' ' {SE $33;-::§ m2:'.a%.a:'?g HSGH
" 4.' '-
' 532:: the Q5 6f 21% PEL fifizy Giarii and &J.,
_ T whémh 55 rfitaezreé fiat ihe afiaices punhhabh
afizéiaam 3153?, 233% mad with 34 QHPC.
QUE? OF I(A&NA?m(A MGR Cflfififflif-_;KflRNATAKA Him-i COURT OF KARNATAKA l-HG%% COURT OF KARNATAKA I-HG!-I COURT OF KARNAVAKA iv-{WW COURT
B'? THE EEQEH CQUE? Q?
$ޣ1"E.E 'mg TI-E 35'? my GE?' mmsm j ~ :
BEFGEE
:%§~§ giafififaixfi 1%am§%.r3'rIcE asiam:
§1¥;Evm§5.L PE'§'fE"IGH
E3-'§¥EE§:
B.f£%.eSfifisfiHIfifiam
Asfixégmam
:*3:::{,::a§a*?c flfifiifflfi. .1 _
232;: P§§.s§§f§§{é?9
§,,aa.m.e3£;_:,aRE-s&§{a'3§;? H TPETZITIOHER
gay $§2:,?m.3'.§:§;*$g::§ J mvemm ma
SEE£;.B§{I3E3Sx%ZF'§aHfiE,
g:
a
s:I'§.::4E uEe'52"3'%AA_ MMMMM & BY
Ké,fi%$.E$s§§?fi§g:;.$g% fFa"--'3£§CZ-E smma
Rasmmsm
L étrmzaz §eti'®fi Es gm uadar smtien 439
than peafiimrxw an bail in S:..C.R'es.1G81f(}'?
fifi' EAHGMQRE %
-» ------ --uruu-cu- '(
3: ...-.... 1:-ua-uu'1 a nun \...\Julu ur N-\mVAIAI\A rm.-1r'I LUUKI Ur KAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURW
This Petition coming on for orders
Court made the following:--
The respondent registered v
the petitioner (accuses No. 2 Reieshwafl
(accused No.1) for the tinder sections
302 and 201 ma(i .with 34. ..
2. Th; in brief is that on
23.5.200.?, was murdered by the
accused fies hanged to the ceiling fan
_ Vto gixfeeixz. it is a case of suicide. The
they resorted to murderillg him because
tfie. threatenm g to expose the iflicit
V relafiohsrfij) the Accused No.1 Rajeshwari with
The 15* accused is enlarged on bail. The
__ of the 2*”1 accused (the petitioner herein] for bail
. V _ turned down by the Sessions Court.
EH.
SUM’ OF KAFfNA”¥}&KA WGH Gfli!R”i’.”bG’&'”fi€&RNA”£’Al€A HIGH COURT 0F KARNATAKA H36?! COURT OF KARNATAKA HIGH CUURT OF KARNATAKA I-HGH COURY
fem’ ézhfi ’24-“‘§?f$§(‘I1:1%§$@i
13$ :’%§z’i Bérimh Emmi’; tha leartmd murzsal a
far the ayizbmim timt the .
i:’1c;i:isz::§:\ féliffi mcfi fiat the ammsml §;a3:r::_mt K ”
dmmaaéfl ‘£21 an}? %.$&3 his émth Eggs
the hmxésfi af awumdg
prmmizfilnn my
mfimt aka mfifi” krais i3au$§ §_;’§;”‘$E.a§ Hama,
us =m*}12″:::E’1 fig It reads as
faéfiwvg: ‘» » _ LL _ V
%§ *§ii-.’:’1at’ Karayan ages!
13% ffifim ‘-331:1. was bmught an aux’
§rm5§.’2;§m§;é’:z4.%. 330 am. by autn
‘with, file and fmia pcrsana,
1;:gU:»* gmimig. was» in drowsy
\*::3;;’¥f’:.€313:As'”.§?:3f’i»ié:§””vI=\,_?3ifl’1t «mafia was awfwus and
‘vfaefik am mt rwarflahle. Hmm
‘fa’: .-%:a§:;i:.ma:.’ers.3’3a2::i1i%§? af fizitmism mm in ear
_ __ ” m higkm cexna fir
“‘§”:;,:*%§%’i;;$-r vm%nt. This 3a {at ur find
if “=.IE
V 3;’;s2’T”‘é::s»,”::§; gmfifi wag ’52-
‘ é3%rma*§w$”
:9 mi’ zmtim tha ateatmams
REM
rmmfi: cm-12 em 3:3. my zmaing
1%33 fizai fiza
pm: an mid “$23 1:13? fifimaraé and ” V’
$2-2% ma aamx-yam ta 1-zgnmpgg, tiae W m%%%nf_:’,m1
auzzés flaw; than petitéamr
9%” the
5; fisufigz. _§h&t”‘ undar tha
Whflfi 813513:
mm: ta aavm E13 1-:
fimt ia
uwm ww Mmmnanmt fiifiwti LZQUKT JKARNATAKA MGR COMET Q? EQARNATAKA HEGH COURT OF KARNATAKA HIGH COURF OF KARNATAKA HIGH CQURT
‘§¥$,$. Eta If the am-used
warzmé have waited :5}; he
hrmém ha %;,s,%; the am “body no
tha that they fim:-mad the
:}a.§%’%t’még demfi and czarriad him to the
E?’ – }£«_,5EgE’ ma snags’ wfich are 1:: be
F4″%IAfi?%1$}.%.7(fi*€:ii wing aha wursfi $3′ wax.
{ya} that tke 3§%’ tigafizm £3 mates” exd
, {la} that. :m d Wag mahed
gm Emggmz when Ems was stfil afim as is mm mm
fiEH.
HIGH COUW CI’ KARNIWAKA HIGH mm? 0? KARNKIAKA HIGH CGUW
mm” 0? mmmma. mm counTA m%’m&NATAm mm mum” or KAWMAKA
‘T.’}’1§ amfififgmia Efisaszzeci *5-;s.’ $han%m.g Numiizg Hcmsc,
the gaafiifgiwxéew is mg –m-_-
he am 52:; juéiwm mmmwfiy £mng25.5.2m?%%a::a%:a)
thaz tbs pm 7me am::ua%. ix, amusefi-:4Rm’§’1.. ‘
haih. 7% émm sf: jaxat ta grant m:§¢g §e%z5.ti¢mzé%e:x%k«;§1e%
13%:
a% pfiéifirzszzw an sum
:12?’ E-*Eaa;%?€3{3.Q;”~ the IE3
:.”v;’*z.§m 3;’;,?:;g5}§j£3L*5%i1%_c ;€;i§§£1 mg
blgmgu Ear in at£and1I1g* the 7:31′
H 1::-: ::e=+:4: xxzrzirlfiifiamlly.
\
SdI1
Iudge