High Court Karnataka High Court

V Narayana S/O Veeranna vs The Inspector Of Police on 26 August, 2008

Karnataka High Court
V Narayana S/O Veeranna vs The Inspector Of Police on 26 August, 2008
Author: Mohan Shantanagoudar


wufnuflxl VII In-InIVIrIlI’II\l”l $”ll\.’l’I’f \.o\J|JI\I NI!” l\.I”lfl.IVl”\Il”Il\P\ f’lI\3I’T \.nLIIJI(I \JI’ !\l’lflI’I’\l!’\l\l’§ TIES’?! \u\JK3l(I ‘Jr Rflfilwfliflfla f””\7″l NJ

‘ &__gEy £r:Efimm$n§§a§ HflGP ;

§fi’T}§?}{§3%i{K3U?EF€X?IiflfififlfififiUi$?FIHXNChkLCfl$E3

Sfisiififi TI-flS am 25:» my $9 AUGUST 2ca:13% % %

I3EFfflRE

THE Ht’I3§!¥’ELE §£R.:$¥.IST§CE
QREMAL Emzan r;Ic:.3364%::>§% ‘ %

Efiflrfiflfififlfi

V flnknynfin
353 vfifinaflaa –

Aagg REQUT 33 ?ERRS 5 vv 2 ,_*,<v;
Rik? as 2, Rfififififlfifiafi WATERS, avg '
fififlfifip nx3nwa$a?m£A:M31fi;Rfi$fiu V"

aaymmunz Exwgagiag, KR PHRAM'- "

3Afi§ALQ§E+36_aV=~* -».*~ ~ *

' "h§;L fiawirxexan

?EE :a5PEC%a3 as F§;EC§
KR Pfifififi ?oLI5a'sTk$10&

,. ,. .. A ….. ..

‘. ,E&§a&2aaE_’a

. . El.$i*€)EDEIT

….–»…..~….

z€I3?’i§.;.?’ 1’3 FILEEE {}f$.«§3’9 €3R.P.C’ PRAYING

2-?$ EEEERSE THE PETE. aw EAIL Z3 ca.H$.119/08 0F
u4*K;R¢P$RAM; 9.3., wazca IS PENDING In

-‘=¢.fi;mm?22fi?2X§s aw ?HE FILE 0? THE x AcHM.,
7§’§QRE; wazsa’ :3 E353. FDR TEE GFFENCEE
Pf?,§;”E’.s3′:%é:§fi.§= mm 3&2 :33 ms: mm 3512:. 3 s 4 or
‘,f§.§;km?.

‘* “” * “-‘- ‘ –‘j’.-7-V v- -I-I-nu-uruv-1 – nun! suvwnl \Jl” nnnlifllflnfl I’1I\.7f’l’ \a\lU!l! IJI” l\l-\lllVI.Fl!I-\l\l’| I’ll’-$l”l \–\-Hufllf \-Fl’ BHKIVHIHRH I”H\.’Tl \-

‘3*%§IE’§ £IR,I}§3§3}kL PE’3″Z€’?IO§~E i2’§I}MING CH’! FQF. QRDERS

“E333 §.?%.”=§’,, THE fi$Z.§K”i’ §=?Pa.1’3E THE FEI¥§xLaf35ITIN¥3:

02513

flashig gmfiian is 515:1 under Scctian 43¢:%% T

praying fa”! grant of bail.

E. Fafitimzier is
I%.1§;9;’&3 at’ E3; §:\_ii.Ij.;i£c:?«& ‘:’§:._j_t«a\;=i_i:i1;:n, reggigtemd
far ma gggnm px1m1skh5a.?3}:¢:~11fifi§1{;fr 498-A &
3&2 ma? WC’; arfi

in brief is that

11%: p2t£vi§*;*;«g§n« m; cf dwcascd.

to ill»-treat Durgamma
hgr mtmey finm her parents’

fie any wark and he was
the earnings at’ the deceased far his
He Wm aédicted ta bad habits.

§aeiz1#., sf ‘time, the pefitionxar allegedly

~.._ $~:.;$sa*:.z1§’,ed the vicaim. under intwekzafian, ax: ah: did

V’

— —– — . .._. . .73…. V. n\r1auvr1Ir\l\J1 -nan uvun: vr |\n:u1HnI\!\H I’1I\:l’l LUUKI IJI” IKAKNHEAWFK lflbfl LUUi¢£ U!’ KAKNAIAKR HIGH C1

Ilfit %§’§.rag mama}: fimm her pamrafis’ house ‘:20 pqy

arrears gg mt sf Rs.fi,30Q,I”-kwith lmjfe an thg’
elfmw jsinfi. I-iawmmr, the caldera
ma.t::§3<*- ami settlcd ma matter but" ihefi 'V

mcatximzaai. Hfi did net mend his

nave: afiamd the deceaamd 113;'
at Ba}§'a:f_~,=* fir; {aka up
wmgaéaiiay; of deceased
waniafi ta as
the 'date of incident,
whtzz in gs: ta Bcilaxy, the

gefitémzer __ 4V7:3.sé's's;%i1tc& her with the stove

fiégfirgaftgr doiivavq-szfikeroacnc an her and act her

£%f;$;__fi£V"I$'L' T. . '

haifguafl ea 'ockaif cf the petitioner that

' afier film inciéant, she wm admitted to
V' Pimpiéalg Bamalcarc, whereizz, the Dactor

_ i';.'a$ smifiofi sihafi tha patifint is aunsxrziaua and is fit 1:0

I5

V

.n.n-uw -nun wvwnt vr I\l'1.tU'l"lI.l"\l\.l"I nlufl LUUKI V!' BMKNMIMRH HIUH LUUKI UP KRKNMIRRA HIUH Ll

fieceasesfifi E3 the Eight Gf the said mzbmiasiana,

Ceufi fiacléaas to release the pefitjoner an bail. –f Q

5?», A.cc~m'ding1y_, final p§t7;tian_.~V—-3f$;n§i${ '

éiamfzasafig