Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rudresh T vs The State Of Karnataka
2025 Latest Caselaw 2307 Kant

Citation : 2025 Latest Caselaw 2307 Kant
Judgement Date : 13 January, 2025

Karnataka High Court

Rudresh T vs The State Of Karnataka on 13 January, 2025

Author: K.Somashekar
Bench: K.Somashekar
                                              -1-
                                                          NC: 2025:KHC:1317-DB
                                                        CRL.A No. 1156 of 2018
                                                    C/W CRL.A No. 1049 of 2018



                     IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                          DATED THIS THE 13TH DAY OF JANUARY, 2025
                                          PRESENT
                           THE HON'BLE MR JUSTICE K.SOMASHEKAR
                                             AND
                             THE HON'BLE MR JUSTICE S RACHAIAH
                            CRIMINAL APPEAL NO. 1156 OF 2018 (C)
                                             C/W
                            CRIMINAL APPEAL NO. 1049 OF 2018(C)

                   IN CRIMINAL APPEAL NO. 1156 OF 2018 (C)
                   BETWEEN:

                       RUDRESH T
                       S/O. TEJ NAYAK
                       AGED ABOUT 28 YEARS
                       R/AT: SIDDAPURA TANDA
                       NEAR SEVALAL TEMPLE
                       BADRAVATHI CITY, BADRAVATHI TALUK,
                       SHIVAMOGGA DISTRICT - 572 346.
                                                                  ...APPELLANT
                   (BY SRI. LETHIF B, ADVOCATE)
Digitally signed
by
SREEDHARAN
BANGALORE          AND:
SUSHMA
LAKSHMI
Location: HIGH
COURT OF
                       THE STATE OF KARNATAKA
KARNATAKA              BY UPPINANGADI POLICE
                       D.K.DISTRICT
                       REP. BY STATE PUBLIC PROSECUTOR
                       HIGH COURT COMPLEX BUILDING
                       BANGALORE - 560 001.
                                                                ...RESPONDENT
                   (BY SRI. VIJAYAKUMAR MAJAGE, SPP-II)

                        THIS CRL.A. IS FILED U/S.374(2) CR.P.C PRAYING TO
                   SET ASIDE THE JUDGMENT OF CONVICTION AND ORDER ON
                   SENTENCE DATED 03.05.2018 AND 08.05.2018 PASSED BY
                            -2-
                                       NC: 2025:KHC:1317-DB
                                     CRL.A No. 1156 of 2018
                                 C/W CRL.A No. 1049 of 2018



THE 1ST ADDITIONAL DISTRICT AND SESSIONS JUDGE AT D.K.
MANGALURU IN SESSIONS CASE NO.79/2014 FOR THE
OFFENCE PUNISHABLE UNDER SECTIONS 302, 120(A), 201,
203 R/W 34 OF IPC AND ACQUIT THE APPELLANT.

IN CRIMINAL APPEAL NO. 1049 OF 2018 (C)
BETWEEN:

    SMT. AMITHA @ DEVAKI
    W/O. ANNAYYA GOWDA
    AGED ABOUT 41 YEARS
    R/O. SHALE MANE, KALANJA VILLAGE
    BELTHANGADI TALUK
    D K DISTRICT - 574 241.
                                               ...APPELLANT
(BY SRI. ANIKETH, ADVOCATE FOR
    SRI. B. S. SACHIN, ADVOCATE)

AND:

    THE STATE OF KARNATAKA
    THROUGH POLICE INSPECTOR
    UPPINANGADY POLICE STATION
    D K DISTRICT - 574 241.
    REPRESENTED BY THE
    STATE PUBLIC PROSECUTOR
    HIGH COURT BUILDINGS
    BANGALORE - 560 001.
                                             ...RESPONDENT
(BY SRI. VIJAYAKUMAR MAJAGE, SPP-II)

     THIS CRL.A. IS FILED U/S.374(2) CR.P.C PRAYING TO
SET ASIDE THE JUDGMENT OF CONVICTION AND ORDER ON
SENTENCE DATED 03.05.2018 AND 08.05.2018 PASSED IN
S.C.NO.79/2014 ON THE FILE OF I ADDITIONAL DISTRICT
AND   SESSIONS    JUDGE, D.K., MANGALORE THEREBY
CONVICTING AND SENTENCING THE APPELLANT FOR THE
OFFENCE P/U/S 302, 120A, 201, 203 R/W 34 OF IPC.
                                 -3-
                                            NC: 2025:KHC:1317-DB
                                          CRL.A No. 1156 of 2018
                                      C/W CRL.A No. 1049 of 2018



