High Court Karnataka High Court

P U Purushotham vs State Of Karnataka on 30 June, 2008

Karnataka High Court
P U Purushotham vs State Of Karnataka on 30 June, 2008
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT
BANGALORE --  

DATED THIS THE 30"' DAY 01? E T 

THE H()E\"BLE MR. JUSTICE"H'U'LU"'€A}iig%E§.}§AMI§SHT   

CRIMINAL PETITI()1i"€..1VE'();67§_.()l%T gaosT  ' T T   A T  %
BETWEEN:    A T   A

P.U.Purushotham, ' A "

Sfo Uthaiah,

Aged 33 years,      
Rfat Thora,,K¢d:nu2I:§:r Village,  '  '

Virajpct   _ 3

magua;m;[TT%TTT    T  ...PE'I'IT10NER

(By  Advs.)

,;:;;A=\z1};

V   2  
A  " _..By Yé;jajpet_Iv_{.ural Police,
 'Virajp:é@..Kaéagu Uistrict. ...RESPONDENT

ifiyéqéghfinalakfishna, HCGP)

=!I#Ill

This Criminal Petiticm is fi¥cd under Section £339 of

Cr.P.C. praying ta release the petitioner an bail in Cr.No.}76fO7

)3?’

of Virajpct (R) poiica, Kodagu District, which is regtstered for

the offence R-‘UfSs.304~B, 506, 498A r:”\>e* Section

This Criminal Petition cQI3iiiig'(:n&_fi):’ Qr{iét*$_tt1is. théf

Court made the f0i}0wing:- _

Petitioner ha$’~…f:.ought–_ mgrant t§f”‘réguiar bail in
canncction with ifiitgwct (R) police: for the

oftétlcij puai:§;gbiet%tu§§deg Secfions 304-3, 506, 493-», rfxv
Sectiati of S ‘ A

_ per the prosccutien, the petitioner and his family

A ‘xétcre harassing the deceased since she did not beget a

‘A j cliivktand as such, being frustrated she committed suicide by

V’ éonsuming poison.

3. Heard.

4. It is the subinissien of the iearned;”‘l’3e1;nti§$i§’ the

petitioner that the deceased used to quanta! petiiticner.

for silly reasons and that petitiegner;_–wgieid.teierete’ the ‘:~;::;_1ee -i

the maximum extent this ‘regs ib._(:>i’!£h_the iitiatnyly
members had advised of that she
committed suicide’ that petitiener is
innocent 19$. itiuzther submitted that

ihajsg. the deceased tn the Government

Hespita} ‘v§fhere* she was declared dead.

5. is-Vthe__su’bmissien cf the learned Government Pleader

., the harassment meted out to the deceased size

it A suicide. Accordingly, resisted the grant of bail.

6. Since aiready investigation is completed and charge

sheet is filed, it is for the petitioner te press for eariy trial. In

Qt?’

the event if the trial is not conciuded within four from
today, pctiticmctr be granted bail subject :0 c0nc§§Vi”fi{jri:§’_V:-