§fiTfiEHK§%CGQE?GFK§§N§TR&fiATEA%GfiU3EE
mma 'WES mg 15"" CEAYQF MMQCH 2aa;a -.__*.__
8E?ORE
"ma HGN'B%_E ramusrgcs MAL: NAGA :R;3«;.£ V: «
srmrézmaa APPSKL ¥'s£_Q,4$2i2E_E'€;'%8"*----:'j:. %
EETWEEN; V ' = "
2 gas? P§&PfiA'a§fi:TH§ . .
WES mra §g3uNss:;z:,&m'"A5_,
mm ABGUT 5% YE,%R$;'=._
RJAT New. 2*»; QRGSS,
fiAYANfiNDANAG&R, =
SR§Rfi§fiAPURAM",'~. _
MNQALQRE. T
2 am GE'.E"'?«".AE_-igfi. _ I 2
W59 aAfjfA:::'%e*A..:_., , %
mgiiz fi"&*3€31IfT5'..$fi '»i£1A-fi$,'~_ A
Riff?" :s;c:»1.23, TAEW1 E'¥%"':'i RQAQ,
H
3 $a#;fr"'s;E:.2,:<zV "
'if%,!§G»;S;L;%E'¥JQ.5s;R,', " .
Aega, 5-'xBGL3'¥'._ 23 .'*z."EA'R8;'
¥€§fi;?f N:' siasjé 9 f$<:§?,=:;:§{sHExARAsA:--a my.)
{5:~:1;:__: % .
»s§%":',é;%**;*§ 7G~;:_§<ARN;aTAKA
E':5.$§é'R,5:.E§z1Pi.¥R;f§?s»% Pauca s*°rA2':a:a:,
'-4"'%--..%sfi.HG;3Lc»RE 2%,
* jj RE$PGNBE!sET
«:.§?' sRLs,m.;A suaaamamva agar, HCGP}
--- -- -- -m=~mw«v= ~wuf§g..g:r nnnnaunnn fllun wuau or mxmmm ;-new cotmf or KARNATAKA mm: Comm" 0? mmAmm men com':
f""'-/'"\.-----t-----v"
C---~.;
LUUEH U?' iIL£«u<Mfi."I'AK& HEGH KARNATAKA HEGH COURY OF XARNAYNCA HIGH COURT OF KARNATAKA HIGH COURT OF XARNATAKA H135'! COURT
they arsed to pressurize her that she shoutd bring"-___
the same frerrr her parents. Since the,w~EtE"-,t'~._
treatment given to her by accused
continued, her husband rock her to the
his maternai aunt and Ieft i1e;r»~th.e4re 'ta
month. Thereafter, he brotrghtr'-hé.riv t$a,;:{|;f thetécmrééed,
exit the accused i\£<5's;t--t§'-4_,ff-res§ér§ii.3r'e'ty being her
husband, tr3ctherei.tre,{§a_2;*e1 ttifiictvrétilgztérsnin-law,
peured §!<e'rrr$_'ene::__on§ p«ér'é'<:_rr*... lit fire, She
woke, Ur?"5fi§:1dr;§n'#y«.:_a.r}:é..startrd grysng. Then the
accuseé fire ancf teak her to
y1fh.'§v#Vé'Vtaking her to the
Eéaspitai, ;ai§:4:'t'h.:é "pt-arscns threatened her
thétfif we wertérttte any compiaint before the
5-?r;i§ce "3rs,respect"-cftttthe said incident, they wauid
A ¥<f:_tEV:he_r chitd.'-¥*--heytctc£ herfurther that she shouid
t;aAIi«.%th4V?e"~-.§?ol§ce that she was caught with fire
_ 'tAaar(:'§«r:1':en.tt*a*t,E!'3} white heating miik. Therefore, while
she.'vrég.st:;§n the hospital, she told the same before
u ,ti§eP.¢oxi§ce.
(cs) After she wzw treated in the Hoapital for
At about two days, she went te her parentai home.
After she returned to her matrtrrscmtal home, an
4.6.2001
art the accused Nos. 2 to 4 together beat
‘ her and sent her out of the house saying that if
<
L-wax: €33' WKNATAM WGH €.IOQtR}1"QF%NA"?AKA W63-I CQURT OF KKRNATAKA HIGH COURT OF KLARNATAKA WGH cmmr GP XARNATAKA HIGH COURT
reaaanaéie fiazzbt, we guiéi 52' {its accuseé fer me: efffyéaces
Lmfier Sectiorméefifi, 3322 323 am 565 read with…S'§_;§§:E_§§:'V;~
sf §PCw Therefcsres the firaseni appeai fiéeé by a9'c<,_::us{e§Td.VV$'~z*%%s;.?;'? Q
ts 4 {herein deserves to %e aiiawefl Méaihé «%'{faé», eat???"»}.;:§iVgx–€°é'e%%i'.
areei order af cctmréaztéors and $entancaa1':i_e$-mfirastL<;;.,be.$ert
18, £5 the reszfit, the presV'é"'n;V'VA'a;:«peai' '&3 Ef:Te'§"eés'g;; aééowed.
The impugned }udgman?i _'a"§*s_d oféieir':§fA.§§§%s'x<§;€Ecn ééfi sarsterzce
Qateé 3C4.'§.2GQ6 geasseciw§3: t%:Lé {§vig=.;~«._f5éAé§9?-:"ac:é: {Se5sic:;"ss)
Judge. Ea:3ga§¥~a':'és«3 .'i:: hereby set asédea.
The accL2sa=§¥'~§:.é'$;32V't'3é.~<.s<fa §'é*:§?;5<~§'i'§a._V§g.g§i'§.:{Aar-é agpesiants hereéa are
%:ere£3§,§vV'ar:'?c;L2~§i:.{e:ai é%:fi3§§ tfiefiaiesi éiffefies.
':?"§z;'ae"%;';';ai%' E3:€}:VE,'<'E:£-ijvs-':£')'f":"%£'e-.%§.%:U;3ed shafi stané cancefied,
" ….. Sd/__
judge
%"¥"i'u*"'