     THESE APPEALS HAVING BEEN RESERVED, COMING                   ON
FOR PRONOUNCEMENT THIS DAY, S RACHAIAH                            J.,
DELIVERED THE FOLLOWING:

CORAM:    HON'BLE MR JUSTICE K.SOMASHEKAR
          and
          HON'BLE MR JUSTICE S RACHAIAH

                     CAV JUDGMENT

(PER: HON'BLE MR JUSTICE S RACHAIAH)

1. These Criminal Appeals are arising out of the judgment of

conviction dated 03.05.2018 and order on sentence dated

08.05.2018 passed in Sessions Case No.79/2014 on the

file of the I Additional District and Sessions Judge, D.K.

Mangaluru, wherein the accused Nos.1 and 2 are

convicted for the offences punishable under Sections

120-A, 302, 201, 203 r/w 34 of Indian Penal Code (for

short 'IPC').

2. The rank of the parties in the Trial Court will be

considered henceforth for convenience.

Brief facts of the case:-

3. It is the case of the prosecution that, the accused Nos.1

and 2 had illicit relationship with each other. Accused

No.2 being the wife of Annayya Gowda had the said illicit

relationship even though she was married and having a

NC: 2025:KHC:1317-DB

husband and children. Accused No.1 was working as the

Forest Officer attached to the said village.

4. It is alleged in the charge sheet that accused Nos.1 and 2

in furtherance of common intention and also with criminal

conspiracy, tried to kill Sri Annayya Gowda by giving

electric shock. However, he survived on obtaining the

proper treatment. Even then, accused Nos.1 and 2 did

not stop their common intention to commit murder of

Annayya Gowda.

5. On 19.04.2014, the accused Nos.1 and 2 in furtherance

of their common intention and conspiracy, assaulted

Annayya Gowda with an iron wheel box rod on his head

and chest portion and caused severe injuries and killed

him. Thereafter, in order to conceal their act, the

accused persons removed the tiles of the roof and also

caused damage to the backdoor of the house in order to

create as if someone might have killed the said Annayya

Gowda.

6. It is further stated in the charge sheet that the accused

No.2 on the same day had informed the relatives and

neighbours of the deceased about the incident to depict

NC: 2025:KHC:1317-DB

that the incident was done by some unknown persons. In

addition to the information given to their relatives, she

had lodged a complaint before the jurisdictional police

against some unknown persons. The jurisdictional police

after registering the case, proceeded with the

investigation. During investigation, they found that the

accused Nos.1 and 2 were involved in the said incident,

arrested them, recorded their statements and filed the

charge sheet against both the accused.

7. In order to prove the case, the prosecution examined 36

witnesses as PWs.1 to 36, got marked 39 documents as

Exhibits P1 to P39 and also identified the material objects

M.O.1 to M.O.13. On the other hand, the defence

conducted the examination of one witness namely D.W.1

and got marked eight documents as Exhibits D1 to D8.

The Trial Court after considering the oral and

documentary evidence on record, convicted accused

Nos.1 and 2 for the offences stated supra. Hence, they

are before this Court.

8. Heard Mr. Lethif B, learned counsel for the appellant in

Criminal Appeal No.1156/2018, learned counsel

NC: 2025:KHC:1317-DB

Mr. Aniketh for Mr. B. S. Sachin, learned counsel for the

appellant in Criminal Appeal No.1049/2018 and

Mr. Vijaykumar Majage, learned SPP-II for respondent -

State in both the appeals.

9. Learned counsel for the appellant / accused No.1 in

Criminal Appeal No.1156/2018 vehemently submitted

that the judgment of conviction and order on sentence

passed by the Trial Court is contrary to the evidence on

record. Therefore, the same is liable to be set aside.

10. It is further submitted that the Trial Court has not

appreciated the evidence on record properly. When the

case is based on circumstantial evidence, mere recovery

of certain materials alleged to have been recovered at the

instance of the accused are not sufficient to hold the

accused guilty of the offence unless it is established by

the prosecution properly.

