High Court Karnataka High Court

Dharmu And Dharmaraj S/O … vs The State Of Karnataka Through … on 21 January, 2010

Karnataka High Court
Dharmu And Dharmaraj S/O … vs The State Of Karnataka Through … on 21 January, 2010
Author: Jawad Rahim
 V.CQURT* M2,? BE PLEASEE3 TO RELEASE THE PETITEONER om
'=.gA:J:,_ IN" CRIME «$0.4?/09 QF mm pmzcg STATEGN,
 "«i;v;~:_:Cf'*;~: :3 REG:sTE&.Ea FOR THE QFFENCES ?L.§E\iISI-£ABL§
 i;:;i3 534, 302 WW 34 as 19:: we :1: Aamggsagams
 ggjmz H aisgwua ms EEESEVEESSEE 2":-:5 am.
 &P?E,£C&T1Q§'a§ ms CRL,§'v'§§S€Z,§\§Gw41?f®§ Q53 imam

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA

GATES THIS THE 21" DAY OF JANUARY  
BE?0RE '_   
THE HOP~E'BL§ MR.3usT1c:&::':32ivf;A;3.3 '1gAHA§i'~.{1_:: 
CrE.P.NQ.93§3'2!2a €}O Q:7'--. . V' .

BETWEEN

DHARMU & DHARMARA}-_  % M

S/C) SIDDARAYA HATTALLI '

AGE: 32 YEARS   '

OCC: AGRICu1_:mRE_  I     :
Fifi). TAMBA v;i1.L;;;C3E, .TQ:£N£>1__  
DIST: BIJAF?"{.3R»_"----.  A   "  '  PETITIQNER
 <<<<  fay 5;:,;.w*-:':: i3Mt,mEvI'~$'B, Am/.,)

AND

we STATE; €2.14" KAR€3:A':fA;}

 .""CRi._'..E?:'V? §~"_"}7.€;ED :_:;§,439 ii)? cam: 3': THE ADVGCATE
$82"--TH..E ~?'E"§"ITIQNER pagans "THAT" THI$ %-EQN'8LE

    

 \%>2 x:m;" as'; <..;'N::r:':z.'



l'\)

THIS CRLE3 COMING SN FOR ORDERS THES DAY,
THE COURT" EVEAEDE "§"HE FC)LLC}WING:w

ORDER

Petitioner is the first accused facing .c<:*§a':*§;T§:=»§'c2:r "th«e, " 2

offences under Sectiong 302 and off

br0t:her-Jagadev regarding hc'?m«§.§;idai"'d.e ath ofj E3asa\{a_:§'a}V,A
The case in Crime No,47/2OflS?__4_L:E';=;:..iungfer .i£'av}é:$5tig$%tion by
Indi PGii{:€: L .

2, E’3’31§ _E’s; is-a'{:g’:}n;I_g.nia~e,r’iSet::t;<;.:: 439 of C:2P.C.,

3. ____ H T%>@”‘Sii§fi_eV fags {_3p’p’0s§%d the Same.

‘Prdsetufifori’r:§§Se; .?.~s=that Basavaraj (deceased)

wag fr°e_quéffi:Ey”taV§E;§:i{;._»’w’Efh {$5.9 wife of we petitioner,

g_:a*:§’e._Az’i$e “‘i:’s.:s —- -tsuspicien ef Eiiicit intimacy, The

<gs<~:t§i.é%;:::f1e':<i:_ v\§é%:aV:'zgpset at the sawdust af Easavaaraj. it

a§ ;3&j; a7%:;s E":_ée;'E:'%§»;;_r:§5:ae$e;"':&d his wife am had mfact remmarrieé

"but si:'s%é t;:39E< exception is his Strained wife taikfirzg to
" §s3$Va%?~2~;3ra§? G53 22;3s2@€3§ at 8 gm. W?3&E"'z tifmre wag rm

"…_ €§§C€¥"§£§'{';i gagggiyirsg in ma véfiagef. {he Cgmfifaéiéarst wafi