. ..V_T '_:§t,~
IN THE HIGH COURT OF KAIEVATAKA
CIRCUIT BENCH AT DHARWAD
Dated skis the 16" Day of1«"eI»-my, 2e99, _ '
Befsre A _
21115 IIONBLEMR JUSTICI3 Hvzcziiéflf G "2e.miiEsI£'.
Crzmm' 'a.iPa.u'w' ' n 7935 x' 2§69:_ ' '
Between; A . 1 _ L
I Channabasappa SE0 '¥"eerabha;d1:3 pp3 ' V Q .
80 years, S10 Veerai§ha_;1rapp'a Tigadi _ V_ '
RR; Ba£h:r,Baifi1a_5ng.§§.I'q; B':%lga=iu:i'£ }§3is5;tri»_::f" ' "
2 Kashasvwa K
House§1o1(1__t§;o£i;,VARfi(;u$_a§lm._ " "
Bailhozggai Tcg«B¢Igau:%§ I}isti'§:ft _ Peiitieners
{By Sri prakashVs&Uda<¢:é,. 35.3% "
And: 2 M A '
S£a:::¢_:3f I<l§IIm" ?er1i»;:e Station
K§ttt1?g'§aiIIi0ngé:¥:'Tq; Bgslgamn fiistrict Rcspencirsnt
(By 'Sara Eggs}; 1;' :;é1 "c§i,: $9)
V}"1:is ."t"3ri:i1iI%ai'§3'a{iti&12 is flied unéer S3338? +.:::.Pc praying ta
Cximinal Petiiion coming on far Qrciers this; flay, the Ceuri
ORDER
Peztition is ffied under 3.438, Cr.PC seekinggranz’. of bfiil fg§f_n§énéa
under 3.3197, 4932,, :99 rfw 3.34, we in Crima 2~:o.:::a1s2fo<!1~3"
Que Shanthavva the éeceaseci is the a
resident of Bailur ‘ifiliage had Eoégexiifléi”c9nfi¥>Ia_§;:tv%’.3g3i:’:§’thr; petiiieners ané
smne others aiicgng {hat shy has ‘éhznmabasappa
Tigadi ha: broflyer in lawftc’ tI=31§”§;” father in iaw has
abcftcd the commigsiezi. éf Vis said :0 have iit fie
an the instigation a¥.l_e%,-%1VtVViVe’:»Vn against the 2:”; peiifififlfif
is; she being the I’fiV.:]£3’a§:;!.:”aIs() used to abuse her and ali the
accuseé were ‘flaé Qéégrlplainant is part with two acres (Ff
lan€1:1.ut:Ifl¢’f ages slga wA£:;éV Ahasut five years back her husband had
died. 1’1e:r’v§¢§\:éit.*t two acres of land, 1″ peizfioner and 1*’ accused
Wjezjt ta ti1{:’§3;§1:sxé cf t’i1A’s{%’%jg*_ie§§~’e}V1sed Shmmwa and knocked the cioor. when she
tiggned, the 1″ épfaéhed kerasene on her and 13% petitiener 5′ 2″” accused
Mznjunéiiit Aw his grand sort to set fire and accordingfy, he set her
&;Shé..éz§’sta’§:1ed bum injuzées and her daughter came and extinguisheé the
. :V:fire’Ta;§;;’gate:;~,JVs1;e was shifted £0 KLMC. Haspisaz, Hubli wherrfi she succumbaé ta
C02-mplaint was first Iedgad under 3.493 A 31161 397, {PC Iatei, the
>96,
meteti out is the deceased by the 2″ petitioner and some other 1 V’
regard to the; fact mat {ha aliegatien against the 2’5’d»AA»pe1ition§§¥i”§vé:”‘si{¢~’;;§£:d’_:t;>
harass the deceased demanding for gartizxg of the ‘ii 11.1:
the petitioners’ counsel that against the 333
prgtitiunér nrmjor is; {got
amacted and she coulé be considered for gram V
So far as 1″ pefitiotyer is <;on:::,:::.m~*:-:o:i,' .33,pét"tIié"'~.S3t:§3n1£ssi0n (ref the
govamment pleadet, the fig' this pt§fifiidtiéI"?JSD are saié to» have
accompanied for the cémmiffifisn (Sf View of tlw matter, fit is
not 3 fit case for aj?§tivcipé:'£t$§'3'_1:5ai¥.y–'
However, regaxfti to Aii'-at of the 1" pefifianer that he is aged
8I}*'35::ar:s,iAV'a: the v1z.£:..s;3n surrender befcre ths iearned Magsfiaie
mil c,9_t1i:1";xt6ve__ far reguim' bail before the Sessions Judge and
havin r$g:«tt?c£'–.ta ttzé '£Sf%«*art';:i:}t:'£ attributed inst the I" titicmezg the Sessicans
V g A A aga pa
V'v;h;dge.cez1§d béti by imposing s'&*i11ge:1tct}:1ci£ti£ms.
' -A€:<:<V:)fiii1i V, tititm in 80 fat as 2"' fitianer is concerned is afiowed.
. W P'?
. ‘tawfxé of arrest of the 2″” petitioner, she be released on bail on her
efzééufifig a personal bond for Rs.50,£}G()!- and 3 SI.IIT’€’:t}’ fer the Saki sum to the
szttsfasticn 9f the ctmcemed malt subjem: ta foliawing czendiiinnsi
I
c She shafl make herseif avafiable to the investigating agency 5′-éflfhénf A’
required.
0 She shail nut tamper with the witnesses.
c She shall attend the com: mguiarly. _’
in so far as 1*’ peiétioner is gejecisii Wifliiiberty ii)
the petitioner to go and surrender bafore ft:1iVe §:c1§i’ca§:n§:<;f1:sxa§'V'S¥a*§ate and move for
regular bail. The SfiS§§ii)fi$_ (:3.ourtIA_§<) «Sf bail by imposing
stringent conditians. V'
Petition isidisposfi.-.A&[«%ts£ ag§1e:diz§g1:.{__ M
Sd/-3
Iudgg