11. The prosecution mainly relied on the recovery of material

objects namely M.O.9 and M.O.10 which were recovered

as per Exhibits P.11 and P.12 and also another recovery

of M.O.13 as per Ex.P13. However, these mahazars even

though alleged to have been proved, that itself is not

NC: 2025:KHC:1317-DB

sufficient to hold the accused are guilty of the offences.

However, the Trial Court has failed to appreciate the facts

properly. Consequently, the impugned judgment is

passed which is required to be re-looked.

12. It is further submitted that the evidence of PWs.6 and 8

who are the witnesses to the last seen theory, however,

their evidence was not to be considered for the reason

that, on reading of the evidence in its entirety, in fact

they have not supported the case. Despite they did not

support the case, the Trial Court wrongly appreciated the

evidence for the purpose of last seen theory, which is a

manifest error committed by the Trial Court.

13. It is further submitted that the Trial Court failed to

consider the previous conduct of some of the witnesses

namely, the brothers of the deceased. The defence has

been established by the accused that the brothers of the

deceased had enmity with the deceased in respect of

some properties and there was a complaint lodged

against the brothers of the deceased by the deceased

and his wife, who is arraigned as accused No.2. In the

said complaint, the deceased had made a statement that

NC: 2025:KHC:1317-DB

he had a threat by his brothers. Even though those

documents have been marked as Exs.D1 to D4, the

contents thereof were not considered by the Trial Court

properly.

14. It is further submitted that on reading of the evidence of

some of the witnesses who are said to be the witnesses to

the motive namely, PWs.3 to 5 and 7 to 8, it would not be

sufficient to arrive at a conclusion that the motive has

been established. In fact, the deceased during his

lifetime, had not suspected the illicit relationship of his

wife with accused No.1 at any point of time.

15. It is further submitted that, when the deceased had

sustained injury alleged to have been caused by accused

Nos.1 and 2 by giving electric shock, the deceased did

not give any statement before the Doctor or any other

authority against accused Nos.1 and 2. In fact, the

accused No.2 being the wife, got him treated at different

hospitals, consequently, he survived. The Trial Court

ought to have considered these facts properly.

16. It is further submitted that the Trial Court recorded the

conviction on the basis of assumption and presumption

NC: 2025:KHC:1317-DB

which is alien to the criminal jurisprudence. Hence, the

judgment of conviction is liable to be set aside. Making

such submissions, learned counsel for the appellant

/accused No.1 prays to dismiss the appeal.

17. Learned counsel for the appellant / accused No.1 has

relied on the following judgments which are as under:-

1. Sharad Birdhichand Sarda v. State of

Maharashtra

2. Padala Veera Reddy v. State of Andhra Pradesh & Others2

3. Sattatiya @ Satish Rajanna Kartalla v. State of Maharashtra3

4. Ramesh B v. State of Karnataka4

5. Chandrappa v. State of Karnataka5

6. Debapriya Pal v. State of West Bengal6

7. Yankappa & another v. State of Karnataka7

(1984) 4 SCC 116

(1989) 2 SCC 706

(2008) 3 SCC 210

CRL.A.1326 OF 2015 dated 19.11.2020

CRL.A.1540 OF 2015 dated 23.04.2021

AIR 2017 SC 1246

2020 SCC OnLine KAR 1649

- 10 -

NC: 2025:KHC:1317-DB

18. In Criminal Appeal No.1049/2018 relating to accused

No.2 is concerned, the learned counsel for appellant /

accused No.2 adopted the arguments of accused No.1

and further, he submitted that, when the entire case was

based on circumstantial evidence, the Trial Court ought to

have appreciated the evidence with utmost vigilance.

Having failed to consider the evidence properly, resulted

in passing the impugned judgment, which is required to

be set aside.

19. It is further submitted that the complaint lodged by

accused No.2 was not considered by the Investigating

Officer properly and implicated her in the false case in

order to avoid the genuine investigation of the case.

There is no evidence collected by the Investigating Officer

or produced by the prosecution against accused No.2 to

show that she was involved in the commission of the

murder of her husband. None of the witnesses have

spoken about the presence of accused No.1 in the vicinity

of the house except some witnesses who are inimical to

accused No.2.

