IN THE HIGH COURT op KARNAT?§i'{1°'iV':Vw: *
CIRCUIT BENCH A1' iiA§EiPaRfV'§'_AD if
DATED THIS THE 1911* DAY' 20o'e i'*~
BEFGEE
THE HONBLE MR.JUSTICE RB'.
CRIMINAL i5EfiF1TIfdN:'N§§;i%0..1v5{g008
Between
S/0- MuI»i3eppaeieS
Aged 27 years', _ e
Occupation: V'1fla;;_:e'Aceo11;itar1t,
In Baga1kot"T._ahsildar"
R / 0. Revenue' '
.~ " V : Petitioner
V7{By;SriV. _C. Desai, Advocate)
__ ' 'The
" " by Bagalkot Police station : Respondent
P.H. Gotkhindi, HCGP.,)
This Criminal petition is filed under Section 439 Cr.P.C. by
fl’wt1V’1€ Advocate for petitioner praying to grant regular bail to the
petitioner for the oifence punishable U/S. 498-A, 306, 304 (B)
r/W. 34 IPC, in crime NO. 161/2008 of Bagalkot police station,
Bagalkot district. ‘
&dL%
This petition coming on for orders this day the Court made
the following:
Q..13_12E3£<;
A case in Cr.No.161/2008 is I’eg’stere§1_ 2er.lo;%$.2:ioS»
Bagalkot Shara Peiice Station for mo’f_’fe;1ee_ Izurjisirabie
Sections 498–A, 306 I’/W _4IP(34;—oi1. thejcafipléhtifovof-..oneA
Shivamma. The ‘and
her daughter working in
Tahsi1da;r’s office, Athey other, petitioner
got married Vijayalakshmi
was not and even talk to them;
they were qzretrters gafiotted to Vijayalakshmi; as and
when call to the complainant, she
i11forned the oom{§Iéinent.fI1at petitioner herein was abusing her
language, he was also assauiting her; that on
1.45 13.111 petitioner herein gave a phone
V Srikeiarh, son of the complainant (brother of the deceased}
H K = that Vijayalakshmi hanged herself and committed
the compiainant rushed to the place of her daughter at
TV /9«Qu.*\éLAlL»~
about 3.00 pm. along with her son Srikantha-‘–and one
Nagendrappa, she found her daughter teejling,
she made enquiries with the neighbours who tlaat
there was a quarrel between Vfijriytalahtht
herein in the eariy morning, then .4;’n,atA
at about 12 0’ clock, wjayaiafisnmi xhagi suieide.
The statement of the Veena,
Chamarajgouda are statements have
alleged and his mother Nirmala
together tniclzetiitlngj with Vijayalakshmi in the early
morning, ,abu :sect’lgeifassaulted her and in the afternoon,
Qhaxnarecrgagonda heard sound from the house of
saw that door of the house was locked from
she informed Chemarajagouda, information
– also “forwarded toe the petitioner herein who also rushed to
t and broke open the door and saw the dead body of
V. —–.’$fi’jafa1a}cshII1i hangng to the ceihn’ g.
Qewxaita
2. Nirmala, mother of the petitioner who has living
separately, who has been implicated in the
been granted bail by this court. The
Nirmala and the aecused–petiu’oIier herein, iorreu V the 4]
same. As such, on the g’our1d.__of
entitled for grant of baii. passed.
The petition is vallojwedi is directed to be
released on bai1%__’ori’;:;ti1e
(a) exeeute a bond in 3. sum of
oo,,.’§és.50,00{5}~’ fifty thousand only) with two
simjeties ._t_’oAr._ likesum to the satisfaction of the
a court
‘ ffhg Tpetitioner shall not tamper with the prosecution
it or witnesses and he shall assist in the fair
irnrestigation and fair trial of the case.
Sd/-
Iudge