Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt Lolamma vs The State Of Karnataka
2025 Latest Caselaw 937 Kant

Citation : 2025 Latest Caselaw 937 Kant
Judgement Date : 11 July, 2025

Karnataka High Court

Smt Lolamma vs The State Of Karnataka on 11 July, 2025

                                             -1-
                                                          NC: 2025:KHC:25507
                                                       CRL.A No. 265 of 2012


                   HC-KAR



                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                            DATED THIS THE 11TH DAY OF JULY, 2025

                                           BEFORE
                                                                               R
                    THE HON'BLE MR. JUSTICE RAMACHANDRA D. HUDDAR
                             CRIMINAL APPEAL NO. 265 OF 2012 (C)


                   BETWEEN:

                   1.     SMT. LOLAMMA
                          W/O KADHREGOWDA
                          AGED ABOUT 56 YEARS
                          R/O KADAKOLA VILLAGE
                          MYSORE TALUK AND DISTRICT

                   2.     CHANDRA
                          S/O KADHREGOWDA
                          AGED ABOUT 27 YEARS
                          OCC: AGRICULTURIST
                          R/O KADAKOLA VILLAGE
                          MYSORE TALUKA AND DISTRICT

                   3.     RAVI
                          S/O KADHREGOWDA
Digitally signed          AGED ABOUT 36 YEARS
by ANJALI M               OCC: AGRICULTURE
Location: High
Court of                  R/O KADAKOLA VILLAGE
Karnataka                 MYSORE TALUK AND DISTRICT
                                                            ...APPELLANTS

                   (BY SRI. PARASHURAM AJJAMPUR LAKSHMAN, ADVOCATE)

                   AND:

                   1.     THE STATE OF KARNATAKA
                          BY MYSORE SOUTH POLICE
                            -2-
                                       NC: 2025:KHC:25507
                                    CRL.A No. 265 of 2012


HC-KAR




2.     ANAND
       S/O GURURAJ
       MAJOR
       R/O KADAKOLA VILLAGE
       VARUNA HOBLI
       MYSURU TALUK AND DISTRICT 570 010

                                       ...RESPONDENTS
(BY SRI. M.R. PATIL, HCGP FOR R1;
    R2-SERVED AND UNREPRESENTED)

       THIS CRL.A IS FILED U/S.374(2) CR.P.C PRAYING TO
SET-ASIDE CONVICTION AND SENTENCE DATED 08/10.2.2012
PASSED BY THE VI - ADDL. SESSIONS AND SPECIAL JUDGE
UNDER SC AND ST (POA) ACT,1989, MYSORE IN SPL. CASE
NO.41/2011 - CONVICTING THE APPELLANTS/ACCUSED NOS.1
TO 3 FOR THE OFFENCE P/U/S.323, 324, 354, 306 R/W. 34 OF
IPC AND UNDER SECTION 3(1)(x) OF SC AND ST (POA) ACT,
1989



       THIS CRIMINAL APPEAL HAVING BEEN RESERVED FOR
JUDGMENT, COMING ON FOR PRONOUNCEMENT THIS DAY,
THE COURT, DELIVERED/PRONOUNCED THE FOLLOWING:



CORAM:    HON'BLE MR JUSTICE RAMACHANDRA D. HUDDAR
                                 -3-
                                                 NC: 2025:KHC:25507
                                              CRL.A No. 265 of 2012


HC-KAR



                       CAV JUDGMENT

(PER: HON'BLE MR JUSTICE RAMACHANDRA D. HUDDAR)

Appellant Nos.1 to 3 being aggrieved by the

judgment of conviction dated 08.02.2012 and order on

sentence dated 10.02.2012 passed in Special Case

No.41/2011 by the VI Additional District and Sessions

Judge and Special Judge under SC & ST(POA) Act 1989,

Mysore, has preferred this appeal.

2. The parties to this appeal are referred to as per

their rank before the Trial Court for convenience.

Factual matrix:

3. The accused Nos.1 to 3 were charge-sheeted by

the Dy.S.P., Mysore Rural Sub-division for the offences

punishable under Sections 323, 324, 354, 306 read with

Section 34 of IPC and under Section 3(1)(x) and 3(1)(xi)

of SC & ST(POA) Act, 1989, alleging that, on 07.04.2011

at about 01.00 p.m., at Kadakola Village, all these three

accused in furtherance of their common intention to

NC: 2025:KHC:25507

HC-KAR

assault deceased Anitha, accused No. 1 assaulted her with

hand, while she was drawing water from the tap and

accused No. 2 assaulted her with hand stating as to why

she assaulted his mother and accused No. 3 assaulted

PW2 when he went to rescue deceased Anitha, with hand

and caused simple injuries. So also, this accused No. 3

assaulted deceased Anitha with a brick piece on her head

and caused her simple injuries. All the accused persons

abused deceased Anitha knowingly fully well that Anitha

belongs to the 'Soliga' community and tried to outrage

the modesty of deceased Anitha and all these accused

persons in furtherance of their common intention, abetted

deceased Anitha to commit suicide, stating, that she

should better die and as a result of the same, Anitha went

inside the house and closed the door and poured kerosene

on herself and set her ablaze and subsequently she died

because of these burn injuries. With these allegations, a

complaint came to be filed as per Ex. P1 by the

complainant, father of the deceased by name Ananda on

NC: 2025:KHC:25507

HC-KAR

07.04.2011 itself, which was registered in Crime

No. 131/2011 and the criminal law was set in motion.

