High Court Karnataka High Court

Mahadev Sattigeri vs State By Bailahongal Police on 11 April, 2008

Karnataka High Court
Mahadev Sattigeri vs State By Bailahongal Police on 11 April, 2008
Author: N.Ananda
Hi Hm Efifiii CCNJWE' Cf?' K.F:Rflfl..T.+9a% 5.1" BAHGALQRE
fi§.'fETB'f§%I.{S'2T'i-{E 3.19" mm' SF' A% m

EEWRE

'17:"-m}«1€3::*m.;mam:.;.zz.>*s';*zcE xmmaxuséc  

am...mm.1m9;2:m§%~   ; %

Bmw-Em M V'  .
§Efi:}IFs§EE!$:?«A'E'§'3Z{3EK§,£%§*§}   V

A6231) fiB(3.*'£}'T45'YRfi  
Q§>WAm*mm,xG!<* -   
 1 
[By mi a. mum mnasocmmem  ._   = 

1 sm1i3«m*  mizcm
mELmn'g m=v1f12z¢T,

3,  smfiméfima

. 1;7=..§::3i£&aLLmAR..fl1HfimnAR
. 'ammm Maw 22 YRS
  V?Eih¥UUVGA1'§3C;:ER
. R39 'hwLLe'-gsavnmux
'gmmeg-EAGALKM

.: . _   a1.:1*:*.V££IrA,. 'EU; :3 MA%Ev mmemm

 AA ..§1_.QEI.'ii ABQUT 36 Y%
" ,   L BAGfis.LK{'.}'§' fli'fiT.,,.

 RE$F{3RDENTS

 ' ._  °§Ey as-E mm ¥AwA, ECG? mm 121,

R-2 & 3. sxmvmm



THE GRLWPI FILEE U13-.452 GR..P.C F.'R'fiYIIl'€3' T0
mzam -rm Ezrrm mmmmma mt carmj
H0. EEHIQGQ4 SN THE PH.-E BE' THE ELAI.LIi'.CFHGAL PCJ4I.eIV{..iE_ 
smrxmc.  

TI-I13 czlmy. came an ma nmmme Tfifis ,::1:z£§§:?',"'%  "

THE mum' max THE mnmwms:
GREEK   

'Vim H rmpcndmt flied a. 
petitinner mllgfirxg ofie11r.,':ea  
4%-A ma than aam-3 Wag»  by
Baflahnngal %1:ic;e«':.  L   

2,.   by the same has
fifi tlfm    the p'r%du@' inter alia

:_v4~i:s»:~;n;t£«1i::;::§'E§em;._Tfit1b:7: II £7m§%:*id¢flK. £3 mt his many we-dduead

gomzam am by bar has tn has

n  mafia: ?m taken up, "the: learnead

  petitianm" wnulrsl 5-rubmit the pcslice aftw

   mm mm mehaxgwa ahwt: agaimt patitionctr

  an ankles ztruniahakles under Saezzticsn 498%. an

iv.  f'""""'§')~ s



11.3.2

m5, mg day on whim mm mm: pctitiozzt

%d. it is ohfiazma, thim criminal patition was %

irxvmfigatfimn was mrmu Yfifi lcamefi

petifimxmr 3:»:-lyhm an aha jufigmani: « ;

in zmam .&$W..I§’1″EAL 123 %

mm mamé <35' mmarmm 22%.}
the K wapondmt ia net fllafefom,
mmmm: 1m1gm..r.a:- under
Sectiam 49% kk

4.’ ia ctbaenmi, the
” e wife was dec;1a1’ae:t’:’. as

win} by :lf)€§s%p6 ;t§§’ld.t “in tha case an hand, pelioe

filed charge a-haet. me

Ewtaizzed 3.11;; civmrea to the meat that

mat hflw wife. ‘I’11m~:e£c:x-2:2, mzbmm” sign

‘ ” ‘Ascrf far pgfitimmr «mrmt be amept-ad.

mam mu1:, geutzm as diamiaaafi. [,1

Sd/-§_
Judge