Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 8, Cited by 0]

Telangana High Court

The State Of A.P, vs Gunda Laxminarasaiah on 3 March, 2021

Author: G. Sri Devi

Bench: G. Sri Devi

                  HONOURABLE JUSTICE G. SRI DEVI

                  CRIMINAL APPEAL NO.1069 OF 2009

JUDGMENT:

Appellant-State filed the present Criminal Appeal by invoking the provision under Section 378(1) and (3) of the Code of Criminal Procedure (Cr.P.C.) challenging the judgment dated 13.11.2006 rendered in C.C.No.219 of 2002 wherein and whereby the Judicial First Class Magistrate, Deverakonda, acquitted the respondents/accused Nos.1 to 5 for the offences punishable under Sections 498-A and 406 of the Indian Penal Code (IPC) and Sections 3 and 4 of the Dowry Prohibition Act.

The case of the prosecution, in brief, is that the marriage of P.W.1 and P.W.4 was celebrated on 28.05.1997 as per the Hindu customs and the parents of P.W.1 gave Rs.2,50,000/- cash and 30 tulas of gold at the time of marriage as 'pasupukunkuma'. After two years, all the accused demanded P.W.1 to bring additional dowry of Rs.2,00,000/- and when she expressed the inability of her parents, all the accused ill-treated her and sent out P.Ws.1 and 4 from the house. When P.Ws.1 and 4 were living at Palvai Village, on 10.09.2001 at about 5.00 pm, all the accused went there and demanded additional dowry of Rs.2,00,000/-. Hence, the case.

This Court perused the entire impugned judgment and also heard the arguments.

In view of the inconsistencies and material contradictions in the evidence of the prosecution witnesses, the learned trial Judge acquitted the accused persons. The reasons assigned by the learned trial Judge are well in accordance with law and the trial Court has appreciated the entire evidence in proper perspective. 2

Further, in an appeal against acquittal, the scope of this Court is very limited and if any perversity or illegality appears on the face of the record, then only this Court can interfere with the finding of the lower Court. It is well settled that in an appeal against acquittal, the Appellate Court can interfere only when there is possibility of one view, which is pointing towards the guilt of the accused. When there is possibility of two views and one view, which is in favour of the accused, is taken into account and the accused is acquitted by the competent Court, there is no need to interfere with the order passed by the trial Court.

In Mrinal Das v. State of Tripura1 the Apex Court held as under:

"It is clear that in an appeal against acquittal in the absence of perversity in the judgment and order, interference by this Court exercising its extraordinary jurisdiction, is not warranted. However, if the appeal is heard by an appellate court, being the final court of fact, is fully competent to re- appreciate, reconsider and review the evidence and take its own decision. In other words, law does not prescribe any limitation, restriction or condition on exercise of such power and the appellate court is free to arrive at its own conclusion keeping in mind that acquittal provides for presumption in favour of the accused. The presumption of innocence is available to the person and in criminal jurisprudence every person is presumed to be innocent unless he is proved guilty by the competent court. If two reasonable views are possible on the basis of the evidence on record, the appellate court should not disturb the findings of acquittal. There is no limitation on the part of the appellate court to review the evidence upon which the order of acquittal is found and to come to its own conclusion. The appellate court can also review the conclusion arrived at by the 1 (2011) 9 SCC 479 3 trial Court with respect to both facts and law. While dealing with the appeal against acquittal preferred by the State, it is the duty of the appellate court to marshal the entire evidence on record and only by giving cogent and adequate reasons set aside the judgment of acquittal. An order of acquittal is to be interfered with only when there are "compelling and substantial reasons" for doing so. If the order is "clearly unreasonable", it is a compelling reason for interference. When the trial Court has ignored the evidence or misread the material evidence or has ignored material documents like dying declaration/report of ballistic experts etc., the appellate court is competent to reverse the decision of the trial Court depending on the materials placed."

In Maloth Somaraju v. State of Andhra Pradesh2 the Apex Court held that there can be no two opinions that merely because the acquittal is found to be wrong and another view can be taken, the judgment of acquittal cannot be upset. The appellate Court has more and serious responsibility while dealing with the judgment of acquittal and unless the acquittal is found to be perverse or not at all supportable and where the appellate Court comes to the conclusion that conviction is a must, the judgment of acquittal cannot be upset. The appellate Court has to examine as to whether the trial Court, while upsetting the acquittal, has taken such care.

In view of the judgments referred to above and having regard to the facts and circumstances of the case, I am of the view that there are no merits in the appeal and the same is liable to be dismissed.

2 (2011) 8 SCC 635 4 Hence, the Criminal Appeal is dismissed confirming the judgment dated 13.11.2006 passed in C.C.No.219 of 2002 on the file of the Judicial First Class Magistrate, Deverakonda.

Miscellaneous applications, if any, pending shall stand dismissed.

_________________ (G. SRI DEVI, J) 3rd March 2021 RRB