Karnataka High Court
Nagaraju @ Dol Nagaraj vs State Of Karnataka on 10 January, 2011
ORDER
Hcard bath akica. in rwpect of
EEC! by accused No.5, sxigi
regfitcred in Cr.Nc:r.23f)f _1O fc :£r..
ulfier fit?nm' 143, 144;?-£45, 3c2,.:UTi%r/kg £49 of :3:
by the: Kollagéfla 1.
2. of gum is that, the
was given in
@ government and as
"was not taking care. of thc
complainant brought her back
was the reason for amused Hui
' against 'Eh-ft oomplaizaantfi family. With
.' A at about U6 mor1th5 pr-ior tn the data
"m'.' fiomphmt, the mm of the cmnplainant by namc.
VT was seen going along with accused Nos.1 to
4 towards outside the viflage and tlicreafbmr,
Manjunath did not return home. I-Iowewer, on
02.10.2010
, it was rexaaaleci that tht dead body was
lying in the tank, w]:r£c:h was near the machine room
3
wt?”