High Court Karnataka High Court

Rudraswamy K S/O Karigaiah, vs The Station House Officer on 7 August, 2009

Karnataka High Court
Rudraswamy K S/O Karigaiah, vs The Station House Officer on 7 August, 2009
Author: Subhash B.Adi


ilifiifijfifi” Q? Kfifiiflfifflmm Hifisifi mwmaz ,.’€..’5.f!” Imammmmw méum maum Mi” mmmmamnmn fizun mumou ur ammxmmamnm nmrm mwwm wz” axmnmmammm nawn amwwm

mmmmmzcdmwormammmnwmmigfiag

DATED mzs mm 07″ my 0! AUG!IST;’_:’2’i§~§g.’.,: _

rum mwnm 19.. JUs’rIc}’1:

cmmm pE’rIT3;§_:§ uoL%.%%3’25?/2’§m:(VkA% E A
M % ‘.

K. xudraawmny

5/¢ Karigaiah, . ~~

Aged about 35.yearn¢».}
Dceupatian:,Tag¢ha£» flf ,’~3_ j
P./at I<.R. ::.aa;<1,1.

I<.'alkunike=i' ci:n1e,, J L L %
Hunau: Town; Hunnuxg V'

Kyaorg"'§istVt%ict':§ * pmxrxenm
<By %.sm%. %1i;§":;<_%.%% ma HIS. mmazmz me
~ A$3OCIATES, ADVS.)

'«The §tafi1an H§fiB@"Office:,
r. Hnasut Egan Felice Station,
'§3ug$u:g Hy%9:g Distriat. … REPQDENT

{s*:.z'L' :%:~*.%_z°;i. B. BALAKRISI-INA, ECG?)

.– c;§:;.1= ":5 rxmn cc/5.439 CR.P.C gamma To

EETITION' mm mama mm IE'E'1'I'1'IONER on

cram 1¢o.ao/2009 or ms?-ounmr mmcn

'£.»ff£A1'_I€3H cm mm 312.3 01? mm Immnn cmn JUDGE

5 J'.I!.E'.C. Cetus: arr Hmrstm. m Now
jcA.sE 2123 Emma BEFORE am z-mnrsm V mnxrxoma.

DISTRICT AHB SESSIONS s3T3'EEvE CCJURT, IEYSQRE IN
SESSIORS CASE HO. 3.54/2609.

%%%NA'”ffiaWfi Hfififi CQUWY 3? Kfiflwfififiaififlt WGH COURT GP WRNAYKM MGM CQKWT Q? Kfi&R¥%i&”¥%%%’3% mam

zazs cazuzxaz EETITION COMING ex 363 QRDERS
THIS DAY, THE COURT KABE TH EoLLcwINGgéaf,V,

Petitianex: is the
he was arrested an ;7;62F2§o9 Agg ‘c£§¢§ no.

3512007 mgistarecl. Police,
Mysore for: the Secztitms

498(A) and 3e4(s;H9£ :;éL¢.. Vf; §

2. ‘»*;>_1<'V:' m 'inveat§.gazt;in. the
Po1i;’:a_.T, ” of the witnesses
and criarge sheet has been filed
for nude: Sections 49am:

an¢.éeagn;aax_;,£.c.

3;. V”T~J. é~arnad Counse}. for the petitioner
the comlainant himself alleges

nt2:.a.1:” accrnsedfpetitianar was looking after his

wifé very well. However, aha has made
.. _..§allage.t:i<:n.s that the petitioner hag given illn-

treatment and cine to cizawry harassment her

daughter di ed.

axmmm” Q?’ Kfi>’%RW&?&K& E!-Hfifi flfii
<

wwwm W? wwmammmm WWW fiauumjlnrr RMKNAEAKA mmm mmm wk' KMKNAIAKA P%E@?%%"%1 %Z$£I%¥LM'E' Q? KARNAKAKA HIGH CQUET OF KARNAVAKA HIGH COQKI

2}. The pclice hav-9 filed chaxga sheat'."'~.and the
investigation :23 complete and tha has
alleged that that; patziticanar ._t'he

deceased in connsction " V V

5. Since the inve:ati§j;ti<;fi'- …c::';~:::zp@l'1:_V}aai1 subject: ta

5. ia allowed. The
bail suhjacst tn: the
follciwitxg V

vpetitianar shall exacuta a
‘ p’é’rVesona.3. hand rm: .5 start: at
Ra.25,DOG/- with one suraty far:
like sum to the satisfactian at the
District 8: Sessiena Judge, Myaare

in S.(‘:. No.154/2009.

ii} The petiti-me: shall not tampex
with the px:c>sa2<:ution evidence and
shall not give threat to witnesses

in any mmmarr f
4

iii} He shall appear before the
Cczzrt mgularly vuthout
default.

JUDGE =
Rbv/’*

$333 fifiwfi a%£§§%§,m§§?.§ .33. «£333 Eaifi éfiézmflmafiffifi km} 3533} fining éwfifimggfiffi L} “£3333 Smawfi gégmggfigg ,..m.~a.L§§3§ wx§,;w$…m $§§m£?m§%2 $3 fimfififi