High Court Karnataka High Court

Basayya @ Basavaraja vs The State on 10 March, 2008

Karnataka High Court
Basayya @ Basavaraja vs The State on 10 March, 2008
Author: N.Ananda


xm ww” H*flH cmunw 3? KARHATAKA AT sawaaanaa
QATED THIS THE 10″‘DAY’OF MARCH zoaa
EEFURE N
THE HDN”ELE MR.JU3TICE m.ANANnA_W –‘

r:R1MIr~mL PETITICIN bin. 58 ” V

BETWEEN: “W”

1 EHflFfiPfifi @ EH$PflH%HAJPL . .
END AFFAVYA HIREMRTH*@ MRTHAEATI
AGE Ed Yfihflfi, 00$: AGRIQULTUHE
aim MNHRLE, TALUK: HUKEERI ‘
EEETREQT; EEEGAHM ‘ *

2 §% SRRGJINI @ sfifiALa'{“, *J_ a
awe APPA?Yfi.HIREMETH @’MATH3psr;g

-n

REE 45 TEENS, Qfifl:,EflflSEHULfl 2.
Hffl mmKALE,}TAsuK;,HUKKET:_V g
DI3TE1GT:5BELGEUH; _ yv ‘”

5 a **; >a;,”«_”_’,.¢; PETITIDNERS
i{B”r’ 53.1?-2.1 . Ei.}=afii;A’v7;%.E?}§J’ }’C.’Me’.E’£§_I3\:”,, 7
Mm T T
THE smAT3″% _ V. .,
THEE-. 5%;-JFZE'”‘”$FfiH E’*Q.L;.;ZL’E STATIQN

VHUKKEEI ‘

-ra-r ¢_zn £*ra-1- r-nvr 1:-1_m r F -.-u nu
.LJ.L :4′: ;.’~1f’i.J. L-3′ .r.u.:a 3.:-.:Irn’,..uu

RESFDNDENT

_” _.THi3_ Qnimxwnu PETITION is FILED Ufs.439
CR,P.fl B?CTHE ADVQEATE FUR THE PETITIUNER PRRYING
Tnmm mars HUN”ELE scum? may HE PLEASED we ENLARGE
THE ~FETITIDHER ow BAIL IN cn.mo.23o/0? OF

:”$AuKEfiaAwAH PQL1CE STATION, BELGHUM DISTRICT
V§~wH:aH :3 nzgxgwgngn FDR mum QFFENEE p;u;s.493cA:,
‘ flea fifldififi Rfw 3a IPC.

I’!fl”I’

Jr: 3 i.T1RI3’~51′?-mi; “€E’PITI€3H ‘””.$}’v’1′.Ei”-3T

I =.. 43 =
THIS HEY, THE CQUET MflEE THE FOLLOWING:

The dacaasad Ehiva gala W23 mar:

patitimnar Na.1 abaut 1% yaara pri¢r f fiq

1§.11nEflflT, After mflrriaga, ans umw&Tlivifi§*ih« *

tn-..-.=.-= ]”.i*~’£”»..-iI:”:5¢:’,’. #4″ g;we:1::L.+.–.i-mn«.n: r»m.1. _;a.’+.;=;a;:_j.tic7r:{é:.~”*

the mmthar uf petitivner NQQ1. fin i§,ilg20fl?,&tf

4.

abnut 4.flCs PnM., decaa$éd,_cmfimiEtafl féuicidej bv _

hanging haraaif in a Cattléa$had ifi’thé hfiuse of

patitianar mm.1. _

Tha icamplminfa given by tha
mmth%r mf deceasafi aQfi 3tafie$efit fif the father of

dameasad ‘wqalfi;fr&vea£ Vfhat =fiecfiased waa being

.ja£tnm3 ta*’c:”=lt§§= n gcflnnactian with da

‘w¢

4″ -»~- -M-; h”;p ;u’u. “W; _’ M .
M mfiflfl fly ufifi uUmd3hu,%fld pgrfintfi ln lQW-

Eu’fi The =.3tatém@fi£ uf complainant and

statgmfint VmfiV'”fathar af flacaased gives an

fl”im§ra:%infia_that allagatiana are made against

:ayasefit3@1n@law; flrqthe:-inwiaw cf dggeaaed.

* agaim$t patitianar ma.£, I hfllfi that Eflé i3

éntitled ta mail. In so far as patitianer Na.1,

Statfimfihtfi mf parants mf dacaasad ravaal,

g&titimner Hm.1 hafl subjactefl deceasefi tn cruelty
n

.i._, ….,u. _.u .. _ .3 -1., .._-: Au . xn|:’JIn¢.¢~|n-I-u~ 1-{Ian-u-.-u-2-up-31 “I”‘5-..n.n.n.-‘Urns-an.

-LJJ ‘»..v’v.o’JJ.H’17F’:.-H.-..l..’-.4′.l.| ‘l’I|.J..’s.-Ji ‘vI’\.:’W’.1._3′ ‘–1’5″:-1l’5i-N’-will J 5-I’s7J-‘5J- ‘\-I’Ju-Ef

praaumgtian arifles undar Sacticn Sfiiwa .336.

Thug, gatitimnar Nm.1 cannat he raleasafi an h3i1f

w

mg Acanrdingky, I pass tha fslldwifigg

:5′ R

rajected. Fesitianer ,Eo.E– is grantefi baii
aub em: kw fwllwwing’d¢ndi;iqns;=[2u’

. Ewt1;1¢flex* Nb§£ afiallI;hé relaased on

*-1

L ‘ 1 L _. _. 4 1.. .’ _.’,.. … Jr’; _ ‘-M’ ‘-E’
max; uh] exeaurang ae.DUufl .nu; m an ug
I-1: J5 ,.:31’rJ:’— &2’2-;. af_ ram; sursatv for

If;V*Pet1;i¢fiQ§.flb.£ shall not intimidate or

°fiamp&r_witfi.fi¢a3acutimn witneasea.

etifianér Nm.E shall regularly attend

Fifi
“‘-I
.. ;

*,=;ha_Eawrt.

sal-

‘judge

mvfw