4. The Investigation Officer, on completion of

investigation, filed the charge sheet against the accused

persons for the aforesaid offences. The Jurisdictional

Magistrate took the cognizance of the offence, as the

offence is trialed by the Sessions Court, the case stood

committed to the Sessions Court for trial.

5. The learned Trial Court framed the charges

against the accused for the aforesaid offences for which all

the accused persons pleaded not guilty and claimed to be

tried.

6. To prove the guilt of the accused, prosecution in

all examined 13 witnesses from PW1 to PW13 and got

marked Exs.P1 to P21 with respective signatures and also

M.O. Nos. 1 to 5 and closed persecution evidence. On

closure of the prosecution evidence, all the accused

persons were questioned under Section 313 of Cr.P.C so

NC: 2025:KHC:25507

HC-KAR

as to enable them to answer the incriminating

circumstances appearing in the evidence of the

prosecution. They denied their complicity in the crime and

did not lead any defence evidence on their behalf.

7. On hearing the arguments and on evaluation of

the evidence, the learned Trial Court found the accused

guilty of committing the offences under Sections 323, 324,

354, 306 read with Section 34 of IPC and 3(1)(xi) of SC &

ST(POA) Act, 1989 and acquitted the accused persons for

the offences under 3(1)(x) of SC & ST(POA) Act, 1989 and

sentenced accused Nos. 1 to 3 as under:

"Accused No.1 to 3 are directed to pay a fine of Rs.500/- each for the offence punishable under Section 323 r/w Section 34 of IPC or in default, they should undergo Simple Imprisonment for one month.

Accused No.1 to 3 are directed to pay a fine of Rs.1,000/- each for the offence punishable under Section 324 r/w Section of IPC or in default, they should undergo Simple Imprisonment for two months.

Accused No.1 to 3 are directed to pay a fine of Rs.1,000/- each for the offence punishable under Section 354 r/w Section of IPC or in default, they should undergo Simple Imprisonment for two months.

Accused No.1 to 3 are directed to undergo Simple Imprisonment for two years and pay a fine of

NC: 2025:KHC:25507

HC-KAR

Rs.1,000/- each for the offence punishable under Section 306 F/W Section 34 of IPC and in default of payment of fine, they are directed to undergo Simple Imprisonment for two months.

Accused No.1 to 3 are directed to undergo Simple Imprisonment for six months and pay fine of Rs.500/- each for the offence punishable under Section 3(1)(xi) of SC&ST (POA) Act, 1989 and in default of payment of fine, they are directed to undergo Simple Imprisonment for 15 days.

The sentences awarded shall consecutively. run concurrently."

8. Being aggrieved by the acquittal of the accused

under the provisions of the SC & ST(POA) Act, 1989, the

State has not preferred any appeal. Thus, the order of

acquittal of the accused for the aforesaid offences has

attained finality.

9. Sri. Parashuram Ajjampura Lakshman, learned

counsel for the appellants/accused persons would submit

before the Court that, in this case except the evidence of

PW.2 there is no other evidence placed on record by the

prosecution. The other eye witnesses so stated in the

complaint as well as in the statements of the witnesses

have been turned hostile.

NC: 2025:KHC:25507

HC-KAR

10. He submits that, only basing the evidence of

PW.2, the learned Trial Court has committed a serious

error in convicting the appellants. PW.2 being the fiancé

of the deceased was highly interested witness and his

evidence is full of contradictions and omissions. The

prosecution has suppressed the material evidence and has

not led any proper evidence to prove the guilt of the

accused. The learned Trial Court ought to have acquitted

the accused persons. There is delay in filing the

complaint, it is not properly considered. The Trial Court

has committed serious error in coming to the conclusion

that the accused are guilty of the offences under Section

306 of IPC. No ingredients of the offence have been made

out by the prosecution. PW2 a sole eye witness is an

interested witness, who was engaged with deceased

Anitha and his evidence is full of omissions and material

contradictions. These factors have not been properly

considered by the Trial Court.

NC: 2025:KHC:25507

HC-KAR

11. It is further submitted by the learned counsel

for the appellants that, there was an ill-will between the

appellants and the complainant family and taking

advantage of the same, the appellants have been falsely

prosecuted by the complainant. There is no evidence that

the appellants have encouraged or abetted Anitha to

commit suicide.

