High Court Karnataka High Court

Hasinabee W/O Md.Zakir vs The State Of Karnataka on 22 February, 2010

Karnataka High Court
Hasinabee W/O Md.Zakir vs The State Of Karnataka on 22 February, 2010
Author: Huluvadi G.Ramesh


– “rH.§;~3’«S’1;ég:”i$ 0? }{AE%..N’A’i’AKA.
‘TffiIROU'{§H_ PQLIC’E KUSHNCXDR THANA
‘f§.*Q’ :–~ Atfmzg» (3), E_}§S”i’RI(Z’i’ ; BIDAR.

» ‘L n mfg CREMfi\JAE_, P£§’E’ITION FELEEE UNDER SECTEQN
433 ‘j_~::R.P.C.. BY THE} AEI)V”‘€}CA’?E FQR PETITEGNER
M E9′-§{z:’fi’§.§’4TGs “mm ‘E”E–§EE§ _E~i{‘)I\.:”Bi.E’; {i{}{J’§€’f’ E’v§A’r’ BE PLEASEE

“I’e:€_R _ARRE«;s’:” EN €jZE'{EE\./IE1 Nauéza/09 0%?’ KUSHNOOR
‘ PQLECEJ 3′:’-;m<1×1 W§~{I{_?'§–£ E53 RE?{§ES'E'EERE{} FQR THE

EN 'rm:: %~~:;9 §{AE~{NA’1’AE{£L _i
<:1§zc::,m' BEZNCH A'? GEjLBA.RCzA 2
i"}A'f'EZ{} '§_'E~iIE$ TE-{E2 22% DAY 0%' FEBRUAR.§i5"
§3_E:';§?e:)_E9;f?.; _ 2 "

‘£’3§~£E _E~iCJ1\T8L-E: zwm JUS’§.’i{f3EZ H»E3E.A:E}:’J’§;j4’E;)§’§ EC:’: f%§§§Iv§E§SIEE_ k A’
CRLP. No. 85-aiz/,2q:z.0–._ A A h
BEWEEN; %’ ”

HASINA BEE W/O. ZAMR, ;

AGED ABOUT 28 V1;«:A1~as; _ ‘
0cc:HQusi5:Ho1,1;>, % A
R./O AI,,I,APU;R B;A§1;A_?«J’&GAR MANff)z%..L..§
SANGAREI.)’i§’Yf_.[§1S7i7RE.C.i§’;’ ‘ ” A
HYDERABAD«:[A;;P_}”” AL =

MPETITIONER

(BY 23R: .V % ADVOCATE, ADVOCATE)

AND:

M. RESPONBEPJT

{I:’«:a3.}”}<_-::%i:. S:JBr~:A$H IVEALLAPUR. ECG?)

{}R§%£\ET Tfmiii ..5&N'E'§{"3§PA'.E'{)RY E333\§L- 3N" THE EVENT GP'

/.

x%_;”

\.

E-J

OFFENCES P§j’NE$§”£_AE:§LE%Z- E”§NEi>E:’.ZE{ E3~§§{i”E’E£>N =%9§§5{g_i§}g 5G4″
586, SS’? RZW 34;. GE? §E7′{i?,
This c.:’in’3i:’1;:.1 pt’i:.ic’:»rz «:~<:3m2?1':g :31': fa')? :::r(ier::~f;;"f'_§f:–i_;é"*s:§ay§
thcsr Cmzrt. r1121{:ic: the i':’1 we:-3 4:38 a:;«.;%.;{:___ by “pé~;_::{‘m’e; wgia» _

is; arraig11€:<:i 21:; e41(7<i::.1.s~:se«:§ 1'\?.f§'<::nu:’1is’h–2;1′}i~€r U/3%). .4f98(A};.

586, 307 1*/’ W Se<_*:;i:1 Z34 (zaf K;L£E§hE’10dI_? ; Paiicér

f5€:a*{i0n.. Bida}: ‘ i fl —

2. on ‘(he basis of the
st.21t4enj:Véi:i'{ £111 Begun’: W/0. Raheem
Shaik she was u11de1*ge:)ir1g treatment

for U3″?-£3, ljurhl i__1 “1ju:’£ess; s~;L’1§s1.a.i3:1v (figzzaraih Bee), father»

—-i3ém..i-312:;-* v.§R£1SiEi’e:i;:1~~ Mg-*21)5 :»~3é5st.e:”–;i_r:–§e=mr’ (Ha,s€:?:3_a’bee} used to

qué-r1″€iv___wii’}i~” §1c’i=z1 {)1} 263 §@.2{}{}9 at zibaizii: 7.38 her

h”-. 1:.uV$ba;1’&.eamgi §:’:~Eam~’s:.: pi-:?E{<:7d up q:.1ar2'<-33. abu:~;€& her by

Sjjiégilgfiégg £"'h.a€'. ssms :=;.%:<_}1.zEe:§ §?c'3rnr1";.i:' fiésliiciiifi E3}; peuringg

" "§<;;';§§':}S€.E"?;':i*. She pf~%Eéi*.§’}{.’ on hag’. At. thaé: Eiflle, her

‘=,2x”‘
/
/fl

Kashflsgr

Canéiiiansz

E}

‘i’E:a:r:a P<3E2?.::{:~ S%€&i€i{}Ii subject 'is fgiimaring

Petii§::;nez" ghali
resp0:"1d£::1t,/ pciice :'*xi;4£i'I*:ai31_

CGm1€{::i0r: with Cririée E:?:O}'{}fE?} .9? KLéL$h;£:aQr

Thana EJ313255 S?a'é_.1';::Q:";, z5s;u':93dg and ah'

her etrraséi. sghe Shé:?i.fbe_ reiéaafij' 61'}; bai} on her
executing.é;~~E§0n§ i:a'1'ajsagnfaaf Rs;2§;O0G/– with
0:143: surety 'f{V'}1_:f"{Fifi§i§*§€f__'§}""E§i_:3.'EC? the satigfactign

of tlrziés j_uriSd°iifti€§;3a'ix1§QhceR

assist the investigating

. _{jf{i'<:é'::r;,2zs 'wha-z:r…r;§:qui}r€:d.

" ._ -She tamper the prosecution

€.'»vt§3_:V:*1€5§s'sé:s;.

iv) ‘

app€a1f ___ -.§3ei”%j§reL _ % 1

}4;%ia»yés j ‘