Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ibrahimsab vs The State Of Karnataka
2025 Latest Caselaw 8791 Kant

Citation : 2025 Latest Caselaw 8791 Kant
Judgement Date : 25 September, 2025

Karnataka High Court

Ibrahimsab vs The State Of Karnataka on 25 September, 2025

Author: H.P.Sandesh
Bench: H.P.Sandesh
                                               -1-
                                                       NC: 2025:KHC-K:5852-DB
                                                    CRL.A No. 200176 of 2024
                                                C/W CRL.A No. 200116 of 2025
                                                   CRL.RC No. 200001 of 2024
                   HC-KAR




                              IN THE HIGH COURT OF KARNATAKA,
                                                                     ®
                                    KALABURAGI BENCH

                        DATED THIS THE 25TH DAY OF SEPTEMBER, 2025

                                             PRESENT
                            THE HON'BLE MR. JUSTICE H.P.SANDESH
                                               AND
                             THE HON'BLE MR. JUSTICE T.M.NADAF
                            CRIMINAL APPEAL NO.200176 OF 2024
                                              C/W
                            CRIMINAL APPEAL NO.200116 OF 2025 &
                        CRIMINAL REFERENCE CASE NO.200001/2024


                   IN CRL.A. NO.200176 OF 2024

                   BETWEEN

                   1.   RAMJANBI W/O MAHAMMADSAB,
                        AGE: 72 YEARS,
                        OCC: COOLIE,
Digitally signed        R/O: GUNDAKANAL, TQ: MUDDEBIHAL,
by NIJAMUDDIN
JAMKHANDI
                        DIST: VIJAYPURA - 586 212.
Location: HIGH          (ACCUSED NO.4)
COURT OF
KARNATAKA
                   2.   DAVALBI @ SALMA,
                        W/O BANDENAWAZ JAMADAR,
                        AGE: 42 YEARS,
                        OCC: COOLIE,
                        R/O: MALUR, TQ: SURAPUR,
                        DIST: YADGIRI - 585 224.
                        (ACCUSED NO.5)

                   3.   AJAMA
                        W/O JILANI DAKANI,
                        AGE: MAJOR,
                        (ACCUSED NO.6)
                           -2-
                                  NC: 2025:KHC-K:5852-DB
                               CRL.A No. 200176 of 2024
                           C/W CRL.A No. 200116 of 2025
                              CRL.RC No. 200001 of 2024
HC-KAR




4.    JALANI
      S/O ABDULKHADAR DAKANI,
      AGE: 42 YEARS,
      (ACCUSED NO.7)

      ACCUSED NO.6 & 7 ARE COOLIE,
      HUSBAND AND WIFE,
      R/O: KONNUR VILLAGE, MUDDEBIHAL,
      VIJAYPURA - 585 212.

5.    DAVALABI W/O SUBAN DANNUR,
      AGE: MAJOR,
      R/O: LAKSHMAPUR VILLAGE,
      NOW AT SURPUR, YADGIRI - 585 224.
      (ACCUSED NO.8)
                                          ...APPELLANTS

(BY SRI VISHAL PRATAP SINGH, ADVOCATE FOR A1 TO
  A4; & SRI SHIVANAND V. PATTANSHETTI, ADVOCATE
  FOR A5)

AND

1.    THE STATE OF KARNATAKA,
      THROUGH DY. SUPERINTENDENT OF POLICE,
      BASVANBAGEWADI,
      REPRESENTED BY THE
      ADDL. STATE PUBLIC PROSECUTOR,
      HIGH COURT OF KARNATAKA,
      KALABURAGI BENCH.

2.    SAIBANNA @ MUDKAPPA
      S/O SHARANAPPA KONNUR
      AGE: MAJOR, HINDU-BEDAR, LORRY DRIVER,
      GUNDAKANAL, MUDDEBIHAL,
      VIJAYPURA - 585 212.
      (COMPLAINANT)
                                       ...RESPONDENTS

(BY SRI SIDDALING P. PATIL, ADDL. SPP FOR R1;
  & SMT. SRIDEVI B. ALBA, ADVOCATE FOR R2)
                            -3-
                                    NC: 2025:KHC-K:5852-DB
                                CRL.A No. 200176 of 2024
                            C/W CRL.A No. 200116 of 2025
                               CRL.RC No. 200001 of 2024
HC-KAR




     THIS CRL.A. IS FILED U/S.374(2) OF CR.P.C PRAYING TO
ALLOW THIS APPEAL AND SET ASIDE THE JUDGMENT AND
ORDER OF CONVICTION FOR THE OFFENCES U/S 143, 147,
148, 341, 448, 436, 302, 307, 315, 504, 506 OF THE IPC AND
WERE ALSO CONVICTED FOR THE OFFENCE U/S 3(1)(R),
3(1)(S), 3(2)(V) OF THE SC/ST ACT VIDE ORDER DATED
22.04.2024 PASSED BY THE LD. II ADDITIONAL SESSIONS &
SPL. JUDGE, AT VIJAYAPURA IN SPL. CASE (SC/ST)
NO.33/2017, IN THE INTEREST OF JUSTICE.

IN CRL.A. NO.200116 OF 2025

BETWEEN

1.    IBRAHIMSAB S/O MAHAMMADSAB ATTAR,
      AGE: 23 YEARS,
      R/O: GUNDAKANAL,
      TQ: MUDDEBIHAL,
      DIST: VIJAYAPURA - 586 212.
      (ACCUSED NO.1)

2.    AKBAR S/O MAHAMMADSAB ATTAR,
      AGE: 20 YEARS,
      OCC: LORRY DRIVER/CLEANER,
      R/O: GUNDAKANAL,
      TQ: MUDDEBIHAL,
      DIST: VIJAYAPURA - 586 212.
      (ACCUSED NO.2)
                                           ...APPELLANTS

(BY SRI VISHAL PRATAP SINGH, ADVOCATE)

AND

1.    THE STATE OF KARNATAKA,
      THROUGH DY. SUPERINTENDENT OF POLICE,
      BASVANBAGEWADI,
      REPRESENTED BY
      THE ADDL. STATE PUBLIC PROSECUTOR,
      HIGH COURT OF KARNATAKA,
      KALABURAGI BENCH.
                             -4-
                                     NC: 2025:KHC-K:5852-DB
                                 CRL.A No. 200176 of 2024
                             C/W CRL.A No. 200116 of 2025
                                CRL.RC No. 200001 of 2024
HC-KAR




2.    SAIBANNA @ MUDAKAPPA,
      S/O SHARANAPPA KONNUR,
      AGE: MAJOR, HINDU-BEDAR,
      LORRY DRIVER, GUNDAKANAL,
      MUDDEBIHAL, VIJAYPURA - 585 212.
      (COMPLAINANT)
                                          ...RESPONDNETS

(BY SRI SIDDALING P. PATIL, ADDL. SPP FOR R1;
  & SMT. SRIDEVI B. ALBA, ADVOCATE FOR R2)

      THIS CRL.A. IS FILED U/S.415(2) of BNSS (374(2)) OF
CR.P.C PRAYING TO ALLOW THIS APPEAL AND SET ASIDE THE
JUDGMENT AND ORDER OF CONVICTION FOR THE OFFENCES
U/S 143, 147, 148, 341, 447, 436, 302, 307, 315, 504, 506 OF
IPC AND WERE ALSO CONVICTED FOR THE OFFENCE U/S 3(1)
(R), 3(1) (S), 3(2) (V) OF THE SC/ST ACT VIDE ORDER DATED
22.04.2024 PASSED BY THE LD. II ADDITIONAL SESSIONS &
SPL. JUDGE, AT VIJAYAPURA IN SPL. CASE (SC/ST)
NO.33/2017, IN THE INTEREST OF JUSTICE.

IN CRL.R.C.No.200001 OF 2024

BETWEEN

THE STATE OF KARNATAKA,
BY DEPUTY SUPERINTENDENT OF POLICE,
BASAVAN BAGEWADI.
                                          ...COMPLAINANT

(BY SRI SIDDALING S PATIL, ADDL SPP)

AND

1. IBRAHIMSAB S/O MAHAMMADSAB ATTAR,
   AGE: 23 YEARS,
   R/O: GUNDAKANAL,
   TQ: MUDDEBIHAL,
   DIST: VIJAYAPURA - 586 212.
   (ACCUSED NO.1)
                              -5-
                                      NC: 2025:KHC-K:5852-DB
                                  CRL.A No. 200176 of 2024
                              C/W CRL.A No. 200116 of 2025
                                 CRL.RC No. 200001 of 2024
HC-KAR




2. AKBAR S/O MAHAMMADSAB ATTAR,
   AGE: 20 YEARS,
   OCC: LORRY DRIVER/CLEANER,
   R/O: GUNDAKANAL,
   TQ: MUDDEBIHAL,
   DIST: VIJAYAPURA - 586 212.
   (ACCUSED NO.2)
                                                    ...ACCUSED

(BY SRI VISHAL PRATAP SINGH, ADVOCATE)

      THIS CRL.R.C. IS REGISTERED AS REQUIRED UNDER
U/S.366 CR.P.C IN VIEW OF LETTER NO.CRL./5636/2024
DATED 06.05.2024 FROM THE COURT OF THE II ADDL.
DISTRICT    AND    SESSIONS/SPECIAL        COURT,   VIJAYAPUR
SEEKING    CONFORMATION      OF    DEATH    SENTENCE   DATED
03.05.2024 AWARDED BY THE COURT OF THE II ADDL.
DISTRICT AND SESSIONS AND SPECIAL JUDGE, VIJAYAPURA
IN SPECIAL CASE (SC/ST) NO.33/2017 DATED 22.04.2024 TO
THE   APPELLANTS   I.E.,   ACCUSED   NO.1-IBRAHIMSAB     S/O
MAHAMMADSAB ATTAR AND ACCUSED NO.2 - AKBAR S/O
MAHAMMADSAB ATTAR.


      THESE CRL.APPEALS AND CRL.R.C HAVING BEEN HEARD
AND RESERVED FOR JUDGMENT ON 16.09.2025 AND COMING
ON FOR 'PRONOUNCEMENT OF JUDGMENT', THIS DAY, THE
COURT DELIVERED THE FOLLOWING:


CORAM:     HON'BLE MR. JUSTICE H.P.SANDESH
           AND
           HON'BLE MR. JUSTICE T.M.NADAF
                                 -6-
                                          NC: 2025:KHC-K:5852-DB
                                     CRL.A No. 200176 of 2024
                                 C/W CRL.A No. 200116 of 2025
                                    CRL.RC No. 200001 of 2024
HC-KAR




                         CAV JUDGMENT

(PER: HON'BLE MR. JUSTICE H.P.SANDESH)

Crl.A.No.200176/2014 is filed by accused No.4 to 8

and Crl.A.No.200116/2025 is filed by accused No.1 and 2

challenging the judgment of conviction dated 22.04.2024

and order of sentence dated 03.05.2024 passed by the II

Additional District and Sessions and Special Judge,

Vijayapura (hereinafter referred to as 'trial Judge') against

accused No.1 and 2 for capital punishment and life

imprisonment against accused No.4 to 8 for the offences

invoked against them for the Indian Penal Code (IPC) and

also under the Scheduled Castes and Scheduled Tribes

(Prevention of Atrocities) Amendment Act, 2015 (for short,

'SC/ST (PA) Act').

2. The Crl.R.C.No.20001/2024 is registered on the

basis of the letter No.Cril/5636/2024 by the II Additional

District and Sessions/Special Court, Vijayapur dated

06.05.2024 wherein the trial Judge passed the death

NC: 2025:KHC-K:5852-DB

HC-KAR

sentence and sent a reference for confirmation of the

death sentence under Section 366 of Code of Criminal

Procedure (Cr.P.C) vide judgment of conviction dated

22.04.2024 and order of sentence dated 03.05.2024

passed in Special Case (SC/ST) No.33/2017 on the file of

the II Additional District and Sessions and Special Judge,

Vijayapura.

3. The factual matrix of the case of the

prosecution in the charge-sheet filed by the Deputy

Superintendent of Police, Basavan Bagewadi alleged

against accused No.1, 2 and 4 to 8 along with accused

No.3/child conflict with law, that they have committed the

offences under Section 143, 147, 148, 341, 447, 302, 307,

315, 436, 504 and 506 read with Section 149 of IPC and

under Section 3(i)(r)(s) and 3 (2)(v) SC/ST (PA) Act. In

the charge-sheet, it is alleged that all the accused persons

with common object assembled together on 03.06.2017 at

about 03.30 p.m. in front of Kannada school and also in

front of house of accused No.4 situated at Gundaknal

NC: 2025:KHC-K:5852-DB

HC-KAR

Village as they become the member of unlawful assembly,

committed the offence of rioting holding deadly weapons

like sticks, stones, axe and knife restrained the

complainant and CW-9/Kasturibai. It is also alleged that

they trespassed into the house of complainant and

committed mischief by setting fire to the house of

complainant with an intention to destroy it, which is

ordinarily used as human dwelling.

It is also the allegation that accused No.1 assaulted

the complainant with stone on his head, accused No.2

assaulted with handle of axe on his back with an intention

to commit murder and accused No.3 assaulted deceased-

Bhanu Begum with stick on her head, accused No.5

assaulted her with stone, accused No.1 brought the

kerosene from the house and poured on the body of

deceased-Bhanu Begum, after dragging her from the

house by accused No.4 to 6 and accused No.2 set fire on

her body and committed the murder intentionally causing

the death of Bhanu Begum, who was pregnant having nine

NC: 2025:KHC-K:5852-DB

HC-KAR

month old fetus in her womb. As a result of which, the

said Bhanu Begum died before giving birth to her child and

also abused CW-9/Kasturibai in a filthy language and

humiliated by taking their castes name and threatened the

complainant and CW-9/Kasturibai knowing fully well that

they are the members of scheduled caste and committed

the offence under the SC/ST (PA) Act. These are the sum

and substance of the allegation of the charge-sheet.

4. The police after registration of the case,

investigated the matter and filed the charge-sheet,

accused persons were secured and they did not plead

guilty and claims to be tried. In order to prove the case,

prosecution examined PWs.-1 to 32, out of 37 witnesses

cited in the charge-sheet and during the trial also got

marked the documents as Exs.P1 to P.52 and MOs-1 to

13.

5. The prosecution after having concluded the

evidence, subjected the accused persons and recorded

- 10 -

NC: 2025:KHC-K:5852-DB

HC-KAR

their statement under Section 313 Cr.P.C and they did not

choose to examine any witnesses on their behalf as

defence evidence.

6. The trial Judge having considered both oral and

documentary evidence, answered all the points as

affirmative in coming to the conclusion that charges

leveled against the accused have been proved for the

above offences and convicted accused No.1 and 2 and

sentenced for capital punishment and accused No.4 to 8

for life imprisonment, apart from other sentences for other

offences.

7. Being aggrieved by the judgment of conviction

and order of sentence, accused No.4 to 8 have filed

Criminal Appeal No.200176/2024 wherein they specifically

contended that they are innocent of the charges leveled

against them and prosecution failed to establish its case

beyond all reasonable doubt and the existence of probable

alternatives, committed an error in convicting and

sentencing them.

- 11 -

NC: 2025:KHC-K:5852-DB

HC-KAR

8. The learned counsel for the appellants also

would vehemently contend that prosecution relied only on

interested witnesses and all the independent witnesses

have not supported the case of prosecution. The recovery

panchas also have not supported the case of prosecution

and all the interested witnesses are the direct relatives of

the complainant. The trial Judge failed to consider the

evidence with due care and caution when the interested

witnesses have been examined before the trial Court.

