High Court Karnataka High Court

T. Gopal Krishna S/O Tirumayya vs The State By Psi on 27 August, 2010

Karnataka High Court
T. Gopal Krishna S/O Tirumayya vs The State By Psi on 27 August, 2010
Author: Arali Nagaraj

the said case deserve to be quashed.

Cr!.P. No.7799 of 2010
: 4 :

be seen that the deceased committed suicide two
months after he was removed from his services .in~–,the
office of the Sub-Registrar. Though there could.
pressure on him by the petitioner

Sub–Registrar in the said office,::’iarrd’thegother:

who also has been workingjn thesaid offi:oe.,.iAtVhatii
cannot be held to be an ‘abet1Iie_i’1tii’ defined V
under Section 107 :_’of rightly
submitted by the petitioner-

accused, the: complaint and
other taken at their face
value doiiriiot constitute the offence

of abetirnejnt of-_.lsuicii:_de.::i’committed by the deceased.

Therefore, I am, ofitheiconsidered opinion that all further

accused No.2 has not joined the

preisent-dipetitioner in seeking quashing of the said

£3;-olceedings, the said accused (A2) and the present

,._-,—….–i’*–~’-“fl/”