Paiice _ Sitation, which is regisstered far the offences
A " $a;;L:3EshaTbEe made? Sectian 4-98{A}, 386 reafi with Sectien 34
_ <:f_ Eiéiii.
"V*mas:a the faééewirsg
IN "FHE HIGH CQERT G? KARNAYAKA
CITCLEIT SENCH AT GUL,BAR€;3fi
mwa T§~££$ TEE 8" BA'? SF ?§BRUAR'¥'
BEFGRE w
THE %-£&N'BLE MR.3USTI§1EA»'3»AWA.§j§M
CRL. PEHTIQN r'.:Q7:85é 34*' 20L3.s:* ii",
BETWEEN: 'T % X '
Basawaraj, 25 years
S/o.BabL: Hugar
G(':C:Agric:.£!ture .. -
R/0.Yatno0r, V
Tq: Jewargi =
Dist: Guibagqa. . PETITIONER
(By kaiég. VAdvocate)
AND A j
The Stai:e;et:h~rou§~h _
Neicgiv Poiice jStaVtVi':_--m.'--._ RESPONDENT
A.(Bf’Sri.~Subash Manapur, HCGP)
M Q’ -0-o-o»~
T§i*i$ ;;:c§;tEt§on is flied under” $eCt§m 439 of CPC ta
rewase. the” getiticmer an bait in Crime N011:/G9 of Neiegi
This petitién CG¥””{EE§”:§ are far arders this day, the cam:
‘Wu?
5, The Eeernee ceensei fer the eetétienez” eubméie
that in the reeert, there is no eiéegetéee ef n’4eV.re!’3er*n:ent
relating is demand er additionai demane
aifeged harassment is retated to én§apacity”ef’~-ii}’je’:’V’fie¢eas.e§”.
te etteee fie demestéc werk and aiso :§:’E’2;;a{: enge ‘efae E’:é5t..&gE:Ae:_)d
ieekinga The petitienes” fie e’§E_e4g_Ved §”e-..Eia\$e TQ:%’\§0A<:.§'a.é;2f1Ve.{§
he wouid remarry wfth a gi.er£_VeE'1ese the
deceased out. That: aVp'ee'ar's'«–Vto 't:nVeA'§<j{;r;f:ributing factor in
the deceased taki ng eixtanesfneV*sfeep (;fVeeeennxmitting suicide.
The feerne§i4..é.een§:e:_ the aliegations do
not fal§__ 107 of IPC and the
<:harge~,_u E:3a\:-zed an insufficient material.
"Th e .iVe;–arn–ed"~'bevernment Pieader Srifiubhash
-_,MavE’:i.e’pu_;=;: refuting:”afiwcententions wouid contend that but for
E”-se:fa«s3ern’e..n:t’jfneted em’: to her, she woeée not have taken
t.§9:e__””e><t:enn§:e_eetep of kiiténg hereeif. Therefore, nexus is
"v..,estabEi:;Vi"§é:d between the harassment ane death and that is
"'– :§*<:e 'efeetribeiéng fecier and it ereeunie is eeetement:
<3: ,
,/,¥'a.»**–);»»~"
iii
Z/1 Thaugh guch CS?°&”§€E”%E§GE’¥S are urgm “by we
State, yet, it is noticed that every harassment~~:jj<:;sé_s~..Vnet
some with the ambit of cruelty' is order" __%:~:.$._ §:i5–fi;3'–én
charge, there has. to be cfinchéng ar':;§""c::'§=:ai7a;v: 'ma:aréa!".'V
However, that . T <'::;ea,:%:g:i'T.I';?:e QQ:*3e énf'c:"*'d&;i}*:Tr§g
sL
man 5%: this stage, if: £3 r:G1: :n__das;}'u.té fhai:',: p3éi§:'é'?e.§.;o{sér wag'
arrested in the month of been
interrogatedfi He haS " “jufiiciai cugtody far
over five monthg’. of aitegations
made against izimfi§1ag:.4V:jjAe’ i§iéfititfed is baif
and hence, the_ Vto the foiiowing
conditiona-
a) PetVi§i_Qnéxr “::f};::§:1£:.é3><§é:'a;:;JVf$;31 bond for Rs.25,oo0/~«
ofifle :ag'rei£§}Vf0':'-"'t'he iike sum its the satisfaction
b).¥m’¥éé shah not tamger with pr0se<:utE3n
witnezfiés er prevaii upon them by inducement or
§§;;§g_3g; 3:; j,
'LIE
{C}The petétiarzer shafé cawgperate fuiiy wéih the
émzegtigatiorg and he regufar Er': attendance,
*aEb/-.