High Court Karnataka High Court

Sri Yeshodhara vs State Of Karnataka on 3 February, 2009

Karnataka High Court
Sri Yeshodhara vs State Of Karnataka on 3 February, 2009
Author: N.Ananda
m"vo¥swr'"% numvtmmn vomv-«mrwnxmm

W33"? M-KJIJWE 'MIN wwmmxvmamaww kll£%'¥ro%'3°I§'% W-.sWw«"'§»e"<»Mm VMBFII'. amrwmawrmw

IN um HIGH comm' 0? ICARNATAKA AT 

mmn ms was an cm' or   Y 

BEFORE

THE: H{.')N'BLE :.~m.,.rUs'ri;ca   5 J  J 

 Q     

BETWEEII:

SriYcahodha.ta

Sin-Chvwdfippa      2 
R!  

  _ L   1;. V

Davanagwe  .     ...PE'l'l'I'IOIiER

my    
Statue afVF.arna'hahE'_"'   A

    zamm


   ...EfESPO!ilI)EHT

 my  Hm?)

 .  petition in ma u;a.~e39 Cr.P.C
'   enlarge the petitioner on bail in Cr.Ho.64,u'G8

 P.3., pmxliq an tb file of the S.J.,

 _    Tn s.c.m:.59.ms for the tsfierzce pfuIa.1CI'9,
 ~.1"i'*'i»'.; 190(3), 177, 202, 302 rlw. See.149 [PC and
  « %%3:11a:), 3(2)(vj ofSC/31193} Act. mag.

Thiapetitiancuminganfiurmflmsthh day,.t}:m
Courtmadcthcfolbwim:



--»-uo-..-u ...M.nm ww-mama mm nummawmzmwwfl WM.M'"?& mwwam WE" %?\§'fiW.?N'€.é'?%.i§;5WU$afl WEWW UQUWY"    C

ORDER

The 17-‘estitian<:r' is arrayed as accused :1
Crm3e' N::.64-}'2008 1153;' tered for afiemi "-5; V
unm seomm 109, 114. 120033..

856.149 rm and 3(1][z), 3(2xvja£TFs::1s1*

by I-Iarapanahalli police sbatigvn. =

2. I have man:

Section 17~;a;53% c§%;1$.q meal the following:

Thus peiitiaazar and other

of dacaasezd Santlrmeh. In
conspiracy, dweamd Santhaeh was

19.30 pm. on 15.4.2003 near
villm. On the same day, the first

Prahm. In the: am mu-mama. he has gven
cfsascused. The pefinmh mtnamndaa

‘#3,
one cfflaacuaed. The furthnr atamuam cf Prabhu was
l/
reooniad on 23.7.2008 wherein he has stab?! that he

“‘. ;,,.M5,,h

mwwwmwwmv:

awn

wwu um-arwrlmn -art uuwmnwmwwmaww mm wwwwwmumm K’:a.JW’awAeK”¢:;n”ms\4r’w:»>mu’*”v;. Inmmwmatawe “4’am’|w3*”Q:9″flv\’4. z:rwr”*cm\’¢mwm”dca a-awn» vmwwm-mm

‘a§Vtlacdwsed. or the police soon after

laarnt. that mat; accused had instigated the.
con1m1t’ murder afsanthoah. ‘ H’ ‘V ‘V

3. The ata%ax:ct af
accused was: aimng’ near . 3.5″. ‘ ‘V

they were kaudly they
wmwe m:::aurng’ng murder of
deceased to flew away

of am weak, after
the D A of aittingiza front of
home talkingloudly that it
and theywuuld gut

V bail

of Nagamma recorded on
had heard, as nanatzad in hm’ atatwmt,
&r her in imsamtm bcruthm’