{By Sn: G. B£;&¢7éi:1′;n:<;§::»;g1§;:7'§s;P}§'-3;"
AED 1
1
m THE HIGH cmzm (:2? KARNATAKA, BA%€G;§;»L{§’}§E§.._
DATED THIS THE 4777′ DAY 0:2′ J1;:,yf.:§{{5 0s;-«..f _
PRESEN’Vi’M
THE HOEWBLE MR’ Jusricgfz §«é;¢.§}L,___V T
.m~I.__D
THE HOWBLE} MR. JUs?:é’E.._$.sREfims*§A$§§ {§§{§§52*{}A
CR1; 5; «. 1%”: 3&6″ 00,2
BETWEEN:
THE SFATE QP¥”E{fsj’§”{I}éAT§=’gK!a
BY ASST <:,0_MM:43.-<;l'aIQ.NER __03-E 901333, .
ULSGOR sUi3–§,;*v;ts1::;–;«a B's$s§N(§3.E;O1+3:E;'
s VE;r§I<';;rEsH '€2.33 SA£§APPA
v .30 'zjRs,;R/AT No.'10§..u«'
£}R.VESH"JES§{W'£sRAIAH R053,
U;;aAYANVTgGvA§2.; 'BANGALOR:¥:'.– 1&3
av§U§i':LAI§:s§'~§jrg:ti¥W;o SASAPPA
59 ms, ,1:z;A:_=;=' NC).1{)68,
'_ §R.'¢L3H'v$sHwARAIAI»1 RG58,
'UDAYANAGAR, BANAiPPA S/Q MUNIAPPA
– 5:2; ms, R/AT N{).1()68,
D_§~2.V1S§{VESHWARAiAH ROAD,
” “t.:DAYANAGAR§ BAN{}AL€)RE-16,
SHANTHARAJ S I G SA.DAP¥’-‘A
Ci/%
., APPE LLAN’?
matrimenial hams. Tha ciecaaseé despite 13«ff3I’S§S€6Z}t ggziigiegfi, was
1161.: teififlg abeut her conditions in flsic 1I:&?..¥”im0:’;&:~x§
3%,.-aies in 1316 cemgalaint that an aceseuzit 6%’ §};§fiséQa§:VA_[g:::{“§
tcmlm given by the acfiused, 311$ S}2’§.t;’)’!,I.1£:{‘,1’S}.:?.\%k’;f_ ccm.§§it§fi§§”§u;i{:«ide; __ ”
Thfi compiaint C1063 not smcifigafly ‘figs
acts of Cnzelty B01’ mentions a”E¥O t2;i”i}_T,€ :cie:::_1V%ia1V;.§VL'<;'v:" €bVV§1(:2'&%,?' tffiat
the suicidé is on ac{:Q'z1z1.f§ {)f.~'t'i€§1¥'.'f:§': "Ea:*'iV:ées"£ materiai
Whatever ceflected by :33; %:<ota}ly aaxcxzigateg
tbs accuseé «sf EFC. file Gififigx
osf acquittal i'$_$0:§i1t_2 é .%¥?h§§'.,3a;3i)ca1 is dismissad.
Sdfl-
Judge
,, …..
Judge
n;1::1″*.” ‘