EN THE HIGH COURT 01-? KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 12TH DAY OF AU(}IEjS"T
BEFORE - j
THE HON'BLE MR.aUs*flC.E; I§.B_:.I§AIE{:: V
CRIMINAL PETrr1oN4ANQ¢;%70sé1'2 0£i8
Between
Halappa Bhimappa Hullignuddi;
Age 48,0cc:Agticu1tur3_
R/0 Bidamlli, Taluk Mu1idgtI'g*i,.. _ " --
District Gadag. '
. . Petitioner
(By S;ji'.;'3._\./'.S'cx)1E1a_pu11', §Xd\;o»ofi'eIfzces1i13d'egf
Section 504 and 306 IPC. _ T 1 A L T .
This petition coming onfor the
the following: ' V
- A
A case in Qr.N"o. on 8-6-2008 in
Mundargi Police €}ada:g*AtoiiV"t!ie»ftcompiaint of Avadooth
Chidamber deceased Shobha. The
complajiiatit of the petitioner, Yallappa
was going; the" complainant and deceased for
study. 5 He was "P. U. C. He failed in the examination.
é_ that his son had developed illicit
he abused in foul and filthy ianguage and
also Astatirtg that his son had failed in PUC because of the said
Shobha got depressed. She was again
on 3-6-2008 by the petitioner. She was again
lid' abused by the petitioner. On 8-6-2008 the complainant i.e., the
A Iriusband of deceased Shobha went to Gadag and returned back.
Mk-K V'---
He found the door of the house ioeked from inside': and
smoke was emanating from the house. He todoor
with the assistance of the neighboiirs«.. A the dgosr.
and he saw his wife Shot-ha A. 'dead»_:.Aon =
Thinking that she has
reprimanded and abused gyetittonerfj be lodged a
complaint which came is Cr.No. 103/ 2008 for
offences 306 IPC.
2. Ad1tiittedl§}""Shobi;a""~asfasA":_reprimanded and abused on
3-6-20
Oi8._Aand suicide on 8-6-2008. There is
no mentionizg. of the petitioner having abetted the
_.. ,.comnai§ss1on. vof ti*:.f3..____QI’~fence of suicide immediately prior to
‘ass-5520003 would ran within the definition of Section 107
IFC; in the complaint that he instigated Shobha
to com :3 3 asnicide or he intentionally did any act Iesultm g in
V’ commitmlg suicide and in View of the fact that there is
V. _-«iong ttime gap between the date on which Shobha was
‘ ‘ by the petitioner 1.e., 3-6-2008 and she committing
,4. QL v’\«CLL\.”i-&……,
suicide on 8–6~2GG8. I hold at this stage is
entitled for bail. Hence, the following:
The criminal petition}; Aiélleiared. ‘ is
directed to be enlarged on ¢xe¢u:a,«;g in sum
of Rs.50,000/ — with oneSuI’ci§ fiefifioner shall
mark his attendance Police once in 15
days tiil the fine They shall not tamper
with the .~.ti’3ep or the witnesses for
prosecuf;ion,” ‘
Sd/-Q
Iudgé