High Court Karnataka High Court

Sri. Mallappa, S/O.Balappa … vs State By Hukkeri P.S. on 16 July, 2009

Karnataka High Court
Sri. Mallappa, S/O.Balappa … vs State By Hukkeri P.S. on 16 July, 2009
Author: Jawad Rahim
Rx}

QRDER

Pstitioner is the ssh. accused facing cha;*gr:.:'fr"~tjff&;1c§:~us* V. 'V

punishable mader sectiens 498~A $36    'iii

N<:).101{2()G9 on the file of I'€$§¥§Il€i€f1'?,-"fiiijlicfi ,  

allegation that hr: had during 201" V<'fi1;:::t§:{a*:§':ec1.':'I§\«'E;aV:1V";ad€vi,
suspectaé her chastity   mental
and physical ha;'assn1a;;'§.v:"   such falsti
accusation    .§{)%;fi1itted suicide on
28.4.20

{}§f’ – J.¢.. :i: M

2. ‘Ecfi Labhi of Hanjanatti village

iodgeeflfw a I’€p€4§1′”‘f _éiI1 _tJi-1€: 2:}a s;’i:s of which inquast was coufitrzcted

‘a3:1d».;;asex’i§7as”‘iwegistrstred for 0fffi}.”1C6 u/S 4-98–A IPC.

Si2:::€”t1:€:~v.3Iicfim£;:?as under tmatmcant, she was qumtiened ané

£145? $té~tea§;é§ii_ fifias recorcieti. Aftcr few days; she cmzid net

.:fr:ce:>13.$} .. ané éiezd. Her statement }:a$ }C)€CGH1f: dying

A against the petitioner and the chaxge for agents

‘ IPC is 3130 adciedy The pfiiitifififif (tame to be arresteé.

” is in juéicial custody from Wham he has Scugki fox” regular

i

3. The leazncd Counsel for petitioner V’

undisputed facts: that ‘E116 unfartunréiié “i;}s;ic.fi’–.¢nt« elf;

28.4.09 in the parental house of thebA:’e:1¢v::§:é.%::.§efi ‘é;.’;, d”n0t

house of the petitioner (11flSb3LndM”‘~._’H€ .i§va11Ic%’Sz,i’bmit V

that it; the $0 cailad dying.dec1a1ja’£i9:ii’~s}:eLA§!9esA’flu’: mfer to any
éemand for dowry or may constitute
abcmfint of suicide. A3Sii1’fi.?§g ébmpliance of all

conditions,

4. “Per;’:;:ofi%}i«;g’;,’ “‘H’C:§’GP S§i.P.H. Cretkhindi,
opposed :fi1c”bai”i o n’ that 110 doubt incident has

occtzrred ihé “h’§}us€ of the tieceased, but the

..- Vpmsarxtfse £1′); ac¢iised…s90n hafom the incident is estaiaiisheci.

‘}:I1CV:VVék7C£S –vQf’~VL{af:fiasme1;t to the victim is spokéz}. to by the

comgfiainafit {%::hc§{i=éi:as also pI’tiS€31{ at the moment and similar

statemaétzjt filédfi by other witnesses, Thcmfom, ii is a dear

K £33136 uf4_c<)fi:im;it%i.ug suicids due to harassmsxxt causeé by the

._aj_c:c"13.s€:'d}

5. No doubt as seen {mm the prosecution papers,

Mafiadevi set herself ablaze panting kerasenct 3136 she was

wv

shifted ta hospitai by her :fafi1er~c0mp}a:£na12:, lisv

that the said maiden? eccurrmti in I1€r”°p3aTxt:.13t2§,l h;Ci.i$t-«.§3<:§:1{pic§{3

by her parents and rtzlativés. Ne dauiit, §§€§#;;1}S€3(I:1.

pztsent same time before the iijczifient, b"ut_ if: is the VV

comp1ai:1ant's version, hit; and a§rc1:;«s §ci'ix!c:*e 3:fi,1fsi:i€-'t§3t1e hcxuge
speaking {(3 each other and CI}? of the
victim girl. §3'rg:t_11* $6 usxfortunate
incirient the anjy*iI1iI1g amiss
between it is also 86611 that
1'11 'ihfi -'deczascé it is not mveaied
atracious fié57:l1<':tfié<. Thc pfititiazzsr has already bear: questiened amd

ii1i2%:'$tigati;1g officer has raported he is no kmger requiresi far

by furfitmr invastigation, Cwnsequent to which ha is in jigdiciai

cusgtadyj 3'3 tha Circumstances, even afisr ce:;.z:sic§e:'§.ng nature

&L,§*7/o

"~,}"k

cf aliagations made against him, E am satigfiéff *

matsri.-al {$063 not jusiify 1"f:":_"§€€.'§iC3I1 E.1li_.{i3;3;"C§_:f3 f<3-£35262?

baud 1: foriifies exftrszsise c;£3u;~isc1:ctja:::<.V T"

Thsrrefemfi gaeiition is a11e:3£ve§f.'=. Pe€ifi0__1:€r_iS au.i1ifiitt£¥V('i is 'V

bail St§}I')_§€Ct E0 fsliewing co33..dition:;<s:—–V A.

i. '?.he §::3;iti{3z1:=:v1*"'si«;'.s:}&I_"fi_3;§§f{i1{;§§" g for a sum of
Rs.25,(?G*3,/ "' {E16 3&1-:€ sum
to..:h;{ %;::*"a3;:u§§§§ij§z«t.

ii. __ viiainper the prosecutien
:11§s*4AtA$V:’L§_:¥}V ‘p:éi%i%…1;po:; Wimesses by any means.

iii. mark atteznfianezte bfifarra {ha

‘ V _ :i*vf§:c;:i3pig1iz1ia;nt–PaliC€ Smfien 0:106 in 15 days
and 7 3333, on CV61}? Saturday er

V’ –

Eifiiifiifififif 82131} {mi Eaavfi L115 SESSTEGZIS

” jizriséiciian 0f the Ciéllfi vs;’;i.fi:1out priar pszimssion,

Sd/-‘
JUDGE

Sub”*