High Court Karnataka High Court

G Lokesh S/O. Late H T Gopal vs State By Metagalli Police on 13 April, 2009

Karnataka High Court
G Lokesh S/O. Late H T Gopal vs State By Metagalli Police on 13 April, 2009
Author: Dr.K.Bhakthavatsala


C333? E’€::>.7S6;”2§%9

IN ma HIGH CGURT 01? KARNATAKA AT BANG;g;géVfR’é”Lj”»J.A. V

DATED ‘i”HiS mg 13% my OF APRIL 2€£>_ 91 -,: ”

BEFORE Q %
ms HOIPBLE ma. Jtrsrxcg K.

CRMIML PEF¥TI§%é.::NOf785’j 2099″‘-,_ ‘
BETWEEN; .’

G Lokesh,

S/0 late H T Gopa},
Age: 30 years, : .

Rf0f292, Rfii Peat,  é   =i   A V 

Belavatta Vi11age,__  4'  "      .

Mysam Taluk. 2' 5  '     ?eti1';i<)}:1e:r

(By Sri. V N  petitioner)
Am; A' % X 4' 

 ¥  '  ..... 

By: Metagags. 15%;'  « .__

§V’iys«3I’e.-Ci”§g._ AV ‘ Refipenéent

TV Sri 2%.? HCGP, for ztspemdeni)

.-an

Fetition is fflfid under Seciion 439 of the Cssde 9:’

I Pzvesdum, pmyirxg to aliow the paiifion and enmgc the
j~._Vpe’titio:1er on ‘Emil in S C 1130.262 I 2{}08 an the ffie :32’ Fast Track {3@1}.r’t«
T L L ._ ‘$3,. Mysore. ‘

This ?€’fi’€i0}f1 cemifig on for Grdérs this day, the Court mafia
the fcsfiuwing:

GIL? ‘;\§o.’?3€)l=’2 £38?

ORJDER

The petitieuer/accxzsed No.1 in S C”§\Eo.262ii£8a’§:’_o:§’§:1je:V {if

Fast Track C3ourt–II at Mysezare, is before £39 .

of the Code of Crimirxai ¥’roceduI*e,.»Sr’:gki11g ‘bva5i for :2″-:::V;:1pé=fg;;ns§: umags;

Sections 4§8~A and 304-B r/W Sccfiogi fiénal Ceée.

2. Ifiazned Counsei V ‘far they yéfifiéngr suijmiis that the

petitioner was 3 practicing AdV;’Z)VCLi31:ff:.’ to the fi£<:ea$('~:d~

Shobha of Gund}up¢t«'?§;$*n, firiffir {:3 her daath. it is

further 3ubn 1 itté{:{"t'x3.i;ég_1; iségxethting ta do with the aéleged
offencqg. E': is a1fs<;~ i3*1;1"z:«.r.a"L1t of the wed~10c:k, she Ems given
birth ta'; 3 vblpy _é.i1r:V i<:ofi:Vm}i't:'£cd suicide by hanging xviibsut {ha

Ezjéfiififi of i?"'§tii2';G;I1e3"."V """ " 'V
.3.'«.L¢a;fl€§–.G0v¢rnmen£ Pieader submits that tbs pmsecufion

has 'facie case, fer the ofience antifir Section 384%

32.? C.

Eieepizijg in View that the: }i}€fiifiGIIE:3′ was a pramfiaéng Advscate

*§é é§”~a ease sf Suicide by hanging by the éficsasaéi, ii is far %:he:–:

C33′? E’§’a78€§«,’2€}{39

prefiecution to prove its case in the filial I 36% :10 gaod ground it:

reject the bail Petitien.

5. in the result, the Petition is _r:2;E£m_x;e&..”.§’}i5–‘ZvL*’ié1.’_§§’f;:;:11ft

dirscteé tr; release the petitioner on of J

foflowing condiiiansz

(3.) that the petitierssr shal}~r:..§§;eci:~tc a §éi~s9n3} band for a
sum of Rs.2G,GO’:(}’;’4_T ‘zvii.E1j’;’f§?20’V3$:éj’:%£iEs; for iiks: sum ta {E16

satisfac{;i_011.__ of t’:ié§”{:<3:€{;rt;§' 7 ~

(ii) Item .€VaV”mp at with the pmsacuiion
wi.ti:–3s’s€sV, G.1f }:1=::»e1mL&:1’£3; 3116}

(iii) ihat grfiiitiqfief afizné the Ccurt r€g&1a1iy:

….. Sdl_
Judge