daughter. In the police

station he was shown a chudidar top, chudidar vale

and a panche (Dothi) by the police. He identified

the panche to be his and the vale and top to be of

his daughter. Thereafter they went to Wenlock

government hospital and identified the dead body

seeing the cloths of his wife on the body and also

seeing the filling in the tooth. Thereafter he came

to know from the police that the dead body had

been thrown at some place after killing her. On the

same day he came to know from his neighbors that

on 09.01.2012 some persons had come to his house

in a white colour Maruti Omni car.

- 16 -

NC: 2024:KHC:4367-DB

11.2 PW3 is the elder brother of the

deceased. His evidence shows that PW2 informed

him around 6.00pm on 09.01.2012 that his wife

had gone missing and in that regard he had been to

police station to make a complaint. He too

searched for his sister but she was not traced.

Again on 31.01.2012 he received a telephone call

from PW2 and came to know that a dead body had

been found and he too was asked by PW2 to come

over to police station. Therefore on 01.02.2012

himself, PW2 and Shainaz i.e., the daughter of PW2

went to Kadaba police station where they were told

that the dead body was kept in the mortuary of the

Wenlock Hospital. He too states that before going

to the hospital, they were shown a chudidar top, a

vale and a panche. They were all identified by PW2

and his daughter Shainaz. After going to the

hospital he saw the dead body which was fully

decomposed. Seeing the clothes on the dead body,

he too identified it as that of his sister

- 17 -

NC: 2024:KHC:4367-DB

Khathijamma. He also saw a tooth of Khathijamma

being filled by a dentist and this was another

reason for identification of the dead body.

11.3 PW15 is the younger brother of the

deceased. He too has given the evidence in the

same manner.

11.4 In addition to the evidence given by

PWs.2, 3 and 15 with regard to identification of the

dead body, reference should be made to the

evidence of PW22 and PW24.

11.5 PW22 was the doctor who conducted

post mortem examination. He could not give the

cause of death because the dead body was fully

decomposed, however he formulated 6 opinions out

of which opinion Nos.1, 2 and 6 are relevant here.

The first opinion is that the bones of the dead body

belonged to that of a female and he arrived at this

conclusion based on morphological and

- 18 -

NC: 2024:KHC:4367-DB

morphometric features. The estimated age of the

deceased was in between 20 and 40 years. The 6 t h

opinion is that the time of death was approximately

2 weeks to 3 months prior to the post mortem

examination. PW22 collected right lateral incisor

from maxilla, a piece of right clavicle bone and a

piece of femur bone at the time of conducting post

mortem examination for the purpose of sending

them to DNA profiling.

11.6 The investigating officer collected the

blood samples of the parents of the deceased and

sent them to FSL. PW24 extracted the DNA profile

from the incisor of the maxilla and other items and

compared the same with DNA profile extracted from

the blood samples of the parents of the deceased.

But his examination shows that sufficient DNA

profiles could not be obtained from the samples

collected from the deceased and he could only give

a report that DNA matching was not possible. For

- 19 -

NC: 2024:KHC:4367-DB

this reason the evidence of PW24 is not helpful at

all. However if we scrutinize the evidence given by

PWs.2, 3 and 15 in the juxta position with PW22 a

clear inference can be drawn that the dead body

was that of a woman as deposed by PW22. The

time of death also clearly corresponds to the

opinion given by PW22 because it was on

09.01.2012 that Khathijamma went missing. The

post mortem was conducted on 01.02.2012.

Therefore the approximate time of death falls

within the period estimated by PW22. With these

materials if we consider the testimonies of PWs.2, 3

and 15 which have not been discredited in the cross

examination, a clear inference can be drawn that

they were able to identify the dead body to be that

of Khathijamma only. Though they identified the

deceased after seeing the clothes, we have to say

that such kind of identification cannot be

disbelieved more particularly when PW2 being the

husband used to see the clothes being worn by the

- 20 -

NC: 2024:KHC:4367-DB

deceased everyday. He also saw a tooth filling and

in this regard he stated that a few days before the

incident, he had taken his wife to a dental clinic,

namely, Padmapriya Dental Clinic. Though Sri

P.B.Umesh argued that because DNA matching was

not possible identification would become doubtful,

it is difficult to accept his argument and we may

safely conclude that there was identification of the

dead body by these three witnesses. Added to this

recovery of imitation gold jewelleries belonging to

the deceased from accused No.1 further fortifies

the evidence with regard to identification of the

dead body. At the place where the dead body was

found there was a cloth bundle containing a piece

of cloth belonging to the daughter of the deceased

which was also identified by her in the police

station. This is an another piece of evidence which

helps to establish the identity of the deceased.

