IE3 ‘3″§§’E HIGH CDURT OF ICRRNATAKR AT
mu-En mas THE 19″ nmr as sures, ‘.;’a:3_«_*:;f3 ‘:’– U: V.
BEFORE
wax HfiN’BLE nn.JusT1cEvHBLuuanz G fiémséayyx
caznzmnn PETITION §Q.i§1612e§s{_,V ” kj
BETWEEN
c sanaan sis LATE J CHEflQR£NH *
AGED Asaur 37 YEARS>, V «
xam H0.6é§, SHAMHNflE_A7_ ax *q=n’g
mans, 3.5. gnaw?» _suuaaLz__x,;
ST. Tfiflflafi Town Pe3TH_y. . , . =,~
EAmanLons«5§0 9s4 ; ‘f3 _j.j,_’ y’… PETITIUNER
gay 3ri;~$*3fi§Ifififl§A$,,AflV§jV_
ENE : ”
smnrs é34EmR&n?#$n_”¥ “;
5.9. fiAfihR_PoGi€E S?A§fO$
,$a3.m2fi&R_ _ ….. H
<3a§@aLenz=j 1w_. … RESPGRDEN?
{By $:i:jfiApA¥3:$HxA, HCGP}
cfiL.F F:LEn uis.43e CR.P.C 3? THE AEVDCATE
%" 339$' THE *FETITIOHER shaving THAT wars HuN*BL£
a3j':a$a?§Exv BE PLEASED T0 augansz THE PETITIONER an
'f.%a$:$ :x"THz gvsnw or HIS ARREST IN ca.&o.14/09 3?
A .%HE~fi.P.HAEKR rouxcz, BAHGALQRE, Pzunxss an THE
v *~EiLE 8? $33 :1 ABEL. C.M.M, zananuons, wxzcn IS
REGIETEREE FER THE GFFEHC/E FfUfS.3i3? DB' IPC.
UUKI Ur KAKNAEAKA HIGH COURT _(3F._l(ARNATAKA H!(.-72!-i COURT OF KARNAHKKA I-IGH COIRT W KAINATAKA H16!-I COURT OF KARNATAKA HIGH COURT
4"
auhcnitted that on the rfiixrst day it was
that Haney had killer ha-1: daught¢’;;”””éx:5-:’1__j:A’
hazzugaci herself and -an that
were available. only
latter was in:-.:e1:ta:1.<__
patitienar and nothing _ba Sn. in
the letter: also' sought for
5 . 'the 1: __}.c':}:4§ :;Vz:eé£i ' Plaadar: resis ted
the .4 I
6. If.’ ‘via: a Vere:;”‘t11:;zi?E’: cormaitted snicida
hva&V’;g””gxi§’:§;§ i:g_;3elf””‘fi£ter killing her daughter.
that 313:: had come: ta Baxzgalare
‘ firm staying with ham: sister at J B’
her husband Samual has not cans to
‘B.fiur,;ial-éfixze, he was residing at Humbai only.
_*f§m—fraasen far cansmitting suicide is um: clear
“‘e’$:cegi; irwlicating the getitioner saying that
.uuK: ur KAKNATAKA HK-EH COUR’bl’fiOE.:KARNATAKA i-IIGH COURT OF KARNATAKA HIGH COURY OF KARNATAKA HIGH COURT OF KARNATAKA i-IIGH COUR1
ha is the rsascn to: suicide and also the
;g(\{,;/
UUKE Ur KAKNAEAKA HIGH {..’OUilT JCARINIATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
deaeased ix making allegation againsfrhcne
Humtaz. Might be that the dec;e;aa»§;1′._’__j:”iw_§e.
suspecting illiait ra1atianshi§D _¢£f._tfis_»’
yetitioner with Hnmtaz and cgfiittéfiafiuifiidg;
Hawaver, in the facts agfi cfizfiumst¢fi:§§ of €h§’w
case, the petitianar ¢$fi;&_§a ¢§§$ié§;sd for
grant of bail. ‘ “M V’ 2 V” x
?. %cco;d§h§iy, th§:§§fi%fié# %a allcwed. In
the avefifi éf ;¥re;£ Q; tfié petitioner, he be
rela§%%@ 6% §%ii §fi big $xecuting a personal
bond :£:;;:.~” with -6. surety tax’: the
saifi~3nm ia thy éa§i5factimn sf the ccncexned
. ‘¢fifi$t; sfihj¢¢tW£@ follawing ¢anditians:
‘ §i§ff §fha _pat1€1¢ner shall make
. E’ hinsalf available to the
zavnst1gat1ng’ Agenqy as and
mhan required;
iii} mha patitianer shall not
tamper with the ‘pzosecution
witnasses; and
Qy
..uu1u Ur IKARNAIAKA HIGH COURFGF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-HGHCOUR1
{iii}
The petitioner sisal}. move
regular bail 9:1 their: one
from flu: date -:::-f his
and release.