High Court Karnataka High Court

Basawaraj S/O Babu Hugar vs The State Through Nelogi Police … on 8 February, 2010

Karnataka High Court
Basawaraj S/O Babu Hugar vs The State Through Nelogi Police … on 8 February, 2010
Author: Jawad Rahim
 Paiice _ Sitation, which is regisstered far the offences
A " $a;;L:3EshaTbEe made? Sectian 4-98{A}, 386 reafi with Sectien 34
 _ <:f_ Eiéiii.

 "V*mas:a the faééewirsg

IN "FHE HIGH CQERT G? KARNAYAKA
CITCLEIT SENCH AT GUL,BAR€;3fi

mwa T§~££$ TEE 8" BA'? SF ?§BRUAR'¥' 
BEFGRE w 
THE %-£&N'BLE MR.3USTI§1EA»'3»AWA.§j§M   
CRL. PEHTIQN r'.:Q7:85é 34*' 20L3.s:* ii",  
BETWEEN: 'T % X ' 

Basawaraj, 25 years 

S/o.BabL: Hugar

G(':C:Agric:.£!ture .. -

R/0.Yatno0r,   V

Tq: Jewargi      = 

Dist: Guibagqa.  .      PETITIONER

(By kaiég. VAdvocate)
AND  A     j

The Stai:e;et:h~rou§~h  _  
Neicgiv Poiice jStaVtVi':_--m.'--._   RESPONDENT

A.(Bf’Sri.~Subash Manapur, HCGP)
M Q’ -0-o-o»~

T§i*i$ ;;:c§;tEt§on is flied under” $eCt§m 439 of CPC ta
rewase. the” getiticmer an bait in Crime N011:/G9 of Neiegi

This petitién CG¥””{EE§”:§ are far arders this day, the cam:

‘Wu?

5, The Eeernee ceensei fer the eetétienez” eubméie

that in the reeert, there is no eiéegetéee ef n’4eV.re!’3er*n:ent

relating is demand er additionai demane

aifeged harassment is retated to én§apacity”ef’~-ii}’je’:’V’fie¢eas.e§”.

te etteee fie demestéc werk and aiso :§:’E’2;;a{: enge ‘efae E’:é5t..&gE:Ae:_)d

ieekinga The petitienes” fie e’§E_e4g_Ved §”e-..Eia\$e TQ:%’\§0A<:.§'a.é;2f1Ve.{§

he wouid remarry wfth a gi.er£_VeE'1ese the
deceased out. That: aVp'ee'ar's'«–Vto 't:nVeA'§<j{;r;f:ributing factor in
the deceased taki ng eixtanesfneV*sfeep (;fVeeeennxmitting suicide.
The feerne§i4..é.een§:e:_ the aliegations do
not fal§__ 107 of IPC and the
<:harge~,_u E:3a\:-zed an insufficient material.

"Th e .iVe;–arn–ed"~'bevernment Pieader Srifiubhash

-_,MavE’:i.e’pu_;=;: refuting:”afiwcententions wouid contend that but for

E”-se:fa«s3ern’e..n:t’jfneted em’: to her, she woeée not have taken

t.§9:e__””e><t:enn§:e_eetep of kiiténg hereeif. Therefore, nexus is

"v..,estabEi:;Vi"§é:d between the harassment ane death and that is

"'– :§*<:e 'efeetribeiéng fecier and it ereeunie is eeetement:

<3: ,
,/,¥'a.»**–);»»~"

iii

Z/1 Thaugh guch CS?°&”§€E”%E§GE’¥S are urgm “by we

State, yet, it is noticed that every harassment~~:jj<:;sé_s~..Vnet

some with the ambit of cruelty' is order" __%:~:.$._ §:i5–fi;3'–én

charge, there has. to be cfinchéng ar':;§""c::'§=:ai7a;v: 'ma:aréa!".'V

However, that . T <'::;ea,:%:g:i'T.I';?:e QQ:*3e énf'c:"*'d&;i}*:Tr§g

sL

man 5%: this stage, if: £3 r:G1: :n__das;}'u.té fhai:',: p3éi§:'é'?e.§.;o{sér wag'

arrested in the month of been
interrogatedfi He haS " “jufiiciai cugtody far
over five monthg’. of aitegations
made against izimfi§1ag:.4V:jjAe’ i§iéfititfed is baif
and hence, the_ Vto the foiiowing

conditiona-

a) PetVi§i_Qnéxr “::f};::§:1£:.é3><§é:'a;:;JVf$;31 bond for Rs.25,oo0/~«
ofifle :ag'rei£§}Vf0':'-"'t'he iike sum its the satisfaction

b).¥m’¥éé shah not tamger with pr0se<:utE3n
witnezfiés er prevaii upon them by inducement or

§§;;§g_3g; 3:; j,

'LIE

{C}The petétiarzer shafé cawgperate fuiiy wéih the

émzegtigatiorg and he regufar Er': attendance,

*aEb/-.