12. In addition to the grounds urged in the appeal

memo and also pointing out the contradictions and

omissions in the evidence brought on record by the

prosecution, he submits that, the Trial Court has

committed an error in passing the impugned judgment. In

support of his submission, he relied upon the following

judgments:

"1. Judgment of the Hon'ble Supreme Court of India dated 29.01.2024 in SLP (Crl.) No. 6367 of 2023 - Dashrath Sahu v. State of Chhattisgarh.

2. Prakash & Ors. v. State of Maharashtra & Anr. 2024 SCC Online SC 3835.

3. Vegulla Leela Krishna v. State of Andhra Pradesh 2022 SCC Online AP 393.

- 10 -

NC: 2025:KHC:25507

HC-KAR

4. Awadhesh & Anr. State of Madhya Pradesh (1998) 2 SCC 557.

5. Takhaji Hiraji v. Thakore Kubersing Chamansing (2001) 6 SCC 145."

13. As against this submission, Sri. M.R.Patil,

learned High Court Government Pleader, with all

vehemence submits that, there is no rule as such that

number of witnesses has to support the case of

prosecution. As PW2 sole eye witness has supported the

case of prosecution and though there are some minor

contradictions and omissions in his evidence, they will not

go to the root of the case to disbelieve the version of

prosecution. He further submits that, the deceased has

committed suicide is an admitted fact. These accused

persons are innocent persons and have not committed any

offence. The so-called delay is explained by the

complainant and PW2 in their evidence.

14. Learned HCGP submits that, the Trial Court has

considered the evidence of all the witnesses and believed

the evidence of PW.2 - the sole eyewitness and has rightly

- 11 -

NC: 2025:KHC:25507

HC-KAR

convicted the accused persons for the aforesaid offences.

Relying upon the observations and findings of the learned

Trial Court, he submits that there is no merit in this appeal

and appeal is to be rejected.

15. Having heard the arguments of learned counsel

for the appellants as well as learned HCGP and on perusal

of the material placed on record, the only point that arise

for consideration is:

"Whether the Trial Court has committed any factual or legal error in convicting and sentencing accused persons?"

16. So far as death of the deceased, suffered

suicidal death is concerned, it is an admitted fact between

both the sides. To prove the said fact the prosecution has

relied upon Ex. P1, the complaint averments. It shows

that deceased Anitha suffered a suicidal death by setting

her ablaze, by pouring kerosene on her. Ex.P2 is the spot

panchanama to show that where exactly the said offence

has taken place. Ex.P6 is the inquest panchanama,

- 12 -

NC: 2025:KHC:25507

HC-KAR

wherein the number of burn injuries sustained by the

deceased has been mentioned along with a photograph.

Exs.P3 to P5 are the photographs of the deceased, who

had suffered the burn injuries on her person. Coupled

with that, Ex.P9 is post-mortem report; it shows that the

deceased has suffered superficial deep burnt injuries on

her person over head, neck, face, foot and chest etc. It is

stated in the PM report that, deceased has suffered 98-

99% of burn injuries on her person. The cause of death is

due to shock as a result of burn injuries. These contents

are not denied by the defence.

17. Further, PW1 - father of the deceased, PW2 -

the fiancé of the deceased, the so called eye witness, PW4

- The mother of the deceased have spoken before the

Court in their respective evidence that, deceased died

because of burn injuries on her person. There is no

effective cross-examination to that effect by the defence.

When the suicidal death of the deceased Anitha is not

disputed because of pouring kerosene on her and the

- 13 -

NC: 2025:KHC:25507

HC-KAR

documentary evidence supports the same, the prosecution

is able to establish that deceased Anitha suffered suicidal

death. Merely because the prosecution is able to establish

the suicidal death of the deceased that does not mean that

because of abetment to commit suicide she died.

18. To substantiate the said fact, prosecution relies

upon the oral evidence adduced by it. Amongst them,

PW1, the complainant by name Ananda, father of the

deceased. According to his evidence, there was a talk with

regard to the performance of marriage of deceased Anitha

with PW2. Accused persons are the neighbors, so also

CW10 and CW11. He belongs to Soliga Caste. Accused

Nos. 2 and 3 are the children of accused No. 1. They

belong to Ediga Caste.

19. He deposes before the Court that, on

07.04.2011 himself and his wife went to Yennehole for the

purpose of cleaning the clothes, as the Ugadi festival was

approaching. At that time his daughter Anitha and PW2

- 14 -

NC: 2025:KHC:25507

HC-KAR

were in the house and PW2 came from Hunasuru. They

went to Yennehole at about 10 a.m. on that day. He

deposes that, in between 02.00 and 2.15 p.m on that day,

PW.2 was bombarding himself, came to the said Yennehole

and told the story of said death of the deceased Anitha.

He has stated that, there was a quarrel in between the

accused persons and deceased with regard to the taking of

the tap water. At about 11.30 a.m., on that day, when

deceased was taking the water, he told that accused Nos.

1 to 3 came there and did a galata with the deceased.

