High Court Karnataka High Court

B G Kiran S/O Lt B Gopal vs State Of Karnataka on 3 September, 2009

Karnataka High Court
B G Kiran S/O Lt B Gopal vs State Of Karnataka on 3 September, 2009
Author: Subhash B.Adi


go ?£?itifif£ar _ si:a._ii net tamper with ma praseczztisn witnesses or the

Z o A iaazitigmri appear before the £0131: reguiariy.

Ailegaiion against the accusaé is, that marriage between :11:
and the deeeased is a lava marriage. Hewever, after .
startevd demanding éewry am? in arm regarch h¢»Ai§1¢t:*eata§i”a’x’u:j
her. The: deceasml, frustraied by the ;;1~ueauné;a: agga §7e:sg;n’§;ic;:_ 7

suiciée en 8.4~.2i389. T. _V
The poiice an investigatien, has fiiéficharga sh¢¥2t’.. [The ‘grtesénce of

the accused i$ not necessary faqr,—-%;;V’estigaiii;z§ Cfinsédwifig the fad

that the charge sheet is filed and @612. in judicial custody

for same time, I thit1l§:_ 1hc; “eniarged on bail,

sabjfict £0 condi$¥’:?’\sM é ‘ V ” u
fiigtfioner is mlargsci an baa

subject {:3 ~-

. Pe:srso§;er::s:aa;:’ mat; and far Rs.?;5§§(3(3§~ with mzzez

surety far the 1&3′ sum ii} thé éatisflxctien sf the ceuzri,

V éafidagiéc;

5%

An

U-J

Piztifimzer shali mark attendamze mice in fifteen éays”‘beii)ur=::’__j”t¥éc__ A’

jurisdiciiormi police bemcen 10.60 am. and 2.36 p.m.;”«pfef¢ra3.>iy ‘

Sunday. ._

In the event if default in appearing be’fi§:*¢ tih-rz vi{)la£§é:{[ *

any 0f the bag} eenditiens, prtisecation is”-at iibexfiy ffer

canceiiation ofbaii.