High Court Karnataka High Court

Sri R Vishwanath vs State Of Karnataka on 26 August, 2009

Karnataka High Court
Sri R Vishwanath vs State Of Karnataka on 26 August, 2009
Author: Subhash B.Adi


2. in pu1*s’t1a11c€ of tha regisuation cf cringe during the

C011:t”S€: ef flzvssfigaiiien, the Police has arrested aCCE1Sf;{§V’i?*34§’)’S{‘1 ‘£0

3′ ft is in the voitxntarg statement’ the 2ic:::us::=j:’£°”‘£*f__

referred the name of the petitioner. This

a.IiI.”€S{€d an 4.§.2{)G%. According :0 $116

this acmlsasd was suspecting tbs charafcier caf ;iie<:f+:":é::-=:éT{;V.L

Atcwuaed N<:3s.1 to 3 in their v0iuntaé{§V~Vstatém5;;iiwVhégvg"fifi£i§:%&
tlley were §mmi.s€d ts) pa-:asi..F?s. 'T9 coxiémit. miurfier and
they had received Rs? AA course of the
mvéstigatian, t11€'A'–si§ate:r1é1'1i;:3 : {if brother and

neighbours 'V'r::c.oi'dt:?2§:V I1; izsfévzitfimani, they aflegfid

that the ti1z§vi'}€:tiii011€r 311$ his deceased
Wife was V};;.=g::;;¢"d:_i33.. V;i'rE"{§.*1x.;éx:4;j:_')i*;*- .. $3116 Jayammag thfi afiegfigi maid

servaxzt in hair"–sta'£:m€:ii~.}13S'flVaiiageci than this; aecussé azzd his

.-vVdeceaVs:¢;§i $;§%if:5:V 1136-{:"i""{€_"*v._.€?i7iJ.:%i"T£'€3; and this accused, was suspecting

}<iE:f"3.2f;1"+cz«:gtc:::i fideiiiitjg Gfhis wifez.

" The Cage is based an tile vaéuntaxgf staiemant af

§»;=;;<§»:t:1$€d ~§'~%<§ls:g,TE. to 3 ané the staiemsfit sf Jayamma; fifld 3.136 the

V' éétziatééfizeggt Qf CWSWIG 8:313 ELL W319 are {ha uficies af accused;

'\

W4§–

4. Consiiiming the chargt sham: having b66311 filed and also
consisiariizg this: Cigrcumstances and the material colkzctcd by ‘me

prosecution, i fmei that the petitioner could be exfiarged on bail.

Accordingly, the pretifion is aiiewed. The _.pe§iti_éfi¢£ is
enlarged on bail subjact to following ccnéitions;

a) The psfifioner shall exectgtg p6:rs;e;>1:z§:*.7.E)t5,:.§1’iIi3CiiC§i;%§i§$fi”.
Court; TV ” 2 ‘ M

13} The patrifioneg $ha3l….u:’:1o5t”«._.LAtafi:ip€r._ the

prosecution wiL=.1_é}’3se:; o:;–t371é~–z_;;;a;i}e:x*iaZ evidence;

C) Tha peti1:ione:j.””sh;iH :;1p;3eé;f’_ the Court

1*cg1:1afi};i. ”

ti} ‘£”‘}ia__ gacififiicafiéf mark 8ttE’.!3.fi3I1C–€ ages in 1.3
5 ‘ -V {j1a§;s.Vtz:;~. §h’e’jurisd.icti0na} police betwefin 13.36 a.111.
pmfcrably on Sunday.

v.:*} ‘want of éefault in appearing before the
h ‘ 5;” vialation cf any 9f the baii conéiiions,
=fifci;”;éc:11§ion is at fibéfiy 1:0 $66k for cancefiafion cf
Sd/~
jUDGE

KP~%’M/-