n e 'nu-an-rwwur -»..,Me It\M"'Ii\tVIr"¢\H"'N"tJ"'§ ruun LKJLPKI K5?" 8. IN THE HI(:3H COURT OF KARNATAKA CIRCUIT BENCH AT GULBARG-A_,~. _j DATED THIS THE 31519»; OF BEFORE « % THE HONBLE MR.;Ius1f:c:§ CRIMINAL %AN§%@e3Ak2Qo4%; Between: J 1.
81111:. Nagamma ‘
W/o A.z1z1a’I2ao j’ ‘ _ , ._ .
Aged ai5011§i.~L55 Yéafi? 4′
R/0_..J’c::isiax’gi..–‘;V–_ ” A
Gu1E;a1’g;_1 iZ_)is “ict, ¢_
2.fSrishaii’a ‘
is/<3 AnnaVIaa'o% " _ – –
£3-;ged_ abou£«3’O
R/odtrvaxfgéi ‘
Gulbarga ‘ ..Appe-llants
. ‘ Sr} Iswéaiaj. S_,___C:houdapur, Adv. ,)
The S:a£e._Tof’«Txai}n.V “raga
‘ ” L._I§’c;p by RP… V’
High Court,__B1ijidi1§§; AT
” Bangaiore. . . Kcspomirrm
, my mmééiua Desai, Add}. 3,13. P.,)
um-n . ~…wwau__ nu-uuvcnu-nu-s I uvn uuua\: ur i\Hn.I*vu-in-\:\H Hlufl l…tJUKl wr KAKNA’lMKi-X H53″ CCJURT Q? KfiRN_A’§”A§(A Hggfi COL”
festival, eon ef PW–}. (i.e., PW~–6) was sent to the house
of the accnseci ‘£10 bring the deceased and accused No.2.
Accordingly, son of HIV-1 went to the heese of the
accused, but he could bring only the not
accused No.2. On enquiry,
accused No.1 has not allowed gaiecyzeed f.«’;) t:f;eA
house of PW~1 and that,__ if of
accused No.2, they te’l_VesV’:oi’.’:Vgoid. it is the
f*~11’Th31′ 03S’? 0f No. 1 even
went to the that in case if
gold the deceased as well
ae to the house. At about
1995, PW-1 received a telephonic
can ejoxn Jexfiag-gi,:’s;,a?t:ng that his dallghter Sridevi was
.. ‘es. seI’iV£);1.e co:1A:r;iiIjon. immediately he went to dewargi
the dead body of the deceased. Her body was
Later, PW»l came to know that deceased
suicide by setting herself ablaze after
~,\+’*’~«/if
f
n.–u.uw-wruu–. -unwise ~ \..o\.rs.aI\I vs nu-uuw-us-uu-1 -uvna \.¢\J\Jl\l \J!” RHNRVHEHAM HIUH LKJUKI ‘J? fiAKN;@¥AKA
-33-
(a) The judgzixent and order of 55 _
and serxtence passed bj§{1fi1e _
against Accused I~Eo.2 »¢~» 11″
viz., Srishaiia s’,? 0″—._Annav. Rao,J’,.i%sA..j.%?se.t%.
aside. Appgllant ~ is’ va5oq1.1.iti;efi_’Ao§’V,
the cha1’gésV T –iei.’§:l;?-ed ‘4 ” him.
Apptfai §il§:’c”j1″‘ ~ allowed
“”” of conviction
No. l-appellant. No.1
W/0 Anna Rae, for the
‘fiflfihflceévV””§_1nis.hable minder Sections
– and 495% of mi; and tmcier
“:*~’.’u¢i::AtTio1″1s 3, 4 and 6 of Dowry
. Prohibition Act, is set. aside. Accused
No.3 is convicted for the ofibnae
punishabie under Section 306 01′ 1190
and she is sentcncczd to unéergo
VV”
I ulwnvll n w.pw.rnantm_\-1
..,…._-..»w…… g-_acw§1:uuun-1-ur mmnmm macaw-count cw KARNATAKA H!1rsi!4¥””i:£Ci1;i’RE’t¢-‘
.23-
imprtisnnmnt for a perioti caf three years
and to pay fine of Rs.15,00_Gf~~–~.. V
default of payment of “as ”
sentenced to undergo
a period oftwo years,’
it is made dear tint” the’ dy
undergone by her shall. giff. ‘
The appeal a1 is ailawed-in-«
% JUDGE