High Court Karnataka High Court

State By Basavanagudi Women … vs Mujeeb Ahamed on 13 October, 2008

Karnataka High Court
State By Basavanagudi Women … vs Mujeeb Ahamed on 13 October, 2008
Author: S.R.Bannurmath & K.Ramanna


III
N
III

JUBGMENT

There is a delay of 135 dayé,

Notice is ordered. Respondenifls;
As no objections are Delay
condoned. V A V ‘4 V

Heard

3. Beilglg of acquittal
dated 27[09/ 2005 acquitting
the :offence punishable under

Section 498!A<Me;nd ASMB {PC and under Section 3 and

"4 pf Préiffihition Act, the present appeal is filed

153! S1i;atc;§'% : '

.' t{) the pmsecutien, the marriage

flue ficcused and the deceased Smt.Fathima Bi –

é on 9/8/1998 and at the time of marr1a' gt':

V" the accused had demandeei and recreiveci msh

Rs.60,{)O{)/-, gold ornaments, watch, clothes,

householci aI'fi(I2i{iS as éowrjy and even thereafter, he was

not mtisfied with the. same and went on har ' g and