3
IN THE HIGH COURT or KARNATAKA AT B:.§’.–f~t(§g%$;::}{I3j’RI§::j’V
DATED THIS THE :20?” 9AY..oif§<;'I§3: %
BEFORE, % 1' '&' .
THE I~i{}N’BLE MI:; J1.r_§;’riCiE. 3%: :3 .
CR1, P. NO.866!20Q8 nm,.p;9§4_;@_¢;_§
INCRLJ1′. NO.8é6l2()($$§’–_ K H N
BE-TVJEEN: «’
Sri. Veemall
Sic: Sidc1a;{;1;)3″§r?_-ii;:sf§§3;fgi; ‘ ‘ ‘
Agmti abuuz-.’V25fi_yf?a1’$¥ ‘ ‘ ‘
0:10: 5g.=:iC’1;It2~,1_r§_«w.::;j:,A .’
R/a GubbeW3£1,TaI *’_Si11_dgi, .
District B.–:japv;:~.» .. % Petitioner
(By M] 3′ LR. Biradar, Advs.)
.ae2~i!.:1; n
V Sfaiiolz,
The ‘Ste: iéé -rzai’ Eiamsztaka
.B_’§” _§t$ “Sf%a;t& Pixhlic PI'(}5’v€C11t€)l’,
14 igh Cou1″ifl_BEii!£Ih1g,
Ba:i1gal.;_:irt;- .-“i’i60 (301. Raizspondexzt
: (By S;’i’.v—::’.\:::1a=1:{1ci. K. Nava1gi:n:1ath, HCGP)
V’ This petition is filed umier Section 439 €.’:r.P.C. praying
3:0 enlarge pctitioxzcr on bail in Ci1”.N-=3. 2/68 of Sindgi Police
.. ..Station, which 5.3 I’€.’.giSi(‘.’.I’€fl fin: thr; eflences 13/11.; 3. 49-8(A),
306 1*] W. 34 of {PC and etc.
IN)
IN C1RL.F.9G4)’ 2003; –
BEFWEEN:
1 Sri, Sidtrlappa
S I 0 Irappa Si_n<'].ag;i,
Agcxéi abqmt '70 years, _
O00: Ag1ii<:ultu:'&,; '_ A _¢ V
Rfa Gnhberwarl, Tahlk Si11i{ig*i, .A *
{)is.t1*ictBijapu1'. V 1
I2 Smt. Sak*if.::i ._ ; '
WIO Sinclafl, f V
Agt:-.6:-;I a1);f:*:1'f"rE33:3__yeéz.:f3, __
Gee: Hv0fl€Jf';1}0I(3. W-6frE<,«–
R,i”:a ‘mink Sfi:-igi,
7_Dis_’£.*ri<:.:tI'E-7%jj;g;p:1r _ _' Petitioners
(By ws {_}, {3r. C}1eig:ésh}é't:t{ .«S.a"}.R. Eimdayr, Adv5,}
;&i.[}; – _
– Sii1elgi?P0}ii:,u: Station,
._ ~ Tit2<«;7 Sf,1§1t€':'t;}f Kanlataka
I -._ Eggs.' its _St:._1t;3 VP»i,I1_).3i(;'. i?3'1*0s£:{tut:3~1',
'High Cb'ui't._B'uildi11g,
B3£s;1ga1{:r«e.lf_..TS(S€3 OG1. Respomient
(By sir; }«xn_a:1c3 K. Navalginmtlj, HCGP)
" This Cxtimizaai Petiticm flied Lilldfii' sesction 438 Cr' RC1.
. by thee Atlvocatr: for tilt? petitioner praying to exrlapge flit':
V' v'__§3€ttiti0I1&I"S cm. bail in the evatzlt of arr<=.-st in Cr.I'~1o.'.2](}8 of
Sixnfigi Ptzrlim Statitm, whicrh. is mgistfimti for $113? <::fi'cu<;'e.
'pf ufs.-498(3), 306, rfw 34 ofiPC.'. and etc.
These petitions Cmlling on far olflfiifi " $1113;
Com": made the followiilg: " 1 ..
