§N THE HIGH COURT OF KARNATAKA AT BAN-F}?sLC¥«}§ *
DATED THIS THE 29TH DAY OF' »JA1NuA§§zSz é'0ti9
BEFORE
THE HOWBLE MR.JUSTi~QE NA. 'A1§IANuI3AA
CRIMINAL PE,':'I'rIc>;\1...;§;%,g,,23Q;
BETWEEN:
Sri Somnattl 9613 '~ V f
3/0. Late Dr. Sachfizdra '
Aged about 36 years 3: .2 " ,
Rfaz 950.506, .B.3.C%Ck .§{1*§.Si1I1a_VAp:_a_11j:1e1;t
No.13, Ali Askar Read 9
Banga1ore--560~..()5E.?;_:n Q» .. ...Pet:it:ioner
{Ry Sri -A§soci.s§tés,_ Advocates)
AND: .
1. ' State ofajharkhand
T3F"Kadm3"33.¥3fiC€ '
_" ;§1a1z;$i;¢dpur;"'E3,st «Singbhum.
72; Stat;:V'afV'Ké1:uataka
.. Rép,"'b§r" Public Pmsecutor
Buiiding, Bangaiore. Respondents
'(By sfi §f.1\§1,bia{-araz, Add}. S.P.P.)
., AA ' his petition is filed under section 438 Cr.P.C., praying to
:';n_§ie:.:fge':_':l"1e petitioner on bail in the event of his arresi in Crime
._«T*NG;2O'4'f2O08 of Kadma Felice, Jamshedpur, East Efiingbhum,
'Jharkhand State, registered for offences punishable under
.¢ "'ser5€i0ns 498-A, 406, 506 r/W 34 IPC.
This petition earning on for orders this day, the Cant": mafia
the following:
" " ' éfizaeetiot; 438 er.p.e., is granted for a 13'n:u'1:ed period.
ORDER
The petitioner is apprehending arrest _
No.204[2008, registered for offences p11n;i;ss1:a1:fie: “‘1:i;t:1dex*” ‘w
sections 498-9., 406 35 506 r/W 34 rec, :1:2_§f.Ii{éai{i»1i:14e;{‘P6}jeee__’_ii1:Ve.A
Jharkhand State. The petitioner’ hes edtgght fore’
bail to ezxabie him to before
}ur:isdict1’011a1CouIt.
2. I have heard the fxetitioner and
the learned Addi.’ State ané I
have been V V
3. Since _ for a tentative period to
enable the petifioner te” under section 438 Cr.P.C.,
befo1e4’jurisdicfio:1.a} V{fon:£t, it is not appropriate to express
V” 0}ié:w.idi1 013. ezeiite cf the petitican.
._ having regard ta nature of allegations
V V _macIe :-Igaiifist ‘ 1)etib’.:)13.es’, the direction sought for under
E
-‘/.w,, ,,.9\.'{___,/\.,«
{\I .
4:.” ,
5. In the Ieszlit, I pass the fol1c>Wi:r;g:»
ORDER
The petition is accepted.
I. If the petitioner is arresfiized Kééigizfia
Jharkhand State cefinecfion ”
No.20′-‘¥] 2008, he he reieaged Eis
executing a bond for of »- and
ofiering two fo1fttijf:,_ ‘sum. H
II. The petitioner… or tamper
witll; E3?Y}S CC1I1iOD§ vzi’:mesSeS.- .. _ f
III. The V”»;x5#operate with the
“”” ‘VI11*;xei:stigéi:ifii;g the purpose of
inv’esfiig”.§:-‘.ien, ~-
IV. ‘xI’Lhe order v§01s1id’~’bLbe operative for a period of two
” moni.n..«.~, 50:}; today, wittfin such time the
. fi31;ij;i¢a11crv’e’1;§.aI1 move the jurisdictional Court for
e}wwm&mmmrdm£
Sd/5:
Judge