- 11 -

NC: 2025:KHC:1317-DB

20. It is further submitted that the evidence of P.W.7 who

stated to have received the confession statement from

accused No.2 and the Trial Court acted upon it which is

unsustainable. In fact, the statement alleged to have

been made by the accused No.2 cannot be construed as a

confession statement. On reading of the entire evidence

of PW.7, the prosecution did not produce any document

to show that accused No.2 had traveled in the auto of

PW.7 on the date of the alleged confession statement said

to have been given to PW.7.

21. It is further submitted that the Trial Court wrongly

assumed that accused Nos.1 and 2 had committed the

murder in furtherance of criminal conspiracy in order to

sustain the illicit relationship which is contrary to the

evidence on record and the said conviction is without any

basis. Therefore, the same is liable to be set aside.

Making such submissions, learned counsel for appellant /

accused No.2 prays to allow the appeal.

22. Per contra, learned SPP-II for respondent - State

vehemently justified the judgment of conviction and order

on sentence passed by the Trial Court and he further

- 12 -

NC: 2025:KHC:1317-DB

submitted that the clothes of accused No.1, which are

marked as M.Os.9 and 10, have contained bloodstains.

However, he has not explained as to how his clothes

contained such bloodstains.

23. It is further submitted that accused No.2 has made a

confession statement to P.W.7 about the incident and also

she acted suspiciously which created doubt in the mind of

the Investigating Officer. When the Investigating Officer

thoroughly conducted the investigation, it revealed that

accused Nos.1 and 2 had committed murder in order to

sustain their illicit relationship. The evidence of P.W.6

would indicate that accused No.1 was coming from the

house of accused No.2 at the odd hours and it is

established that the murder had taken place on the same

day.

24. It is further submitted that the prosecution has

established all the circumstances namely last seen theory,

motive and recovery of material objects. However, the

accused had not explained as to how they were innocent

of the offences. Therefore, it can be gathered from the

facts and circumstances of the case that the accused had

- 13 -

NC: 2025:KHC:1317-DB

committed the murder of the deceased Annayya Gowda.

Hence, the conviction recorded by the Trial Court has to

be sustained. Making such submissions, learned SPP-II

prays to dismiss the appeals.

25. After having heard learned counsel for the respective

parties and also perused the findings of the Trial Court in

recording the conviction, it is appropriate to consider all

the documents and also the evidence of all the witnesses

in detail as a matter of re-appreciation of facts and law.

26. P.Ws.1 and 2 are the daughters of accused No.2 and the

deceased. They did not support the case of the

prosecution.

27. P.W.3 is the relative of the deceased. He deposed that,

around three years ago, accused No.2 along with her last

son had visited his house and narrated to him that some

three unknown persons having masks on their faces,

intruded into the house and killed her husband. After

hearing the said news, he stated to have informed the

others and on their arrival, all of them went to the spot.

He further stated that he saw the scene of crime and

admitted that the tiles of the roof were taken off and the

- 14 -

NC: 2025:KHC:1317-DB

backdoor of the house was broken. Further, he saw that

the deceased was lying on the floor in a pool of blood.

28. P.W.4 is also one of the hear-say witnesses. He

supported the case of the prosecution.

29. P.W.5 who is the relative of accused No.2. He speaks

about the illicit relationship of accused Nos.1 and 2.

However, there is no definite evidence regarding the

alleged murder.

30. P.W.6 is considered as a material witness. According to

him, on 19.04.2014 around 10.00 p.m., after completing

his work (construction of his new house) for the day, he

was going to his house which is situated at Kalanja and

he said to have seen the accused No.1, who was coming

from the house of the deceased around 11.00 p.m. on his

motorcycle and accused No.1 stated to have gone

towards Kalanja. The Trial Court considered him as a

witness to the last seen theory and acted upon his

evidence.

31. P.W.7 is stated to be the witness to the confession of

accused No.2. According to him, he stated to have taken

- 15 -

NC: 2025:KHC:1317-DB

both Annayya Gowda and his wife in his auto to the

hospital for treatment. He further deposed that accused

No.2 stated to have made a confession statement

regarding the murder of her husband by herself and

accused No.1.

32. P.W.8 is the elder brother of the deceased. He stated to

have visited the house of the deceased and made a

statement before the police regarding the illicit

relationship between accused Nos.1 and 2.

