GE-E €0URT OF MQNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAICA HIS!-l COUR? OF KARNATAKA H165-I CE
3-4
:2: mm' arm Caviar 5:? mmramm A31' mneaaaom
zasms 35:13 am' 22-" my 0;?' JULIE' 2668 V
rm-.n+uz*
zm Hm-r'&z.K .E'dR.JU.5".I'It::£' K'
AND ~ .
gm Hmww 2-m.J::sz'z::;32 3,3 gazx'
cu ..E..Na. ;$?2;'2ai2g_
BETWEER
xnunausuonat-0-we-nvnvantonn
'I"fi'E s'r.=:rE :31? g " x
3*: mzsmszmnmm P..$;. Arrsnmm
:3-y_.s--..§;',';-;*.; -sAI~$:;';§{,' $299:
5 t§HfiGAfi?1?-'$3 _ _ --
sm.._ W:-E V s1nmaQw£A ~
AGED' 550:3?' ,3'?
r=:2s:z3i:»;c-:-" um: x.-:n.m-fir: 5::
was R£S'F.'g_iJ1%.':1*3'I' I
"aaamaaxxessz-rwr:e.r;: mam
V' ._ ~.1;i'::_ -smgs, améavnazm . . . nssposnzxw
sr:; c a 3:: B ansavmaw, Amrs.,)
"E§R.ha__49;-;§;"IALEB UIS.3'I8£1) Arm (3) CR.F.C. av
% 'arm 3?? mm was swam PRAYING mm? THIS Hf.'3ti''BLE
--« "Ci3E;§R'?I" mm" as 91.255219 To GRANT Lmvz we: FI LE an
% £932.' Aeazxsw ms aumum D'I'.l'I.6.29E32 mass}:
Tax-i=.rrr~3*E zmr AIIIJL. cm? 3.51., s'1..Qam IN
=«SC."%SQ.129f9.5,. ACQBITTIRG THE RESFOHDERT/ACEGSEH
* "=Vm_1?_: was urszscz 93513:-mam u.<'ss.49am mun arms:
".;a'3..'sJfl U,a"S$.3,4 ME 6 O? B.P.AC'I". THE: A?PELL.AN'P-~
..§3TA'I'E zmavs mm? was mm oamza my B3 331'
35133.
EH COURT OF WRNATAKA WGH OF KARNATAKA I-HGH COURT' OF IEARNATAKA HIGH COURT OF KARNATAKA I-HGH COURT OF KARNATAKA I-HGH CO
{V
tha aciaath is due ta asphyxia as a result: 'oi
hanging. Thea death 1133 taken place
seven years at tha marriage and the
an usrmaztuxal death. The a<:<:2.:ua:_ed _73'..§"
ft): mamitting affanezas puni:$:ha1: 3.a:
anfl 354$: 19:: and Ur':-é§';~§,4"-vaVz:xa,_e', ' §£«-V...V1:§eA
D.P.?«.a:t:. The trial C«:xurt:..._VV:1=1aa¢'~.._» ac$quit§;e r;§f tha
azsssczua mi. 'rm States ":2 3' T 3.15 _
2. PW.:~?f§i:h¢£i; §$%'.:2*??zc:c:tiiaz:; PW.3-
mat ernal £3-dafitemml Uncle;
9833.5-3
:ax;V£f»’*:§$§a§’1:A~.:jV5»v§v oz?” agééasea and me.a-
nei.ghhmiA;’::x suppcrted the came:
at the., p:5’aa_{»:utic&£. thay aepzasad ta: the
%%%%%e§£¢,¢g tlfifl “””” égccuaed had aubjected the
‘&e;<Sa§.'?s=a{::1fj'»–.._&?;i'¢ V"T~1§§rassmsnt and cruelty to bring
Erma her: parents. The
.._ .ff '._fimj:a¢$$d__ ' mania ta hear the torture ansti
VA the auicida. The abmre witnesses do
spazkan to the fact that the deceased was
' 5au3::je~:tr::d tr: cruelty on the earliest version
cf F33-Z before the Taluka Execut ive
Imgiatrats, as-2-ha emanated Znquaat yxrozzeadings,
an Wu… Ur mmamm mun com: or mmamm men comm or KARNATAKA Hts:-a comm' or KARNATAKA HIGH mum op KARNAVAKA men cc
It
discfiases that the acaused was haavfily
indebted and he fiant hia wife ta bring mnfi€Y
from her mtzmr-sw.1. me-2 ruzctlvxaazfl.
that E?-1 daes not have manfiy afid"*5n "the "
aaaaad a¢¢asion he paid R5.23,Gfi0f-°aflfl p§&y§7[
far same more time ta pay the b&lancé§AfrW
:3. It is aps§%i£ic.g1;§ %[%%§§vev;ad the
deaeaaed was hgras5e§g @h§sfiatfi£%j%hd acts at
cruelty hays' fiéfi .$¢eg;:&é§%il#d;' The plain
raafiing cffl§%§;§£at§@g§t §f€§W-2 before the
Taluiw at the inquest,
di$claa%7J tEatR :ths r %Ccuaed has heavily
infiabtaa, $é_@afite& finanaial as$i$tanca from
fi §Wf1LaT§% eridefiéé with regard to natura and
§afs cfifLc§§§§ty lat-in in the ccurse of
E'V evifie§c$»~§p§eaz ta ha in the nature of
'*xfafimpr¢vém§flt and embsllishmant.
A13. the witnesses, what: have depcsssad
"<§§#inst the aacused are related and interested
witnagaaa and their evidence suffers from
imgzsvemant. Therefore; it is doubtful to
flfl EZOURT OF K.k£;NATA§(A WQH OF KARNAYAKA Hi6!'-E C€3URT 0? KARNATAKA H1634 COJRT OF KARNATAKA I-HG!-E COURT OF KARNATAKA HIGHCC
II
II
II
halieve the evidence: that the accused has
czmmi ttesi ac:ta of cruelty fox:
cansifiaration and that resulted in
mu'. ci-zie .
3. In that viaw pf :f:11é’.V_A.n1at’f:_;efe;r:p *
azeziazr at mzsqlzittal 323 “p’r§pe:’;.
is diazrziaseci. V’ _4 _ A V
.% /_
V Judge
Sdfg
Judge
~%;s.~* ‘