Accused No. 1 removed the pot of the deceased and when

she went to take the water, there was a quarrel. Even

accused No. 1 pushed deceased from the said place and

when he was enquired, forcibly she was pushed by

accused No. 1. Even accused No. 2 - Chandra assaulted

Anitha and accused No. 3 came there and assaulted her.

When the women folk gathered went to rescue, the

accused abused them. Thereafter, the deceased Anitha

- 15 -

NC: 2025:KHC:25507

HC-KAR

went inside the house and poured kerosene on her and set

her ablaze.

20. On narration of these facts by PW2, this PW1

rushed to the house and noticed the dead body and

thereafter went to the police station and lodged a

complaint as per Ex.P1. On the same day itself, according

to this evidence, police came there at 04.30 p.m.,

conducted the inquest panchanama, so also spot

panchanama as per Ex. P2. It is his allegation that,

because of the abetment to commit suicide by the

deceased by these accused persons she died and suffered

a suicidal death. He says that after post-mortem the dead

body was given to him and he performed the last rights of

the deceased.

21. On reading the entire evidence of PW1 as

spoken to in examination-in-chief, he is a hearsay witness.

He has narrated the story of quarrel and death of the

deceased as heard from PW2. That means PW2 is the

- 16 -

NC: 2025:KHC:25507

HC-KAR

person who has conveyed all this story of death of the

deceased in the manner he has seen according to his

evidence. As PW1 is a hearsay witness, unless there is

corroboration to the evidence of this PW1, the evidence of

this PW1 pale into insignificance.

22. This PW1 has been cross-examined by the

defence at length. According to the cross-examination of

this PW1, when PW2 - Srinivasa informed about the death

of the deceased in between 2.00 and 2.15 p.m., he came

to know about the said fact. He states that, he has not

stated before the police that he got knowledge about the

death of the deceased at 01.30 p.m. on that day. He

returned to the house at 03.00 p.m. on that day and

enquired Siddappa, Guddappa, Shivanagamma, Tahasin

and Puttama. But the names of these persons are not

stated in the complaint. There is no difficulty for him to

state the names of these persons with whom he enquired

about the death of the deceased. According to his

evidence, at 03.30 p.m. on that day he left for Kadakola

- 17 -

NC: 2025:KHC:25507

HC-KAR

Police Station and initially he went to Kadakola Police

Station and thereafter to the South Police Station, Mysore.

He went to Mysore South Police Station at 03.45 p.m

along with CW2 and CW6. According to him, Siddappa

wrote the complaint as per his saying. He has not

discussed about the contents of the complaint with

Siddappa. Further he states that, he met PSI there and

lodged a complaint at 04.30 p.m. But the complaint

averment shows that, it was filed on 07.04.2011 and the

time is not mentioned.

23. In the further cross-examination, he is

categorical that it was PW2 - Srinivasa, who informed

about the quarrel in between the deceased and the

accused persons. Though the complaint is silent about the

assault of the deceased by holding her hairs, but PW1

states that accused No.1 by catching hold her hairs

assaulted the deceased. Even he has not stated in his

complaint that, one Shivamma, Puttamma and

Shivanagamma came to rescue his daughter. It was PW2

- 18 -

NC: 2025:KHC:25507

HC-KAR

informed that accused abused the deceased with filthy

language so as to insult her. Thus, the entire evidence of

PW1 is full of contradictions and omissions and there is so

much of improvement in his evidence. As he is a hearsay

witness, much value cannot be attached to the evidence of

this PW1.

24. It is brought on record that in front of the

house of accused No. 1, there is a tap and, on that day,

there was no flow of tap water in the tap belonging to the

accused No. 1. Therefore, they came to the tap of the

complainant. For the first time this PW1 has spoken about

this fact in his cross-examination. A thorough and lengthy

cross-examination directed to this PW1 and he is

consistent that as per the say of PW2 only he is deposing

before the Court. He denied a suggestion that, because of

some ill-will between his family and accused family a false

complaint has been filed. He has denied all the

suggestions so directed to him. According to him, the

incident took place at 01.00 p.m. on that day. But the

- 19 -

NC: 2025:KHC:25507

HC-KAR

complaint averment shows that, the incident took place at

11.30 a.m. on that day. He states that, near the said tap

where the incident took place there was a blood stain on

the brick at its corner. But this fact is not stated by any of

the witnesses in their respective evidence. As evidence of

PW1 is hearsay evidence, unless there is corroborative

evidence, much value cannot be attached to the evidence

of this PW1.

25. PW4 is none else than the wife of the PW1. She

too is the hearsay witness and she rushed along with PW1

to the spot and noticed the dead body of her daughter.

According to PW4's evidence, it was PW2 informed them

about the incident. She too has been cross-examined at

length and there are so many contradictions, omissions

brought on record in the cross-examination.