33. P.W.9 is the witness to Exhibits P4, P5 and P6. He

supported the case of the prosecution.

34. P.W.10 is the sister of accused No.2. She has not

supported the case of the prosecution.

35. P.Ws.11 and 12 are the witnesses to Ex.P8. Under this

mahazar, the bike of accused No.1 was seized and the

same is marked as M.O.5. Both have supported the case

of the prosecution.

36. P.W.13 is a witness to Ex.P9. Under this mahazar, an

iron rod, nighty and an electrical coil were recovered and

- 16 -

NC: 2025:KHC:1317-DB

seized at the instance of accused No.2 in her house. He

supported the case of the prosecution.

37. P.W.14 is a witness to Ex.P11 which is considered as

seizure mahazar under which the clothes of accused No.1

were seized at his instance in his house. Those clothes

are identified as M.Os.9 and 10. He supported the case

of the prosecution.

38. P.Ws.15 and 16 are the witnesses to Ex.P13. P.W.15 is

the younger brother of accused No.2. Both have not

supported the case.

39. P.W.17 is the Forest Guard. He was working under

accused No.1. He said to have given the sim card, which

was purchased by him, to the accused No.1. Except that,

he has not stated anything about the overt act of the

accused.

40. P.W.18 was working as a Police Constable of respondent

- Police. He carried the FIR and handed over the same to

the Magistrate.

41. P.W.19 to P.W.23 are the Police Officials who were

working at the respondent - police station at the relevant

- 17 -

NC: 2025:KHC:1317-DB

time and they stated to have discharged their respective

duties in the investigation.

42. P.W.24 was working as Head Constable. He said to have

received a complaint lodged by accused No.1 on

30.08.2013 about the mischief caused to his bike by

unknown persons.

43. P.W.25 - Dr. Geethalakshmi was working as Scientific

Officer and she stated to have subjected the articles

which were sent by the police for chemical analysis and

submitted her report as per Ex.P22. According to her, the

items contained 'O' Blood Group.

44. P.W.26 - Sri Shivaprasad was working as an Assistant

Engineer stated to have prepared a sketch of the house

where the incident had taken place and submitted his

report as per Ex.P25.

45. P.W.27 - Sri Purushothama was the Panchayath

Development Officer who submitted the Assessment

Register of the house of the deceased as per Ex.P27.

46. P.W.28 - Sri Ravindra, Head Constable of the respondent

- police. He said to have visited the house of the

- 18 -

NC: 2025:KHC:1317-DB

deceased and secured the information about the incident.

Further, he stated that after receiving the complaint from

accused No.2/wife of the deceased, handed over the

same to the SHO of the concerned police station.

47. P.W.29 - Sri.Dhanesh was working as a Police Constable

at the jurisdictional police. He is stated to have

accompanied P.W.28 and he had been to the place of

occurrence along with P.W.28.

48. P.W.30-Sri.Shivakumar K.R., was working as a Police

Sub-Inspector. On 20.04.2014 around 1.00 p.m., he is

stated to have received information regarding the incident

through a wireless message. He had been to the house

where the incident had taken place and noted that the

tiles of the route were taken off and the back door of the

house was broken etc. Further, he deposed that he

conducted the part of investigation, arrested the accused

and produced him before C.W.45.

49. P.W.31-Dr. Raghavendra Babu Y.P., was working as an

Associate Professor at Government District Wenlock

Hospital, Mangaluru said to have conducted a

- 19 -

NC: 2025:KHC:1317-DB

postmortem of the dead body of the deceased and

submitted a report as per Ex.P.31.

50. P.W.32-Dr. Sheshagiri Chandra was running a clinic viz.,

Vijaya Clinic. On 07.04.2014, he is stated to have

received a patient namely Annayya Gowda having a

history of burn injuries. After treating the said patient,

stated to have issued a prescription as per Ex.P.33.

51. P.W.33-Sri. Harsha D.N. was working as a Range Forest

Officer at Uppinangadi Range. He endorsed that accused

No.1 was working with him and also produced relevant

documents relating to accused No.1 to the Investigating

Officer.

