0:21.. P._No.386}20o9 IN THE HIGH COURT op' KARNATAKA AT BANGAI.gQ§E' . V DATED THIS THE 20th DAY 01:' FEBRUARY gt; "7 BEFORE ' é % V THE I-ION'BLE Dr. JUSTICE K. BEAKi5HAvAT$Ai.A.. " A CRIMINAL PE'rrr1o'£>:. V' BETWEEN: Smt.Naimum:uisa., H W/o.Abdu1 Latif, _ , Aged about 67 ycaz:s,'».. ;'_ Occ: Househc>i(i"work, R/0-031 Malildi. _ Near Vecrabhadta Tcnipiltg, _ Shimoga City. " 4' _ ' ...PETI'l'IONER (By srLE.E.negh§5nsi¢; A'dv.)'- 'V *- ma 'ataxgc, bf By Mahila.1Police"_S. ttion, ...RESPONBENT HCGP) Petition is fixed under Secfion 433 sf Cr.P.C., tdénlargc the petitioner on bail in the event of arrest in ';Ca:.No.33/99 of Mahila P.S., Shhnoga, for the orfibnoc p/11] s.498(A) ' V &-43G7*r/w.34 ofIPC. This Crim'ma1 Petition coming on for orders, this day, the made the fo1k3wing:~ cRL.P.u«§';3$5j;éo95g _ ORDER
The petitioner] Accused No.2 in Crimé’–.N;);33/ <3f
Police Station for the ofiencc under V
with Section 34 of we is beibxg t}:«is'1""C«§ij;z"vi 'V"s;:cki11'g–VVémficipatoiy
bail.
2. It is 3 already faced
trial in S.C. Judge at Shimoga
and after éfiqmflw. Now, the present
petitioner is the police. Keeping in View
mt the Aggusga ad 93, the husband and father~in~law
it is for the prowoution to
1. There is no good ground to reject’ the
TV j.: i>ttition.A
‘inn the result, the petition is alkrwed and me pefinzoner is
‘t{i: surxender before the guxasdictionai Magistrate on or
“-%_%Tbe1f;$14e’%2s.o2.2oo9 and in that event, the learned Mags’ train is
to release the petitioner on bail subject to fumflmcnt of the
foilowing conditions:
V’
peaasp” is aispgsmga:
CRL5Pi.:§¢}3§35]~fi§i@§ – _
that the petitioner shall
Rs.10,000/~ with a fer like _.. s
satisfaction of the Invciéfigatiag ‘Ofipxmr;
that the petifione; sha11Aa;.*-i$’¢af”h§fom afht:A.I11v§<:stigating
Oficer on or
that the "p_ctitiofiér giflaunzper with the
that for regular bai} before
ajmo11th from 28.02.2009 and
tiiisbail ~hr;' in force until the regular has}
I
5&7'?
Judge
um 2 Vin)’. ‘ ‘ — ..