26. The defence version is that, as this PW1 and

PW2 used to do some illegal activities and there are so

many cases foisted against them, therefore a false case is

- 20 -

NC: 2025:KHC:25507

HC-KAR

been registered against these accused persons by the

complainant. But the suggestions are denied. This PW4

states that, there was a galata in between the family of

the complainant and accused persons with regard to the

dust to be sent out. Thus, there was some animosity as

per the evidence of PW4 in between family of the

complainant and accused persons. In view of the

contradictions, omissions and PW4 being the hearsay

witness, unless there is some corroborative evidence, the

evidence of PW4 also becomes formal in nature and

cannot be given any weightage.

27. Then remains the evidence of PW.2, the sole

eyewitness. This PW.2 - Srinivasa has come before the

Trial Court and deposed that, he too belongs to Soliga

Caste. On 06.04.2011 in the morning hours, he went to

the house of PW.1 for the purpose of marriage talks. On

07.04.2011 at about 8.00 a.m., PW.1 and PW.4 went to

Yennehole for the purpose of cleaning the clothes. But

PWs.1 and 4 states that, they went to Yennehole at 10

- 21 -

NC: 2025:KHC:25507

HC-KAR

a.m. At that time, himself and deceased were only in the

house. At about 1 p.m. deceased Anitha went for taking

the water from the tap. At that time, accused No. 1 came

there and removed the pot of the deceased and started

quarreling and assaulted the deceased by her hands. By

that time accused No. 2, who was behind the house came

and abused the deceased in a filthy language and took out

the brick piece and assaulted on her forehead. Even

accused No. 3 assaulted this PW.2 on his back and cheek.

It deposed by PW2 that, accused No. 1 and accused No. 2

told the deceased to die by hanging herself. Accused No.

3 also assaulted the deceased. They dragged her.

Thereafter the deceased went inside and closed the door.

According to the evidence of PW1 and PW4, whatever PW2

has seen, he narrated to them. But PW2 speaks different

evidence in his examination-in-chief.

28. Further he deposed that, after going inside the

house and after closing the door, he noticed a smoke

coming from the window. Thereafter Siddappa came there

- 22 -

NC: 2025:KHC:25507

HC-KAR

and opened the door. They noticed that, deceased Anitha

fell near the door. Because of burn injuries she died. A

cloth worn by the deceased were burnt. It is the evidence

of PW2 that, when the quarrel took place in between

deceased and the accused persons, one Shivanagakka,

Chandrakka, Sundari were present and they tried to

rescue. But these witnesses have been turned hostile.

29. It is the further evidence of PW2 that, after

filing the complaint by PW1, police came to the spot and

noticed the dead body of the deceased who suffered the

burn injuries. There the police conducted the inquest

panchanama, spot panchanama as per Ex.P2 and P7

respectively. According to the evidence of this PW2,

because of hanging she died and for that reason the

accused are responsible. Altogether different evidence has

been spoken to in the examination-in-chief at page-3.

This PW2 is thoroughly cross-examined by the defence.

- 23 -

NC: 2025:KHC:25507

HC-KAR

30. According to his cross-examination, one day

prior to the incident he came to Kadakola Village. He

came to know about the names of the accused persons as

they attended the engagement ceremony in between

himself and the deceased. There were talks of marriage

about 4 months back prior to the said incident. He states

that, the Yennehole is about 1 kilometer away from the

house of PW1. According to him, after the incident he

went running to Yennehole to inform PW1. He took about

half an hour to reach the said Yennehole. According to

him, police station is very much near to the house of PW1.

When the incident took place, it was about 01.00 p.m. on

that day. He informed the said fact to PW1 at about 01.30

p.m. According to him, he has not stated to PW1 that, the

incident took place at about 11 a.m. on that day. He did

not inform the said fact to PW1 and PW4 in between 02.00

and 02.15 p.m. According to him, he informed PW1 that,

the incident took place at about 01.00 p.m. on that day.

- 24 -

NC: 2025:KHC:25507

HC-KAR

Because of fear he did not go to the police station on that

day.

31. Further he states that, accused No. 2 assaulted

deceased by using the brick. According to him by standing

3-4 feet away, accused No. 2 assaulted deceased. When

accused No. 2 assaulted deceased, this PW2 was standing

by the side of the deceased. He did not try to rescue her.

There was no time at all. For the first time he states that,

because of assault by using the brick by the accused No. 2

on the forehead of the deceased there was swelling and

there was no bleeding at all. For the first time without any

assertions in the complaint or in his statement, he has

stated so many things in his cross-examination. By using

the same brick accused No. 3 assaulted deceased and to

that effect he has stated before the police according to his

evidence. He has not sustained about any bleeding

injuries on her back. When he enquired that, why they are

assaulting, at that time, accused No. 3 assaulted him by

using his hands. He has stated about the assault on him

- 25 -

NC: 2025:KHC:25507

HC-KAR

to the police. He has not kept any special mark to identify

M.O. No. 1. According to him, himself and PW4 dictated

the contents of the complaint at Kadakola police station.

But PW1 states that, one Siddappa wrote the complaint.

