Karnataka High Court
Bheema Nayak vs State By Honnali Police on 8 September, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 87" DAY OF SEPTEMBER, 2009
BEFORE
THE HONBLE MR.JUS'I'1CE SUBHASH 'A: *'
CRIMINAL PETITION No..4201/2069 " " -173;'. '
BETWEEN: Q V
Bheema Nayak
S/o Laxman Naik,
Aged about 25 years,
Coolie, R/o Ghantypura, _ _ , V
Honna1iTa1uk. ~ ; .t 'A ...PETITIONER
(By 'S=_ri.M (NV;
-_I)ci-.si*ipaIide.,' 'A-dxis.)
AND:
State by :E{onneiIi7P_.o1_ic'e<, , ''
Represented V ' .
State Public uPi'ose"ct_1to.r', '. "
Dr.AmbedkarTVeedhi,_ . , _.
High Court, Annex Building:
. ..Bangai;gre4's60 00 o __ _ ... RESPONDENT
'Sri.A.V.Rarr1akrishna, HCGP]
'- This 'e';t:rri1:-Q1 Petition is filed U/8.438 of Cl'.P.C. praying
V to eri1a.rge'.t'r:ve° petitioner on bail in the event of his arrest in
No.,§3'5/ 2009 registered by the Honnali P.S., Davanagere,
registered for the offence P/U/S.498--A and 324 of the
~..]'.--IPC:. it
This petition coming on for orders this day, the Court
made the following:
ORDER
Petitioner is husband of the deceased. Case is registered
against him for an offence punishabie under Sections
of the {PC on 31.1.2009 in Crime No.25/2009, .
the injured committed suicide thereafter. t1fie””ofi;e_nceVw ”
Section 306 of the IPC has been added},
2. Initially deceased was He forth
an offence punishable under .Sectio1f: o’f’V’t’l”;.e,”V’ IPC and
thereafter she had committed .suicide.7
3. also considering
that the matter a case for grant of
anticipatoryiixiil. N’ 3
Petition’ d: * .
However, the makes regular bail application
shame considered as expeditiousiy as
poss’ibV1e.”no1t four days.
Sd/-3
EEEDGE