High Court Karnataka High Court

Basanagouad vs Smt Jayamma on 17 March, 2008

Karnataka High Court
Basanagouad vs Smt Jayamma on 17 March, 2008
Author: Dr.K.Bhakthavatsala
CRLP.I{9.¥:9:flfi:'lIa2(103

BEFOREZ34 % AA _ é _
THE uoumn Dr. ausnc1~:Lx.  F 

BETWEEN:

I

K)

BASANAGOUDA   
sic  PA   
AGED30YE.&EE8_ 7-     *
R/'A"I"' i('U'l'3ii-HAL   . 2

TALUK: xsuwrssac:-.'-*.._  V  _
n:'s1'-mc7:._r:iiAs'eivAi'a   .. V '

 ' ~ _ --
S/OVFAKiRGOD'B'AA Pafifiar .. % %
AGEB60 fiat'-23>    
occ: AGRICULTHJREA . "
FIKT'   '

'rA,.w.x: Kuuaqon

 

' =Siv'I'T',_ Kamuwn

_  mo eumrsnmaamaoum mm.
" ._ wank savmes
.occ:Hot:s.£HoLn

R;!.'AT___KlIBfi-IAL
'l'Ai.UK:.. xuuooon.

 AA pnsrmcr: ommwan

_ » FAKEERAGOUDA
" . Si0 CHANNABASAHAGOUDA P,A.'!'!I_-
E AGED 36 YEARS
 OCC: AGRICULTURE

R/AT KUBIHAL
TALUK: KUNDGOL
Dl8'l'RlG'l': DI-IARWAD



 srmsilkasn P HUDBDAGADDI. ADV.)
 f;    ms cR1..P1s man u/s.4s2 CR.P.C av ml: J-_D\!0cA'I.*I«'. ye

hi

5 sur mmwwa
we :rAxI.2.A.eou.r>-.. ..n.'n:.
man 40 make   %
ace: anus.-9592.9 

R/AT KUBIHALT

 l'{'JI'IJ\J\JL

DISTRICT: DHARWAD
6 MT. SHERAVVA

'-'-'30 lFs"r'»PPa': EERA' K33
AGED 34 YEARS

OCC: I-!OUSEHO$
R/AT SAVANUR

nu     ~ 

UK

DlS'l'RIC"l': nmggg

S,-'0 HGLEFF5 
AGED.     
 :'s<":'":%ia*:,;:_:,-'i"1.i§'T":i'. . 
R/A"--.!_'   ' T
     
nrs'rR:c:r: HAVEIH ,.  '  PE'l'l"l'l0NER8

(By srimc HA1*ii,Apv§;

  
  PA'l'lL

' AGED 21'-YEARS
ace: , 3'-K').'1JSEHOLD
R/~'%.'"!ARAVI om

 SAVANUR-581 113
~ msmcr HAVERI  RE mnpgm

  TTTONER PRAYING THAT THIS HOHBLE COURT MAY BEA
* -VPLEASED TO SET ASIDE THE ORDER DATED 4.19.2007 mmmn RV

A 'THE CIVIL JUDGE (mum AND .mnc., savmufi ift"é".éIuE5.'ia75o'55r

(P. G. 110.33/9007) AND QUABI-I 'Pl-IE GRININAL VPR0(.1!!Q!!-!%;



mas camnm. Pmmou comm on non Anu1s"13i0$f'i=:--:Is
DAY. THE coum mum we rou.owma:- _  '- d .  u ~   _

ORDER

The petitkmenlaocuaed in
JMFC at Savanur for the 447,%

4939» and 506 mad with %149j*dd;;;?g Q9|..|9.’!

3. subum am the
Petitioner ‘Off mtpomdcntl-comrlllinunt.
Petitioners Petitioner NoI.4 and s are
Accused um». sum. wife. Accused Noa.6 and 7

and her husband and it is contended

gmuud made out four t__I;n_= dd.-.g»,«.a-.I on—-………… as

an avcnnent in the eomphint that Flctiflonen 6 and .7,
sister and her husband. whenever @t tr.» 3%

“h6usc of the accuaed, they mud:-9-_gdd._ em .h..w::-.1.-J. 9.13.1 ‘us uwnunu’-M”

l\\–[‘

«.9 :7 i«;;dau–am2-..aI.i gar Iv-.+«.:..-«=..-.-z.- and 1,: ..=..-.2-I. .9.-J

___-.

cm..P.iio.4§;i2uus
a1|e|_:a1ionmadcagainatthcPI:tititmcra6and7. ‘d d’ V

sister and her husband. it cannot

Accused No. 1 to demand dowry not made
out a prima facie case’ as acdnnt

Petilionazsz to 7.

6. In allowed and the
file oumc at Savanur
for the ofi,-nee sections 149. 323. 447. 49315)
and 506 iégédérnpc as against the Petitioner: 2

1&-

D

Q n -run urn I III’: p .5

:.;…..1….;_…:

.V” –