Therefore there is clinching evidence with regard to

identification of the dead body.

- 21 -

NC: 2024:KHC:4367-DB

12. With regard to accused persons visiting

the house of the deceased, PWs.4, 5 and 15 are

the main witnesses to establish this circumstance

and incidentally the evidence given by PWs.2, 3, 7,

10 and 12 may be referred to. PWs.4 and 5 are

spouses whose house was situated at some

distance from the house of the deceased. Both of

them have consistently given evidence that around

11.00am on 09.01.2012 they saw a white colour

Maruti Omni car going towards the house of PW2.

Since PW4 was waiting for the arrival of a person

by name Bhatta, he went outside thinking that Mr.

Bhatta might have come in that car. When he and

his wife went outside, both of them saw one man,

two women and a child alighting from the car and

going inside the house of PW2. The car was seen

parked in front of the house till 1.00pm. Around

5.00 or 5.30pm on 09.01.2012 both of them heard

a loud cry from the house of PW2. They went

there and saw PW2 and his children and came to

- 22 -

NC: 2024:KHC:4367-DB

know from them that front door as well as back

door of their house had been locked and

Khathijamma was not seen inside the house. By

that time some people gathered there and

thereafter all of them broke open the backside

door and went inside the house. PW4 and PW5

saw three tea cups being kept in the washbasin,

and some biscuits, mixture and other snacks items

in the plates being kept on the table. They also

noticed scattering of clothes inside the room. PW2

checked inside the steel almirah and found the

gold jewellery of Khathijamma being there. But

PW4 and PW5 do not say that they were able to

see the faces of the persons who alighted from the

car. Therefore the evidence of these two

witnesses is helpful only to the extent of they

seeing three adults and a child coming in a car and

going inside the house of PW2.

- 23 -

NC: 2024:KHC:4367-DB

12.1 The evidence given by PW15 is to the

effect that accused No.1 who is the brother of his

wife i.e., accused No.3, had returned from a

foreign country. The mother of accused No.1 was

unwell and therefore accused No.3 used to go to

the house of accused No.1 to see her mother. On

07.01.2012, accused No.1 had come to his house

to take his sister i.e., accused No.3 with him to

consult a fortune teller to enquire about the health

condition of his mother and also his future

prospects. At that time accused No.1 had come in

his white colour Omni car. PW15 has stated that

accused No.1 took accused No.3 and the child with

him and returned in the evening. Again on

09.01.2012 accused No.1 came to his house with

accused No.2 in the same car and took his wife

i.e., accused No.3 with him to Thanneer Pantha

where the fortune teller was living. That means

accused No.1 to 3 left his house to go to Thanner

Pantha and all the three returned on next day. He

- 24 -

NC: 2024:KHC:4367-DB

saw his wife being dull. He asked his wife the

reason for her dullness and she simply said that

she had slight headache. On the same day i.e., on

09.01.2012 his brother-in-law i.e., PW2 made a

phone call to him and said that his wife i.e.,

Khathijamma was missing and therefore he had

given a complaint in the police station.

12.2 We have already referred to the

evidence of PW2 who has stated that his wife was

found missing on 09.01.2012. PW3 has given

evidence in the same manner.

12.3 PW7 is a witness in whose presence a

mahazar as per Ex.P15 was drawn in connection

with seizure of imitation jewellery. His evidence

shows that on 09.02.2012 around 07.45am, he

went to police station. By that time another panch

witness, namely, Ibrahim had also come to police

station. There he was shown accused No.1 and

told that he was the person who had killed

- 25 -

NC: 2024:KHC:4367-DB

Khathijamma. It was also brought to his notice

that accused No.1 was about to produce certain

items which were to be seized and therefore he

was requested to act as pancha. At about

08.15am the police took him, Ibrahim and the first

accused in a jeep. The first accused led the police

to his house situated at a place called Kolambu at

Ajjavara. First accused took the police and

panchas inside his house. There was a steel

almirah inside a room. Opening that almirah the

first accused removed a cloth bundle and gave it to

the police. At that time he said that the bundle

contained jewelleries which were removed from the

body of Khathijamma. When the bundle was

opened it was found that there were four keys in a

key chain, 2 bangles and a pair of ear studs. They

looked like gold. The police wrote a mahazar as

per Ex.P15 seizing all these items marked as per

MOs.8 to 10.

