High Court Karnataka High Court

Kempamma vs State on 25 June, 2008

Karnataka High Court
Kempamma vs State on 25 June, 2008
Author: Huluvadi G.Ramesh


§
3
3
Q
;

§
3
E
E
E
%
§
5%
3
I”

E
3
3
u
3
§
3
§
2
E
%
§
$
§
E3″

3

m
§
Q
E
E
x
2
§
3
%
§
%
Q
§
3
Q
Q
i
§
E

UUWW W? M&%Nfi”E”5fie.%fi. Wfiw Cfi&iW?§”f3?§”-v.:%%%W%’§”&%=-:M=.

m ‘THE mat; cam’? :31? zcxnzmfmm AT Bmmmnx
msrxu ‘I'”E§1S mm 25″ mar 0? JUNE, 2:062
33335333
ma E-:”i3b¥’BLE HR. J17.2S”PIf.IE avmwmn:

cmzm zégwrma gs. a:«53zéms.:’_’_’T ~ 9′
ma-rm: :

mwmma

w;*’::r.”sa:’::}sEs:;ewnA

AEEB 3.3823? 4123 ‘:’EP~.RS

mszsszaw my HEB I *a’m_._.__ ._ vv —-*
mswrmfin PEBBLE, !-§fi.!siB§Q3..V..T.33.£;?JK ‘««..;;=*;:Tx-T:g.oNER

:52. ‘r’. $REE!%I?é’?afl’%I*¥_ _-.-

Min : ~~~~ _ .

STATE B~?:.,’}Ln.:s3::¥;6:”32::-:§A:.;_ ‘:;~x:3::;:.é:.’E5 .. RES?0i§DEb1T
:13? am; .r~r.”=:;_. SI may;

_ . ‘~caL.§.=–..E :nE:2 953.439 CR.P.C. PRAYIHE T8
‘:-.g_=:*z’z*z:.?,é«§’s1=:. ox BAIL IN c1=:..rw.a.6I::::3 or’

A.T.:1=”1.;.3.1r*z CRL.HESC :~m.223!cs ma: THE
§zL’E é:2’%’ Ev”?-ié j’:_,1?V.A;’xZ3iZV’}I.;.S.«}’.1i-13.!-iI3’f?3», mm :3 REGISTERED
Fan Pfzm v–..'{:::’M-“E’:>:cr: ?z3z«1z32-mans {SHEER 8EC’£’IO£i.302 5

R;’Iaa*.”:::§* :3? I138.

_V a==a*r’;”:*:e:: cazrassnza on ma means me am’.
‘§?T-.§,E £3C¥£§F.”F was ‘}”‘£-ER mamwxzszs:

KW’

§
3
§
at
X
Q
3

9 R 3 E 2

fixe petitianer has saught
baii in cannactimn with flgfime NU§l§f23Q3VQf”

Iéazzdya. Rurczal Ecslica for tlfiaé c:;ff.;é;1″.e£i*:=;

igrifiaz: aactienfi 362 E; of

E. It is 3;l.3:eg§rrf 33$-¢”.»’: ‘” to the
iflflidéilt thmza wag Ka:11;mH’ma.-

the i?ach:a in
of prcaperty.

§2&cesfiw§#~§€:l+é§=§;c:k;:a{§:’§V”” ascend wife of
Hmmfiagaéifia. had demazzziad flex:

gazrésiutirrsfi ;v;af_’;.i:;}:;_eV”””g3::p=ez:ty 3:2: 5.5 firm» live

v ::E?=::é’2:”””s~:hiz:1’x the petitianar and

Wm ‘Mil! Wmmmm mm Wm” g.a.w,mmmmm WW agmam W mmmmm mm wmm W mwwma MW WW3″ W mwmw-‘:=:

gfifiuaed :25: give ha: abate .
ganshayat wag held an 9.3,.2Cs£3B
1:: “:’:,1%§é panahayat it was daczidad to give 30
land and alac 2 guntaa Of aitea fun
ism: which Hatmggmueda hm not agrzeaad.

yer the proaecutieang the deaeased has baen

;£f*-V

fiififl KIQMRY

dang ta death dram ta this reaacan. b’j{‘”.. tI3.$

p gtit issue 3 and Hczerahegawéa .

y afitit iaansa 1: and the la arnad{g_i3a?3*e ?I’l;§;:&.!_£_Z_ié1£.<','v .