52. P.W.34 - Sri. Sridhar Rai was working as an Assistant

Police Sub-inspector. He deposed that on 30.08.2013, he

received a complaint from accused No.1 that his bike was

burnt by some unknown persons. After receiving the said

complaint, he registered a case as N.C.No.88/2013.

53. P.W.35-Sri. Basavaraj was working as a police constable

at jurisdictional police. He is stated to have carried items

- 20 -

NC: 2025:KHC:1317-DB

and reached those items to FSL and obtained the

endorsement.

54. P.W.36-Sri.Suresh Kumar P was working as a Police

Inspector stated to have conducted investigation and

submitted charge sheet.

55. D.W.1-Sri. was working as Asst. Sub-inspector, has been

examined by the Court after issuance of summons. Some

documents have been marked through him viz.,

Exs.D.3 to 8.

ANALYSIS

56. After having analyzed the evidence of all the witnesses, it

is evident that the entire case is based on circumstantial

evidence. Before adverting to the facts of the case, it is

appropriate to refer the judgment of the Hon'ble Supreme

Court relating to the cases which are dealt with

circumstantial evidence. The Hon'ble Supreme Court in

the case of LAXMAN PRASAD @ LAXMAN v. STATE OF

which read as under:

(2023) 6 SCC 399

- 21 -

NC: 2025:KHC:1317-DB

"3. We do not find such conclusion of the High Court to be strictly in accordance with law. In a case of circumstantial evidence, the chain has to be complete in all respects so as to indicate the guilt of the accused and also exclude any other theory of the crime. The law is well settled on the above point. Reference may be had to the following cases:

(i) Sharad Birdhichand Sarda v. State of Maharashtra [Sharad Birdhichand Sarda v. State of Maharashtra, (1984) 4 SCC 116 : 1984 SCC (Cri) 487] ;

(ii) Shailendra Rajdev Pasvan v. State of Gujarat [Shailendra Rajdev Pasvan v. State of Gujarat, (2020) 14 SCC 750 : (2020) 4 SCC (Cri) 856 : AIR 2020 SC 180].

4. Thus, if the High Court found one of the links to be missing and not proved in view of the settled law on the point, the conviction ought to have been interfered with."

57. In another case, in the case of SHARAD BIRDHICHAND

SARDA v. STATE OF MAHARASHTRA9, paragraph

No.153 of the said judgment which reads as under:

"153. A close analysis of this decision would show that the following conditions must be fulfilled

(1984) 4 SCC 116

- 22 -

NC: 2025:KHC:1317-DB

before a case against an accused can be said to be fully established:

(1) the circumstances from which the conclusion of guilt is to be drawn should be fully established.

It may be noted here that this Court indicated that the circumstances concerned "must or should" and not "may be" established. There is not only a grammatical but a legal distinction between "may be proved" and "must be or should be proved" as was held by this Court in Shivaji Sahabrao Bobade v. State of Maharashtra where the observations were made: [SCC para 19, p. 807: SCC (Cri) p. 1047] "Certainly, it is a primary principle that the accused must be and not merely may be guilty before a court can convict and the mental distance between 'may be' and 'must be' is long and divides vague conjectures from sure conclusions." (2) the facts so established should be consistent only with the hypothesis of the guilt of the accused, that is to say, they should not be explainable on any other hypothesis except that the accused is guilty, (3) the circumstances should be of a conclusive nature and tendency, (4) they should exclude every possible hypothesis except the one to be proved, and (5) there must be a chain of evidence so complete as not to leave any reasonable ground for the

- 23 -

NC: 2025:KHC:1317-DB

conclusion consistent with the innocence of the accused and must show that in all human probability the act must have been done by the accused."

58. On careful reading of the above said judgments of the

Hon'ble Supreme Court, it would indicate that, initially,

the burden lies on the prosecution to prove the case

beyond reasonable doubt without leaving any links in the

chain of circumstances. If one of the circumstances is

missing, the benefit of doubt would be given to the

accused.

