High Court Karnataka High Court

Sri R Raj Kumar vs The State Of Karnataka By … on 26 May, 2009

Karnataka High Court
Sri R Raj Kumar vs The State Of Karnataka By … on 26 May, 2009
Author: Subhash B.Adi
in THE HIGH mum or Klaimarrazm gr BANGALORE
EATED was THE 26th my 0? MAY, 2099
BEFORE
THE Ho1~z=*mE MRJUSTICE SUBHASH mu);
CRIMIN L ITION N0 688 009

BETWEEN:

Sri.R.Rajkuzna;r.

Aged about 28 years,   

S10 Sri.Rajcndra11, I

R] of 41*' Cross, K;.G.Colony,
G.M.Fa1ya, New Thippasandra,

Bangalore.    2 V  

(By Sri.D.Aru11 Kumar,  ..A:¢i.'_.Is.)» %
The Staff: of Kanaataka    %V

By  

 

 RESPONDENT
'   *{VByV"'t'$1'?i.VSe:_t:*::iSj.lr144R(}i1ji HCGP.)

 ;_{§;ri.P¢fitiA511'is----fi}ed U IS. 439 CR.P.C by the advocate

 'fQr»  V pgtitionfir praying to enlarge the gactr. on bai} in

c;e.%Na,'221§4;"o9fv--(cR.No.29o/os of Byappana Halli 13.3..)

'   pending' on,  file of the X ACMl\iI.. Mayo Hall, Bangalore.
 % % which is :eéga__. for the ofiencc P/U/S.498(A) and 306 afIP(l.

"ii  petition comm' g on. for Orders, this day. the Com':

 'xiiaciq the following:



ORDER

Accused is the husband of the deceased. Deceased V§v%§ér$§lf

is a complainant. Based on her statement, Byappaneyfiaiii H

registered a case in Crime No.29()]2008 on -.

ofience punishable under Section 4§?SA ‘ I_1’.1′-..:h’cr

declaration, which was recoxded Qt: 3O.41’1.§{)O8. -‘

that, she had attempted to suiéi-i_€”A of
harassment of the pfififiailfij. facts
show that the deceased suicide on
provocation of I do not final
any j11stificatio;=:1″t£§._ ‘

v

Sd/-

fudge

VV ‘-‘:AP/-