- 26 -

NC: 2024:KHC:4367-DB

12.4 It is also forthcoming from the

evidence of PW7 that accused No.1 took the police

and the panchas to a shop called Susha Decors

situated below Durga Complex and said that he got

a seat of the car changed there. The owner of that

shop Rakshith Kumar was present and when the

police enquired him, he told that on 30.01.2012,

the first accused had brought his car and got a

seat changed. PW12 is the car decorator who has

also given evidence that accused No.1 had brought

the car to his shop for changing the seat.

12.5 From the evidence of PW7 it is found

that the jewelleries being worn by the deceased at

the time when the incident took place were seized

at the instance of accused No.1 from his house.

Therefore even though PW4 and PW5 have stated

that they were not able to see the faces of the

persons who alighted from the car, from the

evidence given by PW15 and PW17, it can be

- 27 -

NC: 2024:KHC:4367-DB

stated that the car belonged to accused No.1 and

accused No.1 to 3 were the persons who had

visited the house of Khathijamma on 09.01.2012.

The net effect of evidence of these witnesses who

have not been discredited in the cross examination

helps to arrive at a clear conclusion that none

other than accused No.1 to 3 visited the house of

the deceased on 09.01.2012.

13. With regard to recovery of imitation

jewellery from the house of accused No.1, we have

already referred to the evidence of PW7 who has

clearly stated that only at the instance of accused

No.1 the police were able to recover the

jewelleries made up of imitation gold. In addition

the evidence of PW10 a goldsmith may be referred

to here. It is his clear evidence that in the third

week of January 2012, a youngman had come to

his shop in a Maruti Omni car, and showing him 2

bangles, a pair of ear studs and a lolak asked to

- 28 -

NC: 2024:KHC:4367-DB

test whether those articles were made up of real

gold or not. Testing them, he confirmed that they

were not made up of real gold. He returned those

items to that youngman. It is his further evidence

that on 09.02.2012, the police brought that young

man who had brought the jewelleries for testing

purpose. By that time he had come to know by

reading a news paper that a woman by name

Khathijamma had gone missing and her dead body

was found near a road connecting Gundya and

Subramanya. He came to know that the young

man whom the police had brought was the relative

of the deceased. In the open court he pointed out

accused No.1 and said he was the very person who

had brought the jewellery items for testing

purpose to his shop. This witness is also not

discredited in the cross examination. PW2 and

PW3 have also identified the jewelleries and the

key bunch to be belonging to the deceased. PW10

identified the jewelleries that he had tested.

- 29 -

NC: 2024:KHC:4367-DB

Therefore from the evidence of PW7 and PW10, an

inference can be drawn that involvement of

accused No.1 was there in the missing of

Khathijamma. The evidence in this regard is

sufficient enough to hold that this circumstance

has stood established to connect accused No.1 with

the crime.

14. The circumstance of accused No.1 himself

showing the place where the dead body was

thrown is established by PW14. The evidence of

PW14 shows that on 08.02.2012 the police asked

him to come over to police station and accordingly

he went there around 9.00am. He saw accused

No.1 being there. The investigating officer was

also present. Accused No.1 told before the police

that he would show the place where he killed

Khathijamma and also the place where the dead

body had been thrown. Stating so, he took him

and the police to the house of Abbas i.e., PW2.

- 30 -

NC: 2024:KHC:4367-DB

Going inside the bed room of that house he said

that it was the place where he killed Khathijamma

along with his two sisters. PW14 noticed the

clothes being scattered on the cot. The police

wrote a mahazar as per Ex.P19. Thereafter

accused No.1 took the police and PW14 to the

Nethravathi bridge and said he threw away the

mobile phone of Khathijamma into the river. The

police wrote a mahazar as per Ex.P21 at that

place. Afterwards accused No.1 led the police and

PW14 to another place near Amaythadka on

Gundya-Subramanya road. After reaching that

place, he showed a drainage pipe and said that it

was the place where he had thrown the dead body.

There the police wrote another panchanama as per

Ex.P22. PW14 has not been discredited in the

cross examination.

14.1 Undoubtedly it was based on the

voluntary or confession statement said to have

- 31 -

NC: 2024:KHC:4367-DB

been given by accused No.1 and all these

panchanamas were drawn in the presence of PW14.

In the voluntary statements the portions relating

to admitting the guilt is inadmissible according to

Section 25 and 26 of the Indian Evidence Act.

However the disclosures made by him about the

place where the incident had taken place and the

dead body had been thrown falls within the scope

of Section 27 of the Evidence Act.

14.2 One line of argument of Sri P.B.Umesh

was that by the time the panchanamas Exs.P19,

20, 21 and 22 were drawn, it was within the

knowledge of the police that death had occurred

inside the house of Khathijamma and that the dead

body was found having been thrusted inside the

drainage pipe and therefore this kind of recovery

does not assume any significance.

