IIMRT OF KARNNEKA HIGH CCIJRT OF KAHUATAKA HIGH COXRT OF KARNAMIM HIGH COURI
IN THE HIGH coax? or’ IKARNATAKA AT nauegmkn
nnrnn THIS THE 01!” EA? 0: JULY}f29G$ 2u
“was I V’ 1 ,.
rem Hnwxnn nn.Jus71c; ‘ Huuuw-$1.:
can-11 mu. pan wig»: fiifig ?§.2fi’i.–‘}v”.1.:z4′.;.”#i’}hVII34’8 u f; ‘V M3
“Tum . .. ., ~. ~. ._
srmmmn Sm 1’ 1:
AGED A30U’P__38
RJATJ-I0.1I3,;~~..)”3i:_?BER L ._ .. ‘~3TIlEET,
5’3-.Jm-11»: mm.%cw$s;.V
mam, BPcNGAb£32RE.’j” :
. I P3-rrrxormn.
we sax ‘
Ann :
V …. ._$’1V’}i.’1_”k7 ,
‘ B’r’~ 901.: CE
._m.I:z:xss.c>1;1a.? c’:iafY;.. ‘ –
A . A RRPR1’£3EN”3’,KIi« .._m*.. , ‘STAT:
=?UB{;IC2= Pi’n3§£’3UTOR . . . RE8POfl£3EN’!’
m’_sn:” H _C”S1IDi2i%SANGAIAH, I-ICGP}
_cn;.;~9′-._i’s.__rmzn 2:33.439 cn.P.c av ma
AnvocM£.’_T.Pea’=..A’I’1~:5’T~.,V1m’I’1’Ior-1311 rmnns mus!’ ms
1;;-zuwsLn* coax? .”r>:».:ér an rnxnssn we unmask nix
Pmiwrorélisn ex “j;.3ML IN CRIME.N0.206f2£)07 or
7i£E!ARATH1NJXGARAP’;S., nnmnaonn CITY, imzcct-I :5 H0!’
–«.§?’m»:nI:~z:; 114 “s.’1-::.aao.3’J7/2608 as THE FILE 0!’ ms
.TR%331C CVZEURT-III, HPCYO Hhbls, BANGALDRE CITY,
REGISTBRBE EUR T1′-IE OFFBNCE PIU/8.498 {A}
‘* ,,”_4A;£9iD__§Gi4._£B3″OF 19c.
– vvu-nu _.vg” nnnnnlnnfl l”!¥l.”Il1
‘ mwrxax coxzus or: ma omznas ms um,
. ‘_jvr1r;~;1::’–«.r:.¢LzR*1′ Mann ‘I’!-IE zfionwums:
_-… um.—u -nuts
J%e«~ ‘
G I H E I
‘the petitioner has sought of
bail 1n ccnnecticn with K
—… .. nnmununnn mum LUUK’Al’A KAKNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA. I-HGH COURT OF KARNWJGIA I-IGH COURT
Bharathinagax Felice
punishable undax ae>c:=t_:ioz;£–.§’9.8(A}.:.T’&#¢i
IPC.
2. The caurtplaiggant or the
daceasad _¥F«t?_ in the
complainant was mrxied
to this who is none
other ” brother of the
ccuztplaingzzn fi;a’V.”dq:fé:a;.aad Bhavemi committed.
é#’i~ci panting kercrseno and
11£’t.iiag”‘:.~;[:¢a%.Vfiggiiiaursezx alleging that she was
‘:v7v::-»….wxtu£¢~§ mentgm and phyaically by 1:11:
Othiitfi for additianal dcarmzy and
he than ill-treatment meted out to
……. …….. wuvuntl’ nu-umununusn nib’!-I COURT G’ XARNATAKA HIGH COURT 0!’ KARNATAKA HIGH COURT OFKARNATAKA H!GH COURT
3. itaard the learned counasal $93 that
patitianer and the leamad Government’
4. It is that argument_af__tlw i’§afi;;§é1 _’§:ou:x§e3; a
far they petitioner ”
purchased at :ez
inatallment bagia dmrtamd.
mafia by him “WW 334 tn’
pctitianor. has:.§:a:v¥s:;: in this
case . that the ciao.-cased
from ixwida and sat
fiigo on seeing the make, this
patiti¢:sn6r~. having broke open thc
4.’;’o:*:}; tfi oxtinguish the fire. The
in custody since Ncvember 2007.
‘H’– . A1£¢&:fy ‘T:=i$.vastignticen is completed. and charge
tiled. Accordingly, sought for grant
‘”‘*9f §ail.
5. The lcazned Gavarnmant Plsadez resisted
the petition. 0%”,
Infiilfif Y!
— nnnlwfiiflhfl mun t;Du!ttT -Bil’ KAIINATAXA HIGH COURT OF KARNATAKA H168 COURT OF KARNATAXA HIGH COURT OF KARNATAKA HIGH COUR1
6. The main allagaticm agaim_s._t;’ the
petitioner is that he was the
dacaasaé physically and mentally”
other accuaad. Being £§:u$t:at’_ §§:’i§V’¢”
czcoxtuittad. auicida. 3
marriage cat’ the pat§.:::_:i.~a_r:e:§.”wqp.s wifh
the deceased has tfiaken place
just ten The
petitiogajfi’ 15_a.:i.c;:1′”‘1’.-“;:¢’_-,* the ‘.£’.V. and
motox§ii§.,a__>:’::,:§V’n§V’ the ca-ntrcvaxtad
£a;:.t..T. for ‘1’.V. and
¢a-uld be considered :02:
grant}-; _ ”
‘A is allurwed. The petitioner be
bail in cammctian with Crime
f€a} at Bazatrhinagar Pa-lice can his
” ‘L~g’x¥§.:uting «R paxsfinal bond for 11a.50.000/- with
é.A surety for the said sum ta ‘Chi satisfaction
of that concemed cauzrt, subject to following
condi tiona: €>#’9″‘”
.-.. ……….t.A m-mm-unnn mun LUUKI OF KARNATAKA HIGH COURT OF KARNAYAKA HIGH COURT OF KARNATAKA HIGH COURT
{1}
{ii}
fill}
me pet: tic-not shall nssqka
:z1nm.z: availabie berar,a.V_f;;§aV
Invea tigg ting Agcncy __ ;”aa f A4 _
when he in: raq1:ire¢;€’
mu petit:$pneg:*T..:’ ‘ i1cA>.£:i: é
tamper tzh 1:316
vi tnessamt, .
mark his
aharathi
fwagigxzi :é€:»1’z§:é§j_’~.¢y;2;_V:’Vf’avary Sunday
;1:. ..§{w2::-:§3_§}r2.._ .:=;a.T.’;ro__ A 12.12. and 5.00
‘ — ‘}_: T fur char orders .
Sd/-
A’ ….. .. fudge