IN THE HIGH CC)¥..}'R'F OF' KARNATAKA
CIRCUIT BENCH AT GGLBARGA
DATED THIS THE *24'Ffi mm' OF' MARCH,-u'2{)(}§§T I
BEFORE
THE I~iGN'BLE M§2.JUSF§CE;"SU3ff3Ef:iiS§;I'35
CRIMINAL PETITI'i)_N'~NO. 859§,'.2®é
BETWEEN: V
HAR: PRASAD S/O SI§'II'YANAI?§%A5YAIJIzI§fE§II)AR,
AGE: 29 YEARS, R{C)_I)URGA QAMP,
TQ: SINDHAIIQR,n1s'r:pR;-g1QmJ'R.._ '
I I ' PETITIONER
{BY'$R1._. H;'A--'}e=*,m" RA{>I,1:}xvI)vQcATE)
ANDQ 4' I I I I
ms' mATVE'-ogi"'1%:AR"NATA1<A
T_FIRC)IU€'£_I¥ SP1}; w«3:,:c PRESOCUTOR,
« R'AIC'z~.{U_R;~A._._
RESPONDENT
(av S_F¢i.,I’:”..}(}BASI:i MALLAPUR, HCGP)
..’v..i’I’HIS CRIMINAL PETITION IS FILED UNDER
A ‘SEC’I’ION 439 OF CR.P.{3. PRAYING THAT THIS
“–H_GN’BLE C(}UF<."F MAY BE PLEASED TO ENLARGE
"ZTHE PETITIONER ON BAIL IN S.(3. NC). 113/2008
PENDING TRAIL FOR GFFENCES PUNISHAIBLE
UNDER SECTION 302, '.201 READ WITH SECTION 34
OF' IPCE.
THIS CRIMINAL PET’ITIOi’~¥ COMING ON FOR
GRDERS THIS DAY, ‘THE COURT MAQE THE
FOLLOWING:
there was alm quarts} ané suspected that she
petitiozmr might have committal a murder. __ ;. é
statement of complainant was
28.05.2008′ in the stateazejjxt,
aiiegad that Sujata the accpxargd hz§d._1fiade a <;#§:rr1.f:es1$i<§}§1 .'
bsfere K. Satyazxarayana, M.
Subba Rag. Inter murder and rcquesicd further
statement, ;si1§ .”als(:3_ 1:fi%:1t___Sujata and the
pefitiéfiér “s]¢€pin£g”‘pi§}é:, to the deceased and
flleréafiéf ¥:sy_ they eiectrocuted the
d€:cea3E.;E:¥.’;-. =
Vv P0}iCt3« .,___i_.nvestigated the xnattfir 3351 also
‘V. ‘sf:c1,uf_e:;2A report from the Forensic Sciatica
H * contents of FSL shows the ]_:)i”€’2${‘:I1CIi’:
Zepine and causfi of death is .3150 stated
V ” as” dfié to electric shack and death might have taken
‘piéce about 16 to 17 hours i.r:. before: postmertem.
‘T Laokixlg at the time of incident and also the presence
of $116 accused at the time of ixixcidtmt 81161 the offence
havéng takfin place in the msidence ef the deceased
«J
and fllfihfir the petitioner hat} taken the
hospital, thr-33:: circumstances {is prima fatsifié sizsixw; — ‘
that the accusad was presemt ajif £116’ ‘tigfig of
Case being an offence punishab1é’*2g’ii;.?:V xdeatih iiifea,
f3i1’C1.1111Sti-3fl}{3€S shown for of ¥:}avi1,x.I. ffL1:1″ itVV’i:;f.wii<3t'V'a
fit cast: to enlarge the .;9 e:titio1i€-.r
Accoxflingly 1:;etif.ri~.:.¥_11–..is'di£;mié$ed{.. ..
swk '