9. The counsel also vehemently contend that

Ramjanbi, who is accused No.4 is none other than the

mother of the deceased, who is aged about 65 years and

the appellants lacks physical and mental strength to

commit the said act. The counsel also would vehemently

contend that appellant No.2, 3, 4 and 5 were not even

present, when the alleged incident has occurred and they

were with their respective families at a different place and

their presence was not established by the Investigating

officer with any independent material.

- 12 -

NC: 2025:KHC-K:5852-DB

HC-KAR

10. The presence of accused No.4 to 8 is proved

through the evidence of close family members of the

complainant without any corroborative evidence.

Investigating Officer has not properly investigated the

matter and not collected any material showing the

presence of the other accused persons and the

independent witnesses, who were projected as

eyewitnesses by the prosecution, did not support the case

of the prosecution. In spite of it, the trial Judge accepted

the evidence of the interested witnesses.

11. It is contended that complainant himself has

been accused of committing an offence of rape when the

deceased was a minor and learned trial Judge committed

an error in appreciating both oral and documentary

evidence and without the support of the fact and law,

convicted the accused persons.

12. The other appeal i.e., Criminal Appeal

No.200116/2025 is filed by accused No.1 and 2, who have

been convicted and sentenced for death sentence. It is

- 13 -

NC: 2025:KHC-K:5852-DB

HC-KAR

contended that the trial Judge fails to take note of the

material in a proper perspective and relied upon the very

same grounds and contend that the trial Judge committed

an error in believing only the interested witnesses

evidence. It is also contended that the material on record

clearly shows that accused No.8, who is the elder sister of

the deceased, had also married a person belonging to

Bedara community. It is also contended by counsel that

they have children from the said marriage. When the

accused persons have tolerated that elder sister of the

deceased had also married a person belongs to Bedara

community, question of committing this offence doesn't

arise and no motive. Thus, the question of honor killing

itself does not arise and complainant himself has been

accused of committing an offence of rape, when the

deceased was minor. The counsel also would contend that

he might have killed, and not the accused persons.

13. The counsel also would vehemently contend

that trial Judge is not correct in conducting the trial in

- 14 -

NC: 2025:KHC-K:5852-DB

HC-KAR

such a fashion, but it is wholly incorrect in letting himself

swayed by the images of burnt body of the deceased to

classify the case as the rarest of the rare case and

committed an error in awarding capital punishment to

accused No.1 and 2 and imposing double life punishment

for other accused persons.

14. The trial Judge without considering the evidence

in a proper perspective and without the support of the

evidence of any independent witnesses, convicted the

accused persons. There is no aggravating circumstances to

impose the capital punishment and fails to consider

mitigating circumstances.

15. The counsel during the course of argument also

vehemently contend that when PWs-1 and 2 have not

supported, trial Judge committed an error in considering

the evidence of PW-3, who is the husband of the deceased

and other witnesses i.e., PWs-8, 10, 11, 12 and 31 and

these witnesses only supported the case of the prosecution

and all of them are interested witnesses.

- 15 -

NC: 2025:KHC-K:5852-DB

HC-KAR

16. The counsel would contend that accused No.3 is

a juvenile, accused No.4 is the mother and accused No.8 is

the elder sister and the case of prosecution is that accused

No.1 poured the kerosene and accused No.2 set fire

cannot be believed. The evidence of the prosecution that

PW-3 escaped and witnessed the incident standing by the

side of the place of incident. It is emerged during the

course of evidence that neighbours were gathered, but

they have not supported and the evidence of witnesses is

nothing but omnibus statement, and the very presence of

the eyewitnesses is doubtful and the case of prosecution is

also doubtful.

17. The counsel also would vehemently contend

that evidence of PW-21 - Doctor i.e., injury not

corroborates with the injury sustained by PW-3. The

evidence of witnesses not corroborates the evidence of

Doctor who has been examined before the Court and

Doctor said that injury sustained by PW-3 are not

sustainable, if any such assault was made considering the

- 16 -

NC: 2025:KHC-K:5852-DB

HC-KAR

nature of injuries. The counsel also brought to notice of

this Court that when his wife was burnt alive that too

victim is a pregnant woman, question of PW-3 running

away from the spot being afraid of the incident, not

supported the case of the prosecution, it is very clear that

he was not available at the spot when the incident was

taken place.

18. The counsel would contend that recovery of

weapon was made i.e., MOs-8 and 11 and the same was

not sent for Forensic Science Laboratory (FSL) for

examination. The counsel would contend that Ex.P-24 -

wound certificate no history is mentioned. The counsel

also would vehemently contend that though an offence

under Section 307 of IPC was invoked but same was not

attracts as the injuries were simple in nature.

19. The counsel would contend that the evidence

available on record, it is very clear that PW-3 was not in

scene of occurrence. The counsel also would vehemently

contend that when the interested witnesses have deposed

- 17 -

NC: 2025:KHC-K:5852-DB

HC-KAR

and their evidence is omnibus evidence and independent

witnesses have not supported, the trial Judge ought to

have considered the material available on record with due

care and caution, but same has not been done properly.

20. The counsel relied upon the inconsistency of the

evidence available on record. The counsel also would

vehemently contend that the panch witnesses PWs-4 and

5, who are the inquest witnesses and PWs-1 and 2 who

are the witnesses to the spot panchanama, all of them

have not supported the case of prosecution.

21. The counsel would contend that prosecution

seized MOs-8 and 11 i.e., handle of axe and knife but

PWs.6 and 7 are the weapon recovery witnesses have not

supported the case of prosecution.

22. The counsel would contend that independent

eyewitnesses are PWs-14 to 20 and none of them have

supported the case of prosecution. The trial Judge relied

upon only the evidence of PW-8, who is the mother of the

- 18 -

NC: 2025:KHC-K:5852-DB

HC-KAR

complainant and PW-10 sister of the complainant and PW-

11 is the husband of PW-10, PW-12 is the aunt of the

complainant, PW-31 is the cousin of the complainant.

Though these witnesses have supported the case of the

prosecution but the answer elicited from their mouth

during the course of cross-examination discredited the

case of prosecution.

23. No doubt, it is the case of the prosecution that

complainant had sustained the injury and examined the

Doctor as PW-21 but the evidence of Doctor do not

corroborates with the case of the prosecution. No doubt,

PW-22 conducted the postmortem and given the report.

The witness PW-23 was examined with regard to the

marriage registration certificate. The issuance of the caste

certificate of the accused is by PWs-26 and 27. PW-28

speaks about the spot sketch map, and Investigation

Officer is examined as PW-32. The counsel referring the

evidence of these witnesses also would contend that the

trial Judge committed an error in appreciating both oral

- 19 -

NC: 2025:KHC-K:5852-DB

HC-KAR

and documentary evidence and believed only interested

witnesses of the family of the complainant witnesses.

24. The learned counsel in support of his argument,

he relied upon the decision in the case of Md.Jabbar Ali

and others vs. The State of Assam reported in (2022) 15

SCR 773 and brought to notice of this Court at paragraph

No.48, 50, 51 and 54 and referring these paragraphs

would contend that just because the witnesses are related

interested partisan witnesses, their testimonies cannot be

disregarded, however, it is also true that when the

witnesses are related/interested, their testimonies have to

be scrutinized with greater care and circumspection. The

observation in the judgment clearly shows that when the

prosecution has examined only related witnesses and not

a single independent witness and therefore in the facts

and circumstances of the case, the evidence does not

prove the alleged offences.

25. The learned counsel referring paragraph No.48

would contend that a great weight has been attached to

- 20 -

NC: 2025:KHC-K:5852-DB

HC-KAR

the testimonies of the witnesses in the instant case.

Further, an observation made that this Court in a number

of cases had the opportunity to consider the said aspect of

related/interested/ partisan witnesses and the credibility of

such witnesses.

26. This Court is conscious of the well settled

principle that just because the witnesses are related/

interested/partisan witnesses, their testimonies cannot be

disregarded, however, it is also true that when the

witnesses are related/interested, their testimonies have to

be scrutinized with greater care and circumspection as

discussed in the judgment of Gangadhar Behera and

others vs State Of Orissa - (2002) 8 SCC 381.

27. The learned counsel referring paragraph No.50

and 51 also brought to notice of this case in case where

witnesses are relatives witnesses have to be considered by

applying discerning scrutiny.

- 21 -

NC: 2025:KHC-K:5852-DB

HC-KAR

28. The learned counsel also relied upon the

judgment in the case of Jaikam Khan vs. The State of

Uttar Pradesh reported in (2021) 14 SCR 767 and brought

to notice of the this Court the discussion made with regard

to the related witnesses and creditworthiness and merely

because the witnesses are interested and the related

witnesses, it cannot be a ground to disbelieve their

testimony. However, the testimony of such witnesses has

to be scrutinized with due care and caution. Upon scrutiny

of the evidence of such witnesses, if the Court is satisfied

that evidence is creditworthy, then there is no bar, and the

Court in relying on such evidence, also an observation is

made that non-examination of independent witnesses

wherein held that large number of villagers had gathered

at the spot, after the incident and none of the independent

witnesses were examined by the prosecution, which makes

the prosecution version is doubtful.

29. The learned counsel also relied upon the

decision passed in Writ Petition (Criminal) No.371/2023

- 22 -

NC: 2025:KHC-K:5852-DB

HC-KAR

decided on 25.08.2025 and also brought to notice of this

Court the discussion of the Hon'ble Apex Court in the case

of Manoj and others vs State of Madhya Pradesh - 2023

(2) SCC 353 wherein scope of Article 32 of the

Constitution elaborately discussed in detail.

30. Learned counsel also brought to notice of this

Court the discussion made with regard to the practical

guidelines to collect mitigating circumstances and take

note of there is urgent need to ensure that mitigating

circumstances are considered at the trial stage, to avoid

slipping into a retributive response to the brutality of the

crime, as is noticeably the situation in a majority of cases

reaching the appellate stage. That the trial Court must

elicit information from the accused and the State, and the

same will help establish proximity to the accused person's

frame of mind at the time of committing the crime and

offer guidance on mitigating factors.

31. The learned counsel also having relied upon the

aforesaid decision with regard to the capital punishment is

- 23 -

NC: 2025:KHC-K:5852-DB

HC-KAR

concerned brought to notice of this Court the discussion

was made for procedural fairness in capital sentencing as

an imperative under Articles 14 and 21 of the Constitution

of India and preliminary power to mould relief under

Articles 32 and 142 of the Constitution of India and also

brought to notice of this Court the discussion made in the

judgment of Manoj's case, in detail and brought to notice

of this Court that in view of the detailed discussion, it is

not a case for capital punishment.

32. The learned counsel also relied upon judgment

passed in Criminal Appeal No.1421/2015 decided on

14.03.2023 in the case of Nand Lal vs The State of

Chhattisgarh and brought to notice of this Court at

paragraph No.33 and 34 wherein discussion was made

with regard to the category of "wholly reliable" witness,

there is no difficulty for the prosecution to press for

conviction on the basis of testimony of such a witness. In

case of "wholly unreliable" witness, again, there is no

difficulty, inasmuch as no conviction could be made on the

- 24 -

NC: 2025:KHC-K:5852-DB

HC-KAR

basis of oral testimony provided by a "wholly unreliable"

witness. Also brought to notice of this Court in paragraph

No.34, a discussion was made with regard to a possibility

of false implication cannot be ruled out. In the case on

hand, due to earlier previous ill-will falsely implicated the

accused persons.

33. The learned counsel also relied upon the

judgment passed in Criminal Appeal No.753/2017 decided

on 22.11.2021, in a case of Arvind Kumar @ Nemichand

and others vs The State Of Rajasthan. The learned counsel

referring this judgment brought to notice of this Court that

in detail discussed about fair, defective, colourable

investigation and also discussed with regard to the motive

in committing the offence and no such motive is made out

to commit the offence and would contend that when

already one of the family members i.e., elder sister

already married the other person who belongs to same

community and they are leading their life happily, question

of honor killing doesn't arise.

- 25 -

NC: 2025:KHC-K:5852-DB

HC-KAR

34. On account of a reference made by the District

Judge under Section 366 of Cr.P.C with a request to

confirm the death sentence, office of II Addl. District and

Sessions/Special Court, Vijayapura vide letter

No.Cril/5636/2024 dated 06.05.2024 requested to place

the matter before the Hon'ble High Court with a prayer to

confirm the death sentence imposed by the trial Court as

against Accused No.1 and 2.

35. Now this Court has to consider the contention of

the State i.e., Addl. State Public Prosecutor. The Addl.

State Public Prosecutor in his argument would vehemently

contend that though some of the witnesses have turned

hostile, but the evidence of witnesses who have deposed

before the Court, i.e. PWs-3, 8, 10, 11, 12 and 31 is

consistent and it is a case of honor killing and proved the

motive for killing.

36. The learned counsel would vehemently contend

that all of them have formed unlawful assembly with an

intention of common object, set fire on the dwelling house

- 26 -

NC: 2025:KHC-K:5852-DB

HC-KAR

and dragged the deceased from their house in front of the

house of accused No.4, assaulted the deceased as well as

PW-3 and other injured witness.

37. The prosecution mainly relies upon the evidence

of PW-21, who treated the injured PW-3 and his evidence

is very clear that when they dragged the deceased and

assaulted him and others, he ran away from the spot in

order to save his life. He stood nearby the place and

witnessed how they burnt alive his wife. PW-3 evidence is

very clear that the manner in which they assaulted and

committed the offence. The Doctor evidence is very clear

that PW-3 also sustained injuries. The Doctor - PW-22 who

conducted autopsy has given the post mortem report,

which clearly corroborates the case of the prosecution that

victim had sustained severe injuries on her head prior to

setting fire on her.

38. The counsel also would vehemently contend

that PW-23 is the Sub-Registrar who received the

registration marriage application and examined him in

- 27 -

NC: 2025:KHC-K:5852-DB

HC-KAR

order to prove that deceased and PW-3 were married,

PWs-24 and

25 are constables and PW-26 and PW-27 are Tahasildar

who have issued the caste certificate of PW-3 and caste

certificate of accused No.8. The PW-28 is an engineer who

prepared the sketch at the spot and PW-29 is the official

witness and PW-30 who has arrested accused i.e., accused

no.2, 4, 5 and 7. The PW-31 is the eyewitness who

witnessed the incident, there may be some discrepancies

in the evidence of PW-8, but the evidence of PW-3 and

PW-31 is consistent. They have categorically deposed

before the Court that accused No.4 to 8 dragged the

victim and accused No.5 assaulted with stick and MO-7

stick is also seized and minor discrepancies will not go to

the very root of the case and corroborates each other and

corroboration is not a rule, but probability of the case to

be looked into.

39. The counsel also would contend that when both

husband and wife returned from Goa and within two

- 28 -

NC: 2025:KHC-K:5852-DB

HC-KAR

months from their return, set the fire. The evidence of

prosecution witnesses is consistent.

40. The learned Additional State Public Prosecutor

also prepared the overt act chart and contend that even

the independent witnesses have not supported the case of

the prosecution and evidence of PWs-3, 8, 10, 11, 12 and

13 corroborates each other. PW-3 categorically deposes

before the Court that accused came by forming an

unlawful assembly with deadly weapons, set the fire to the

house of the complainant where he was residing along

with his wife, and accused persons abused in a filthy

language taking the caste name that Bedar sulemaga i.e.,

abused by all the accused persons that he made his wife

as pregnant. Accused No.2 assaulted the complainant

with handle of axe and accused No.1 assaulted him with a

stone and he sustained injuries on back, head and

shoulder.

41. It is also very clear that all the accused dragged

the deceased-Bhanu Begum in front of house of accused

- 29 -

NC: 2025:KHC-K:5852-DB

HC-KAR

No.4 and accused No.5 also assaulted with stick, as a

result the deceased-Banu Begum became unconscious. It

is also a specific case that all the accused abused in filthy

language as she became a pregnant by lower community

person and kicked her. The specific evidence of PW3 that

accused No.1 poured kerosene on the deceased-Bhanu

Begum and accused No.2 set fire on the deceased-Bhanu

Begum.

42. The counsel also brought to notice of this Court

the evidence of PW.8 who also spoken about the fact that

the complainant and deceased-Bhanu Begum were there

in their house and accused persons came and set fire on

the house and assaulted the complainant and his wife

deceased-Bhanu Begum. Accused No.1 assaulted

complainant i.e. PW-3 with an axe and PWs-11, 13, 14

and 21 tried to rescue and pacify the galata, but all the

accused threatened them and dragged the deceased -

Bhanu Begum by holding her hairs in front of the house of

accused No.4 and poured the kerosene and set fire.

- 30 -

NC: 2025:KHC-K:5852-DB

HC-KAR

43. The counsel also brought to notice of this Court

that PW-10 also spoke about all the accused persons

assaulting the complainant near his house and also about

assaulting the deceased - Bhanu Begum with stick and

stone and abused in a filthy language that she became a

pregnant and also abused the complainant by taking his

caste name. Accused No.3 who is a juvenile also assaulted

with stone to the complainant and accused No.4, 5 and 6

dragged Bhanu Begum from her house and poured the

kerosene and set the fire. Even when an attempt was

made to rescue by PWs.10 and 13, accused caused the

threat on them.

44. PW.11 categorically deposes before the Court

that all the accused assaulted with stone and stick and

also with an axe. All the accused persons dragged the

deceased-Bhanu Begum and poured the kerosene and set

fire. The counsel brought to notice of this Court the

evidence of PW-12 that blood was oozing from the nose of

PW.10 -Geetha and also identifies all the material objects

- 31 -

NC: 2025:KHC-K:5852-DB

HC-KAR

that are stick, stones, knife and axe. Even assaulted the

complainant with stone and accused No.2 with axe.

Accused No.1 and 7 set the fire to the house where

complainant and deceased were living by pouring kerosene

and accused No.4, 5 and 6 dragged deceased-Bhanu

Begum from her house and dragged towards their house.

45. The counsel appearing for the State i.e.,

Additional State Public Prosecutor also would contend that

accused No.7 shown knife to PW-3 when he tried to rescue

his wife and assaulted with the same and all the accused

also threatened him with dire consequences.

46. The counsel also brought to the notice of this

Court the evidence of PW-12 that in front of the house of

accused, accused No.3 assaulted deceased-Bhanu Begum

with stick on her head and thereby she sustained injuries.

Accused No.8 also assaulted her with stone. Thereafter,

deceased become unconscious. The evidence of PW-12 is

very clear that as a result of injury sustained by her, she

became unconscious and immediately accused No.1

- 32 -

NC: 2025:KHC-K:5852-DB

HC-KAR

brought the kerosene and poured on her and accused No.2

set the fire.

47. The counsel also brought to notice of this Court

the evidence of PW-31 that PW-1 categorically deposed

that all the accused making an unlawful assembly with

deadly weapons like stones, sticks and an axe. Also her

evidence is very clear that they dragged the deceased-

Bhanu Begum, when PW-3 tried to rescue her, but all the

accused threatened him. It is also his contention that by

that time accused No.2 had beaten PW-3. All the accused

dragged her and assaulted with axe and sticks and poured

the kerosene on her i.e., accused No.1 and accused No.2

set the fire on her. All these evidence corroborates with

each other with regard to the overt act of each of the

accused persons.

48. The Additional State Public Prosecutor also

brought to notice of this Court apart from the evidence

available on the record that trial Judge taking into note of

the aggravating circumstances of the case, rightly imposed

- 33 -

NC: 2025:KHC-K:5852-DB

HC-KAR

the capital punishment as against accused No.1 and 2. The

counsel submits that child was in the womb and also the

manner in which committed the offence was taken note of

by the trial Judge while imposing the capital punishment.

49. The counsel also would contend that they

dragged her from her house and set fire on her that too in

front of the house of accused No.4 in the daylight i.e., at

4:30 pm. and even did not take note that she was a

pregnant carrying 36 weeks child in the womb. The

counsel also would submit that they assaulted with stick,

as a result, she sustained injury to head and post mortem

report also corresponds with nature of injuries sustained

by her, apart from burnt injuries and also restricted her

movement and set fire. The counsel also relied upon the

reported decision of the Hon'ble Apex Court in the case of

Mukesh and Anr. Vs. State for NCT of Delhi and Ors.

reported in AIR 2017 SC 2161 and brought to the notice of

this Court, the detail discussion is made while awarding

capital punishment.

- 34 -

NC: 2025:KHC-K:5852-DB

HC-KAR

50. The complainant Advocate also would submit

that though elder sister of the deceased married other

caste person, but she was converted to Muslim and hence

they are not having any ill-will against her. Since other

sister also who married the inter religion, when she

converted to Muslim, they were not having any motive to

commit murder. The counsel also would submit that the

trial Court has not committed any error in sentencing and

convicting.

51. In reply to this argument, the counsel

appearing for the accused would submit that there was no

such conversion and no such material is also before the

Court to prove the fact of conversion.

52. The counsel also would contend that when the

witnesses turned hostile, Public Prosecutor put leading

questions and counsel also would contend that presence of

accused No.4 to 8 is disputed then the evidence available

on record is not credible since they were not present at

the spot.

- 35 -

NC: 2025:KHC-K:5852-DB

HC-KAR

53. The counsel also would contend that Section

143 of IPC is not proved, the question of invoking Section

149 doesn't arise and hence, would contend that Accused

No.4 to 8 are entitled for acquittal and no case is made

out against accused No.1 and 2 for capital punishment and

hence it requires interference of this Court.

54. Having heard the appellants' counsel and the

counsel appearing for the State and also the reference

which has been received from the District Court and also

the principles laid down in the judgments cited supra, the

points that would arise for consideration of this Court are:

i) Whether the trial Judge committed an error in convicting the accused persons for the charges leveled against them and whether it requires any interference of this Court?

ii) Whether the trial Judge committed an error in imposing the capital punishment against accused No.1 and 2 and whether it requires interference of this Court?

- 36 -

NC: 2025:KHC-K:5852-DB

HC-KAR

iii) Whether the reference received from the trial Judge requires to be allowed in confirming the capital punishment imposed against accused No.1 and 2 by the trial Judge under Section 366 of Cr.P.C.?

     iv)    What order?

Point No.1:

55. Having heard the respective counsels and also

considering the grounds urged by the appellants in these

appeals and also the learned Addl. SPP as well as learned

counsel for complainant with regard to reference, before

considering the material on record, this Court has to

consider both oral and documentary evidence available on

record to re-appreciate the material and the reasoning

given by the Trial Court in convicting and sentencing the

accused persons.

56. Now, let us consider the oral and documentary

evidence. Before considering the documentary evidence,

- 37 -

NC: 2025:KHC-K:5852-DB

HC-KAR

this Court would like to first consider the oral evidence of

the prosecution witnesses.

57. PW-1 and PW-2 are mahazar witnesses in

respect of Ex.P-1, for having drawn the spot mahazar at

the spot. Both of them have turned hostile, stating that

the police had only taken their signatures on the document

and that they are not aware of either the accused or

conducting of any spot mahazar or seizure of any articles

at the spot. However, they admit that photographs were

taken and identifies the said photographs marked at Ex.P-

2 to P-4 and disputed their photo, though they cannot say

for what reason those photographs were taken by the

police. The learned Addl. Public Prosecutor, treating those

two witnesses, suggested that the police had drawn the

mahazar and seized the material objects at the spot,

which is denied by both PW-1 and PW-2. The evidence of

PW-1 and PW-2 is similar, and hence, both the evidence

are taken together.

- 38 -

NC: 2025:KHC-K:5852-DB

HC-KAR

58. PW-3 is the husband of the deceased. In his

chief evidence, he states that he belongs to Hindu Bedar

caste and that the accused persons were known to him

and they belong to Muslim religion. He deposed that he

and the deceased were in love with each other from their

younger age and about five years ago he took her to Goa,

where both of them started residing together after their

marriage. It is his further evidence that when she became

pregnant, they came back to their village and their

marriage was registered in the office of Sub-Registrar,

Muddebihal.

59. It is his specific evidence that about four years

ago, when they were residing together in the house of his

senior uncle, at about 3:30 p.m., the accused persons

came and set fire on the said dwelling house. However,

both of them managed to come out of the house. By that

time, the accused persons abused him, taking his caste

name in filthy language, with an intention to humiliate

him. They abused him as to why he took their sister and

- 39 -

NC: 2025:KHC-K:5852-DB

HC-KAR

also threatened his life. It is his further evidence that

accused No.2 assaulted him with a stick of axe and

accused No.1 assaulted him with a stone, as a result of

which he sustained injuries on his left shoulder, back and

head. Somehow, he managed to escape from the clutches

of the accused persons.

60. It is also his specific evidence that all the

accused persons dragged his wife from the said place near

the house of accused No.4, who is the mother of the

deceased and at that time accused No.5 assaulted her with

a stick on her head, as a result of which she lost her

consciousness. Thereafter, all the accused persons abused

her, again taking his caste name stating that she had

become pregnant by a Bedara and kicked her. Accused

No.1 brought kerosene and poured on the deceased and

accused No.2 set her on fire. This incident was witnessed

by him while standing on the land of one Sanganagowda

and as a result of setting fire, his wife was burnt alive. The

motive for committing the murder was that the deceased

- 40 -

NC: 2025:KHC-K:5852-DB

HC-KAR

had married him by way of an inter-religion marriage. He

further deposed that he went to the police station on the

same day at about 11:00 p.m. and lodged a complaint. He

identified the complaint as well as his signature, which are

marked as Ex.P-5(a). He stated that the police have also

recorded his further statement.

61. It is his evidence that since he had sustained

injuries, the police sent him to the hospital. The mahazar

was conducted on the next day and he identified his

signature in the mahazar, marked as Ex.P-1(b). It is also

evident that the police have also prepared a sketch and

obtained his signature and the police took photographs of

the spot where he was assaulted with stone and the said

photos are produced and marked as Ex.P-2. The police

have also drawn mahazar where his wife was burnt, he

also identified photographs of him in Ex.P-3 and so also

the spot mahazar, which was drawn in front of the house

of accused No.4 and he identified his photograph in Ex.P-

4. He further stated that the police seized the stone,

- 41 -

NC: 2025:KHC-K:5852-DB

HC-KAR

broken bangles, ash and both stained and unstained mud

at the spot. The burnt peaces clothes of the deceased and

other material were also seized, which are marked as M.O-

1 to M.O-5. It is also his evidence that the police also

conducted inquest and photographs were taken and the

said photographs are marked at Ex.P-6. After the inquest,

the body was handed over to him and he was issued a

receipt at Ex.P-7 and he identified his signature as Ex.P-

7(a). PW-3 also says that the marriage was registered and

marriage certificate is attested at Ex.P-8 and identified his

signature at Ex.P8(a).

62. This witness was subjected to cross-

examination. In cross-examination, he admits that he is

called Saibanna and also Mudukappa in the village. It is

also his evidence that the houses of the accused are also

located in the same area and his house is located after

some houses from the accused's house. It was suggested

to him that the house in which they were residing

belonged to one Malleshappa, and the same was denied.

- 42 -

NC: 2025:KHC-K:5852-DB

HC-KAR

However, admits that said Malleshappa is his senior uncle

through his mother. It was suggested that said

Malleshappa was doing business of kerosene at

Davanagere, which was denied.

63. It was further suggested that at the time of the

incident, accused No.1 and 2 were staying at Hyderabad

and Vijayawada respectively and both of them were

working as drivers, the said suggestion was denied.

However, he admits that accused No.8-husband is one

Subhash Dhannur, but he does not know his caste. It was

suggested to him that accused No.8 is his relative, which

was denied.

64. It was also suggested that his wife had lodged a

complaint against him earlier and he says that the said

complaint was filed because she was threatened to lodge

the complaint and also suggested that a POCSO case was

registered against him in Crime No.14/2017, which he

denied.

- 43 -

NC: 2025:KHC-K:5852-DB

HC-KAR

65. It is suggested that immediately after

kidnapping her, he kept her in Kesarpura village of

Muddebihal taluk, but he says that he took her directly to

Goa. It is suggested that when he took her, she was aged

about 16 to 17 years and he denies the same, but says

that she was 20 years old. He admits that after the

deceased married him, she was converted to Hindu

religion and was named as Lakshmi. He also admits that

for registration of the marriage, he called the villagers' of

Kesarpura, who belongs to the grandmother's village.

66. He admits that the house, which is found in

Ex.P-3, wherein he himself and the deceased were

residing, there is one door to the said house. It is

suggested that when the deceased did not agree to take

back the case filed against him, he along with his father,

mother and Malleshappa, all of them joined together and

poured kerosene and set fire on her, and the said

suggestion was denied. He admits that in the said area his

relatives are having 3 to 4 houses. He says that when the

- 44 -

NC: 2025:KHC-K:5852-DB

HC-KAR

accused persons assaulted, at that time neighbors also

came to the spot and his relatives also came to the spot

and all of them tried to rescue him from the accused

persons. However, he says that when his relatives came to

rescue, the accused persons did not allow them to rescue

him.

67. He says that he made a statement in the

complaint that he witnessed the incident standing on the

land of Sanganagowda, when they set fire on his wife, but

he was unable to hear what was the conversation between

them. He says each of the accused separately abused him

by taking his caste name. It is suggested that at the time

of the incident, the accused persons were not at the spot

and the same was denied.

68. It is suggested that when the deceased-Banu

gave the complaint against him and when she did not

agree to take back the same, with an intention to get

compensation and also with an intention to relieve himself

from the said case, all of them committed murder and filed

- 45 -

NC: 2025:KHC-K:5852-DB

HC-KAR

a false complaint against the accused persons and he is

giving false evidence. The said suggestion was denied.

However, he admits that he has received an amount of

Rs.75,000/- as compensation.

69. It is also his evidence that after receipt of his

police complaint, police sent him to hospital and the

distance between Talikote and his village is 14 kilometers

and the village of Bandeppa Salotgi is at a distance of 6

kilometers. He also says that he went to Bandeppa Salotgi

running from his village. He admits that from Bandeppa

Salotgi to Talikote, many vehicles travel and he says that

he went to the police station between 7:30 to 8:00 p.m.

alone. Though he says that he gave the documents of

Crime No.14/2017 firstly, later he says that he has not

given any such documents.

70. It is suggested that accused No.1 and 2 did not

assault him and that accused No.4 did not drag his wife. It

is further suggested that the accused persons have not

- 46 -

NC: 2025:KHC-K:5852-DB

HC-KAR

made any assault, nor abused him by taking his caste

name. The said suggestions were denied.

71. PW-4 is one of the witnesses to the inquest and

seizure of the cloth from accused No.1 and a signatory to

Exs.P-9 and P-10, and though, he identifies his signature,

but he turned hostile, categorically stating that police did

not conduct any inquest and no clothes were seized.

However, he identifies photograph in Ex.P-6 and also Ex.P-

11, but says that he cannot say why the police took those

photos.

72. In cross-examination, treating him as hostile,

suggestion was made that police conducted inquest

between 8:00 to 9:30 p.m. and the same was denied. It is

also suggested that Ex.P-9 photograph was taken while

drawing the mahazar, and the same was denied. It is

suggested that while drawing the mahazar in terms of

Ex.P-10, accused No.1's clothes were seized, i.e., a shirt

and pant and the same was denied. However, he admits

that the accused persons belong to Muslim religion. It is

- 47 -

NC: 2025:KHC-K:5852-DB

HC-KAR

also his evidence that he is acquainted with Kannada

language for reading and writing and also he admits that

he signed the document only after reading its contents.

73. PW-5 is another panch witness to Ex.P-10 and

he identifies to having affixed his signature on Ex.P-10 as

Ex.P-10(b). However, he says that the police only took his

signature and did not seize any articles in his presence. He

identifies his photo in Ex.P-11.

74. This witness was subjected to cross-

examination. A suggestion was made that clothes of

accused No.1 were seized in terms of Ex.P-10 in his

presence, but he denied the same.

75. The other witness, PW-6, is a witness to Ex.P-

12. He identifies his signature in Ex. P-12(a). However, he

says that the police neither seized any articles nor

prepared any mahazar in his presence. He identifies his

photographs in Exs.P-13 to P-16, but states that he does

not know for what reason those photos were taken.

- 48 -

NC: 2025:KHC-K:5852-DB

HC-KAR

76. In the cross-examination, a suggestion was

made that when mahazar was drawn in terms of Ex.P-12,

the axe and the iron knife were seized in his presence

from accused No.2 and 7, but the same was denied. It was

further suggested that in that connection only Exs.P-13 to

P-16 photographs were taken, which also he denied.

77. PW-7, another witness to Ex.P-12 identified his

signature as Ex. P-12(b), but also stated that he does not

know the contents of the Ex.P-12. He further stated that

the police neither seized any articles nor drew any

mahazar in his presence. However, he identifies his

photograph in Exs.P-13 to P-16. This witness was also

subjected to cross-examination in the same line as PW-6

and denied the same.

78. PW-8 is the mother of PW-3. In her evidence

she deposes that they belong to Hindu Bedara community.

She reiterates that the accused persons came at about

3:30 p.m. and set fire on the house where PW-3 and the

deceased were residing. Immediately, PW-3 and his wife

- 49 -

NC: 2025:KHC-K:5852-DB

HC-KAR

came out from the said house. At that time, accused No.1

assaulted her son and his wife. It is her evidence that

accused persons assaulted with stone on PW-3. Accused

No.1 assaulted with a stick of axe on PW-3, and thereafter

PW-3 ran away from the said place.

79. It is also her evidence that when CWs-11, 13,

14 and 21 tried to pacify the quarrel, but the accused

persons assaulted them also. She further states that all

the accused persons dragged her daughter in law from

that place infront of the house of accused No.4 and all the

accused persons poured kerosene and set fire to the

deceased. As a result, she succumbed to burn injuries.

80. It is her evidence that her son (PW-3) married

the deceased, who belongs to the Muslim religion. Hence,

accused persons committed the murder and also abused

that they are not going to leave the people of Bedara

community and abused them by taking their caste name.

The police have recorded her statement. PW-8 also

identifies the M.O.8 i.e., the axe. This witness was

- 50 -

NC: 2025:KHC-K:5852-DB

HC-KAR

subjected to cross-examination and during the cross-

examination, a suggestion was made that the deceased

was below 18 years of age, when PW-1 took her and the

same was denied and says that the deceased was aged

about 20 years. This witness admits that the deceased had

given a complaint against her son at Talikote Police

Station. She says that PW-3 i.e., her son and her

daughter-in-law were staying in the house belongs to her

brother-in-law and there was no door to the said house.

She also states that the accused persons abused them by

taking their caste name. It is suggested that she is falsely

deposing that accused No.1 assaulted her son with a stone

and bitten and the said suggestion was denied. The

witness admits that she cannot tell the details of the

husbands of accused No.5, 6 and 8, and their addresses

are also not known to her. It was suggested that accused

No.8 was married to one Subhash Dhannur, but the same

is denied. A suggestion was also made that Subhash

Dhannur is her relative, and the same was denied. But,

- 51 -

NC: 2025:KHC-K:5852-DB

HC-KAR

she admits that he belongs to the same community of

Bedara cast. However, she also admits that they have

named the deceased as Lakshmi after the marriage. It was

suggested that when the deceased did not agree to take

back the case filed against she along with her son, her son

and husband poured kerosene and set fire on her, but the

same was denied.

81. The PW-9 in his evidence says that PW-3 is his

son and PW-8 is his wife and they belongs to the Bedara

community and also having acquaintance with the accused

persons. He says that when he came to know about the

incident at around 4:00 p.m. immediately, he rushed to

the police station and he met PW-3. On inquiry his son

PW-3 revealed that the accused persons set fire to the

house and also on the his wife and committed her murder.

He noticed that PW-3 had sustained injuries on his back

and also on his leg. This was done since there was a

marriage of inter-religion. It is also his evidence that the

police sent PW-3 to the hospital for treatment.

- 52 -

NC: 2025:KHC-K:5852-DB

HC-KAR

82. This witness was subjected to cross-

examination. In the cross-examination, a suggestion was

made that one Malleshappa, is his relative and is doing

kerosene business at Davangere and the same is

admitted. Also he admits that the said Malleshappa was

having a house at Talikote. He also admits that accused

No.8 was married to Subhash Dhannur, who belongs to his

caste. It was suggested to this witness that when the

deceased did not agree to take back the complaint filed

against PW-3, he himself, his wife and son, all of them

poured the kerosene and set her on fire, but the same was

denied.

83. PW-10 is the sister of PW-3 and she says that

she was given in marriage to Surapura village, and now

she is staying with her relatives in the same village

Gundakanala, but residing separately and earlier herself

and her parents were living together. She further states

that her brother/PW-3 fell in love with the deceased and

both of them did not inform the family members, went to

- 53 -

NC: 2025:KHC-K:5852-DB

HC-KAR

Goa. Hence, the accused persons were having vengeance

against her brother (PW-3). The accused persons are all

the family members of the deceased-Bhanu. The accused

persons belonged to the Muslim religion, whereas they

belong to Valmiki caste. It is her evidence that at 3:00

p.m., near the house of PW-3, the accused persons along

with another boy were assaulting the PW-3 and also the

deceased with stick, stone, knife and axe. All of them have

abused her brother/PW-3 by taking his caste name.

Accused No.3 assaulted him with stone and stick on his

back. Other accused persons dragged the deceased.

Accused No.4 poured the kerosene and accused No.2 set

the fire and as a result, she lost her life. This incident was

taken place at around 4:00 p.m.

84. It is also her evidence that she, her husband,

Amaramma, and Rekha tried to rescue her brother/PW-3

and also the deceased, but, the accused persons did not

allow them to rescue. Hence, he ran away from the spot

near the land of Sanganagowda. Thereafter, PW.3 went

- 54 -

NC: 2025:KHC-K:5852-DB

HC-KAR

and lodged the complaint. On enquiry, she says that she

can identify the stone and axe, which were used for

committing the offence and identified the M.Os-1 and 8.

85. This witness was subjected to cross-

examination. In the cross-examination, she admits that

she came back and started residing at Gundakanala from

the last 10 years, but did not give any election card or

ration card to the police. It is suggested that deceased

gave a complaint against PW-3 in 2017 alleging that he

committed rape on her. It is elicited that after the POCSO

case registered against the PW-3, the PW-3 took the

deceased to Goa and he did not return. It is also

suggested that both of them after attaining majority, went

and got registered their marriage at Muddebihal and when

they came back to Gundakanala, the deceased was 3

months pregnant.

86. The witness admits that Subhash Dhannur is

her relative and that accused No.8 is married to him. It is

suggested that PW-3 used to commit sexual acts against

- 55 -

NC: 2025:KHC-K:5852-DB

HC-KAR

the deceased and he was refusing to marry her and the

said suggestion was denied. It is further elicited that the

house of the accused as well as the house where her

brother (PW-3) was residing face the north side and also

admits that her senior uncle's name is Malleshappa and

that he is doing kerosene business at Davanagere. She

further admits that both PW-3 and the deceased were

residing in a single-room house and had a temporary

bathroom. She says that at the time of incident, there

were about 100 people present and many of them

belonged to their community. On the date of the incident,

the accused persons dragged the deceased and set her on

fire. She further says that she also made an attempt to

extinguish the fire by pouring water and PW-3 had not

sustained burn injuries. It is suggested to her that PW-3

himself set fire on the deceased and thereafter ran away

from the spot on land of Sanganagowda, the same was

denied. She says that when the deceased was set on fire,

her brother tried to extinguish the flames and he was

- 56 -

NC: 2025:KHC-K:5852-DB

HC-KAR

rescued. It is suggested to her that they are twisting the

facts and that actually PW-3 himself set fire on the

deceased, which she denied.

87. PW-11 says that PW-3 was working as a lorry

driver. The deceased married him and both of them went

to a different village for earning and thereafter, they came

back and stayed at Gundakanala. The accused persons

belonged to Muslim religion and they were causing threat.

The incident had taken place 5 years ago at Gundakanala

and he was resident of the neighbouring house. When he

went to see his in-laws, accused persons were assaulting

PW-3 and the deceased with stone and stick. Accused

persons even used the axe. When they went to rescue the

victims, the accused gave a life threat to them also. The

accused persons poured kerosene and set fire and then

PW-3 went and gave the complaint.

88. In the cross examination, he says that he came

to the spot, when the incident was going on and prior to

his arrival, his wife Geetha went to the spot. When he

- 57 -

NC: 2025:KHC-K:5852-DB

HC-KAR

went to the spot, he found a matchbox in the hands of his

wife. A suggestion was made that a case was registered

against PW-3 and he denies the same. A suggestion was

made that immediately after marriage they went to a

different place for earning and when she became

pregnant, they came back to the village and same was

admitted. It is also suggested that PW-3 was requesting

the deceased to take back the case, since both of them

were living together cordially and the said suggestion was

admitted. He states that when he went to the spot, the

deceased came out from the house of PW-3 with fire on

her, but witness says that the accused persons dragged

deceased and set fire.

89. PW-12 in his evidence says that he belongs to

Bedara community. He admits that PW-3 and deceased

got married and after that they came back to Gundakanala

village and that the deceased belonged to Muslim

community. The accused persons were quarrelling with the

deceased and PW-3. The accused persons were having

- 58 -

NC: 2025:KHC-K:5852-DB

HC-KAR

intention to assault the deceased and PW-3 and they set

fire on the deceased. This witness says that on hearing the

sound, he came near the house of PW-3 and by that time

he reached, the accused had already set fire on the

deceased, PW-10/Geetha also sustained injuries and blood

was oozing from her nose and they took PW-8 to others

house. This witness was treated as hostile by the learned

Additional Public Prosecutor and was cross examined.

90. During the cross-examination, a suggestion was

made that accused persons came with stick, knife, stone

and axe and same was admitted. Further suggestion was

made that they were having an intention to commit the

murder of both of them and the same was admitted. It is

suggested that accused No.1 assaulted PW-3 and accused

No.2 assaulted with stick of axe on his back and the same

is admitted. It is suggested that fire was set on the

dwelling house of the deceased and PW-3 and the same is

admitted. It is suggested that he himself, Sumitra,

Basamma, Basanna, Khwajabi, Rahusab and Saidappa,

- 59 -

NC: 2025:KHC-K:5852-DB

HC-KAR

went to pacify the quarrel and the same is admitted. It is

also suggested that accused persons at that time caused

threat and the same is admitted. A suggestion made

regarding overt act and the same is admitted. Also, when

the suggestion was made that accused no.1 poured the

kerosene and set fire, same is admitted. A suggestion is

made that PW-3 was abused by taking their caste name,

the same was also admitted.

91. This witness was subjected to cross-

examination by the accused counsel and he admits in the

cross-examination that CW-11/Geetha and her

husband/CW-12 both belong to Srinivasa village of

Surpura taluk and admits the same. CW-12 came to the

Gundakanala village at around 5:00 to 6:00 p.m. and

admits that PW-3 instructed him to go and give evidence

before the Court. It is suggested that he cannot say who

abused PW-3 by taking the caste name and he admits the

same.

- 60 -

NC: 2025:KHC-K:5852-DB

HC-KAR

92. PW-13, a mahazar witness to Ex.P-9, admits he

had signed Ex. P-9(b), but later turned hostile and he only

identifies the photo. In cross-examination by the Public

Prosecutor treating the witness as hostile, nothing has

been elicited.

93. PW-14 also turned hostile and also not aware of

the cast of each of them. In chief examination, he denied

all the suggestions. On being treated as hostile and cross-

examined in detail, nothing is elicited from the mouth of

PW-14, since prosecution claims his witness as eye

witness.

94. PW-15 has also not supported the case of the

prosecution and this witness is also examined as an eye

witness to the incident. In cross-examination, suggestions

were made in line with the statement given before the

police during the course of investigation, but nothing has

been elicited.

- 61 -

NC: 2025:KHC-K:5852-DB

HC-KAR

95. Similarly, PW-16, PW-17, PW-18, PW-19, PW-

20 and all of them have not supported the case of the

prosecution, though cited as eyewitnesses to the incident.

Nothing has been elicited from them in cross-examination,

after treating them hostile.

96. PW-21 is the doctor, who examined PW-3 when

he came to hospital. On examination, found the following

injuries on the body of PW-3:

"1) Multiple small abrasion over the left shoulder-

bite marks found. Dried blood cloth present, measuring 3 cm x 2 cm.

2) Linear Scratch mark over the right shoulder region, 3 to 4 in number.

3) Abrasion over occipital partial region measuring about ½ x ½ cm, blood clot present."

97. Doctor opined that the above stated injuries are

simple in nature. They may be caused due to hard and

sharp object and the age of the said injuries is 6 to 12

hours and issued wound certificate, which is marked as Ex.

P-24 and signature of witness is marked as Ex. P-24(a). It

- 62 -

NC: 2025:KHC-K:5852-DB

HC-KAR

is also the evidence of PW-21, when a person bite another

through his mouth on his shoulder, the injury No.1

mentioned in the Ex. P-24 could be caused. When a

person has been assaulted by a stone (M.O.1), the injury

No.3 mentioned in Ex.P-24 (would certificate) could be

caused. When a person has been assaulted by a stick,

injury No.2 mentioned in Ex.P-24 could be caused. When

this witness was subjected to cross examination, it is

elicited that he enquired about the history of assault, but

he does not remember whether the injured explained

about the assault on him. He has noted down the injuries

sustained by the injured person in the MLC register. He did

not remember any smell of kerosene on the body of the

injured. It is elicited that the police did not bring any stone

at the time of examination of the witness.

98. Injury No.1 was bite marks, probably caused by

a human being. It is admitted that injuries No.2 and 3

could be caused if a person falls from a two-wheeler and

injury No.1 could be caused if a person comes in contact

- 63 -

NC: 2025:KHC-K:5852-DB

HC-KAR

with the bark-integument of a jaali tree. It is suggested

that the wound certificate is issued as per say of

investigation officer, which is denied.

99. Another witness is PW-22, who conducted the

post-mortem of the victim (deceased), who is aged about

21 years, on 04.06.2017 at 12:30 P.M. He found clothes

and articles on the body, partially burnt blue-white nylon

cloth pieces over trunk and limbs, black beaded

mangalsutra, white metallic toe rings and yellow metallic

nose stud, which were handed over to police in an

unsealed manner. He also noted the external injuries: the

body was in partial pugilistic posture on its back, heat

stiffening and rigor mortis present all over the body. The

scalp hair and all the body hairs are burnt and singied, nail

beds were bluish, blood-stained fluid forth oozing from

mouth nostrils, tongue partly protruded and covered by

black soot particles at its base. Abdomen was enlarged.

The following injuries were noted on the body:

- 64 -

NC: 2025:KHC-K:5852-DB

HC-KAR

"1. Contused abrasion over left side fore head 5x4 cm with blackening of left eye.

2. Lacerated wound over right side cheek 2x ½ cm x bone deep blood clots present.

3. Second and third degree dry burns present all over the body except over sides of scalp, back of middle part of trunk and both sole, cuticle blackened and peeled off exposing areas of redness at places, all the body hairs are burnt and singied.

Injuries found on the head:

1) Scalp; Hairs described, on reflection contusion over both frontal, left parietal and inter parietal regions. Skull; Intact.

2) Meninge's; Show presence of bilateral sub-

dural and sub-arachnoid bleed at over at places. Brain; Weight; 1250 grams, congested.

3) Brain; Weight; 1250 grams, congested.

4) Spinal cord; Intact.

Injuries found on the chest:

1) Wall; Described.

2) Pleural cavity; Congested.

3) Larynx, Trachea; Congested contain black soot particles with frothy fluid till terminal bronchiols.

4) Lungs; Congested cut sections exhude's cherry red blood and froth Weight - Right 500 grams Left; 450 grams.

5) Pericardium; Congested.

6) Heart; Congested, contain cherry red blood weight; 200 grams.

- 65 -

NC: 2025:KHC-K:5852-DB

HC-KAR

7) Large vessels; Aorta-Intact, congested.

Injuries found on the Abdomen:

1) Wall; Described.

2) Peritoneal cavity; Congested.

3) Pharynx, Esophagus; Congested.

4) Stomach: Contain 100 ml size solid rice meal, no abnormal smell, mucosa normal.

5) Intestines; Intact, discolored 7 distended with gas,

6) Liver; 1500 grams, Congested.

7) Spleen; 150 grams, caspule wrinkled.

Injuries found on the Uro-Genital organs:

1) Kidneys; Congested Right; 150 grams Left; 120 grams.

2) Bladder; Intact empty.

3) External genitalia; Second and third degree dry burns present Internal genitalia; Uterus enlarged, on dissection it contain dead male fetus of length 44 cms, weighing 2400 grams with intact umbilical cord and placenta (Intra uterine age of 36-38 weeks) after examination the fetus is packed separately and handed over to police.

4) Bone and Joints; Intact.

5) Any other disease or anomaly; Nil.

6) Time since death; 12-14 hours before postmortem examination.

7) Nature of wounds; All wounds and burns are ante-mortem in nature and are fresh.

8) Viscera preserved if any; Nil"

- 66 -

NC: 2025:KHC-K:5852-DB

HC-KAR

100. The doctor, having mentioned those injuries,

gave an opinion that the cause of death of the deceased

was due to shock and as a result of burns, consequent to

head injuries sustained. The deceased was pregnant with

male fetus of about 36-38 weeks of gestational age.

101. The post-mortem report is marked as Ex.P-25

and signature of PW-25(a). M.O.7 is also identified and

says when a person has been assaulted, the injuries to the

head of the deceased could be caused by stick (M.O.7).

The doctor also identifies partially burnt clothes (M.O.6).

102. This witness was subjected to cross-

examination. In cross-examination, he states that any

Medical Officer is competent to conduct autopsy. At the

time of conducting post-mortem, rigor mortis was found.

Before conducting the post-mortem, investigation officer

had not shown the photographs of the deceased. A

suggestion was made that only on perusal of inquest

details, he has foreseen the injuries on the dead body of

- 67 -

NC: 2025:KHC-K:5852-DB

HC-KAR

the deceased, which is denied. The signature of another

Medical Officer, who was present while conducting the

post-mortem, was also identified. It is admitted that prior

to post-mortem and after post-mortem, the weight of the

deceased body was not mentioned in Ex.P-25, though he

has mentioned the weight of the individual parts of the

body. Term gestation for a baby is 9 months and 7 days.

He admits that he has mentioned in the first page of the

post-mortem report, the gestation period as 35 to 38

weeks, but in the last page mentioned it as 36 to 38

weeks. He has not mentioned the percentage of burn

injuries in Ex.P-25.

103. It is admitted that the post-mortem was

conducted approximately 21-22 hours after the time of

death of the deceased. No videography was taken while

conducting the post-mortem. The stick (M.O.7) was not

shown to him during post-mortem by the investigation

officer. A suggestion was made that if a person falls on a

hard object, the injuries to the head mentioned in the

- 68 -

NC: 2025:KHC-K:5852-DB

HC-KAR

post-mortem report could be caused. It is elicited that the

post-mortem report is very clear that all wounds and

burns were ante-mortem in nature and fresh, i.e., within 0

to 36 hours. It is elicited that taken note of the injuries

found on the deceased before conducting the post-

mortem, were not furnished to the investigation officer.

104. The prosecution relies upon the evidence of

PW.23, who is the Sub-Registrar. In his evidence, he

stated that both the deceased and PW.3 had submitted an

application for registration of marriage on 16.05.2017.

However, the marriage was not registered, and the notice

of intended marriage was produced before the Court as

Ex.P.8. The cover from the office was also marked as Ex.P-

26, and signature was marked as Ex.P-26(a). In the cross-

examination, it is suggested that the signature found on

deceased did not belong to her. This suggestion was

denied, but it was also noted that her signature of left

thumb impression had not been identified by any person.

- 69 -

NC: 2025:KHC-K:5852-DB

HC-KAR

105. The PW.24, then working as head constable of

Talikote police station is the witness who took the seized

articles i.e., half-burnt pieces of cloth. He handed them

over and produced the acknowledgement for having given

the same to FSL, which is marked as Ex.P-27, and he

identified his signature as Ex.P-27(a). The receipt was

marked as Ex.P-28. In the cross-examination, he admitted

that, as per the oral instructions of Dy.SP, he had handed

over the same, and accordingly, he complied. A suggestion

was made that he deposed falsely on the instructions of

higher officers and the same was denied.

106. PW.25 was appointed to trace the accused

persons. In his evidence, he stated that he made all

efforts to identify the accused persons but could not find

any of them. He gave his report in terms of Ex.P.29, and

his signature was marked as Ex.P-29(a).

107. PW.26 is an officer, who on the request of the

Dy.SP issued caste certificate of PW.3, PW.8 and accused

persons. Accordingly, he gave the report.

- 70 -

NC: 2025:KHC-K:5852-DB

HC-KAR

108. PW.27 is the Tahsildar. On the request of

Dy.SP, he issued the caste certificate of accused No.8,

which was marked as Ex.P-31, stating that he belonged to

Category-2B. In the cross-examination, he admitted that

her husband's caste name was not mentioned and that it

may have been mentioned in the Revenue Inspector's

report.

109. The PW.28 is an engineer who prepared the

sketch of the place of incident. He produced the sketch in

terms of Ex.P-32 and identified the covering letter as Ex.P-

33. In the cross- examination, he admitted that around

the place shown in Ex.P-32, apart from the lands of other

than the lands of Sanganagowda, other lands were also

situated. He had prepared the sketch on his laptop, and he

prepared the rough sketch at the spot. A suggestion was

made that the sketches were prepared without visiting the

spot, and the same is denied.

110. PW.29 is the CPC-582. In his evidence, he

stated that he had seized the blood stained mud,

- 71 -

NC: 2025:KHC-K:5852-DB

HC-KAR

unstained mud, shirt, and had appointed a person to send

the same to the FSL. The report was submitted to the

Dy.SP in terms of Ex.P-37. It was suggested that seized

articles were not sent to the FSL and same was denied.

111. PW.30 who is the PSI and he deposed that on

4.6.2017 he was appointed to apprehend the accused

persons. He apprehended accused No.2, 4, 5 and 7 in

Bandappana Salotagiri village near bus stand and

produced them before the Dy.SP. In respect of remaining

accused persons, he stated that he could not trace them

and therefore, submitted a report. In cross-examination, it

was suggested that the accused had not been arrested

and produced before the Dy.SP and the same was denied.

112. PW.31 is an eyewitness to the incident. In her

evidence, she stated that she is acquaintance with charge

sheet witnesses as well as the accused persons, and that

she had also seen the deceased. It is her evidence that

PW.3 and the deceased were in love with each other and

had married. PW.3 was working as driver. They were

- 72 -

NC: 2025:KHC-K:5852-DB

HC-KAR

loving each other prior to two years of the incident.

Thereafter, they went to Goa, and where they stayed for

two months, and then they returned to Gundakanal

village. The deceased belonged to the Muslim community

and PW.3 belonged to the Bedara community. PW.31

further deposed that both of them were living in the house

of her aunt, and at that time the deceased was pregnant.

113. It is her evidence that the accused persons

came and dragged the deceased near the house of Agni

and assaulted her, stating that she had married a person

of Bedara community. They came to the spot armed with

stone, stick, dragged her, and when PW3 tried to rescue

her, accused No.2 bite him on his back. Thereafter, the

deceased was assaulted with axe, stick and then kerosene

was poured on her and she was set on fire. According to

the witness, accused No.1 poured the kerosene and

accused No.2 ignited the fire. The incident took place

between 4:00 p.m to 5:00 p.m. PW3 thereafter, went to

the police station. This incident was witnessed by CW.9,

- 73 -

NC: 2025:KHC-K:5852-DB

HC-KAR

CW.16 and CW.17. The police enquired into the matter,

and PW-31 categorically stated that the accused persons

alone had committed the crime. She also identified M.O.1,

M.O.7 and M.O.8.

114. In cross-examination, she admitted that PW3 is

her uncle's son. She further admitted that in the said

place, members of the Bedara community are more in

number. She stated that at the time of the incident she

was already married, but volunteered that she was in the

village. She admitted that her husband's house is in

Srinivasapura of Hunasagi Taluk. The suggestion that, at

the time of the incident, she and her husband were

residing in Kamanative village was denied; she

volunteered that she was in her parental house. She

admitted that she had not produced any document

showing the marriage of PW-3 and the deceased.

115. It was suggested that a case had been

registered against PW-3 by the deceased under the POCSO

Act. The witness stated that she was not aware of the

- 74 -

NC: 2025:KHC-K:5852-DB

HC-KAR

same. She admitted that she had acquaintance with the

accused persons and hence knew their names. However,

she stated that when she first saw the deceased, the

deceased was screaming, and the accused persons were

abusing her for marrying a person from the Bedara

community. The suggestion that she was falsely deposing

was denied.

116. She admitted that accused No.8 had been given

in marriage to one Subhash Dhannur, a resident of

Laxmipura of Surpur Taluk, who also belongs to her

community. However, the suggestion that Subhash

Dhannur was her relative was denied. She confirmed that

accused No.8 is the sister of the deceased.

117. It is further elicited that her senior uncle

Malleshappa resides at Davanagere. It is suggested that

she is falsely deposing before the Court against the

accused persons and the same was denied. She also

admitted that she did not attempt to interfere at the time

- 75 -

NC: 2025:KHC-K:5852-DB

HC-KAR

of the incident. She explained that she did not try to pacify

the galata, as they had been threatened with their lives.

118. PW32 is the Dy.SP who conducted further

investigation in the matter. He identified the letter marked

as Ex.P-39 by which he was directed to conduct further

investigation. He deposed that he verified the investigation

carried out up to that point and thereafter recorded the

further statement of PW-3. He submitted a report in terms

of Ex.P.40 and identified his signature as Ex.P.40(a). It is

also his evidence that CW.1, CW.2 and CW.3 participated

in conducting the inquest from 8 am to 9:30 a.m.

119. In terms of Ex.P.9 he identified the signature as

Ex.P.9(c), and also stated that photographs were taken,

marked as Ex.P6. He further stated that he went to spot,

where PW.3 pointed out the place and in the presence of

CW.4 and CW.5 he conducted the spot panchanama from

10:15 am to 12 pm in terms of Ex.P.10 and identifying his

signature as Ex.P10(c) and photographs were taken in

- 76 -

NC: 2025:KHC-K:5852-DB

HC-KAR

terms of Ex.P2 to Ex.P4 and got the sketch in terms of

Ex.P.41 and identified signature as Ex.P.41(a).

120. It is also his evidence that at the spot he seized

stone, broken bangles, ash, stained and unstained mud

and half burnt cloth, two sticks and the broken mangalaya

sara. These were marked as M.O.1 to M.O.7 which he

identified.

121. It is also his evidence that at the spot he seized

a stone, broken bangles, ash, stained and unstained mud,

half-burnt cloth, two sticks, and a broken mangalya sara.

These were marked as M.O.1 to M.O.7, which he

identified. He further deposed that he recorded the

statements of prosecution witnesses and instructed the

police to apprehend the accused persons. Accused No.2, 4,

5 and 7 were produced before him, and he arrested them

and recorded the voluntary statements of accused No.2

and 7. The voluntary statement of accused No. 2 was

marked as Ex.P.42, and that of accused No. 7 as Ex.P.43.

Pursuant to these statements, both accused led him and

- 77 -

NC: 2025:KHC-K:5852-DB

HC-KAR

the panch witnesses to the house of accused No. 4, where

produced a knife. These were seized under Ex.P.12,

photographs were taken in terms of Ex.P.13 to Ex.P.16,

and he identified his signature as Ex.P.12(c). He also

identified M.O.8 and M.O.11.

122. The accused No.2 also produced blood stained

cloth and in the presence of CW.2 and CW.6 seized by

drawing the mahajar in terms of Ex.P.10 and he identifies

the signature as Ex.P10(c) and also identified the

signature of accused No.2 and also stated that

photographs were taken in terms of Ex.P.11 and he

identified the cloth which were seized under Ex.P.10 and

are marked as M.O.12 and M.O.13.

123. He also deposed that on the very same day the

accused persons were subjected to medical examination.

He recorded the statements of witnesses by visiting

Gundakanal. He requested CW-24, CW-25 and CW-26 to

- 78 -

NC: 2025:KHC-K:5852-DB

HC-KAR

issue caste certificates and inquest reports, and

corresponded with CW-22, CW-23 and CW-27. He further

deposed that the deceased had given a statement under

Section 164. He also issued a memo to apprehend the

remaining accused persons.

124. It is also his evidence that he requested

issuance of the wound certificate of PW-3, which he

received in terms of Ex.P.24, and further collected Ex.P.25

from CW-28. He also collected the Section 164

statement/wound certificate of the deceased, marked as

Ex.P.44. He recorded the statements of the accused and

witnesses and obtained Ex.P.45 and Ex.P.46 certificates.

He also obtained caste certificates in terms of Ex.P.30,

Ex.P.47 and Ex.P.48. He sent the articles belonging to the

deceased, namely clothes, stained and unstained mud, to

the FSL, and received reports in terms of Ex.P.37, Ex.P.27

and Ex.P.28. He also identified Ex.P.49 and Ex.P.29, and

collected the sketch. After completion of the investigation,

he filed the charge sheet.

