High Court Karnataka High Court

Shashikala W/O Gopal San Amani @ … vs State Of Karnataka on 25 August, 2009

Karnataka High Court
Shashikala W/O Gopal San Amani @ … vs State Of Karnataka on 25 August, 2009
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 2573 DAY or AUGUSfi'?;§d§§1~.!:E  _
Before   V  1 '

THE HON'BLE am JUSTICE  I

Criminal Petition.»No___.77362'0O9     3

Between:

Shashikala,   

W/o. GC-pal Sanamani @ Biradar,"   V

Age 23 years, Occ: 1-Iouseihqld work; ' - _   - 

R/0 Mallapur R.C.       _  

Ta}. & Dist: Bagaikot.      "       . PETITIONER

(By Sri.Jagadish**Patit,'~!:tti{?i}:;:  ~  V
And: V V

The State of Karnattefiéa,  _ I
By SPP, High. Court of Karnataka,

Circuit Bench,   H
Dharwadr  . 1 ..... ..

RESPONDENT

. (By SI:i.e._.PV§u{j£'.. IECGP)

V This ".C1'iIIL-'~v1:i1.'i.'.:lI':' Petition is filed under S439 Cr.PC, praying to

--~re_f1~ease., the petitiioner on bail in respect of accused no.1 in Crime

NC:.'37V,{2Of}9_'fi1ed in Bagalkot Rural Police Station, and etc.

: *T¥1.e 'petition coming on for orders this day, the Court made the

. fii11C_Wing:j% 



ORDER

The petitioner is the wife of deceased Gopal who married the
petitioner about 3 years prior to the incident. On this

petitioner is said to have informed the complainant that

of petitioner) was suffering from chest pain and he

As per the prosecution it is revealed that pzetitiogneir deVe1oped___i1ii.icit~.._

relationship with one Ramanna and therefore —she decided to put an

to complainant’s son by strangulation. i

2. As per the postmortem .repo1§t’,:itheg’v’:li,gature mark is present
around the neck of Gopali she informed the
complainant that she has taken him to
hospital. But report, the death was due to
strangulation. opinion as to the cause of death
has not heeqfuily stating that there is presence of

1iga1tiire’–.mai’k{‘ around the ineicii. It is submitted that to rule out the

possibiiiiityxof iihaizing been poisoned, the opinion is kept pending

iivais—medical’report.has_niot been obtained. In these circumstances, at this

it is no’t_a~ fit case for grant of bail. Accordingly, petition is

V _ 5

Sd/-

JUDGE