59. Having regard to the principles laid down by the Hon'ble

Supreme Court in the above-said judgments, it is

appropriate to deal with the case on hand. In order to

re-appreciate the case, the following points are required

to be considered, they are:

a) Last seen theory;

b) Motive; and

c) Recovery.

a) LAST SEEN THEORY:

- 24 -

NC: 2025:KHC:1317-DB

60. This is one of the circumstances that has to be proved by

the prosecution in order to establish the case. The

prosecution, in the present case, examined P.W.6 as the

witness to the last seen theory. According to P.W.6, he

was proceeding to Kalanja Village from Hathyadka on

19.04.2014 around 10.00 p.m., after finishing his

construction work. He stated to have seen accused No.1

who was coming from the house of the deceased around

11.00 p.m. However, in the cross-examination, he did

not specifically mentioned the colour of the motorcycle

and the clothes of the deceased. Further, in the cross-

examination, he admitted that he did not give his

statement immediately after the incident, however, he

said to have given his statement before the police

belatedly which in fact would be fatal to the case of the

prosecution. In fact, the prosecution did not produce

any evidence to show that the house of PW.6 was being

constructed in the Hathyadka village.

61. When the evidence of PW.6 did not inspire the

confidence of the Court in relation to the last seen theory,

the Trial Court ought not to have acted upon the evidence

- 25 -

NC: 2025:KHC:1317-DB

of PW.6. However, the Trial Court acted on his evidence

and re-appreciated the evidence in the absence of cogent

evidence. Therefore, the evidence of PW.6, in our

considered view, is not sufficient to hold that the

prosecution has established the last seen theory.

b) MOTIVE:

62. The prosecution has tried to establish the motive for the

murder. As per the version of the prosecution, the said

murder had taken place due to an illicit relationship

between the accused Nos.1 and 2. The prosecution has

further tried to establish that accused No.2, being the

wife of the deceased, had illicit relationship with accused

No.1. In order to sustain the said illicit relationship, both

accused Nos.1 and 2 stated to have committed the

murder of the deceased. In order to establish the motive,

the prosecution has relied on the evidence of PWs.3, 4, 5,

7 and 8.

63. P.W.3 is the relative of deceased. He deposed in his

evidence that, around 3 years and 3 months ago, when

he was at his home, accused No.2 along with her son

- 26 -

NC: 2025:KHC:1317-DB

visited his house around 12.00 in the midnight and asked

him to open the door. When he opened the door, she

narrated the incident that some unknown persons had

killed her husband with weapons. After hearing the sad

news, he intimated the said fact to other friends and

relatives and all of them went to the house of the

deceased and saw that the deceased was lying in a pool

of blood and the tiles of the roof were taken off and the back

door was broken etc. He is the hearsay witness. On going

through his evidence, he did not depose that the accused

No.1 was present in and around the place of occurrence.

Therefore, his evidence in respect of motive loses its

significance.

64. P.W.4 is another witness who deposed in support of

P.W.3 and also deposed about the illicit relationship of

accused Nos.1 and 2. Similarly, P.W.5 also deposed in

support of the evidence of P.W.3 in respect of the illicit

relationship of accused Nos.1 and 2. However, the

evidence of PWs.4 and 5 is not sufficient to arrive at a

conclusion that the motive has been established through

their evidence.

- 27 -

NC: 2025:KHC:1317-DB

65. P.W.7 was an auto driver. He has been examined for the

purpose of establishing the extra-judicial confession.

According to him, accused No.2 stated to have confessed

about the murder of her husband and also involvement of

accused No.1 and herself. However, on going through

the evidence of P.W.7, it can be gathered that the

prosecution has failed to establish that accused No.2 had

traveled in the said auto on the date of the alleged

statement said to have been given by her. Therefore, the

evidence of PW.7 also loses its significance.

66. P.W.8 is the brother of the deceased. Though he deposed

about the illicit relationship between accused Nos.1 and 2,

the defence has established that he had deposed against

accused Nos.1 and 2 on the strength of enmity. In fact,

PW.8 admitted in his cross-examination that he was

summoned by the jurisdictional police in respect of

mischief stated to have caused to the bike of accused

No.1 when it was parked in front of the house of the

deceased. He further admitted that his statement was

recorded by the police in respect of the said incident.

When such being the fact, evidence of PW.8 relating to

- 28 -

NC: 2025:KHC:1317-DB

the motive, in our considered view, loses its significance.

In fact, Exs.D1 to D4 would indicate that there were a

number of disputes existed between the brothers in

respect of immovable properties.

67. In fact, the Trial Court should have appreciated the

averments of the complaint lodged by accused No.2.

