High Court Karnataka High Court

Munendri @ Munidramma vs State Of Karnataka on 16 September, 2010

Karnataka High Court
Munendri @ Munidramma vs State Of Karnataka on 16 September, 2010
Author: N.Ananda
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE

DATED THIS THE 16TH DAY OF' SEPTEMBER 2010
BEFORE V  

THE HONBLE MRJUSTICE N.ANAN_L1{3{"' «  Q   

CRIMINAL PETITION No,{-1473/_2I3'1«.0'_».  'C '-

BETVVEEN:

1. Munendri @ Munidramma '
W/0 Manjunatha 
Aged about 22 years»  '_

2. Manjuntha
S/0 Late Papaiah__ H  _   
Aged about        

Both 9a,.re--.R/at:VN0_,'1 1  .. '
Bhimapura Villvzigféf V. 9 "-~    
H0sk0teV"F;}1uk V' _ V . " 
Bangalore RL1'ra1.1)is 1-ri<ft
  A'  ...PETITIONERS

(B31    Leeliéidhar and C0., Adv.)

 V' V. Bangalére Rural} District

V St2{'te.o'fKa1*}1ataka
 Nandagudi Poiice Station

...RESPONDENT

Vijay Kumar Majage, HCGP}

2

This criminal Petition is filed under section 439 Cr.P.C.
praying this court to enlarge the petitioners on-xbail in
Cr.No.236/O9 of Nandagudi P.S., Hoskote Ta1uk,.._B.a12’galore
Dist., which is registered for the offence punish–ab’l-est. under
section 306 R/W 34 ofI?C. 1 ”

This petition coming on for orders t.’_r.iis”
delivered the following: v ” ~ ” —

ORE-ER * t ” ‘ T

Petitioners are arrayed as cr. l\lo.
236/ 09 registered for an iindervlsection 306
r/w section 34 of IPC. The laundry in the
village. H V

2. the wife of the second petitioner

wholialleged to have qiiarreled with the deceased and abused

deceaserigtiseing language. Therefore deceased committed

_£alling…jntO a well. Having regard to averments made

against.-..firstifpeititioner and taking into consideration that

irivestigatipong is” completed and charge sheet has been filed,

lpeteitioners are released on bail subject to following conditions.

é

V ‘ hsv

1) Petitioners shall execute bonds for

a __._sum of
Rs.25.000/~ each offering a surety for the«j’1i;1;{fe$:u;11 to

the satisfaction of jurisdictional Court.

2) Petitioners shail not intim:id’atc« tori vs’fith’-.’tt1e

prosecution witnesses.

3) Petitioners shall regu1ar1’y.t.’;éi*&–tendV’the

55/§..

Judge