PW1 put the signature on the complaint. According to

him, before his engagement with the deceased, deceased

was studying at 10th Standard and when incident took

place she was studying in first year PUC. This fact is not

informed to the police according to him. It is the defence

of the accused that, one Rajesh was the person who used

to visit the house of the complainant. There was a talk of

a marriage of a deceased with Rajesh and because of

some reasons it was dropped, etc. But the suggestions so

directed to PW1, PW2 and PW4 have been denied by these

witnesses. This PW2 is quite ignorant about the contents

of the panchanama, which was written in his presence.

32. On scrupulous reading of the entire cross-

examination so directed to him and compared to the

evidence of PW1 and PW4, the evidence of this PW2 is full

- 26 -

NC: 2025:KHC:25507

HC-KAR

of contradictions, omissions and discrepancies. The very

time of the incident is differently spoken by this PW2 than

PW1 and PW4. Such inconsistent evidence if led by the

prosecution, it creates some doubt with regard to the very

genesis of the case of the prosecution.

33. PW3 - Sahadeva is the inquest pancha, who

was present when the inquest panchanama was conducted

by the police on 07.04.2011 in between 04.00 p.m and

06.00 p.m on that day and police have recovered MO Nos.

2 to 5. This fact is not denied by the defence. No effective

cross-examination is directed to him. He was also present

when the panchanama Ex.P8 was written but he does not

know the contents of Ex.P8. To the extent of his presence

when the inquest panchanama was conducted, the

evidence of PW3 has to be accepted. Accordingly, it is

accepted.

34. PW5 - Shivappa Javaranayak, an autorickshaw

driver, is a hearsay witness and went to the scene of

- 27 -

NC: 2025:KHC:25507

HC-KAR

offence on getting information with regard to the death of

the deceased because of burn injuries. So much value

cannot be attached to the evidence of this PW5 that, he

has not witnessed the said incident in the manner stated

by him. He too has been cross-examined by the defence.

According to him, police came to the spot at about 04.00

p.m. on that day and he noticed the dead body of the

deceased in a hall and she died because of burn injuries.

Even he does not know that, who has showed the scene of

offence to the police. Thus, the evidence of PW5 would

not help the case of the prosecution in any manner so as

to connect the accused persons in the commission of the

crime.

35. PW6 - Nagaraju is the Pancha to Ex.P7 in whose

presence the scene of panchanama was conducted.

Though he has been cross-examined by the defence, but

he is consistent that, he was very much present when the

scene of offence panchanama was conducted. To that

extent, I believe the evidence of this PW6.

- 28 -

NC: 2025:KHC:25507

HC-KAR

36. PW7 - Dr. Ravi, the Assistant Professor of

Mysore Medical College, conducted the post-mortem on

the dead body of the deceased Anitha. He has noticed cold

rigors on the dead body. Noticed so many injuries on her

head, neck, face, chest, behind the chest, back, stomach,

both the hands, both the legs and private part and even

her hairs were also burned. She had sustained 98 - 99%

burn injuries as per the PM report and accordingly has

issued Ex.P9 the P.M. report. There is no effective cross-

examination directed to this witness by the defence.

When suicidal death of the deceased is admitted by the

defence and when she is died because of burn injuries, the

evidence of PW.7 has to be accepted to the extent that he

conducted the post-mortem on the dead body of the

deceased and noticed the burn injuries on her person as

noticed in Ex.P9.

37. PW8 - Kumudha M.C. was the woman police

constable who took the FIR to Court and reached the same

to the Judicial Magistrate. She identified Ex.P1 -

- 29 -

NC: 2025:KHC:25507

HC-KAR

complaint, Ex.P10 - the First Information Report. No

cross-examination is directed to this PW.8 by the defence.

That means defence admits the evidence of PW8 in

material particulars.

38. PW9 - C.D. Jagadish, the then A.C.P, N.R.Sub-

division, Mysore, has conducted the inquest panchanama,

recorded the statement of the witnesses, spot

panchanama was conducted by him. As a Investigation

Officer he has recovered the MO's, so also arrested the

accused persons etc. He has spoken before the Court

about filing of a charge sheet against the accused persons

and collecting of FSL report. He has been thoroughly

cross-examined by the defence, but nothing worth is

elicited. In all criminal cases, investigation officers are the

supervisors of the investigation. Unless there is

corroborative evidence, the evidence of these IO's

becomes formal in nature.

- 30 -

NC: 2025:KHC:25507

HC-KAR

39. PW10 - Jayamma is the so-called eye witness of

the said incident, but she has completely turned hostile.

Though she has been cross-examined at length, but

nothing worth is elicited. Therefore, her evidence would

not help the case of prosecution.

40. PW11 - M. Sunitha is the spot pancha to Ex. P7

and also inquest pancha. In her presence the MOs are

seized and panchanama was conducted. To that extent

the evidence of this PW11 is to be accepted.

41. PW12 - H.P. Venkateshaiah, the then PSI, who

has received the complaint, registered the same in Crime

No. 131/2011 and set the criminal law in motion.