14.3 It is true that the police were aware of

the place of killing and the place where the dead

- 32 -

NC: 2024:KHC:4367-DB

body had been thrown. It is not the way of looking

into it. If accused No.1 led the police and showed

the very same places to them, it would only

confirm that it was the place where the incident

had taken place as has been disclosed by accused

No.1. This kind of disclosure cannot be discarded

or ignored just for the reason that the police were

aware of it.

14.4 If the evidence made available by the

prosecution in regard to the circumstances is put

to scrutiny, it is found that every link in the chain

of circumstances has been proved. There is

believable primary evidence for each circumstance,

and totality of the evidence indicates existence of

proof beyond reasonable doubt indicating

involvement of accused No.1 in the death of

Khathijamma. This is the only possible view that

can be taken; the findings of the trial court to

- 33 -

NC: 2024:KHC:4367-DB

acquit accused No.1 are not correct; those findings

are not possible to be arrived at.

15. Though we find all the circumstances

being proved, it is impossible to hold that accused

No.2 and 3 were also involved in commission of

crime. As the evidence discloses accused No.1

wanted money and when he asked his sister i.e.,

accused No.3 for money or gold, she told that the

deceased was having 65 pavans of gold. Therefore

accused No.1 wanted to seek the help of his sister

to obtain gold from the deceased and in this

connection he took his both sisters to the house of

the deceased. The evidence given by PWs.2, 3 and

15 shows that when accused No.1 was searching

for gold inside the steel almirah, Khathijamma saw

and questioned him. Annoyed by this he closed

her mouth and nose to silence her and at that time

the death occurred. The participation of accused

No.2 and 3 is not forthcoming in this incident. The

- 34 -

NC: 2024:KHC:4367-DB

prosecution has made an attempt to prove that

accused No.2 and 3 helped accused No.1 to shift

the dead body from the house of the deceased to

the place where it was found. No witness has

spoken that accused No.2 and 3 helped accused

at the time when the incident occurred, there is no

evidence indicating their participation in the

commission of crime. Therefore the circumstances

proved only point out the participation of accused

No.1 in the entire crime. For this reason we can

hold only accused No.1 guilty and not accused

No.2 and 3.

16. Now if the overt-act of accused No.1 is

examined, it can be said that he did not have

intention to kill Khathijamma. The incident

occurred at a spur of moment when the deceased

objected seeing accused No.1 searching her

almirah. Accused No.1 had the knowledge of

- 35 -

NC: 2024:KHC:4367-DB

consequences of closure of mouth and nose in that

in all probability it would result in death.

Intention is not forthcoming. It was not a

premeditated act. For this reason offence

punishable under Section 302 of IPC does not

constitute, instead the only offence that can be

held to have been proved is as punishable under

Part-II of Section 304 of IPC.

17. With this discussion, we arrive at a

conclusion that only accused No.1 can be held

guilty of the offence punishable under Section 304

Part-II of IPC and accordingly we modify the

judgment in the following manner.

ORDER

Both the appeals are allowed in p art.

The judgment dated 27.04.2017 passed

by the V Additional District and Sessions

Judge, D.K.Mangaluru sitting at Puttur, in

- 36 -

NC: 2024:KHC:4367-DB

S.C.No.127/2012 acquitting accused No.2

and 3 is confirmed.

             The    judgment       of         the        trial   court

       acquitting     accused       No.1            is     set-aside.

Accused No.1 is held guilty of the offence

punishable under Section 304 Part-II of IPC.

18. At this juncture Sri P.B.Umesh submits

months in the jail and the said period be set-off

for the punishment to be imposed against him. He

also submits that fine may be imposed. But we

are of the opinion that presence of accused No.1 is

to be secured before the court for determining the

punishment to be imposed. Therefore the Station

House Officer of Kadaba Police Station, Puttur,

D.K. is hereby directed to keep accused No.1

present before this court on 15.02.2024.

19. We place on record the services rendered

by Smt. K.M.Archana, Advocate who argued the

- 37 -

NC: 2024:KHC:4367-DB

appeal on behalf of the appellant/complainant as

Amicus Curiae in Crl.A.No.1098/2017. The High

Court Legal Services Committee, High Court of

Karnataka, Bengaluru is hereby directed to pay

remuneration of Rs.10,000/- (Ten Thousand Only)

to the Amicus Curiae.

Sd/-

JUDGE

Sd/-

JUDGE

KMV

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter