THE I-lON:j3LE MR;JIJSTIC3F,; N: AN;!ai§'.!:;.Iz'L _v %
CRIMINAL PE'r1Tit21si:'reQ.a6'1;2§J08
Mr. Annappa V V
S/0 Mr. Gopalfioundar, _
Aged about 33 a V'
may % % %; &
Resident a':fA,'.a*a1ag'.R!ée;'T.'.'i =
<'."nic?;ctna1;éifir_Taii:k. _ u '
(Accused in Cn'in1e._'No.' ' .l_._7'3I..2007
or Basavanahafli " A A
Police Stafimi,
Ghgiclcmagalujfl _ Petitioner
Chandra as Prakash Adva.}
363'
.% By Baaava11al1a1]1'Police.
Thmugh than
V " State Public Pmsecutor.
High %th't P.'u....-"Air."
.. Bangalore. Respondent
(By Sri.Anand K. Navalgimath, HCGP)
Q9
*1′
I
his fi’ui&n is tin. ‘-4 under afion 4–39.<::;~;;.
to release the petitioner on bail «in 5_Cr.MNo.71'?3i0f( 'of V'
Basavanailaiii Police, Chicitniagaliir,
the offence plate. 306 oflPC and ' i ' ~
The petition coming on r_ordeI's__ thie' ~ L'
made the following: _ _
The petitioner about 11
years prioyy-4 begotten a male
child, __ p__V'pI'h'e, sod were hvm' ' g happily.
. “HM fl
Haweyer. –petm.onel _w1_tho__ut knowledge of __ H “L. __ had
fi.ni.nriv-‘-4:./’ ~
taken became disgusted
inplife snioide. These facts are mentioned in
j . by father of deceased.
f_ ip’E.’lV1ie marriage had taken place about 11 years
plier date of oocunenoe. Petitioner and deoeaeed were
V. dd living. The allegations of petitioner taking 2″‘ and
age vague. Deceased and petitioner had begotten a
Er
” — ~ child. At this e% even ifi- is l1_.M tl.1.:.=.t pe_’@er
U.)
4._I_.-._.. f’\.¢n’ 4| -1-. -4′ I-
Ifl.I(|’:l.l. z–aiid
cannot be that petitioner abetted = ,
suicide. Having regard to of iagifl
punishment provided therefor.__ in L.
petitioner is entitled to be mica} ‘ cu i
3.
petitioner is released on
bail
i « The execute a bond for a sum of
~ l§_”s.25.-30i(i)a’._)i/V’-‘~* shall offer two sureties for the
A to the satisfaction of committal court.
petitioner shall not tamper or intmud’ ‘ ate
A prosecution witnesses.
it .. V The petitioner shall Iegularly attend Court. A
I \
E?
on
o..
“in