According to him, at about 03.00 p.m., the complainant

appeared before him in the police station and lodged a

written complaint as per Ex.P1. He prepared the FIR as

per Ex.P10 and sent the same to the Court. Thereafter, at

about 07.00 p.m., he arrested accused No. 1 and

produced him before PW9. At that time, WPC No. 20 was

- 31 -

NC: 2025:KHC:25507

HC-KAR

on duty. To the extent of registering the crime and setting

criminal law in motion, his evidence is to be accepted.

42. PW.13 - Surayabhanu is an eyewitness of said

incident but has been turned hostile. Nothing worth is

elicited from the mouth of this witness so as to disbelieve

her version given in the examination-in-chief.

43. In a case of present nature, it is bounden duty

of the prosecution to prove the ingredients of the offences.

On going through the FIR and the evidence of the

complainant as well as evidence of PW2, the case as

projected in the FIR is that, because of the sudden quarrel

in between the accused person and the deceased, they

asked her to go and die and because of the same she went

inside and poured the kerosene on her and set her ablaze.

As stated supra, in an offence of present nature it must be

proved by the prosecution that, it is accused and accused

only have abetted to commit suicide. Even no immediate

- 32 -

NC: 2025:KHC:25507

HC-KAR

threat is sufficient. Abetment of suicide is defined under

Section 306 of IPC and the Section reads as under:

"306. Abetment of suicide.--

If any person commits suicide, whoever abets the commission of such suicide, shall be punished with imprisonment of either description for a term which may extend to ten years, and shall also be liable to fine."

44. Section 306 of IPC has to be read along with

Section 107 of the Indian Penal Code which speaks of

abetment of a thing. It reads as under.

"107. Abetment of a thing.--

A person abets the doing of a thing, who

(First)-- Instigates any person to do that thing; or

(Secondly)-- Engages with one or more other person or persons in any conspiracy for the doing of that thing, if an act or illegal omission takes place in pursuance of that conspiracy, and in order to the doing of that thing; or

(Thirdly)-- Intentionally aids, by any act or illegal omission, the doing of that thing.

Explanation 1.-- A person who, by wilful misrepresentation, or by wilful concealment of a material fact which he is bound to disclose, voluntarily causes or procures, or attempts to

- 33 -

NC: 2025:KHC:25507

HC-KAR

cause or procure, a thing to be done, is said to instigate the doing of that thing."

45. Thus, when Section 306 read with 107 of IPC

are attributed, time and again the Hon'ble Apex Court has

interpreted these Sections that, to attract the offence of

abetment to commit suicide, it is important to establish

proof of direct or indirect acts of instigation or incitement

of a suicide by the accused, which must be in close

proximity to the commission of suicide by the deceased.

That means such instigation or incitement should reveal a

clear mens rea to abet the commission of a suicide and

should put the victim in such a position that, she would

have no other option but to commit suicide. In this case

it is not at all made out about the proximity to the

commission of the suicide because of direct or indirect acts

of instigation by the accused persons.

46. The learned counsel for the accused/appellants

places reliance on the Judgment of the Apex Court in

PRAKASH AND OTHERS V. STATE OF MAHARASHTRA

- 34 -

NC: 2025:KHC:25507

HC-KAR

AND ANOTHERS reported in 2024 SCC Online SC 3835.

The Hon'ble Apex Court in para-16 of the Judgment have

observed as under:

"16. The word in the case of S.S. Chheena v. Vijay Kumar Mahajan, had an occasion to consider the scope of Section 306 of the IPC and the ingredients which are essential for abetment, as set out in Section 107 of the IPC. It observed as follows:

16. The word "suicide" in itself is nowhere defined in the Penal Code, however its meaning and import is well known and requires no explanation.

"Sui" means "self" and "cide" means "killing", thus implying an act of self- killing. In short, a person committing suicide must commit it by himself, irrespective of the means employed by him in achieving his object of killing himself."

47. These observations so made by the Hon'ble

Apex Court fit in with regard to the allegations made

against the accused persons. As stated supra, it is a well

established legal principle that, the presence of a clear

mens rea that is the intention to abide by the Act is

essential to prove the offence under Section 306 of IPC.

Mere harassment by itself is not sufficient to find an

- 35 -

NC: 2025:KHC:25507

HC-KAR

accused guilty of abetting suicide. In this case there was

a quarrel with regard to the taking of the tap water. That

means the prosecution must demonstrate an active or

direct action by the accused that led the deceased to take

her own life. No such evidence is placed on record by the

prosecution. The element of mens rea cannot simply be

presumed or inferred, it must be evident and explicitly

discernible. Without this, the foundational requirement for

establishing abetment under the law is not satisfied,

underscoring the necessity of a deliberate and conspicuous

intent to provoke or contribute to the act of suicide.

