Cr1.P. No.9:'2009
1
IN THE HIGH COURT OF KARNATAKA AT A'
DATED THIS THE'. 15% DAY 0%' APRIL 201319 ' ''
BEFORE
'THE Hownm DR. JUSTICE K. Bmx "%'1'-r+ExAv;a.j~g:g 1},
CR§MlNAL ?E*rrrI«t§:~si---1§:0.9i/;>cV:>o9_ 'A
BETWEEEN: F' ' .
Krishna Shctty @ Krishna Bha'tta,
Age: 40 years, A
Residiug at No. 16/ £2, _ V
11 Cross, .
S K Gaxdcra, ____ H
J C Hagar, T' A i_ '1-I " -
BangaIore«56§) _» __ - f Petitioner
(By Sri M Pa1tIias4a1at'113r,«VF§§}V'.;"fcfff$;etitioner)
AND:
'V , ...... ..
By ".12 C 'I
_vGliC3 55?£;tion. Respondent
(By "V HCGP, for respondent)
4. " " Petition is filed under Section 439 of the Code of
praying to enlarge the pctifioner on bail in Crime
2067 of J C Nagar Poiicc Station, for the offences under
=Sections2 4~98--A, 304~B and 302 of I P C and Sections .3 and 4 of D P
Act."
x " " This Petition coming on for Orders 'this day, the Court made
" the foiiowing:
Cr1.P. Ns.9!20{)9
ORDER
The petitioner/accused is before th7′.’s'”Cour§ b
of the Code of Criminal Procedure seeking 1o’t):]’2t§c*:(
of J C Nagar Police Station for £198-A’; V
304-3 and 302 of the Indian. Pena1V.se§&¢.an.;: and 4 of
Dowry Prohibition Act. M Q’ % ‘V ” A A’
2. Learncd:_ ‘f:§_:__’_1iil;e submits that the
pefifioner gotg as a second wife afier
the death of with the deceased took
piace about five death. It is further submitted that
flscugh fzheaiaétitionsr had two children and he Wanted to
briiig Vt\K*QVC31i§3£’i.1’€3I1 from the matrimonial grand parents as they
,–‘V\1i,’.1cA’s:=kids, but the deceased was opposing to bring
*1;fnem and $n.#tsaVt gxouad she has committed suicide by hanging and
‘j tiieéfgfifionsr not responsible for the death of his second wife. It is
that thmugh the deceased, the petitioner has got a
VT . V _ and the father of the dcccase<i–ShyamaIa has foisted a false
against the petitioner and he is not responsible for the death of
his wifs.
Cx’1.P. No.9z’2009
3, Learned Government Pkeader submits that the daughter of
the deceased is an eye witness to the incident and the
harassed and il1~trcated the deceased to bring obj % :’;§a;’:’:c1§
assaulted her and therefore she has ii! is ‘$1′ .
case of dowry death and the pmsccution:”haS’_’_’mT Tsa?;dé’011t:’a’
case for the oflencc under ~
Penal Code.
4. The Investigation is éhaxgc sheet has been
filed. The Oficer establishes
that the facic case fin” the offence
under Scdions 148355, of I P C and Seciions 3 am 4
of ‘VI’vV§éEvno good ground to enlarge the
” R
: :5,_ I-11 1116 iesjiilt, the Petition fiails and the 32111:: is hcxmr
sa/-
Judge
335 ‘