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 6, Cited by 8]

Supreme Court - Daily Orders

M. Radha Hari Seshu vs The State Of Telangana on 14 August, 2020

Equivalent citations: AIR 2020 SUPREME COURT 4154, AIRONLINE 2020 SC 681

[email protected].(Crl.)No.2053 of 2020



                                                                           NON­REPORTABLE

                                            IN THE SUPREME COURT OF INDIA

                                            CRIMINAL APPELLATE JURISDICTION

                                           CRIMINAL APPEAL NO.521 OF 2020
                                         [Arising out of S.L.P.(Crl.)No.2053 of 2020]

                              M. Radha Hari Seshu                                  …..Appellant
                                                           Versus

                              The State of Telangana                             …..Respondent


                                                         ORDER

1. Leave granted.

2. This criminal appeal is filed by the appellant­accused, aggrieved by the order dated 20th March 2019 passed in I.A.No.1 of 2019 in Criminal Appeal No.1325 of 2016 by the High Court for the State of Telangana at Hyderabad. By the aforesaid order, High Court dismissed the application filed by the appellant herein under Section 389(1) of the Code of Criminal Procedure seeking suspension of sentence imposed in Sessions Case No.306 of 2013 by the learned III Additional District & Sessions Judge, Ranga Reddy District at L.B. Nagar vide judgment dated Signature Not Verified 14.12.2016. Digitally signed by MEENAKSHI KOHLI Date: 2020.08.14 14:50:45 IST Reason:

3. Based on the complaint dated 07.12.2011 filed by the de facto complainant a case was registered against the appellant 1 [email protected].(Crl.)No.2053 of 2020 and his parents in Crime No.964 of 2011 for the alleged offences under Sections 498A, 304B and 302, Indian Penal Code (IPC) on the file of KPHB Police Station, Ranga Reddy District. After completion of investigation, chargesheet was filed against the appellant­accused no.1, and his parents – accused nos.2 and 3 for the offence under Sections 304B and 498A, IPC. The learned XIX Metropolitan Magistrate, Cyberabad took cognizance of the case against the accused for the offences under Sections 304B and 498A, IPC and committed it to the Court of Sessions, Metropolitan Sessions Judge, Cyberabad. Upon committal, same was registered as Sessions Case No.306 of 2013 for offences under Sections 304B and 498A, IPC. The learned III Additional District & Sessions Judge, Ranga Reddy District, L.B. Nagar, by judgment dated 14.12 2016 passed in Sessions Case No.306 of 2013, has convicted the appellant herein for offence under Sections 304B and 498A of IPC. He was sentenced for imprisonment of life and to pay fine amount of Rs.5,000/­ with default clause for the offence under Section 304B and was also sentenced for a period of three years with a fine amount of Rs.3,000/­ for the offence under Section 498A of IPC. Accused nos.2 and 3 in the aforesaid case were discharged on an application filed by them, as such, appellant alone was tried for the offence under Sections 498A and 304B, IPC. 2 [email protected].(Crl.)No.2053 of 2020

4. As against the conviction recorded and sentence imposed by the learned III Additional District & Sessions Judge, Ranga Reddy District, L.B. Nagar, the appellant has preferred appeal before the High Court for the State of Telangana at Hyderabad and filed I.A.No.1 of 2019 in Criminal Appeal No.1325 of 2016 seeking suspension of sentence and to release the appellant on bail, pending disposal of the criminal appeal. Such application filed by the appellant is dismissed by the High Court vide impugned order.

5. We have heard Sri R. Basant, learned senior advocate appearing for the appellant and the learned counsel standing counsel appearing for the State of Telangana.

6. By taking us to the judgment of the Sessions Court and other material placed on record, it is contended by Sri Basant, learned senior counsel that though prosecution has utterly failed to prove the guilt of the appellant­accused for the offence under Sections 304B and 498A of IPC, by misconstruing the evidence on record, the trial court has erroneously convicted the appellant. It is submitted that deceased was married to the appellant as early as on 13th February 2005 and they were leading happy married life and were also blessed with two sons. Further it is submitted that except interested witnesses, the case of the prosecution is not proved by any independent witness. By 3 [email protected].(Crl.)No.2053 of 2020 referring to the provision under Section 304B, IPC it is submitted by learned senior counsel that there is absolutely no evidence to show that, soon before her death deceased was subjected to cruelty or harassment by the appellant­husband. Inspite of the same, trial court has wrongly convicted the appellant for offence under Section 304B, IPC and imposed the maximum punishment of imprisonment for life. Further it is submitted that PW­1 and PW­2 are the parents of the deceased and PW­3 is a close friend of the deceased, as such, they are interested witnesses and if deposition of such witnesses is carefully scrutinised by applying ratio laid down by this Court in the case of Piara Singh & Ors. v. State of Punjab1, their testimony was not to be relied on by the trial court to convict the appellant. Further it is submitted that inspite of making a strong prima facie case to suspend the sentence, pending appeal, the High Court has dismissed the application without recording valid reasons.

