Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State of Karnataka Vs. P. Ravikumar @ Ravi Etc. [16TH AUGUST, 2018]
2018 Latest Caselaw 561 SC

Citation : 2018 Latest Caselaw 561 SC
Judgement Date : Aug/2018

    

State of Karnataka Vs. P. Ravikumar @ Ravi Etc

[Criminal Appeal Nos. 1428-1429 of 2013]

R. BANUMATHI,J.

1. Challenging the acquittal of respondent nos. 1 and 2 (accused 2 & 3) respectively for the offence under Section 302, IPC (Indian Penal code, 1860) the State of Karnataka has preferred these appeals.

2. Case of the prosecution is that respondent no. 2 (A-3) D.B. Savitha - wife of the deceased - Mohan Kumar was allegedly having illicit relationship with accused no. 1. On account of such motive, Accused No. 1 and respondent nos. 1 and 2 herein (Accused Nos. 2 & 3) are alleged to have hatched a conspiracy in committing the murder of deceased Mohan Kumarhusband of A-3 (D.B. Savitha) on the ground that he used to harass her on the illicit relationship of A-1 and A-3. On 07.07.2003, the deceased Mohan Kumar left the house in the morning for his fertilizer shop and did not return back. At about 9.30 p.m., the mother of the deceased came to know through PW-6 (Basavaraju) that the body of her son is lying on the side of the road and that he had allegedly fallen from the bike. The deceased was taken to the hospital where he declared dead. The law was set in motion and all the three accused were held under Section 302 IPC read with 120(B),IPC.

3. The trial court convicted all the accused under section 302 IPC read with 34 IPC and 120(B), IPC. On appeal, the High Court maintained the conviction of accused no. 1 and acquitted respondent nos. 1 & 2 (Accused nos. 2 and 3).

4. we have heard Mr. Joseph Aristotle, learned counsel appearing for the state of Karnataka.

5. Though the respondents have entered appearance through counsel but at the time of hearing the matter none appears on behalf of the respondents. We have carefully perused the impugned judgment, evidence and materials on record.

6. Insofar as respondent no. 1 (accused No. 2) - P. Ravi Kumar @ Ravi is concerned, the prosecution relies upon the extra judicial confession made to PW-2 (Auto Driver) who is stated to be the friend of accused nos. 1 and 2. PW-2 has stated that about 20 days prior to the date of incident, when he was 3 sitting in the auto, A-1 was with him and that accused no. 1 asked him to chase the deceased who was going on his motorcycle. PW-2 further stated that about 20 days later accused nos. 1 and 2 approached him and said to have made extra judicial confession that they had committed the murder of deceased Mohan Kumar to whom on earlier occasion they chased. Though PW-2 in his chief examination stuck to his version, when he was cross examined, he resiled from his earlier version and consequently PW-2 was treated hostile. When PW-2 resiled from his earlier statement, his statement recorded by PW-22 (Judicial Magistrate) under Section 164 Crl.PC may not be of any relevance; nor can it be considered as substantive evidence to base the conviction.

7. So far as the evidence of PW-3 is concerned, it is only confined to the extra judicial confession made by the first accused.

8. Yet another piece of evidence relied upon by the prosecution is that the evidence of PW-4 who is stated to be the friend of A-2.

9. Case of the prosecution is that on the night of occurrence A-1 and A-2 went to the residence of PW-4 (M.G. Rajashekher @ Raju) and A-2 clothes were blood stained and A-1 wearing sweater. Both A-1 and A-2 said to have made extra judicial confession to PW-4. But when PW-4 was examined in the court, PW-4 stated that 4 accused nos. 1 and 2 came to his residence on the night of 07.07.2003 and cloth of accused no. 2 was blood stained. PW-4 further stated that when he questioned accused No. 1, he stated that they were travelling in an auto towards Karthikere, it toppled and in that process they sustained injuries.

The above said evidence of PW-4 explaining the blood stains on the cloth of accused no. 2 due to toppling of auto does not advance case of the prosecution that A-1 conspired with A-2 who committed the murder of deceased Mohan Kumar. In any event extra judicial confession is a weak piece of evidence, which cannot form basis for conviction and unless supported by other substantive evidence, which is lacking in this case.

10. Insofar as accused no. 3 is concerned, prosecution relies upon exhibit P-8 and P-9. Photographs were recovered on the disclosure statement of accused no. 3. In this regard, prosecution has examined PW-12 (photographer) who has stated that accused nos. 1 and 3 came to his studio and took joint photographs (Exhibit P-8 & P-9). The said photographs at the most may only show that A-1 and A-3 has illicit relationship. There is no evidence adduced to prove that A-3 had hatched conspiracy with A-2 to commit the murder of Mohan Kumar.

11. Upon appreciation of the evidence adduced by the prosecution in particular PW-2 , PW-20 and PW-4, the High Court has held that the guilt of A-2 and A-3 has not been established beyond reasonable doubt. We do not find any 'compelling reason' or 'substantial infirmity' warranting interference with the order of acquittal of respondent nos. 1 and 2 (Accused Nos. 2 and 3).

12. The appeals are, accordingly, dismissed.

..........................J. [R. BANUMATHI]

..........................J. [VINEET SARAN]

NEW DELHI

16TH AUGUST, 2018

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 : MAIMS

 
 
Latestlaws Newsletter