QRDEE; i=3′
Tim p6i.”i§ZiOi3.&I’S in G111;
1103.2 and 3 and ~aiI1’aye(i as
accusfid 110.1 in fox’ uffences
pulaiaizable gzggez: Set:.*.34~ IPC: am
seeiiing % % ‘
ifounsal for pfifiticuelfi and
‘§’}1f.V’,V”S_tg!§.€’.’f’11}.{:;J::I:l’_ftf.’0f father of decaased would levees}
fatrfsr V’
Manjuia WEi$ given 3’11 maxtriage to I–as;>€:us£:til
A prior to 1 1.01.2008. At the tin}: of marriage
I¥;i3ar:c1:.§fscé£ivLA}:i.s9As.(;1 xmeived Rs.51,0GOf – anti 5 #01213 of gold and a
.. vr;is%. Watch as dowry. Theltaftcr dieceascd was living in her
‘ 1101116. After a pexiod cf one moifllz she Cains
.~7:bEifCk tat) her pmtxxtal hotme and i§1f¢3:1’med her yam-11i.:s about
‘)\:,. Q£k9x.~,g0,L_\ \_ »
4
i}1–in~:a€mt*.n€: metttd out to: 11:31′ by amrtifiad. 11«c_”r;;f.:’§
pa:r<:11.£".3 advfi.sar3.a11d 3611!. back VV ‘
hezmzer, F ifts:->613 ciays fl1t:1’E8fiI€1′
{imreafimi to Sindagi w11e::ei11’€_:j§ji:;plz1ii1a¥:1t. L’
timm. fi¢’:(?’1’lS£3*d I}():’:’:.2:_a}1d 3 giéieareaseti in
takfi back his dau5gi1i.::§1*’ A his daughter to
liiéiililllfilliéil };1(>m§: two toias of
téfild her father that she
wears bgnsi11_gg.A §TiL”v; _«:i:1fg1eIt§r in C’£)11I1C>CiIiO1’1 with demand
for aclgiitiflixzai’ iiétifiuxlars. T hereafler she was
:atz§;§i11*,,{A.i31 u .114:-use and She Itrfused to go her
” ¢_§1o111«c;v.’ “”” H V
Whfill Igleceascd was aionsr: in her parents
hQJ¥’l$€v’.t§}:¥(f§:’..'($IIS11111t?(.1 ‘p0i&”)I3. and commiiltxtd suicide. Her
fafh£§I’ _}A<'§ég€d Cx':rmp1ai11€. on 1 1. L2008 for aforesaid crffenccs
'ffigé-$113? aspcusml. $3 0£'~\-3'\–~»¢Ld~~
5. Aecrused no.2 is
atzcused no.3 is aged about:
husband ef dmtrcastxgl. He ¢i’e~®ri”y of V
mmriagai He had his wife-
dexxsaafifi. Fmm the : it is clear, I-
acataseti I1.-911:3 111.}?-A1V; V decsased ever:
iizzr a s}:1o1~i;’f;i<§§;&=:r)¢.%';-" was being clriven to her
pa1tnt3~}201§s»:e iII1¥3§}1111i3Cfif3l1 »L"it3-wry demand'
" is still undezr 13m$ss. At this;
s’tag§2,.. t§1e1:€z21:4z¢ ‘H6 to suspect :3tatsme11.t of father of
” V’ , V(H§’f”H£iC£’fiaSfi(i (xwcuneci. w:it1’1i:u a of 9
of marriage aof I ezcvcuscd with decrcaseal
her death, dectasmti was i:reiI’1g subjected in
t:1*1.1’v’a-ifiyii in éflllflfififiofl with dowly ciemami. In fact. I–a<:st;.*'1.mes:<:1
" 13$ bc3i'.i1c¢rmi in take 'miarrk ilmmased in his 1101.1$t2. In
of this, :11 p1¥:4$'L111:';3ticm Wosultii azise against I~acx::uSed
umlt:3* S{'??t'.'i'Li{)}'} 304~B IPC. Tllarefare, I–aCc.~uset:1 #3311110? be
x"=e:lt:£s$e¢:1 on bail. W' 0Q""€""""ea""*"~
7' As fat' as accused aj2f?:zf~3
aimaciy stated 31101133611 :w,C~:"'; -figs a!gé£1.v.' a¥:o1:fi~';?if}: L.
ac(:1.a.w1 u«r;».3 is aged abotit from the
s%mr3.me11i: of fathe1- of the helm
of £i::I1Ia114fi:i:r:g ¢i0w1"y clfligawd to
CZi'1§£":H'.}". If tiif deccasad elitist
episode Conaidfiiilig age of
"3 aflcrgaiiuxm maiic: against
than attitude showzfx by accused
;10.}., I opinion acc'u3t':<i 11203.2 and 3 are
tum' 1111:1231' Secrtion 438 Ci1'.P.C. stzbjact to
'
T. ' I p-213 fllfi foflowing:
; ORDER
C§~1vP,Nu.366/20438 is zejeciaead’ Cr}. P..No,%4/2098 is
3. If pmitioxzezs I and $3 in Gr1.P,9()4/290-4 are
£!3’1’t2!E~}ifl-(1 by Simigi P-2:11:32″: Station in Crime
N052! 2898 they shafl ‘ma relaascd on bail 01::
M CQWW4, –
Subs.’
III.
A~r}bse1vat’io11s made in this order.
“-3
their exectitsing bfilldfi’ fE);€’~—.21′ V V
each anti ofiiarillg 3 31.2;”ef35″”f:¥:” the Iiivré ‘
The pet1’t;i0m::rs. },;a11d 2«’ix;’C—rl.
appear befzne fzfiitsiigafiun V u fi:)1* th.c
p1.1rp0se uf_iI1vest;ig_2fiig313 ‘¢s3}.:eI1eiIi::r_g3a3V3Ag¥ii upon to
The petitiomrs 1 ;m;:1:”2-~€§;~1,.’Ié;_9€>4;2o04, shall
13:}? ‘ V ‘ 3’:;.1ti113.i7(‘3’3ff.t’: 01%’ & “with pmse£:uiio11
‘T1354’, Qiéeififive for a period of two
. t wifl1;i;n such time,
_ 2 in C1’1.P.904[2GO4, shall
* §111’i3£iic2i:i011a1 Court. In such an
2 .éve11t,’__t}ik-3 jtsrisdictiolxai {:0u1*t 5113.1} consider the
afip3i¢atiQ1’1 Wiihout {wing izxfluenccd by
4-.
Sd/-E
Judge