High Court Karnataka High Court

Anusuyamma vs B M Rajanna on 2 September, 2008

Karnataka High Court
Anusuyamma vs B M Rajanna on 2 September, 2008
Author: K.Sreedhar Rao

EN ‘mg: HIGH CGEWIRT 0}? §<:ARE\§A'£Zf%.E'9 S.E3PfFEEf.?s}1f :§§s:§§é;I;: 2a§§$’% u .

gEF&§$

THE HQNBLE MR, 1,::J.;§;fr:{:§:% %–s§§::::’é%;:g%;zg Rgéé ” .

ed. A. r:a§V’9.#i:: pf émfij %
Beiween:

Sm: gmugwmmm
wig BJVE. RA._!.é,NN£ ..

AGEE} mom’ 35 Yams _
R;0.yER§AG9;~;fifE’=;:L:,A;G§ , .4
mggag HsBLE:s£??%>rgL%;¥:<;% " _
TUMKUR 1:513'? sf ~ A .

V ;–,TgP9§:;L,a..:a_m
{By SR: 3 R ;g:”%£;3:»££§{A§<:;;:{A.R;';aV':3v ,;"

2 gm 1% :::AJ;z§$r;ag;'
s;Q. me. lk§AL{;:%I2%.E~E
AGE;;Z'sg%E:5G{}T~4G'3'P;§«;E'S

SE2: 5: N M;a£.,;A:m;

~ g.,1a.V.%N.aRAsEc;::;2;znA
A£;é§:%} 3,393? 55 ygggg

~ -R/1¥E”‘3HA§§’i’ARAf€&LLI mgmag

– $;;=;;>£::2;;2»m_.;.L: ms?

. Eé;’§Sz%§A~B€3BLI, ?z;1§A§I>§§UG1RI zmuza

1=z;:~;i:<:uH'a1s':*

ix?»

3 $;§g'r."§§A§asAMM;a
"WfO. 8.164' mamzga
AGES mom as YEARS

V' ' * __ SR: mggzmgaumswamy

Sgo, arm MALLAIAH
mm A302}? 35 YEARS

V SR? B M MAHENDRA

sgo. RN, MA.LLAIéH
AGES ABOUT 33 '£'E:%RS

6%/

€'.3\

§<;§a¥I"I"§iA
:;;@.R5NGAPRz:

AGEE ABOUT’ :22 YEARS

AL; gag RESEDENG A’? B§§AKTARAH;s.L:,:fjvvf:fiLA<;§;–. = "
aI..mE;Rm§ALL: 9:333' " ..

KASABA E-{GEL-E, zs£,.AaHu<;$.%§z: T.a.§..u§:

TUMKUR DES'? =

' '- — R§«:sP§.;:%;§)E:sTs
{By SR3 §~§ as 2593.133, .a§sPE:LLm~:’:’ PRAYING T§§§AT_’?§’£§S H©§:*§3L:<:..g:QL:H§ my 33 PLE:-§a$%';D
'50 SE'? Aging *;*;«:*g. (233319 P;%$SED E«3'f–'?HE- 2:53:23. (3.5 {«JQ,DE*¥} 55 t}}*:'€§'?Cg,
MAQHUGIRI, ,:N'«.._cj;c.:s:c3.4a;2,£e*o '*AC'§«*1f=g1\’:<:*5: PfLi;S–,138 <3? ram. Ac'? Afflfi U;'S4é98~fi;.
494, 4-94 3,5,}; 3' 1.4; V " '

,C:}1_§1§IfVEg"GiE..fCf* .z%dm£Ssian, this dag; §%"i€i'–
Gaurft ::ieIii?:t::;1.:*::'d;& the fglhwing

fg§§GMEKT

acc'{ise–:..3—«" are prosecuted fer cammitting the

' §'L{I:1i'$hab1€ under Sectizm 498-«A, 4943 axis} 113;

. {caused ape piusecuted by way' of a §r%1;:2.~*:t€

con2§~1%ai::1t. The appefiant (wife-;) is the campiajnant

' ' afléging the acts of cruelty on ma par: of the accuséd and

Vfhe bigamous marriage 01' A 1 with A 6, dm*i:1_g {ha ssaiéd

subsistence of the marriage 01° A»: with the compiaiziani

who was exarnined as PW 1, The trial Caurt has fazmé

CL//M

that the marriage of A 1 with A 6 is not prex§e<i 'te be

performed in accordance with the religioééie' ' fie

constitute valid legal marriage.

it is stated that the evidence V'<)f }'?'\«"..Z 3 1"ee::1ehe '

testimony and there is no eoizzfpboratien. PW

who have testified the ~:__oi7 hearsay
witnesses, parents -she had confirieci

about the acf:s_:'of_ ertgeltje the case of

the cf the facts

and given by the txial

Cou1't:: fQr'– and proper. Accordingly the

appeal 9' '

Sd/~
Iudge