- 79 -

NC: 2025:KHC-K:5852-DB

HC-KAR

125. In cross-examination, the witness admitted that

prior to registration of this case, a case had been

registered against the complainant. He admitted that only

a representation for registration of marriage was given,

but the marriage was not registered. It was suggested

that he, in collusion with PW-3, registered a false case,

which he denied. He admitted that before conducting the

mahazar he had not given any notice to the panch

witnesses. It was suggested that the documents were

prepared in the police station, which he denied.

126. Having considered the oral evidence, this Court

has to consider the documentary evidence.

127. Ex.P.52 is the FIR registered on the basis of the

complaint filed by the complainant, marked as Ex.P.5. In

the complaint Ex.P.5, the complainant narrated how the

incident took place and set out the role of each of the

accused persons. On perusal of Ex.P.5, it is seen that the

case was registered on the very same night at 11:00 p.m.,

- 80 -

NC: 2025:KHC-K:5852-DB

HC-KAR

and thereafter the spot mahazar was conducted in terms

of Ex.P.1 on the following morning in the presence of

panch witnesses, between 10:15 a.m. and 12:00 noon.

Photographs of the spot were taken and marked as Ex.P.2

to Ex.P.4.

128. Ex.P.7 is the document evidencing receipt of

the dead body by the complainant. Ex.P.8 is the

application submitted for notice of intended marriage.

Ex.P.9 is the inquest report, in which the witnesses

identified their signatures, i.e., Ex.P.4 and Ex.P.5, and

photographs were also taken. These witnesses were also

witnesses to the inquest as well as to the seizure of the

clothes of accused No.1 and admits their photos, which

were confronted.

129. Ex.P.10 relates to the recovery of the shirt and

pant of accused No.2, between 5:45 pm and 6:30 p.m.

Photographs were taken in terms of Ex.P.11. Ex.P.12

pertains to the seizure of weapons from accused No.1 and

- 81 -

NC: 2025:KHC-K:5852-DB

HC-KAR

7, namely a stick, an axe and a knife. Photographs were

taken in terms of Ex.P.13 to Ex.P.16. The witnesses

identified their signatures and photographs, but totally

denied the seizure.

130. Ex.P.24 is the wound certificate in respect of

PW-3, who sustained a bite injury, an injury on the right

shoulder, three to four linear scratch marks, and a blood

clot on the occipital-parietal region. Ex.P.25 is the autopsy

report, wherein details are given regarding the nature of

injuries and cause of death.

131. Ex.P.26 is the application submitted before the

Sub-Registrar. Ex.P.28 is the FSL acknowledgement.

Ex.P.15 is the FSL report with respect to the shirt and

pant, which tested positive for blood of AB group,

corresponding to article No.1 and 3, i.e., stained mud and

cloth. Ex.P.51 is the report of the FSL confirming detection

of kerosene residue in the cloth pieces that were seized.

- 82 -

NC: 2025:KHC-K:5852-DB

HC-KAR

132. Having considered both oral and documentary

evidence, this Court is required to re-analyse the material

available on record, in order to determine whether the

Trial Court reached the correct conclusion or whether the

matter requires interference by extending the benefit of

doubt in favour of the accused persons, in the light of the

principles laid down in the judgments referred to supra.

133. No doubt, learned counsel appearing for the

appellants in both the appeals vehemently contended that

no such incident had taken place, and that the police had

not properly investigated the matter or collected any

material showing the presence of the accused persons,

particularly since the independent witnesses did not

support the case of the prosecution.

134. The learned counsel for the appellants

vehemently contended that the Trial Judge committed an

error in not properly appreciating both oral and

documentary evidence in its proper perspective. It is also

- 83 -

NC: 2025:KHC-K:5852-DB

HC-KAR

contended that, since the elder sister of the deceased had

also married a person belonging to the Bedara community

and the accused persons had tolerated the same, the

question of committing this offence of honour killing does

not arise.

135. It is also contended that witnesses who have

supported are related witnesses. On the other hand, it is

the contention of the learned Additional SPP that the

material available on record though independent witnesses

have turned hostile and other witnesses who have

supported the case of prosecution corroborates the case of

prosecution and Trial Judge rightly appreciated both oral

and documentary evidence and even hostile witness

evidence partially supports the case of prosecution, when

photographs are confronted and admitted their photos.

136. No doubt, the counsel appearing for the

appellants brought to the notice of this Court the

judgment of Mohammad Jafar Ali and others (referred

- 84 -

NC: 2025:KHC-K:5852-DB

HC-KAR

supra) and brought to the notice of this Court that

relevant paragraphs with regard to the interested parties

and witnesses and it is also set with principle that

interested witnesses testimonies cannot be discarded,

however, it requires due care and caution and with the

principles laid down in the judgment referred supra, this

Court also analyzed whether interested witnesses'

evidence constitute credible evidence or not and also the

judgment of Gangadhar Behera's case (referred supra) by

the counsel appearing for the appellant with regard to

their testimonies and the same has to be scrutinized with

greater care and circumspection and the same is settled

law.

137. The counsel further relied upon Jayakanth v.

State of Uttar Pradesh's case (referred supra) wherein also

discussion was made with regard to the related witnesses

and creditworthy witnesses. It was observed therein that

merely because witnesses are related, their testimonies

cannot be discarded, though the same requires careful

- 85 -

NC: 2025:KHC-K:5852-DB

HC-KAR

scrutiny. In keeping the principles laid down in judgment,

this court has to reanalyze the material available on

record.

138. Now this Court would like to rely upon the

evidence of PW.1 and PW.2 and no doubt these two

witnesses are panch mahajar witnesses and both of them

have turned hostile. But the fact is that when the question

was asked with regard to the photographs is concerned

Ex.P.2 to Ex.P.4 admits their signature and photographs

but stated that they could not say for what reason photos

were taken and though they turned hostile and when they

identifies their signature in Ex.P.1 and identifies their

photos, it is clear that at the time of conducting the spot

mahajar both of them were present but turned hostile and

merely because they turned hostile, their evidence cannot

be discarded in toto and they had not given any

explanation why police had taken their photographs at the

spot and the very presence of those witnesses at the time

of conducting mahajar, is very clear in view of they

- 86 -

NC: 2025:KHC-K:5852-DB

HC-KAR

identified their photos which depicts their photographs at

the spot.

139. Now turning to the evidence of the eyewitness

and injured witness, PW-3, he reiterated that he belongs

to the Bedara community and that he was in love with the

deceased prior to taking her to Goa. He further deposed

that both of them stayed in Goa for some time, and when

she became pregnant, they returned to their village,

where they faced threats. They were residing in the house

of his senior uncle and defence also not denied the same

even while cross-examining the PW.11 suggested the

same.

140. He categorically deposed that around 3:30 p.m.

the accused persons came, abused him in filthy language,

and set the house on fire in which they were residing.

When questioned, they had brought the deceased back

and threatened his life. It is his specific evidence that

accused No.1 and 2 assaulted him with the stick of an axe

- 87 -

NC: 2025:KHC-K:5852-DB

HC-KAR

and also with a stone, as a result of which he sustained

injuries on his left shoulder, back, and head. On perusal of

the wound certificate, Ex.P.24, it is clear that he had

sustained three injuries, namely, a bite injury, an injury on

the right shoulder region, three to four linear scratch

marks, and a blood clot on the occipital-parietal region.

Thus, the oral evidence of PW-3 corroborates with the

medical evidence contained in Ex.P.24 and also the

evidence of PW.21, which clearly correspond with the

evidence of PW.3 and he is an eyewitness to the incident

and nothing discredited in the cross-examination.

141. PW-3 further deposed that when the assault

was made and threats to his life were given, he ran away

and stood near the land of Sanganagowda, from where he

witnessed the incident. He categorically deposed that the

accused persons dragged his wife in front of the house of

accused No.4, and that accused No.5 assaulted her with a

stick on her head, causing her to lose her consciousness.

They abused her for being pregnant by a man belonging to

- 88 -

NC: 2025:KHC-K:5852-DB

HC-KAR

the Bedara community. Thereafter, accused No.1 poured

kerosene on her bringing the same from the house, and

accused No.2 set her on fire, as a result of which she was

burnt alive.

142. Immediately thereafter, PW-3 ran towards

Bandappana Salotagiri village, a distance of six kilometres,

and thereafter rushed to Talikote, where he lodged the

complaint. In cross-examination, he stated that he went to

the police station around 8:00 a.m. and lodged the

complaint, after which the police sent him to the hospital

for treatment and the evidence of the doctor PW.21 is

clear he was brought by police to the hospital. He denied

the suggestion that his senior uncle was dealing in

kerosene. He admitted that after the marriage, his wife's

name was changed to Lakshmi. It was suggested that

immediately after the marriage he took her to Kesarpura,

but he categorically stated that he took her to Goa, and

thereafter they came back to Kesarpura and gave an

application for registration of marriage and the document

- 89 -

NC: 2025:KHC-K:5852-DB

HC-KAR

Ex.P8 evidence the same. When she became pregnant, he

brought her back to the village.

143. In cross-examination, a suggestion was made

that the deceased had given a complaint against him, and

therefore he and his family members themselves had set

her on fire. This suggestion was categorically denied. It

must be noted that though such a defence was suggested,

the accused persons did not lodge any complaint against

PW-3 or his family members and only defence was taken.

The same is not substantiated. The fact that the deceased

was burnt alive is not in dispute; the defence of the

accused is only that they were not present at the spot and

pleaded alibi suggesting that particularly accused No.1

and were not there but plea of alibi to be proved by the

defence.

144. It was also suggested that accused No.1 and 2

were working as drivers at Hyderabad and Vijayawada.

This suggestion was denied by PW-1. It was further

- 90 -

NC: 2025:KHC-K:5852-DB

HC-KAR

suggested that in the same lane where the accused

resided, other houses were also situated, which was

admitted. It also came in evidence that Malleshappa was

his senior uncle, and that the husband of accused No.8 is

one Subhash Dhannur. However, he denied knowledge of

his caste name. It has also emerged in evidence that PW-3

belongs to the Bedara community, which fact is admitted

by other witnesses. It was suggested that the deceased

had given a complaint against him, but he categorically

deposed that the said case was registered only under

threat.

145. PW-3 further admitted that in the photograph

Ex.P.3, the house depicted therein has only one door. He

also categorically admitted that at the time of the assault,

neighbours as well as his relatives rushed to the spot.

They attempted to pacify the galata, but the accused

persons did not allow them to rescue the deceased. He

further deposed that when the accused persons set fire, he

witnessed the same while standing on the land of

- 91 -

NC: 2025:KHC-K:5852-DB

HC-KAR

Sanganagowda, and this fact was also mentioned in the

complaint and the injuries which he sustained makes it

clear that when he made an attempt to rescue his wife, he

was threatened and assaulted.

146. But only admission was given that he was not

able to hear what they were conversing and except these

answers, nothing is elicited from the mouth of PW3 that he

was not at the spot and though counsel appearing for the

appellant would contend that he was not present at the

spot at the time of the incident, there is no explanation on

the part of the counsel appearing for the defence that how

he had sustained injuries in terms of Ex.P24 and hence the

very contention of the learned counsel for the appellant

that he is not an eyewitness to the incident cannot be

accepted.

147. The Trial Court also taken note of the evidence

of PW.3 is as consistent with regard to the incident is

concerned and also he categorically admitted that the

- 92 -

NC: 2025:KHC-K:5852-DB

HC-KAR

Talikote is located at the distance of 14 kilometers and

Bandappana Salottagi is at the distance of 6 kilometers

and he ran to the said village and thereafter he went to

Talikote. He admits that vehicles are moving from

Bandappana Salotagiri to Talikote. No doubt the admission

is very clear that he had reached the police station at

around 07.30 pm to 08.00 pm. and also case is registered

at 11.00. But in the meanwhile, he went to the hospital

and he took the treatment and the same is evident from

the evidence of PW9, who is the father went to police

station directly on information. He had also rushed to the

police station when he comes to know about the same and

he was not in the village when the incident was taken

place. His evidence is clear that when he went to the

police station he found the complainant in the police

station and also noticed the injuries found on PW.3 on his

back and also on the leg and motive is also deposed by

PW3 and PW9 that the PW3 married a muslim girl. This

witness admits that Maleshappa, is his distant relative and

- 93 -

NC: 2025:KHC-K:5852-DB

HC-KAR

he does kerosene business at Davangere, so also admitted

that the husband of accused no.8 belongs to Bedara

community and except these answers nothing is elicited

and though PW3 denies the same, but answer is elicited

from PW9 about the said Maleshappa and also the

Subhash Dhannur and this PW.9 is not an eyewitness to

the incident. However prosecution relies upon the evidence

of PW8, who is the mother of PW3, and her evidence is

also similar to the evidence of PW3 that accused assaulted

with stone and stick on her son. But while deposing with

regard to the assault with stone and stick, not specifically

deposed, but accused No.1 and 2 assaulted with stone and

stick reiterated and also categorically deposed that

deceased was brought near the house of accused by

holding her hair. PW.8 speaks about abusing by taking

caste name. In the cross-examination, she admits that

deceased has lodged complaint against her son.

148. In the cross-examination of PW.8 regarding she

was not at the spot, nothing is elicited. Though PW.1 not

- 94 -

NC: 2025:KHC-K:5852-DB

HC-KAR

spoken anything about the bitten injuries, but in the cross-

examination the very defence counsel itself has suggested

that accused no.1 not assaulted with stone and also he did

not cause the bitten injury on PW3 and this suggestion

itself corroborates the case of prosecution, this witness

also admitted that after the marriage between her son and

daughter-in-law, they have named the daughter-in-law as

Lakshmi. The defence also suggested to this witness also

that deceased did not agree to take back the case filed

against her son and hence herself, her husband and PW3

have set the fire and the same was denied and this Court

already pointed out that the similar defence was taken

while cross examining other witnesses also and but no

complaint was given and suggestion remains as

suggestion.

149. The other eye witness is PW10, who is also the

sister of PW3 and she reiterates about the marriage

between the accused and also the deceased and she also

witnessed the incident and motive for committing the

- 95 -

NC: 2025:KHC-K:5852-DB

HC-KAR

murder also that there was an inter religion marriage and

hence having ill will to commit the murder. Though some

discrepancy found in deposing that accused no. 4, poured

the kerosene and accused no. 2, set the fire. But accused

no.2 only set the fire that is also deposed by PW.10 only

discrepancy is that accused No.4 set the fire and it is not

the case of the prosecution witnesses that accused no. 4

poured the kerosene but all the witnesses deposed that

accused No.1 only poured the kerosene and accused No.2

set the fire. This witness also categorically deposes that

when they tried to rescue the deceased and they are not

allowed to rescue her. In the cross-examination admitted

the registration of the case against PW.3 by the deceased

at the first instance and also while cross examining this

witness, the case of the prosecution was suggested by the

defence itself that accused took her to Goa and

immediately he did not come back to the village and also

suggestion was made that after he took her to the Goa

came back to Kesarpura Village and got registered the

- 96 -

NC: 2025:KHC-K:5852-DB

HC-KAR

marriage at Muddebihal Sub Registrar Office and these are

the suggestions are made to the witness and also

suggestion was made that she was pregnant of three

months and these suggestions itself clearly discloses that

the accused persons have not denied the fact that accused

took her to Goa and they did not come back immediately

and went to the Kesarpura village of Muddebihal taluk and

given an application for registration of marriage and

nothing is elicited from the mouth of this witness except

eliciting the answer that Subhash Dhannur who is her

relative and he married the accused no. 8 and also admits

that Malleshappa is her senior uncle and he is doing

kerosene business at Davangere.

