3N THE HEGH COURT OF KARNA*:f;é;KAar :. « "
CIRCUIT BENCH AT"DHAR$§}§j:j:*V'-"1% 4'
DATED THIS THE 25TH
' 4
THE HONBLE MR .Jt_:s'ifA1.c:.;:1=Vif"1~_VIL, N;§GA§\a0V1:§.«xN ms
I c1§'L. f>, _
Jagadish, Q
Aged 22 j»*ea1_s', V(3ct:--: Agzictxitanfi,
ii?/at:v_§1.jrv1a1:v,;V1ia=:s:«;;_;:1::'? V ..PE'FITIONER
(By "
flap": 'V % . .
T3: State of lfiarnatalca,
I€121*ai."i'oIic::: Station, Hubii,
~ ' Fcpmscntgd' by SPF,
V ..RESPONDEN'I'
g23§ 33:: K.Nava1gimath,'HC1GP)
'I'his crimjnai petitiou is filed under Section 439 of
v _ .Cr§P.C. graying to grant bail to the petitiz;-mars in
(:11. Misc. No.73 1/ 2008 (3711 MAG Crime N<).225/ QOS8) in Hubii
%Rur:al Police Station, Hubii, for the ofiences p/11/ss.498~A
and 3{)4-A ef IPC and to grant such other Ofdfii' or direction
as deemed fit.
This crizninal Iaetition coming cm for orders this day,
the {jourt made the following:
1%
§Lx.!'-*'
ORDER
On a complaint lodged by exie’ Z’ xlthe b T ‘
petitioner herein and two Qt:hers,.__ ju1*£s;1.ictionei}T’§?:onViiee
registered a case in jfL}rVV”*f}fiie”‘{i:ffez1ce’sV
punishable under Sections {ie’§8~}§’af£iti.304;B’ef C.
2. In the_eom;3lai1.1.f,’ it a§eg”e£1 complainant’s
daughter ‘maeljunath Kulkarni. On
21.3.2003’, Vadministered poison and
muiiiereci ‘I’1Vei”.ff~ fiasis of this complaint, the
VV}3.t;)§ee’W.:;z}1L;1″:’estec§ the yetifioner. Now the
j1§.:js§ii.cfi0I1s1″i?’o1jee¢.after completing the investigation filed
» ; ‘ehVargA_e«.sb,Eeet__in C.(3.Nt:-.689[2{){)9. It is also seen fmm the
H r ailegation against the petitioner is oniy that
at}-Vatetlfhe crime.
3. Having regard 13:) the allegaéen. against the
petitioner and that the investigation is completed and charge
sheet: is filed, I am of the opinion that the pefitioner is
entitled to be released on bail. The apprehension in ‘(he mind
of the prosecution that the petitizmer may escape the
jurisdicfion of the Court and that he may
prosecution Witnesses, is to be removed by
strict terms.
4. For the reasons stated afiovcfifiie f6}£ova§g1§;~» if
Q£L3.§:._1_3.
The petition is hereby me ggagiuofier is to be
released on bail subjeetz:to_t1ie cgnditions;
shall execute a self bonti for a
it ~ with a solvent surety for the
= }.;_ii<c:$}'2zmA"*.;oV"i}ie satisfaction of the jurisdictional
Vv Magistrate.
petitioner shall not leave the jurisdiction of
‘ .. Magistrate Court without prior order fmm
iii.
£3}.
the Court.
The petitioner shali attend the Court on all
heating dates regularly.
The petitianer shall not tamper with the
pmsecution witnesses in any manner.
G-~»\J”f
Any violation of any one of the conditions. zibcmsb
will result in cancellation of!’ tag’ w; %%¢xa¢1A_%%%% oig;1¢¢sd%%%
accordingly. 1
A
Ets”‘