EN THE HEGH <:i3Lz§3.i*:*«-:T;§:s* I<iAR}N'AT13a}:{}~i«j 5;
(':iR{1?;U1'£' B§:N<;:H ;5i'i'u_V' I)?{AR§V'-A§"3I
E}A'i'E}"_} 'TEES WEE %[%:'z:.znd _'§§$' "{§}§ AEj'GU&§§i' 2&8
THE I*»fE§'Z\f.>N}::,?”i’68IQOO8.
Between. ‘ ‘
Sim”: Drakshafizni, ‘ ._ ‘
99/ G. Sjgzregh \;8i3,fiE§§ ,
” ‘Ages: 228 §;ea”:1=;.,.. ….. <4 .
GCCT, H0u$€’£:01d,_ Work,
0.. Asuiebhavvi fvifiiags,
‘Fa;1:fi{‘__8z, <:1§sjs;i*."tj';ic:?:.LV- }3'eiga:1n1.
B@1§am_ L k
, {‘}3j’§; Sr]; éfieasi, facivacaie )
V Siam 0:’ Karnaizaka,
~ .. M’ariha1 Police, Beigaum,
” ‘~ jI§€ie*§3rese11t<~':Ci by
The Stats': Public Prasecsutor,
High CXBUIT, 0f fiuiiciing,
Dbaiwad.
(By Sri. 1>.H; Gatkhindi, 2ic:<;m,;
: Pfififiollfii’
: E3£esp::>::1d.::t3:1t
/LQLL/\_£A.»’\l”””‘-~
This CI’iI1’i§j}8i E3’€f;iti01″1 is ffic::é uéfiiivzér ‘E%eC:i§éz1’V’ ?Ic_}f
“:r.§3′.(;Ti., #33; time Acivocatfi: far 1;:c:?:§:i<31":e1"–;;i31"::a§;i11g, ,'£é+:.eia3a1"g:e"':he-
patitionzzr on bail W110 is acc:uss:d~»..1§€o.:"§"i:3 s'Z3r§1";1e"«V._3;«:'3+'Za.ji20()'?;. '
of Eviarihai Felice TSt:~.1:i011, Taiuk S:_fi€b}1a\éi;- .d7i:s{ri<:t: Beigamli
for caffencas punishabh '§..1I:1d€1?~-"'53~{'f§3';§n:(5'1?'}, 498A,._M3;{§2, 304-13
}3/'»%: S€<:.i4'} 0fiP(LL'. ' " 7 . V V
This petit:;m1,{:o:11i1:g. day' the C0131':
mating the foflox-¥«";nsg;;&?:'VL:4:.' I .
'
A :fi:'3}s};{*:" $86] $3 réigistereii 0:1
2?: 1<:.2§”:::? ;§¢:maer and 0the1*S ~:::;a;~= of§’ar1{:e$
puniaigable fii:Ci§1′.S§-fxf:ir)sfi*~*’i4?, 5r9E§–=A, 302, 3i’)4~B E’/W. 14%
1’i~**–cf_:A f§!i£A:F§11z*:i. p(;i£éie”‘s’i;aii:}:’3 <::i'Beigau111, on the compiaiflt of
'S2..1:i1[;2§ai5$§a.V:A%Ui€::;i1j, the mother sf (i$<:easé:d»-Kaiavathi. The
com§s-§4;é.i11a;?.{ " aiiegeci that deceasreé Kaiavathi W83
" Eiaju irappa Sizagé, the bI'O'{h€I' of petitionez'
_he:r€i.n.«."ibur jE€§31'$ prior to 'Q16 (Eats of incident, 0113: :31?' the
% '=v.azca::§ii{)<:i{, there was a Child born; after the birth af chiié, the
9' winwiaws of Kaiavathi insistad for d{)WE'}E of E€s.4i},(){}{)[ – which
was not agreed; as such, she was befing harassed and
fiitreated, $116 was Sent back is her par<:}:"11iS house, a
compiaim in Marihal pefice statitim. was iodged; the pmfice
/q
secured the presence of Raju Singri and r.-they
advised them treat love =
thereafter, for a period of two Inof;ths3''''i{:i1evaht1ii''1edV '
life, after two months, agamehepe%%hueeaee1,1;er h£eet1ere§in~1e$&,
mother–i:"1-law and anether (present
petitioner her and sent her
out of for an offence
U/S. 498-A,' was pending in
c.c.Ne.1'zo2fja2eeaa; petition is also filed in
Misc. the pendency of the said
petition e arrived at and pursuant to
."t13'? """ Hhvathi went to her husband's house on
months thereafter Kalavathi had been to
h _ hef"pare« Qheuee for festival along with her husband Raju,
by him in the presence of her parems,
e'emp1aix1ant and her husband advised Raju; on
'T 10.2007 at 3.00 pain Kalavathi gave a teiephone call to
V x the complainant informed her that her mother-in-law,
father-in–1aw, sister in»-law are assaulting her, before she
could complete the covnersation, the phone on 4_
the same day evening, the complainant j x
at 5.00 13.13:: from Marihal 'Polio:-:V__ '
Kalavathi has been n11n'dereci',o:'o:'V:i'.1'1e with
her husband and othei::*~.e1dej£*s'""vs:reij.1'LVVVt€)._ 'the 'scenei and found
Kalavathi lying dead; severe bleeding
injuries on he: 'tile body, her brain
matter complainant went to
the complaint against the
husbana, VV:iather%ia{iaW'-~Vaiiei»-'mother-in–1aw and sist:er-'m-law
of " A
is only on the basis of hear say evidence,
2 _ who has married to one Suresh and iiving
in Suleban village has been implicated in the
is further sobmified that petitioenr has got: chiid aged
-abiout 1% years, in View of her detention, the child is also along
V with her in the jail} the suckling child requires nourishment for
Want of facilities in the jail the health of the child is also
a:ii%:eri0:*iti1’1g. as {ha ‘Q€11i’iiG’f1€1′ is .2«aw*:.():z1a:i1, “h’i_i§:§0::
W'{)11}{i 1311 within. tilt: provisza Q1’ Sec€i<311¥4[3'7'
:2}? the above 11aI'ra1:e{i ‘E}év.?§ng: ‘”
‘W16: petjtian’i:%§,VL§«:i10§§%%i.’ is g’r33:1’ted 31133}
on she €3}§(-3CL1′!i.”1#gn::h4’£:i_: /~ with one
surety 33:-;i:<:*',j"s:§'.1;?t?:1 'i;fi£3*£ {:an1p«er wit.h '£116: case 9f
the §)I't)SE:CL1ti$Ifi far éfixiraflutiorz. "Em petitioner
shaft} aSsi3t.,i:.a the }nv.¢3$tig' tibn anti fair trial Of tile case.
Sd/..
Judge