150. Having considered the evidence of PW3, PW8,

PW10 and also the evidence of PW11 though he is the

husband of PW10, he becomes the circumstantial

evidential witness, who came to spot in the midst of the

incident. But he says that his wife of PW10 went earlier

and then he went to spot and only he went to spot in the

- 97 -

NC: 2025:KHC-K:5852-DB

HC-KAR

middle of the incident and the same is elicited in the cross-

examination of PW11 and in the cross-examination he

admits that he came to know about the incident is

concerned after the PW1 revealed the same and hence, his

evidence not probable with regard to the eye witness to

entire incident, but evidence of PW3, PW8, PW10 and

PW31 is very specific with regard to the incident is

concerned and except the minor discrepancies in the

evidence of the prosecution witnesses and so also the

evidence of PW3 is very clear that he gave the evidence in

terms of Ex.P5 and each overt act of accused no.1,

accused no.2, accused no.4, accused no.5 and accused

no.6 is spoken by the PW3 in terms of Ex.P5 complaint.

The documentary evidence also clearly discloses that an

incident was taken place and each witness evidence

corroborates each other and no doubt, some of the eye

witnesses have turned hostile. But nothing is elicited from

the mouth of PW14 to PW20 who are the independent

eyewitnesses with regard to the incident and court has to

- 98 -

NC: 2025:KHC-K:5852-DB

HC-KAR

take note of the evidence available on record and no doubt

these are the relative witnesses and merely because they

are the relative witnesses, their evidence cannot be

discarded and their evidence is corroborated by each of

the witnesses and with due care and caution, having

appreciated the same, prosecution has proved the case

against the accused persons, not only in oral evidence,

even in the evidence of documentary evidence of Ex.P5,

Ex.P10, Ex.P1, P10 and P12 recovery witnesses though

turned hostile, they were categorically deposed with

regard to the identification of photographs and their

photographs were also found in the said photos and

regarding seizure of the stick, axe and also the knife as

well as blood stained cloth.

151. The PW-1 and PW-2, though turned hostile, the

evidence of PW-32 categorically reveals that PW-3 only

pointed out the spot and the mahazar was drawn from

10:15 a.m. to 12:00 p.m. This Court has already pointed

out that though PW-1 and PW-2 turned hostile, the

- 99 -

NC: 2025:KHC-K:5852-DB

HC-KAR

photographs which were confronted to them clearly depict

their presence, and they identified their photographs in

Ex.P-2 to Ex.P-4. Hence, it is evident that at the time of

conducting the mahazar both of them were very much

present. Though they turned hostile, the witnesses

examined before the Court identified the photos which

depicts their photos. The other witnesses also identified

their signature and photos of seizure of M.Os i.e., stone,

stick, stained and unstained mud. It is also important to

note that there was recovery of the clothes of Accused

No.2 ie., shirt and pant. Under mahazar between 17:45 to

18:30 hours, and at that time photographs were taken.

Ex.P-11 is the photograph wherein the witnesses'

photographs were also identified by them.

152. The weapon was seized through Accused No.1

and 7, and mahazar was drawn in terms of Ex.P-2 -- the

stick of an axe was seized from A-1 and knife from A-2. It

is also the case of the prosecution that A-7 threatened

PW-3 with the knife when he tried to rescue the victim.

- 100 -

NC: 2025:KHC-K:5852-DB

HC-KAR

The photographs Ex.P-13 to Ex.P-16 were also identified

by PW-6 and PW-7, and though they too turned hostile,

their photographs are depicted in the said photographs,

Ex.P-13 to Ex.P-16. No explanation has been forthcoming

as to why they appeared in those photographs. In respect

of the inquest, Ex.P-9, PW-4 and PW-5 identified their

signatures on the photo of inquest and seizure of A-1's

clothes.

153. It is also important to note that PW-4

categorically deposed before the Court that he would not

sign any document without reading the same and also that

he knows reading Kannada. Hence, it is very clear that the

inquest was conducted and seizure of A-1's clothes was

also carried out in the presence of PW-4 and PW-5, who

are the mahazar witnesses. Even though they turned

hostile, the photographs clearly depict that they were very

much present. It is further important to note that the

seized clothes were sent to FSL, and the FSL

acknowledgment as per Ex.P-28 is clear. The Ex.P-50 FSL

- 101 -

NC: 2025:KHC-K:5852-DB

HC-KAR

report also confirms that the shirt and mud contained the

AB blood group, which corroborates the recovery of A-2's

shirt and pant under mahazar Ex.P-10. Apart from that,

the torn clothes seized were also sent to FSL, and the FSL

report Ex.P-51 is very clear that presence of kerosene

residues were detected on the cloth pieces seized from the

spot. Though the witnesses identified their signatures,

they turned hostile; however, the photographs placed on

record prove their presence, and all the panch witnesses

identified their photographs in those photographs.

154. The evidence of PW-11 is also clear. Though he

came to the spot after his wife, this Court has already

pointed out that the prosecution's case was suggested to

this witness by the defence itself, and the same has been

admitted. Similarly, the evidence of PW-31 is also very

clear. She is an eye-witness to the incident and reiterated

the evidence of PW-1, PW-8 and PW-10 that the accused

persons came with deadly weapons, assaulted, dragged

and set fire on the deceased. The police also recorded her

- 102 -

NC: 2025:KHC-K:5852-DB

HC-KAR

statement. In the cross-examination, though a suggestion

was made that she was married and given in marriage to

Srinivasapura of Hunasagi Taluk, she categorically

deposed that on the date of the incident she was very

much present, having acquaintance with the accused

persons, and further deposed that the deceased was

screaming at the spot and the accused persons were

abusing. These are the answers elicited from the mouth of

PW-31 by the defence itself. Though some witnesses

denied that Malleshappa, resident of Davanagere, was

doing kerosene business, the same was admitted. Also,

while some of the witnesses denied that Subhash

Dhannur, husband of Accused No.8, belonged to Beda

community and was resident of the same village, others

admitted the same. However, these answers relate only to

relationship and business, but nothing substantial evidence

has been elicited from the prosecution witnesses with

regard to the incident so as to discredit their evidence. The

material evidence collaborates with each other with regard

- 103 -

NC: 2025:KHC-K:5852-DB

HC-KAR

to incident is concerned and committing the murder is

concerned.

155. The evidence of PW-3, both oral and

documentary, as well as the evidence of the doctor, is

consistent. The doctor, examined as PW-21, categorically

deposed that he had examined PW-3 and found that he

had sustained three injuries, i.e., bite injuries, linear

scratch marks on the right shoulder region, and a blood

clot on the occipital region. These observations clearly

establish the injuries sustained by PW-3, which correspond

with the wound certificate Ex.P-24. Though the counsel

appearing for the appellants would contend that PW-3 was

not present at the spot, there is no explanation on the part

of the accused persons as to how PW-3 sustained the said

injuries. Both oral and documentary evidence clearly

disclose that the accused persons committed the murder

in broad daylight at around 3:30 p.m.

- 104 -

NC: 2025:KHC-K:5852-DB

HC-KAR

156. Though the counsel for the appellants would

contend that all the witnesses are interested witnesses,

the principles laid down in the judgments relied on by the

counsel for the appellants are clear that evidence of

interested witnesses has to be analyzed with due care and

caution.

157. Having considered the oral and documentary

evidence available on record, and though PW-14 to PW-20,

who are independent eye-witnesses, turned hostile, the

evidence available on record points out the very act of the

accused persons in committing the murder. The incident is

nothing but a case of honour killing of own daughter of

accused No.4 and sister of accused No.1 and 2, who had

eloped with PW-3, and even when she was pregnant, she

was not spared. It is nothing but bloodthirsty, inflicting

injuries with deadly weapons on the vital part of the head,

causing her to lose consciousness, then pouring kerosene,

setting her ablaze and burning her alive at the spot. The

evidence of the doctor PW.22 and injuries found in the PM

- 105 -

NC: 2025:KHC-K:5852-DB

HC-KAR

report corresponds with nature of injuries sustained by the

deceased proves, it is a case of homicide. The evidence of

PW.22 extracted above is clear case of homicide.

158. All material clearly depicts that these accused

persons only, irrespective of their brothers, mother, sisters

and their respective husbands, committed the murder of a

girl who is aged about 21 years at the time of the incident

and burnt alive with the common object assembling each

other in furtherance of common object. The materials

clearly discloses that the same is credible and minor

discrepancies while pointing out the assault is concerned

by using of weapon and the same will not come in the very

root of the case of the prosecution and prosecution proved

beyond reasonable doubt that accused No.1 and 2 and 4

to 8 only have committed the murder. Each accused

person's overt act is specifically mentioned in the

complaint Ex.P5 as well as corroborated in the oral and

documentary evidence. Hence, I answer Point no. 1 that

Trial Court has not committed any error in coming to the

- 106 -

NC: 2025:KHC-K:5852-DB

HC-KAR

conclusion that prosecution has proved the case against

accused No.1 and 2 and so also accused No.4 to 8.

159. This Court has also taken note of the Special

Enactment invoked on account of abusing PW-3 and the

deceased at the spot for her pregnancy by a man of the

Bedara community. All these material witnesses clearly

deposed and material available on record clearly disclose

that each of the offences invoked against the accused

persons have been proved, and hence, no other conclusion

can be arrived at so as to extend the benefit of doubt in

favour of the accused persons in respect of other offences.

Points No.2 and 3:

160. These two points are interlinked since the

appellants/accused No.1 and 2 have challenged the capital

punishment and this Court has received a reference for

confirmation of the death sentence invoking Section 366 of

Cr.P.C. Both the points are to be considered together--

whether confirmation by this Court is necessary and

- 107 -

NC: 2025:KHC-K:5852-DB

HC-KAR

whether it is not a case falling under the 'rarest of the

rare' category to impose capital punishment. Hence, both

the points are taken together for consideration.

161. The main contention of the appellants' counsel

is that, it is not a case for imposing the capital punishment

and brought to notice of this Court the evidence available

on record particularly, those who have turned hostile and

also the evidence of interested witnesses. The counsel

vehemently contended that the trial Judge has failed to

consider the mitigating circumstances while imposing the

capital punishment and there are no materials before the

Court to show the aggravating circumstances to invoke the

death sentence. The very approach of the trial Court is

erroneous. The counsel in support of his arguments

brought to the notice of this Court the judgment of the

Hon'ble Supreme Court in the case of Vasanta Sampat

Dupare vs. Union of India and others in Writ Petition

(Criminal) No.371/2023 wherein invoked the Article 32 of

the Constitution of India assailing the continuing validity of

- 108 -

NC: 2025:KHC-K:5852-DB

HC-KAR

the sentence of death affirmed against the petitioner and

seeks its reconsideration in the light of subsequent

legislative and judicial developments particularly, with

reference to the guidelines laid down in the case of Manoj

and others vs. State of Madhya Pradesh reported in

2023(2) SCC 353. In Vasant Sapmat Dupare's case, the

Hon'ble Supreme Court in detail discussed the other

number of cases about imposing of death sentence is

concerned and brought to the notice of this Court the

practical guidelines to collect mitigating circumstances

with regard to avoid slipping into a retributive response to

the brutality of the crime, as is noticeably the situation in

a majority of cases reaching the appellate stage. The trial

Court must elicit information from the accused and the

State, both. He also contended that guidance on mitigating

factors has to be taken note of as discussed by the Hon'ble

Apex Court in the case of Bachan Singh vs. State of

Punjab reported in (1980)2 SCC 684. The counsel also

brought to the notice of this Court discussion made with

- 109 -

NC: 2025:KHC-K:5852-DB

HC-KAR

regard to the Article 32 jurisdiction in capital cases

constitutes a special constitutional safeguard, power to do

complete justice notwithstanding the procedural finality

and also procedural fairness in capital sentencing as an

imperative order under Articles 14 and 21 and the Hon'ble

Supreme Court extracted the paragraphs No.79 and 209 of

the judgment in the case of Bachan Singh (supra).

162. The counsel brought to the notice of this Court

the discussion made in Vasanta Sampat Dupare's case

(supra) with regard to plenary power to mould relief under

Articles 32 and 142 particularly, a discussion is made in

paragraph No.27 that we must also recognize the

evolution of our own constitutional culture. Contemporary

Indian society no longer conceives criminal punishment

purely in retributive terms. The goal of reformation,

repeatedly affirmed in our jurisprudence, presupposes that

the legal system will not foreclose the prospect of moral

regeneration unless every procedural assurance of

accuracy and fairness has first been scrupulously

- 110 -

NC: 2025:KHC-K:5852-DB

HC-KAR

observed. The counsel referring to this judgment

contended that in this judgment, the Hon'ble Supreme

Court has discussed the judgment in the case of Kartar

Singh vs. State of Punjab reported in (1994)3 SCC 569

and contended that the right to life with human dignity of

person is a fundamental right of every citizen for pursuit of

happiness and excellence. Personal freedom is a basic

condition for full development of human personality.

Article 21 of the Constitution protects right to life which is

the most precious right in a civilized society. The counsel

referring to these judgments vehemently contended that it

is not a case for death sentence and mitigating

circumstances were not taken note of and the trial Judge

has committed an error.

163. Per contra, the learned Additional State Public

Prosecutor appearing for the State vehemently contended

that the Court has to take note of the aggravating

circumstances which have been taken note of by the trial

- 111 -

NC: 2025:KHC-K:5852-DB

HC-KAR

Judge particularly, the following instances were given to

invoke the death sentence:

i. Child in the womb while setting the mother on fire.

ii. The manner in which committed the murder of the deceased.

iii. Dragged the deceased from the house and set the fire by pouring the kerosene and burnt her alive.

iv. Set the fire on the deceased at 3:30 p.m., in the broad day light.

v. Assaulted the deceased with stick on her head and as a result, she lost her consciousness.

vi. Even though she lost consciousness, the accused poured the kerosene on her and set the fire.

vii. By assaulting with stick restrained her movement particularly on the head and PM report corresponds with the nature of injuries sustained by her before setting her on fire.

- 112 -

NC: 2025:KHC-K:5852-DB

HC-KAR

viii. The incident of murder by setting the fire in the presence of general public to give a message to the society that no one should marry a person of different religion.

ix. It is cold blooded murder and the way in which it was committed shaken conscious of the Court and the society at large.

164. The learned Additional State Public Prosecutor

also contended that the trial Court has taken note of all

these factors into consideration and not committed any

error in imposing the capital punishment. Therefore, the

impugned judgment of conviction and order of sentence

passed by the trial Court does not require any interference

of this Court and it requires confirmation. He also relied

upon the judgment of the Hon'ble Apex Court in the case

of Mukesh and another vs. State for NCT of Delhi reported

in AIR 2017 SC 2161 wherein the case of rape and murder

was considered.

- 113 -

NC: 2025:KHC-K:5852-DB

HC-KAR

165. Having considered the grounds urged in the

appeal memorandum and also the reference, this Court

has to take note of the factual aspects of the case to

analyze whether the trial Court has committed an error in

imposing the capital punishment and keeping in mind the

principles laid down in the judgment referred to supra, this

Court intents to list out the factual aspects as follows:

i. It is not in dispute that the incident has taken place in the broad day light on 03.06.2017 between 3:30 p.m. and 4:00 p.m.

ii. The accused persons went near the house of PW.3 and the deceased with deadly weapons like stick of the axe, stone and knife.

iii. Set the fire on the dwelling house in which PW.3 and the deceased were staying together.

iv. The accused persons assaulted PW.3 who is the husband of the deceased and caused the threat not to rescue the deceased and injuries are found in Ex.P-24-wound certificate.