48. For the purpose of finding out that, these

accused persons really abetted the commission of suicide

by the deceased, the consideration would be, the accused

is guilty of the act of instigation of the act of suicide. As

explained and reiterated by the Hon'ble Apex Court in

various in catena Judgments, instigation means to goad,

urge forward, provoke, incite or encourage to do an act. If

the person who committed suicide had been

- 36 -

NC: 2025:KHC:25507

HC-KAR

hypersensitive and the action of the accused is otherwise

not ordinarily expected to induce a similarly circumstanced

person to commit suicide, it may not be safe to hold the

accused guilty of abetment of suicide. If these principles

are applied to the present facts of the case, as observed

above, the very instigation or provoking of the deceased

to commit suicide is missing in this case. Except for the

quarrel between deceased and accused persons, no such

incident has taken place. Except for the evidence of PW2

there is no evidence at all. The other women so named in

the examination-in-chief of PW1, have not supported the

case of prosecution.

49. Considering the charge framed and the

commission of her offence based upon the sole evidence of

PW2, it cannot be stated that he has spoken truth before

the Court. It is the established principle of law that a word

uttered in a fit of anger or emotion without intending the

consequences to actually follow cannot be said to be

instigation. If it transpires to the Court that a victim who

- 37 -

NC: 2025:KHC:25507

HC-KAR

committed suicide was hypersensitive to ordinary

petulance, it cannot be stated that such an offence is

complete. It is stated by PW2 that, it was accused No. 1

who told the deceased to go and die by hanging herself.

Even if we accept the prosecution's story that these

appellants did tell the deceased to go and die, that itself

does not constitute the ingredient of instigation.

50. The word instigate denotes incitement or urging

to do some drastic or inadvisable action or to stimulate or

incite. That means presence of mens rea is necessary

concomitant of instigation, that is missing in this case.

The prosecution story if believed shows that, there was a

quarrel in between the deceased and accused persons to

take the water. Deceased raised voice and started

quarrelling. The very ingredients of the offence committed

by the accused persons are missing in this case. The

principles laid down in the Judgments, relied by the

learned counsel for the accused can very well be made

applicable to the present facts of the case. That means as

- 38 -

NC: 2025:KHC:25507

HC-KAR

can be seen from the facts of the case, prima facie there is

absolutely no allegation that, the accused persons really

have abetted the deceased to commit suicide. It is well

settled that, in order to constitute an offence punishable

under Section 306 of IPC, the necessary ingredients

contemplated under Section 107 of IPC stated above

regarding intentional instigation said to have been given

by the accused persons to the deceased to commit suicide

or intentional aid said to have been given by the accused

persons to the deceased to commit suicide shall be

established.

51. In this case, there is absolutely no allegation as

can be seen from the facts of the prosecution case that, it

was accused have instigated or aided the deceased to

commit suicide. Therefore, as the ingredients of offence

are missing in this case, except the evidence of PW2, there

is no other evidence placed on record to prove that, really

these accused persons are involved in the commission of

the crime in the manner stated by this PW2. Therefore, in

- 39 -

NC: 2025:KHC:25507

HC-KAR

the absence of acceptable evidence led by the prosecution,

there arises a doubt in the case of prosecution. The

prosecution evidence is full of contradictions, omissions

and discrepancies and especially evidence of PW2 is quite

contradictory to the evidence of PW1 and PW4.

52. PW1 and PW4 are the hearsay witnesses. Only

based upon the sole evidence of PW2, it cannot be stated

that the prosecution is able to prove the guilt of the

accused. When three women were very much present

named in the examination-in-chief of PW1 and when two

of them have been turned hostile, unless there is

corroboration, the evidence of PW2 cannot be accepted as

truthful evidence. If all these factual features are put

together, it cannot be stated that, the prosecution is able

to establish the guilt of the accused beyond all reasonable

doubt. Therefore, a doubt arises in the case of the

prosecution and that benefit of doubt has to be extended

to the accused.

- 40 -

NC: 2025:KHC:25507

HC-KAR

53. Accordingly, the above point is answered

against the prosecution and in favour of the appellants. In

view of the discussions made above, the appeal deserves

to be allowed and accused Nos. 1 to 3 being the appellants

are entitled for acquittal by giving the benefit of doubt.

54. Resultantly, I pass the following:

ORDER

(i) The Criminal Appeal is allowed.

(ii) The Judgment of conviction dated 08.02.2012 and order of sentence dated 10.02.2012 passed in Special Case No. 41/2011 by the VI Additional District and Sessions Judge and Special Judge, Mysuru, is hereby set aside.

(iii) Consequentially, accused no. 1 to 3 being the appellants are acquitted of the charges under Section 323, 324, 354, 306 read with Section 34 of IPC and Section 3(1)(xi) of SC&ST (POA) Act, 1989, by giving benefit of doubt.

- 41 -

NC: 2025:KHC:25507

HC-KAR

(iv) Their bail bond stands cancelled and they set at liberty.

(v) Send back the Trial Court records along with copy of this judgment forthwith.

Sd/-

(RAMACHANDRA D. HUDDAR) JUDGE

AM

 
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