Karnataka High Court
K.R.Gururanga (J.C) vs State By K.R.Pet Town Police on 8 June, 2009
demané and aim given mental and physica} torture and further
alleged that, they had killed hat by pouring kerosexzgg and
btiming.
3. Theugh it is inii:£a11yAr£:gis¥ered under secfiagx 3:Qv7′;’ gang; Q
victim succumbsd to the injury and jtlié ‘Ca3_e-.;is 13:.
302. Th accused N032 and 3 are the
on bail. Pefitioner is accused ‘me has
taken place in the premissgs 0fV.*£i13..’£–..isv 0111y the
husband lmows What ‘ Nib’: _ a fit CElS€ far
enlarging him 03:1 baii; H ‘ V V ”
Petition ~ .
sd/~
Judge