7. On the other hand, the learned standing counsel appearing for the State of Telangana has submitted that by recording valid reasons the application of the appellant is rejected and there are no grounds to interfere with the same.

8. Having heard learned counsel on both sides, we have perused the impugned order and other material placed on record. 1 (1977) 4 SCC 452 4 [email protected].(Crl.)No.2053 of 2020

9. In this case it is to be noted that marriage of the deceased with appellant was performed on 13.02.2005 and they were blessed with two children. Though initially case was registered under Sections 304B, 498A and 302, IPC, after investigation the appellant and his parents were charged under Sections 304B and 498A, IPC. The parents of the appellant herein were discharged on an application and only appellant was tried for the offence under Sections 498A and 304B, IPC. It is also brought to our notice that the appellant is confined in jail from 15 th December 2016 onwards and further it is also brought to our notice that the father of the appellant was diagnosed with pancolitis.

10. Though learned senior counsel, by taking us to the findings recorded by the trial court, has submitted that no case is made out for the offence under Section 304B and he was erroneously convicted for offence under Section 304B as well as 498A, IPC, in view of the pendency of the appeal before the High Court, we do not wish to go into the merits of the matter at this stage. However, considering the submissions made by the learned counsel and other material placed on record and further taking into account that the appellant is in jail since 15 th December 2016, we deem it appropriate that it is a fit case to suspend the sentence imposed on the appellant and to enlarge the appellant 5 [email protected].(Crl.)No.2053 of 2020 on bail, pending Criminal Appeal No.1325 of 2016 before the High Court.

11. For the aforesaid reasons, this appeal is allowed. Impugned order dated 20th March 2019 passed in I.A.No.1 of 2019 in Criminal Appeal No.1325 of 2016 passed by the High Court for the State of Telangana at Hyderabad, is set aside and we order that the sentence imposed on the appellant in Sessions Case No.306 of 2013 by the learned III Additional District & Sessions Judge, Ranga Reddy District, L.B. Nagar in judgment dated 14.12.2016, shall remain suspended pending disposal of appeal before the High Court and the appellant shall be released on bail subject to such conditions to be imposed by the trial court. Further, we direct that the appellant shall not leave the country pending disposal of the appeal before the High Court.

………….………………………………..J. [ASHOK BHUSHAN] ….…………………………………………J. [R. SUBHASH REDDY] New Delhi.

August 14, 2020.





                                                   6
[email protected].(Crl.)No.2053 of 2020

                 ITEM NO.14          Court 5 (Video Conferencing)                     SECTION II
                                     S U P R E M E       C O U R T     O F   I N D I A
                                                RECORD OF PROCEEDINGS

Petition(s) for Special Leave to Appeal (Crl.) No(s).2053/2020 (Arising out of impugned final judgment and order dated 20-03- 2019 in IA No.1/2019 passed by the High Court For The State Of Telangana At Hyderabad) M. RADHA HARI SESHU Appellant(s) VERSUS THE STATE OF TELANGANA Respondent(s) ([HEARD BY: HON. ASHOK BHUSHAN AND HON. R. SUBHASH REDDY, JJ.]) (IA No.32537/2020-EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT and IA No.32536/2020-PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES[FOR ORDERS ON 14.08.2020]) Date : 14-08-2020 This matter was called on for pronouncement of order.

For Petitioner(s) Mr. Manoj C. Mishra, AOR For Respondent(s) Mr. S.. Udaya Kumar Sagar, AOR Ms. Bina Madhavan, Adv.

Ms. Swati Bhardwaj, Adv.

O R D E R Leave granted.

The appeal is allowed in terms of the signed non- reportable order.

Pending application(s), if any, stands disposed of.

                 (ARJUN BISHT)                                   (RENU KAPOOR)
                 COURT MASTER (SH)                               BRANCH OFFICER

(signed non-reportable order is placed on the file) 7