IN THE HIGH CGURT OF KARNATAHfi, BANGALORE mawnn THIS THE 3" DAY or APRIL 2008 THE E W'E$E HEJJUETIEE h. Ann 5 Crl.P. Na. 1U53 DE 2008 BETWEEN 1. SHRED SID GAMAPATHI JRDHKV fifififi fiEfiUT 55 ?EHRS, BCC:TflILDR, HEAT NIPEANI, DIET? BEEGAUM, 2 mANTnsH sin sunny JADHHV AREH ABOUT 29 YEARS, mc¢;5gnv1:n, RJAE HIPRANI DIET: EELEAUHp EHT fififlfifi fiffl fiflhflfl ununnv flflflfi EEUUT 45 YEflRS, DCClHfiU5EHfiLfi W RE, RKRT MIPPANI 313T? BEUGBUH. (36 ... PETITIONERS gay 3:1 R B nssnpannn, Anv.,a AME THE STHTE BF KRRNAEMKR I 1'! E? dI?:fiHI Tfl¥fi PGLICE. ... RESPONDENT
{BY flri H. HUHHAPPH, HCGP)
THIS GRL.P IS FILED UfS.439 CR.P.C BY THE
HflVUCATE FOR THE PETITIDHERE PERKINS THEE THIS
HUN’BLE CHURT HEY BE PLBHSEB T0 ENLRREE THE
FETITIUNERS UN BAID IN CRIME H0.135f2$07 OF
NIPPAHI RURAL F.S., EELGAUM DIST., WHICH IS
‘.F’.EGIE3’1″.EREIl FCIE THE CIFFEIE-ICE PfUfS.302, 499-A RI!’
SEC 34 0? IPC.
THIS PETITION C0!-511118 ON HER URDERS THIS DAY,
“N CQURT }!.n.flE THE F*L’|E.-!.-E3!’I!’-1f3-:”-
; I.-nu!
fiP$EF.
Patitianars arrayed as aucusad 2 to 4 in
flzimfi ua.1
Dist. registered for offences punishabie under
Section 302, 498-A rfw. Semtimn 34 of IPC are
seeking bail.
2. The facts as revealed fram ccamplaint
and investigatimn papers ara aa follows :–
I accuaad. is tha aon of I petitioner.
Dacaasad Savitha was married ta I accused-Balm
Anamd Jadhav, patitivner Nu.2 is the anothex
sun af patitianwr No.1 and patitinnar Na.3 i3
tha'”ife cf yatiti¢n-; w©,;g Deceased Savitha
was gi*éfl in “arri’qa ta I -acusad abaut seven
an’ eight montha prior to 6.10.2007. Aftan
marriage she was living in the house QEK7
rv~0.@»wu.».
:3:
guatitiranars. I aczausad and petitioners were
Pm parents azsf deceased were poor, they were
met able ta: meet damanci to-3: dowry. on
4.:Lo..2oo’:r,. deaeasad contact-ad hm: ‘mother and
infoxmad -aha-ut cruelty meted nut to he: by
vgetiti-“nets …r-__ I -aa.i.T1._?–;zt.L
3. Dn 5.10.2001′, the fathear of deceased-
»;-.t:£mb3_L:!;a_i_ rams inflamed daaaased committed
suirziasa h” jmming inta a wall. The farm: at
dmxeased *.:ria.it:ev:.1 place and fvound ciaaad bcudy had’
been rammrad frcnm wall. He lcclgad a aoznpliant
and a. case was regiatered for offences
;:nunia1′:.ah.la under: S-arztian 304-B, -‘EBB-A IPC.
punishable under Eatiiiion 362 IPC i’x’.’:t’::l11i’.”:.E<'.EI'..
The allegatiana ef dowry demand and cruelty
are made against I accused-husband at
deceased. 50 flat as patiticznera 1 and 3 when
/1 /I
3\J« 
are parents in law of dacaas-ad, allegations
ire mutt';-31: currriihus in n.a1:uz:e-2:. Petitioner No.2
iii
is 12%" _1':r-rath-9.2: :5: E amused. The allagatiens
ha W-EI.E.': -*:s.la=':~ demanding decsaaaed for: dowry are
vague.
“Sh-a invaatigatinn is czcampleta .
Patitic-new are permanent reaidents of
Nigapaui, ,13.eig_aa__n,1 __ig:;:igt. ‘i’h,:_u: presence can
be secured im;;rf»:=3i”q ufiartaifi a©”r.:”Liti’nfi.
+1. Accardingly, petition is accepted.
Fmatition-are are rezle-aw-ad can bail subject
t at fr:-ll swing rwndit it:-na : –
.1’. The peizitionera ahall exacute a Bond
for a sum of Rs.25,I}00/–~ each and
offer two saxetiuas for the like sum
ta fire satisfacticrn cf the canes-rziéxzf
.m.n.-u-uun.-i-
IJLIUL 4.-A
an-um no-u._.e__1.L______ ._:___-r1 ……_..L .l….__–_.’ ‘an.
A » .2’ CI. 131133 E ‘]fl.L.f. LEUL Lflfllgpfi UL
intimiua :5 m.’ t.. pxwei:.J.ti-n
wi tnasses.
‘I’VE!
ublw’
Ea
II . Patitianer ahall attend the apart
regulaxgy.
tfi