~
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT BHARWAD
DATED THIS 'THE 28*" DAY <3? SEPTEMBER 2003
SEFORE
ms Hoswsm MR. JUSTICE C.R. KUMARASW;i§l§flY. ~T_
ca1m;:~aA;,PE'rmoN No.?271"ga=.2oos A
.B.ET.;Y_V;E.Efi;
1. MAHABEV,
s/0 BHIMAPPA GHANTI, V
AGE: 43 YEARS, -
OCCUPATION: AGRICULTURAL_C(30lIE,*._ M
R/'0 K.i<.MAMA{)APUR,
'rALuK:c:«1m-(om, V '
DISTRICT: BELGAUM. '
2 sm SATTE'9%*V'!;&'~@5;$}¥ANTA;.. '1
we MAHRDEV (swarm, ' 4-
AGE: _ =
occ:uPA':1'o:s1J;. _H0l.33SE _H0_{;i) ANS"
AGRIg";ULTURALw€QC!JE',._ _ ~
R,/O KK MAMADAPL'R;'v._.
TALUK: cHm1 %
DISTRICT:'~BE'LGAi.}M;._V ...PET,[TiONERS
SR1; zs; D.GUl%i11}E_,Ofis9V0CA'¥E)
STl¥'FEx{').F' KA#iifivAT';§,K3§,
O av cumceor .PU£_ICE STATION,
REPRESf£NTED E3? THE STATE PUELIC
.PR{}SEGJ'F~€3R;. H1524 coum" fiUIL[>iNG,
A A .{}&:§AR3.5fA9. ...RESPONDENT
-(M5? sax: P H GOTKHINSI, HIGH coum
GOVERNMENT PLEADER)
‘ O was cammaz pswmow Is FELED UNDER semen 439 OF
*-.r:.onE 0? CRIMINAL PRGCEDURE PRAYING TO ENLARGE “me
PETITEONERS ON BAIL IN CRIME M0271/2898 ON THE FELE OF
CHIKOBI POLICE STATION, CRIKODI.
THES CRIMINAL PETITION COMING OR FOR OROERS
BEFORE THE COURT THIS DAY, THE COURT MADE THE
FOLLOWIN-G: ~– €/
9_B.l2.E.B
This Criminal Petition is filed under Section
of Criminal Procedure praying to enlarge theHp?e?’t!.tionjers on
bail in Crime no.271/2008 on the.f’rlle”of?.chi’ko_d’i–fiolilcevli’
Station, Chikodi.
2. The case of thewpetitionernjisluythat petivtioners are
innocent of the offence alleged they have
been falsely implicated.. in delay in lodging
the complaint, properly explained.
The complaintTdohesflfiot”–.gi–sclos’e””that the accused has
demandedirany’ time of marriage or
even after allegation made in the
c.omplaini;{:.’is 1’*aise.V”T”he…__<;_<)rnplaint reveals that accused no.1,
vlhuslziairidliy developed intimacy with some other
worn'en:"'and""th.egreaft'er, he started neglecting her. Due to
vviyhlvvnich, she suicide. Petitioner no.1 is the sole
of the family, who is 48 years old Asthma
3. Learned High Court Government Pleader has filed
objections.
Q/
used to narrate whenever the victim used to visit the h_Q_£__.lSe
of her parents. In spite of it, the complainant adviced:.f”jh:is.._’
son-in-law to look after his daughter.
6. It is further alieged that on o3.ee;2oos, trim;-tr:
p.m., when complainant was in
telephoned him and told ‘him thatA*i._ai<.shn.1.i' died by
hanging. Thereafter, cornplainant, his brother
went to the house of $hash'ii<ant: and found
the victim dead VV:l5etitione:'s 1 and 2
are the victim, In the
compiaint, is husband of the victim was
having other women. in this
connectic§n;' there difference of opinion between the
d.ecveasAe§ and her husba nd.
“?._Thai-aVlle§a_ti’o.n made against these petitioners is that
‘VV,.thev ilI’~-treated’ deceased. The petitioners are in judicial
o.lpipi~a«c,c;;lstpdy Siflf.te’:O4.G8.2008. It is well settled law that pre-trial
‘ffd.ete’t:tiolnj_is bad in law. The main offence alleged aginst the
‘V.’ifp_”et’itioTners is under Section 306 of the Indian Penal Code and
offence is not punishable with death or imprisonment for
nflife. The investigation is at the verge of completion.
£/
KM
iii)
iv)
They shafl not jump the baii.
If any conditien is vie§atec¥, the bail ent:it:Ies_,V. _ -. ~.._
canceiiation.
:fl:j”dgQK ;?”WA