4. It is thga ‘»’~:§f; i1earned
cmznaal Em: as per the
fit-fit-§€”£i.QI”.Lt a’:§a.%::fW’ none ether
than thg, __:- r$1=3’a’.”::’:$;a¥Lééc:i Padma, when

§§t2i§{£’xbG§_g’:3§g§§’g_V’ refused to
gisre i:_hsa__ 3 share, she being
suimide ii’: the hcruae
_ :ehere_§g$23.-9 §r:fi’5.. §*’es;;§ding. E-Izawaver, suspictican

~ §maérv,}m#;evh. s:–:»;§xesseé by the witnvsaaea regarding

g
*3″:

2
3

§
§
5″?

Q
3
3
Q
2
Q
E
§
.3?

E
g
:5
5
§
3
§
Q
3;

§
X
E
E
E
%
§
%u
Q
§
3
§
as
E
Q
X

z:m}.::éia_: ‘V

3% 4’ _ _ 1~ Tha laarnad E-mm:z:*z1£aen’1: Pleads:

Vf;§£.ibs:’§.;’-ed th& petitiszn.

4′

2., It is the case at tha graseczution

°a’l§’i»3t in crinnectian with the dispute between

:<

mam!" WE' mwwmmwa Mifiiwfi amwm" f€?§'*'..%K.fiR%&'¥"

3.. Heamti the iearneg ccxur;:s’ee;”i:.:A?~..f’éL~.§t:

the patitiomr and the fiecaased, bath hging

the wives =:>f Haizzbegowda, what: deca a;.£’2e§V;’i–4L:”ww&.$

réfuaafi ahara in the jgrmparty,

insideznt hag taken ylace

aa:mr:ii’tes:i, suicide. It i3:”.__ai.=.§§m a.lv_.–3_,e”:_;a:3′”

aim ii: dmm ta daath.

E:’xv4es.?3’t:i=gatiz::ar.€~..V ;i.a c<§f@'l¢3'§;ed and
afiarga ghee: is " being a
iaéy; hazy.' could be
m3n5idar:§4éfi.'.:."*– i""".3: . « '

iii: ion 5. 3 all owad .

Tim ;:;a1f’.’?,i::i.c:;:m:,fV* hé~. “‘:4§,§.eased on bail in

aasnneszfciczn “s:i_th _ Ne . 16;’ 2088 czf Handya

gf”E2;.,?ai .§a§;§,c:£”E:a’::V axacnting a. persona}. band

f”s:s_;r:”‘!3é.a?r_*,50,E¥G€3f~ with a aurety for the

sasiszi .__%1:;z°ezV.’:c<*'.:~£ -_."'::i*:.-a satisfactian sf the cancesrnad.

-..T.f: .«..;;*x:’s11r’c,, Bvufiajsct tr: faklwwing carxaitiana:

wwma ‘MIN! mmmmawmammm maww mwwaem ymmxwfiammm WWW Wmwwfifi W? wwawmmmn Wfifiw azwwm” W? mwmmmm Wfififl mwm” Q? %iW€W&?fl%fi; Mfififiwi fifléjm’

V’ me patitiangr skull maka
himself av.a1£&.h.Za ta the
I£’}V9$$i§’:1tJ£.?}!9′ Agsmzy zm and

what: require;-ti;

00%? {W fifii’§.%N%”fi”fi%fi Wfifiw fi€LI§%3%”¥’ A$W”..§(AflWATfiKfl Hiflfi CQURV 9% mmmmm HEQH QOURY W?’ %fi%M%’E”fiK’.% MWEM eazmmr Q7}? mammmm Wififi SOUR?”

giifi

aiiié

T219 pet: tiaznar ma} .2 rm: V. ._

tamper with the praséautina.. ~–._ *-

Vi tnaaam; and

The petiticnner safééil. ;a§2rk«
attendance cince”‘ .iré _ f::,=.:*Tt::1§gr}2£;

prefarabiy :.§z*é«.._3SL2zf§a,j?$ Vb:3’§§ré§c–:ez:H

mam aim? 5%;’a0′ “J–i;a.§;.

fiefora     'A 
Paszlirm   nzrther
 '