IN THE HIGH COURT OF KARNATAKA CRICUIT BENCH AT DHARWAD DATED THIS THE 27"' DAY or JANuAR¥s;i:2o:Do BEFORE THE i-EON'BLE MRJUSTICE;iARA_L1*NAGAfr<AjA CRIMINAL PETIT1oi$i--v.Aio.8'2o7/2969 BETWEEN: Shri.Mainuddin S/o Chanclsab Jamadar Age: 25 years, oc<;_: TeaVV'VenV;io_r - ~ R/o Kurabur (3'a'ii'i;,:gVg/'\'nag._oi i3eigatrn Dist: Belga__um%. (By S ri ; B agh_:Ibe'I'i gpa n.._e:1'w;e:i e, V)? AND: The State "of i<FJrn'at'éi~V:'a" C By TIiakwad'i~.Po'iice'V--_ Represented by SPF' V. _CirCg'i:t E§enc_h, Dh'a'rwaci _i(Byf Sri :::;:H;.Gc§:ti<--§iindi, HCGP) PETITIONER RESPONDENT ""iThis'.v'V'Crl.i'P is filed under Section 439 of Cr.P.C. praying..__"t'o~,««'re|ease the petitioner on bail for offence Tpunishabie under Sections 498A, 302 in SC No.184/2008 ' "p.ending'=Dn the file of Prl. Sessions Ju " V V dge, Belgaum arising g_'ot:t o-féTiiakwadi PS Crime No.21/2008 "This Crl.P is coming on for Orders this day, the Court ..mede the following: fir'-'~*~-----~'- Ex.) ORDER
The only accused in Sessions Case
pending on the file of the learned Presidingbffivcer;i:”F’a;;f
Trakc Court-VI, (Special Court),v.:B’e»l.graurfiV”heed.’f:iéd_’_jthg.V’ V
present petition under Section .%i’i1i._s
is opposed by the prosecution_,l§’y..V_fiiing” w_rittein.:o’bjVectiojn to ”
it. Heard the arguments of boththe sides.
2. This earlier bail
Detition unfie? si/§i9tii?r.:””: Cr.P.C. in
cri.P.No.716%i/itliooiéllama:liitifiolllgsayneearine to be rejected by
this com-t”by:e.rde:Fi§r§iatedV.fgi:7,oé’.’2oo9. On perusal of the
said orcle.rV,'< it while rejecting the bail
petition, this Court directed the Presiding Officer, Fast
..,TfaCk}':CQ'Lll'!.~.tQ disp'o'se'Vof the said Sessions Case within 6
"th_e'h_date of receipt of the said order.
3; Sri.Bahubali A Danawade, learned Counsel for
A"tiie:l"pAetitioner~accused submits that by the end of
…w02V',%02.201G, one year would be elapsing from the date of
#
receipt of the said order rejecting the bail petition, but the
trial could not be concluded.
4. Further, two dying declarations.gofi’R”lteh_’e
deceased are recorded by thev-Is’arne. T_alu_.i<ai3Exec~u'ti\}eé
Magistrate. First one was recordtgdifin
second one came to be recorded} the"
first dying declarationv,;~-the delcea.s:ed’V’i-s_.saidto–Ahalre stated
that she was caught preparing
food in the kitVc4h:en_._ declaration she is
said to to give money to
her consuming liquor, he
pouredvV”l<§§'r-gseneg'eh.h'er_:A:p»e'rson and lit fire to her. She is
further said"to"hav',e s'tat'e°d in her second dying declaration
"V"«.._,tha't."':Sii:i-ce she d'id""n'ot want to trouble her husband, she
iihpearii.er_:.dying declaration that she was caught with
l'.i're__"a ccid e l.
‘5_.'”:. On careful reading of the police papers, copies
were furnished by the learned Counsel for the
petitioner-accused, it could be seen that her statement
r-.§#”~””m\’
was recorded under Section 161 of Cr.P.C. by the
investigating Officer on 12.02.2008 itseif whereinj’s.i§ei_:h-as
stated that the incident was accidental one.
6. It is not in dispute that…th_e4 pe_ti’ti’o’r”re.if.hiastbeen “‘
residing at the address shown.’
Therefore, the apprehension_”‘o.f theworo=sec’utio_r~….thait
may misuse iiberty, if__he is g_roVV:rit.edve_,iv3aii.’maY..,b€?,.5met with
by imposing suitable co’n’dit.io*nsi,.,’ ; ‘4 V
7. Having_ regard ‘ ‘_facts”:and circumstances
of the case,”iiifeei-flfitat-the “ends justice would be met, if
this petitioner subject to certain conditions.
Hence, folioiivingeg” .-
ORDER
‘A present petition filed under Section 439 Cr.P.C.
Cr.No.21/2008 of Tiiakwadi PS, Beigaum
(sc~– No:.i8?i/2008) pending on the file of the iearned
it Priesidivngi, Officer, Fast Track Court-VI (Special
‘ “‘ft’,o’u’rt),Beigaum is hereby allowed.
fiV
The petitioner-accused shall be enlarged on bail on
his furnishing a self bond for a sum of
alongwith one surety for the likesum to the s–atisfao{:’tTEeon ‘
the Trial Court and subject to the co~nditAior=’_sH’4
a) he shall not threaten the Zprols-‘_elc:tttio’n
b) he shall attend the”Tr_i’alV_Coo’rtVonalll-.:the”‘dat’es of’-L’
hearing without fail t,lln–!e:SS-.h’isL personal attendance
is dispensed with”_sfor’~ya§lld
c) he shall” njarl~t”h’é’s the Station
Beigaum once in
alternative Monday
bseth«teleh’f’;–at:i’os.ao’ojfe.rn§ and 1.00 pm. till the
Conci uvsion of hisfzrial.
Q I-‘t,,r:OlDy of’Vth”is”order shall be sent forthwith to the
4and’_jl.also to the concerned PS1 for information
a n jjcorsn ‘oe .
Sd/.:
JUDGE
.,._*hbgn/_