Au}
<:r~2Lj1?{:~«z::;_[s<3/Qeocgs
rm THE mar; COURT 0? HARMATAKA AT
DATED THIS THE 23th DAY..OF_ :v:Afse'C;'1§1" i~5{§(§ §': "
BEFORE x «1 ' V
'ma HOWBLE £31'. .;:;s';?*'1e;=.5;.'§E'n*r~10NER
(By 8111. K.;},Go;}i, Afilvfg. .. . 1'
AND:
'V '. A ..... .. 7
' By .Maga<:{i Pfiliikg,
§Re1;%. by jP1:}3'ii¢'vF?rc%ecutor,
H§gh«.TCQm*'t:'ComVp3fiX,
Baizgalare. -- -- 1=
' ..5F=?E§SPONDEI7*€T
«(By s£i'..5.V?.«R5£i1a1aishna, HCGP}
" '=T'h:is Criminal Peiition is filed Eilldfiif' Saciion 439 of C3:.RC.,
;:sr_aj:i.,t1g",' to reiease the petitio11er;'Accused N02 on bag} in
._¢T¢'Cr'.:N¥e<A:"£,¢_d Smtfiaivaflxamma having iiiicii intimacy with asghers.
-. 'fiécuscd f\'§z:2§__A'§§ came :0 know that an 1?'.G7.2908, Pawathamma
:a?é15§ to Bangaiare. He pianned with ether accused to
h --éfifiairiaie Smi.Pa1*s;a.thamma, G1; that night, the accused tack
A.._§%?1xva€}1:amma im an autoxickshaw belonging to Accused
N0.4j i'*$agaraj Shettil/Kio a lonfily place and kfiied her in
(A3
CRLP; N<3.39!20C1'}
auterickshaw anti also rtzmoved hfii' armaments and §i1§_ bad};
partiafly" to dastmy the identification of the person, 1
and the preseni petitienfir/A::<:u$es:i No.2 V£;'L%i'€Stt3*C}. --r:;tnri°--.,
11.08.2008
. A1: the instance sf Ac;:§us¢;§1′[AF%R§;_[1fiixti”2;1;r;;r§;;’a:;$2e::1fi~.._ K
Accused No.2, omaments ef t11;?: (_i46iC€3’M;€’$ifi§: .’§31fi€1gf3’§:§.’A~§;s%i*£§§ “iV§’§:’S ‘.§3i&L’V§«’i?’3’*;>.,
broker were rascovereti and h V V. «V ‘ V
3. Leaineti coungeiv the afleged
30511′: rem-every 0f ‘ the présént
petitioner] AccuSe;;’~,,,:N’_1c>.2 éhas ‘ .:.¥3ée&:1A«”‘i§is;t;1y«VVj’iinpiisatezi azid he is
nefiriitxg {Q do’ WiVtV1:”;< 'efience. He fiuthez" submits that
Accused N033 :«;=.I'v1<:'1VV'=%f-».E.'i.-.»:tV,'\zc;: enlarged on bail anti therefsrfi, GI}
the g1f<;;§ii19ici.0f firmseni petitienm" is aim ttmitltéii for baji.
~ __(3ov'{. Plsader submits {hat Accuscé $19.43: was
rélséfiézzrl vcV$i1&V"f£1'3._e'g:'{§£un€1 that the bead bady was £33933 in his auto
-f’iCkSfi.iéE1X?;”‘-v”:§E.?}’i?c?xf;’€&S {mm Accusad Ficus’, Gflljf Silver aI1k1et3 of the
‘A “»c¥. ;t:*:<::~'-,.*;$&d Viifias sesizeé. As {ha §}I'€SE'i1t petitioner aiezie plfidged {ha
__&T~gO'1d'éIi€§.aments 3f the deceaseé and at 11313 mstgnce, the I'€:COV€I"j;' of
.. ornaments ware made and £112 prosecution has mafia 911% a
n ' " prima facie case fer the ofihncc allegad against €118 petitianer.
L/
J,'.::».
CQL,P.Na.39/230%
E3. Case sf the presccutien cannot be drisbeiievecri he
graund that there is use direct avidence. fit this stagé; iiAA:ia3i1:e:§3§;*–“0&:vb
said that there is 3:19 gamma facie case fe:3_r>¥;?:1:i éeifafice’ éulfggéd gggaisgsé » 1
the petitioner. I see no gonad ground 95:} eizf_i}ai9g&’thé
bail.
5- 113 ‘€316? ffifiiiit §1’1f;:”‘j3.73fi'{i?:iC3}I.i”‘fEiV.’j$ ‘:h:e ésa;:’iié is hfizeby
dismissed.
bI1’£7″‘