- 114 -

NC: 2025:KHC-K:5852-DB

HC-KAR

v. The accused persons dragged the deceased in front of the house of accused No.4 and assaulted her with stick particularly, on the vital part of the head and as a result, she lost consciousness.

vi. Accused No.1 went and brought the kerosene from the house and poured on the deceased. Accused No.2 set the fire on her and burnt her alive.

vii. The child in the womb was between 36 to 38 weeks.

166. Now, this Court has to examine whether it is a

fit case and comes within the purview of rarest of rare

case. While considering the same, the Court has to take

note of the judgment of the Constitutional Bench of the

Hon'ble Apex Court in the case of Bachan Singh (supra)

while dealing with the capital punishment, has laid down

the guiding principles to award death penalty. The Hon'ble

Apex Court in the case of Machhi Singh and others vs.

State of Punjab reported in (1983)3 SCC 470 has

reiterated the some principle of law, which are followed by

- 115 -

NC: 2025:KHC-K:5852-DB

HC-KAR

the Hon'ble Apex Court and also the respective High

Courts in the later judgments wherein made the principles

into two different compartments firstly, aggravating

circumstances and secondly, mitigating circumstances.

167. The mitigating circumstances enumerated in the

said judgment of the Hon'ble Apex Court are as follows:

i. The manner and circumstances in and under which the offence was committed, for example, extreme or emotional disturbance or extreme provocation in contradistinction to all these situations in normal course.

ii. Age of the accused is a relevant consideration but not a determinative factor by itself.

iii. The chances of the accused not indulging in commission of the crime again and the probability of the accused being reformed and rehabilitated.

iv. The condition of the accused shows that he was mentally defective and the defect impaired his capacity to appreciate the circumstances of his criminal conduct.

- 116 -

NC: 2025:KHC-K:5852-DB

HC-KAR

v. The circumstances which, in normal course of life, would render such a behaviour possible and could have the effect of giving rise to mental imbalance in that given situation like persistent harassment or, in fact, leading to such a peek of human behaviour, in the facts of the circumstances of the case, the accused believed that he was morally justified in committing the offence.

vi. Where the Court upon proper appreciation of evidence is of the view that the crime was not committed in a preordained manner and that the death resulted in the course of commission of another crime and that there was a possibility of it being construed as consequences to the commission of the primary crime.

vii. Where it is absolutely unsafe to rely upon the testimony of a sole eyewitness though the prosecution has brought home the guilt of the accused.

168. The aggravating circumstances which warrant

death penalty enumerated in the judgment are:

- 117 -

NC: 2025:KHC-K:5852-DB

HC-KAR

i. The offences relating to the commission of heinous crimes like murder, rape, armed dacoity, kidnapping, etc. by the accused with a prior record of conviction for capital felony or offences committed by the person having a substantial history of serious assaults and criminal convictions.

ii. The offence was committed while the offender was engaged in the commission of another serious offence.

iii. The offence was committed with the intention to create a fear psychosis in the public at large and was committed in a public place by a weapon or device which clearly could be hazardous to the life of more than one person.

iv. The offence of murder was committed for ransom or like offences to receive money or monetary benefits.

  v.     Hired killings.

  vi.    The offence was committed outrageously for want

only while involving inhumane treatment and torture to the victim.

- 118 -

NC: 2025:KHC-K:5852-DB

HC-KAR

vii. The offence was committed by a person while in lawful custody.

viii. The murder or the offence was committed to prevent a person lawfully carrying out his duty like arrest or custody in a place of lawful confinement of himself or another. For instance, murder is of a person who had acted in lawful discharge of his duty under Section 43 of the Code of Criminal Procedure.

ix. When the crime is enormous in proportion like making an attempt of murder of the entire family or members of a particular community.

x. When the victim is innocent, helpless or a person relies upon the trust of relationship and social norms, like a child, helpless woman, a daughter or a niece staying with a father/uncle and is inflicted with the crime by such a trusted person.

xi. When murder is committed for a motive which evidences total depravity and meanness.

xii. When there is a cold-blooded murder without provocation.

- 119 -

NC: 2025:KHC-K:5852-DB

HC-KAR

xiii. The crime is committed so brutally that it pricks or shocks not only the judicial conscience but even the conscience of the society.

169. The Hon'ble Supreme Court has further held

that the Court must strike a balance between the

aggravating and mitigating factors and see towards which

side balance of justice tilts.

170. The Hon'ble Supreme Court in latest judgment

in the case of Haresh Mohandas Rajput vs. State of

Maharashtra reported in 2011(12) SCC 56, has been

pleased to hold that the death sentence may be warranted

where the victims are children and helpless women and

the crime committed is most cruel, inhuman, extremely

brutal, and diabolic. The Hon'ble Supreme Court in the

recent judgment in the case of Rajendra Pralhadrao

Wasnik vs. State of Maharashtra reported in 2012(2) SCC

(Cri.) 30 uphold the death sentence awarded by the trial

Court in a case of rape and murder of a child aged 3 by a

person aged 31 years. The Hon'ble Supreme Court in the

- 120 -

NC: 2025:KHC-K:5852-DB

HC-KAR

case of B.A.Umesh vs. Registrar General of High Court of

Karnataka reported in 2011(1) SCC (Cri.) 801 held that to

award death penalty, there must be something uncommon

about the crime, which renders the sentence of

imprisonment for life inadequate. The Court after drawing

balance sheet of aggravating and mitigating circumstances

to take note that the scale of justice tilts in favour of the

prosecution and there are no mitigating factors favouring

the accused to reduce the sentence and then only the

Court has to award the capital punishment if mitigating

circumstances not found in the case.

171. In the recent judgment of the Hon'ble Apex

Court in the case of K.P.Tamilmaran vs. The State by

Deputy Superintendent of Police passed in Special Leave

Petition (Criminal) No.1522/2023 dated 28.04.2025 to

strike a balance between life imprisonment as well as the

death sentence, where in a case of murder of a young

couple and both of them were administered poison in full

view of a large number of villagers. The masterminds and

- 121 -

NC: 2025:KHC-K:5852-DB

HC-KAR

the main perpetrators of this macabre act were none other

than the father and the brother of the girl Kannagi. The

reason behind the murder of this young couple was that

Kannagi, belonging to the 'Vanniyar' community, had

dared to marry Murugesan, who was a 'Dalit' from the

same village. So, at the root of this crime is the deeply

entrenched hierarchical caste system in India, and

ironically, this most dishonorable act goes by the name of

honour-killing.

172. In the present case also, it is a case of honour

killing and the honour killing is one of the types of cultural

crimes present in the country. The honour killing is also

called as a customary killing is the murder of typically a

female, family or clan member by one or more fellow

(mostly male) family members in which the perpetrators

(potentially the wider community) believe the victim to

have brought dishonour upon the family from a clan or

community. The main reason for committing an honour

killing is the belief that any member of family has brought

- 122 -

NC: 2025:KHC-K:5852-DB

HC-KAR

dishonour to the family. The dishonour can be of a

different type to different families. So far there is no

specific law to deal with honour killings. The murders come

under the general categories of homicide and

manslaughter, sometimes the honor killings are also done

by a mob and so when a mob has carried out such attacks,

it becomes difficulty to pinpoint the culprit. The murders

were the outcome of a social issue like a marriage with a

person of so called lower caste. However, time has come

when we have to consider the social issues relevant while

considering the death sentence. In other words, the Court

classified the shameful caste based honour killings as

different from other homicides in which the maximum

punishment of death can be awarded.

173. Having considered these factual aspects into

consideration, mitigating circumstances so also the

aggravating circumstances discussed above, this Court has

to take note that life imprisonment is normal punishment

in a case of committing a murder and the heinous offence

- 123 -

NC: 2025:KHC-K:5852-DB

HC-KAR

and the death sentence is an exceptional and the same is

in the circumstances of diabolic and blood thirsty and the

same is against the society at large and person who has

committed the offence is not a person to live in a civilized

society and manner of crime is committed.

174. In the present case, it is to be noted that it is

an undisputed fact that the deceased i.e., sister of accused

No.1 and 2 who belonged to Muslim religion eloped with

PW.3 who belonged to a Beda community and married

him. Accused No.1 and 2 belonged to a Muslim religion. It

is also important to note that, at the first instance, a case

was registered against PW.3 for causing threat on the

deceased to lodge the complaint and the same is not

disputed when PW.3 deposed the same. Thereafter, the

deceased went along with PW.3 and both of them stayed

for sometime at Goa. When she became pregnant, they

came back to the village and both of them were living in

the same village. Whether it comes within the mitigating

circumstances or aggravating circumstances, this Court

- 124 -

NC: 2025:KHC-K:5852-DB

HC-KAR

has to analyze the material on record. No doubt, accused

No.1 and 2 who are brothers of the deceased are aged

about 23 and 20 years respectively and they are

youngsters and the mitigating circumstance is age of

accused No.1 and 2 which is relevant consideration but not

a determinative factor by itself. But, the Court has to take

note of the material on record and having considered the

factual aspects of the case, this Court comes to the

conclusion that it is a case of rarest of rare case and

comes within the aggravating circumstances of points

No.(iii, vi, and ix to xiii).

175. This Court would like to list out the reasons for

coming to a conclusion that it is a case of aggravating

circumstances namely,

i. The deceased who was aged about 21 years eloped with PW.3 and stayed at Goa for sometime and when they came back to village, the accused committed murder with the intention to create fear psychosis in the public at large and committed the offence in a public place by deadly

- 125 -

NC: 2025:KHC-K:5852-DB

HC-KAR

weapon which clearly could be hazardous to the life of more than one person since a nine-month old fetus was in the womb of the deceased.

ii. The accused persons with an intention to take away the life of the deceased came with deadly weapons like stick, stone, and iron knife and there was a premeditation before forming unlawful assembly.

iii. All the accused persons formed themselves into an unlawful assembly and with the common object rushed to the house of the deceased and PW.3.

iv. The accused persons came with deadly weapons in furtherance of common object to take away the life. The offence was committed outrageously for want only while involving inhumane treatment and torture to the victims.

v. Accused No.1 and 2 are the brothers of the deceased. Accused No.1 went and brought the kerosene from the house and poured on his sister when she was alive. Accused No.2 set fire when the deceased was alive and burnt her alive even though she was nine months' pregnant. The victim was innocent, helpless or a person relies upon the

- 126 -

NC: 2025:KHC-K:5852-DB

HC-KAR

trust of relationship and social norms, like a blood relative, helpless women, inflicted by trusted persons i.e., her brothers.

vi. Accused No.1 and 2 committed not only murder of their sister but also committed the murder of fetus aged around 9 months who has not seen the world for a motive which evidences total depravity and meanness as she married a person of Beda community i.e., lower caste.

vii. The manner in which the accused have committed the murder dragging the deceased in front of the house of accused No.4 and inflicted injuries on her head, as a result, she sustained grievous injuries in a broad day light, before the public without respect to the law of land. The cause of death is also on account of the head injury and burn injuries and this is a cold-blooded murder without any provocation.

viii. Though the deceased lost consciousness due to injury inflicted on the head with the stick, the accused persons did not satisfy with the said act and further poured the kerosene and set fire and the crime is committed so brutally that it pricks

- 127 -

NC: 2025:KHC-K:5852-DB

HC-KAR

and shocks not only the judicial conscience but even the conscience of the society.

ix. It is nothing but honour killing and the same is against the society at large and the entire world and it gives a wrong message to the society to continue to commit a similar crime in future if there is any inter-religion marriage.

x. The offence was committed not for any property or for any previous ill-will and only for honour killing and the same affect the society at large and the same would give a wrong message to the society and all these factors clearly disclose that it is nothing but aggravating circumstances. The offence is also not for any wrongful enrichment.

xi. The incident has taken place at 3:30 p.m., in the broad day light by dragging her in a public place that too in front of the locality wherein general public are residing which creates fear psychosis and threat on the people who live in the locality public at large. The accused persons restrained her movement causing injury on her vital part i.e., head and inflicted the injury which is evident in the PM report-Ex.P-25.

- 128 -

NC: 2025:KHC-K:5852-DB

HC-KAR

176. Having considered all these factors into

consideration and materials available record, even this

Court has to strike balance between mitigating

circumstances and aggravating circumstances. No doubt,

accused No.1 and 2 are young aged and the same cannot

be a ground to come to a conclusion that they could be

imprisoned for life and the age is not a determinative

factor by itself and except this circumstance, there is no

other mitigating circumstances. The accused dragged the

pregnant woman aged 21 years, inflicted injuries on her

head, set fire by pouring kerosene and burnt her alive at

the spot. The act of the accused is nothing but barbaric

act. The deceased had not committed any sin in getting

married to a person belonging to a Beda community and

may be a marriage of inter-religion and the Court has to

take note of human values while imposing the death

sentence as discussed in relation to Article 21 of the

Constitution in the case of Manoj (supra). At the same

time, take note of principles laid down in the judgment of

- 129 -

NC: 2025:KHC-K:5852-DB

HC-KAR

Bachan Singh's case and Machhi Singh's case (supra) as

well as the judgment in the case of Haresh Mohandas

Rajput (supra) where the victims are children and helpless

women and the crime is most cruel, inhumane, extremely

brutal and diabolic. The sentence of life imprisonment

renders inadequate. After considering the material on

record and drawing balance sheet of mitigating

circumstances and aggravating circumstances, the scale of

justice tilts in favour of the prosecution and there are no

mitigating circumstances favouring the accused to reduce

the sentence.

177. The trial Judge has made an observation that it

is a land of Basavanna and the same cannot be a ground

to impose the capital punishment. The Court has to take

note of the factual aspects, the manner in which the crime

is committed, that too in broad day light at 3:30 p.m., in

the presence of general public creating fear and psychosis,

it is nothing but crime against the society at large and

giving a wrong message to the society and public at large

- 130 -

NC: 2025:KHC-K:5852-DB

HC-KAR

that no one should marry inter-caste persons or inter-

religion person and the same has to be curbed with iron

hands. Hence, we are of the view that the trial Court has

not committed any error in imposing the death sentence

and it requires confirmation as sought by the trial Judge.

Hence, we answer point No.2 in negative and point No.3 in

affirmative confirming the judgment of the trial Court

imposing death sentence.

178. In view of the discussions made above, we

proceed to pass the following:

ORDER

i. The appeals filed by accused No.1 and 2 in Criminal Appeal No.200116/2025 and the appeal filed by accused No.4 to 8 in Criminal Appeal No.200176/2024 are dismissed.

ii. Criminal R.C.No.200001/2024 is allowed confirming the sentence of capital punishment imposed by the Trial Court in respect of accused No.1 and 2. Accused

- 131 -

NC: 2025:KHC-K:5852-DB

HC-KAR

No.1 and 2 shall be hanged by their neck till death.

iii. The judgment of conviction dated 22.04.2024 and order of sentence dated 03.05.2024 passed by the III Additional District and Sessions and Special Judge, Vijayapura, in Special Case (SC/ST) No.33/2017 is confirmed.

iv. Registry is directed to furnish a copy of this judgment to accused No.1 and 2 and accused No.4 to 8 through Jail Authorities free of cost and inform them of their right to appeal to the Hon'ble Supreme Court and transmit the trial Court records to the trial Court along with a copy of this judgment.

Sd/-

(H.P.SANDESH) JUDGE

Sd/-

(T.M.NADAF) JUDGE

NB,SN,NJ,SHS

CT:NI

 
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