High Court Karnataka High Court

Mr Annappa vs State Of Karnataka on 12 March, 2008

Karnataka High Court
Mr Annappa vs State Of Karnataka on 12 March, 2008
Author: N.Ananda
THE I-lON:j3LE MR;JIJSTIC3F,; N: AN;!ai§'.!:;.Iz'L _v  %
CRIMINAL PE'r1Tit21si:'reQ.a6'1;2§J08 

Mr. Annappa V   V
S/0 Mr. Gopalfioundar, _
Aged about 33   a V'
may    % % %; &
Resident a':fA,'.a*a1ag'.R!ée;'T.'.'i  =

   
<'."nic?;ctna1;éifir_Taii:k. _ u '

(Accused in Cn'in1e._'No.' ' .l_._7'3I..2007

or Basavanahafli " A A

Police Stafimi,    

Ghgiclcmagalujfl _  Petitioner

    Chandra as Prakash Adva.}

 363' 

 .% By Baaava11al1a1]1'Police.

Thmugh than

V " State Public Pmsecutor.

 High %th't P.'u....-"Air."

..  Bangalore.  Respondent

(By Sri.Anand K. Navalgimath, HCGP)

Q9

*1′
I

his fi’ui&n is tin. ‘-4 under afion 4–39.<::;~;;.

to release the petitioner on bail «in 5_Cr.MNo.71'?3i0f( 'of V'

Basavanailaiii Police, Chicitniagaliir,
the offence plate. 306 oflPC and ' i ' ~

The petition coming on r_ordeI's__ thie' ~ L'

made the following: _ _

The petitioner about 11

years prioyy-4 begotten a male

child, __ p__V'pI'h'e, sod were hvm' ' g happily.

. “HM fl

Haweyer. –petm.onel _w1_tho__ut knowledge of __ H “L. __ had

fi.ni.nriv-‘-4:./’ ~

taken became disgusted

inplife snioide. These facts are mentioned in

j . by father of deceased.

f_ ip’E.’lV1ie marriage had taken place about 11 years

plier date of oocunenoe. Petitioner and deoeaeed were

V. dd living. The allegations of petitioner taking 2″‘ and

age vague. Deceased and petitioner had begotten a

Er

” — ~ child. At this e% even ifi- is l1_.M tl.1.:.=.t pe_’@er

U.)

4._I_.-._.. f’\.¢n’ 4| -1-. -4′ I-

Ifl.I(|’:l.l. z–aiid

cannot be that petitioner abetted = ,

suicide. Having regard to of iagifl

punishment provided therefor.__ in L.

petitioner is entitled to be mica} ‘ cu i

3.
petitioner is released on

bail
i « The execute a bond for a sum of
~ l§_”s.25.-30i(i)a’._)i/V’-‘~* shall offer two sureties for the

A to the satisfaction of committal court.

petitioner shall not tamper or intmud’ ‘ ate

A prosecution witnesses.

it .. V The petitioner shall Iegularly attend Court. A

I \

E?

on
o..

“in