High Court Karnataka High Court

Suresh Naik vs State Of Karnataka on 9 December, 2010

Karnataka High Court
Suresh Naik vs State Of Karnataka on 9 December, 2010
Author: N.Ananda
/1 1 
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 97" DAY OF DECEMBER 20 10
BEFORE

THE HONBLE MRJUSTICE N.ANANDA'*».E
CRIMINAL PETITION No.5368/2Q--:?§" f    
_B,,..Em.E__I2n   A   A

Suresh Naik

S/0. Lachha Naik

Aged about 25 years

R/ o. Marunadu Palya

Huliyur Hobli   _ 
ChikkanayakanahalliTaluk  V  » .__ ,_ '~-- . 'M
Tumkur District. ' 'A " E' A.  '   PETITIONER

(By Sififl   .) A  A  

Stateof KEai'n_atal&;aA'*. A A
Byjijluliyur Police

  By--State Public Prloslecutor
» i-iigh f)_voi1i*tpVof__Karnataka. ...RESPONDENT

H  Majage, HCGP]

 .,Th:s'l Cri.F' is filed under Section 439 Cr.P.C

'A   praying" to enlarge the petitioner on bail in

 Cr."N'o.53/2010 of Huliyar Police Station, Tumkur

 . 'gD'i--strict, registered for offences punishable under
  sections 498A 8t 3048 IPC.

This petition coming on for orders this day, the
Court made the following:



ORDER

The petitioner is the husband of deceased fieetha
Bai. Their marriage was performed one and
prior to 1.5.2010. Thereafter, deceased 1
house of petitioner. p _ T V

2. On 1.5.2010, deceVa_sedV4Geetha
house of petitioner. The the
father of deceased,;:4_._”‘:xvhof\\”‘!6§i_g1?;i4a,.,,,fi;~St vvlinlf0nnat1On_
Therefore, a case was petitioner for

offences””punishafb’1–e 498–A & 304-13 &
302 and V.-offences punishable under

Sections and Dowry Prohibition Act. After

in{resti,.gativon, eidarge sheet was filed for the aforestated

3.’ ‘Theg1’llcontents of Post Mortem Examination

Replortlll’-{would reveal that deceased had been strangled

A death. The Post Mortem Examination reveals ligature

mark encircling the neck of deceased. The dead body

was found in hanging posture. As per the statement of

witnesses, dead body of deceased was brought down

b’\?. “\….’E/L ». -.

from hanging posture. The immediate post occnrrence

witnesses have suspected that deceased

strangled to death by petitioner and

petitioner had made efforts to m’ak–e’ it appeartas ajcase ‘

of suicide. The investigatiorigre-cords'”re\reVa1s”

facie case for an offence punishabh1eV.ni1–der 302’

IPC. Therefore, peti’t.i_0ne17″can,_not”<he release'd on bail.
Accordingly, petition

I188.