V.CQURT* M2,? BE PLEASEE3 TO RELEASE THE PETITEONER om
'=.gA:J:,_ IN" CRIME «$0.4?/09 QF mm pmzcg STATEGN,
"«i;v;~:_:Cf'*;~: :3 REG:sTE&.Ea FOR THE QFFENCES ?L.§E\iISI-£ABL§
i;:;i3 534, 302 WW 34 as 19:: we :1: Aamggsagams
ggjmz H aisgwua ms EEESEVEESSEE 2":-:5 am.
&P?E,£C&T1Q§'a§ ms CRL,§'v'§§S€Z,§\§Gw41?f®§ Q53 imam
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
GATES THIS THE 21" DAY OF JANUARY
BE?0RE '_
THE HOP~E'BL§ MR.3usT1c:&::':32ivf;A;3.3 '1gAHA§i'~.{1_::
CrE.P.NQ.93§3'2!2a €}O Q:7'--. . V' .
BETWEEN
DHARMU & DHARMARA}-_ % M
S/C) SIDDARAYA HATTALLI '
AGE: 32 YEARS '
OCC: AGRICu1_:mRE_ I :
Fifi). TAMBA v;i1.L;;;C3E, .TQ:£N£>1__
DIST: BIJAF?"{.3R»_"----. A " ' PETITIQNER
<<<< fay 5;:,;.w*-:':: i3Mt,mEvI'~$'B, Am/.,)
AND
we STATE; €2.14" KAR€3:A':fA;}
.""CRi._'..E?:'V? §~"_"}7.€;ED :_:;§,439 ii)? cam: 3': THE ADVGCATE
$82"--TH..E ~?'E"§"ITIQNER pagans "THAT" THI$ %-EQN'8LE
\%>2 x:m;" as'; <..;'N::r:':z.'
l'\)
THIS CRLE3 COMING SN FOR ORDERS THES DAY,
THE COURT" EVEAEDE "§"HE FC)LLC}WING:w
ORDER
Petitioner is the first accused facing .c<:*§a':*§;T§:=»§'c2:r "th«e, " 2
offences under Sectiong 302 and off
br0t:her-Jagadev regarding hc'?m«§.§;idai"'d.e ath ofj E3asa\{a_:§'a}V,A
The case in Crime No,47/2OflS?__4_L:E';=;:..iungfer .i£'av}é:$5tig$%tion by
Indi PGii{:€: L .
2, E’3’31§ _E’s; is-a'{:g’:}n;I_g.nia~e,r’iSet::t;<;.:: 439 of C:2P.C.,
3. ____ H T%>@”‘Sii§fi_eV fags {_3p’p’0s§%d the Same.
‘Prdsetufifori’r:§§Se; .?.~s=that Basavaraj (deceased)
wag fr°e_quéffi:Ey”taV§E;§:i{;._»’w’Efh {$5.9 wife of we petitioner,
g_:a*:§’e._Az’i$e “‘i:’s.:s —- -tsuspicien ef Eiiicit intimacy, The
<gs<~:t§i.é%;:::f1e':<i:_ v\§é%:aV:'zgpset at the sawdust af Easavaaraj. it
a§ ;3&j; a7%:;s E":_ée;'E:'%§»;;_r:§5:ae$e;"':&d his wife am had mfact remmarrieé
"but si:'s%é t;:39E< exception is his Strained wife taikfirzg to
" §s3$Va%?~2~;3ra§? G53 22;3s2@€3§ at 8 gm. W?3&E"'z tifmre wag rm
"…_ €§§C€¥"§£§'{';i gagggiyirsg in ma véfiagef. {he Cgmfifaéiéarst wafi