Making allegations against the innocents are quite

common. However, the said allegations are required to

be proved by the prosecution beyond reasonable doubt.

Even on a conjoint reading of the last seen theory and

motive, in our considered view, the prosecution has failed

to establish these two circumstances against accused

Nos.1 and 2.

      c)    RECOVERY:

68.   The   Investigating    Officer     stated    to   have   conducted

seizure mahazars as per Exs.P9 and 11. Ex.P9 is relating

to the recovery of wheel box rod, nighty and electric coil

and the same items were seized and recovered in the

presence of PW.13. The evidence of PW.13 would also

indicate that the recovery was effected at the instance of

- 29 -

NC: 2025:KHC:1317-DB

accused No.2 and the same items were seized in the

house of deceased. Despite the cross-examination having

been done, nothing has been elicited to discredit his

evidence relating to recovery.

69. Similarly, the evidence of P.W.14 would also indicate that

recovery of material objects namely M.Os.9 and 10 were

effected at the instance of accused No.1 in his house.

However, the recovery of bloodstained clothes of accused

No.1 itself is not sufficient to hold that he is guilty of the

offence, for the reason that the blood group of the

deceased has not been properly established by the

prosecution.

70. In this context, it is relevant to refer the judgment of the

Hon'ble Supreme Court in the case of RAJA NAYKAR v.

STATE OF CHHATTISGARH10. The Hon'ble Supreme

Court in paragraph Nos.26, 28 and 30 held as under:

"26. As per the FSL report, the bloodstains found on the dagger were of human blood. However, the FSL report does not show that the blood found on the dagger was of the blood group of the deceased. Apart from that, even the serological report is not available.

(2024) 3 SCC 481

- 30 -

NC: 2025:KHC:1317-DB

28. Another circumstance relied on by the trial Judge is with regard to recovery of bloodstained clothes on a memorandum of the appellant. The said clothes were recovered from the house of the appellant's sister-in-law. The alleged incident is of 21- 10-2009, whereas the recovery was made on 25-10- 2009. It is difficult to believe that a person committing the crime would keep the clothes in the house of his sister-in-law for four days.

30. As already discussed hereinabove, merely on the basis of suspicion, conviction would not be tenable. It is the duty of the prosecution to prove beyond all reasonable doubt that it is only the accused and the accused alone who has committed the crime. We find that the prosecution has utterly failed to do so."

71. On careful reading of the dictum of the Hon'ble Supreme

Court, it makes it clear that "It is settled law that the

suspicion, however strong it may be, cannot take the

place of proof beyond reasonable doubt. An accused

cannot be convicted on the ground of suspicion, no

matter how strong it is."

72. After having considered the facts and circumstances of

the case, in this present case, though the recovery of

bloodstained clothes was effected at the instance of

accused No.1 and also the recovery of iron rod, nighty

- 31 -

NC: 2025:KHC:1317-DB

and electric coil were recovered at the instance of

accused No.2 in her house, that itself is not sufficient to

hold that accused Nos.1 and 2 had committed murder of

the deceased in order to sustain their illicit relationship.

In our considered opinion, the Trial Court has committed

grave error in considering the evidence of witnesses who

have deposed about the motive for the murder.

Therefore, the findings of the Trial Court in recording the

conviction have to be set aside.

73. In the light of the observations made above, we proceed

to pass the following:-

ORDER

(i) The Criminal Appeals are allowed.

(ii) The judgment of conviction dated 03.05.2018

and order on sentence dated 08.05.2018 passed

in Sessions Case No.79/2014 on the file of the

I Additional District and Sessions Judge, D.K.

Mangaluru are set aside.

- 32 -

NC: 2025:KHC:1317-DB

(iii) The accused Nos.1 and 2 are acquitted for the

offences punishable under Sections 120-A, 302,

201, 203 r/w 34 of IPC.

(iv) The bail bonds of accused Nos. 1 and 2, if any,

stand cancelled.

(v) The fine deposited, if any, shall be returned to

the appellants after proper identification by the

Trial Court.

(vi) Registry is directed to transmit the original

records along with the judgment of this Court to

the Trial Court forthwith.

Sd/-

(K.SOMASHEKAR) JUDGE

Sd/-

(S RACHAIAH) JUDGE

Bss

 
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