High Court Karnataka High Court

C Samuel S/O Late J. Chandran vs State Of Karnataka on 19 June, 2008

Karnataka High Court
C Samuel S/O Late J. Chandran vs State Of Karnataka on 19 June, 2008
Author: Huluvadi G.Ramesh


IE3 ‘3″§§’E HIGH CDURT OF ICRRNATAKR AT

mu-En mas THE 19″ nmr as sures, ‘.;’a:3_«_*:;f3 ‘:’– U: V.

BEFORE

wax HfiN’BLE nn.JusT1cEvHBLuuanz G fiémséayyx

caznzmnn PETITION §Q.i§1612e§s{_,V ” kj

BETWEEN

c sanaan sis LATE J CHEflQR£NH *

AGED Asaur 37 YEARS>, V «
xam H0.6é§, SHAMHNflE_A7_ ax *q=n’g
mans, 3.5. gnaw?» _suuaaLz__x,;

ST. Tfiflflafi Town Pe3TH_y. . , . =,~
EAmanLons«5§0 9s4 ; ‘f3 _j.j,_’ y’… PETITIUNER

gay 3ri;~$*3fi§Ifififl§A$,,AflV§jV_

ENE : ”

smnrs é34EmR&n?#$n_”¥ “;

5.9. fiAfihR_PoGi€E S?A§fO$

,$a3.m2fi&R_ _ ….. H
<3a§@aLenz=j 1w_. … RESPGRDEN?

{By $:i:jfiApA¥3:$HxA, HCGP}

cfiL.F F:LEn uis.43e CR.P.C 3? THE AEVDCATE

%" 339$' THE *FETITIOHER shaving THAT wars HuN*BL£
a3j':a$a?§Exv BE PLEASED T0 augansz THE PETITIONER an
'f.%a$:$ :x"THz gvsnw or HIS ARREST IN ca.&o.14/09 3?
A .%HE~fi.P.HAEKR rouxcz, BAHGALQRE, Pzunxss an THE
v *~EiLE 8? $33 :1 ABEL. C.M.M, zananuons, wxzcn IS
REGIETEREE FER THE GFFEHC/E FfUfS.3i3? DB' IPC.

UUKI Ur KAKNAEAKA HIGH COURT _(3F._l(ARNATAKA H!(.-72!-i COURT OF KARNAHKKA I-IGH COIRT W KAINATAKA H16!-I COURT OF KARNATAKA HIGH COURT

4"

auhcnitted that on the rfiixrst day it was

that Haney had killer ha-1: daught¢’;;”””éx:5-:’1__j:A’

hazzugaci herself and -an that

were available. only

latter was in:-.:e1:ta:1.<__

patitienar and nothing _ba Sn. in
the letter: also' sought for
5 . 'the 1: __}.c':}:4§ :;Vz:eé£i ' Plaadar: resis ted

the .4 I

6. If.’ ‘via: a Vere:;”‘t11:;zi?E’: cormaitted snicida

hva&V’;g””gxi§’:§;§ i:g_;3elf””‘fi£ter killing her daughter.

that 313:: had come: ta Baxzgalare

‘ firm staying with ham: sister at J B’

her husband Samual has not cans to

‘B.fiur,;ial-éfixze, he was residing at Humbai only.

_*f§m—fraasen far cansmitting suicide is um: clear

“‘e’$:cegi; irwlicating the getitioner saying that

.uuK: ur KAKNATAKA HK-EH COUR’bl’fiOE.:KARNATAKA i-IIGH COURT OF KARNATAKA HIGH COURY OF KARNATAKA HIGH COURT OF KARNATAKA i-IIGH COUR1

ha is the rsascn to: suicide and also the

;g(\{,;/

UUKE Ur KAKNAEAKA HIGH {..’OUilT JCARINIATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

deaeased ix making allegation againsfrhcne

Humtaz. Might be that the dec;e;aa»§;1′._’__j:”iw_§e.

suspecting illiait ra1atianshi§D _¢£f._tfis_»’

yetitioner with Hnmtaz and cgfiittéfiafiuifiidg;

Hawaver, in the facts agfi cfizfiumst¢fi:§§ of €h§’w

case, the petitianar ¢$fi;&_§a ¢§§$ié§;sd for
grant of bail. ‘ “M V’ 2 V” x

?. %cco;d§h§iy, th§:§§fi%fié# %a allcwed. In
the avefifi éf ;¥re;£ Q; tfié petitioner, he be
rela§%%@ 6% §%ii §fi big $xecuting a personal
bond :£:;;:.~” with -6. surety tax’: the

saifi~3nm ia thy éa§i5factimn sf the ccncexned

. ‘¢fifi$t; sfihj¢¢tW£@ follawing ¢anditians:

‘ §i§ff §fha _pat1€1¢ner shall make
. E’ hinsalf available to the
zavnst1gat1ng’ Agenqy as and

mhan required;

iii} mha patitianer shall not
tamper with the ‘pzosecution

witnasses; and

Qy

..uu1u Ur IKARNAIAKA HIGH COURFGF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-HGHCOUR1

{iii}

The petitioner sisal}. move
regular bail 9:1 their: one
from flu: date -:::-f his

and release.