High Court Karnataka High Court

S Mahesh S/O Srinivasaiah vs State Of Karnataka on 15 September, 2009

Karnataka High Court
S Mahesh S/O Srinivasaiah vs State Of Karnataka on 15 September, 2009
Author: Subhash B.Adi
.1.

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 15TH DAY OF SEPTEMBER, 2009.___
BEFORE S D
THE HONBLE MRJUSTIOE SUBHASH f3';}"xDl'{::".  *' "

CRIMINAL PETITION    

BETWEEN:

S MAHESH S/O SRINIVASAIAH

AGED ABOUT 30 YEARS,  

R/ATNO.2S,1STcROSS,   

J . GNAGARA, SARASVV'.ATHIPdAGAR', " -- . .
BANGALORE. ~ " 2   '

 PETITIONER

{By Sri. N NAGARAJI&..HAR'UMARt1H:E'«OOw'DA,' ADVOOATES;

BANGALORE.' 'V '

STATE OE  " _

 _ SHM1._LAYOT_J'T'~I?OLECI53 STATION
BANGALORE ' .    
REP. BY STATE PUBLIC _PROSECU'DOR

HIGH COURT BUILDING}

 RESPONDENT

  Sri. A.v. RAMAKRISHNA, HCGP}

 U/SASS CR.P.C BY THE ADVOCATE FOR THE

PE'K4I'II_ONER_;PRAYING THAT THIS HON'BLE COURT MAY BE

   KBLEASED  ENLARGE THE PETITIONER ON BAIL IN CRIME
 *  156/éO09(c.c.NO.15199/2009) OF  SHMI LAYOUT
 _ «POLICE STATION, BANGALORE, PENDING ON THE FILE OF' THE VII-
 '"ADDL.cBIEE METROPOLITAN MAGISTRATE, BANGALORE, FOR THE
'A OEEENOE P/U/S 498{A),304{B) R/w SEc.3.<I OF IPC.

THIS PETETION COMING ON FOR ORDERS THIS DAY, THE

COURT MADE THE FOI..LOW"ING:



_._bail.  ll 

-2-

ORDER

Petitioner is accused No.1 in Crime No.16§_/2009
registered for the offence punishable under Sect1ons._:4£-):_E3{{\),

30413, 306 r/W 34 of the IPC.

2. It is alleged that, the had’

petitioner herein in the year 2004 anvdV._atlthe tir;1e”of

the parents of the deceased had clovirry and’

gold ornaments and otherwnaluablelarticles: Despite of’ that, they
were harassing the deceasedgllnl regard, there was a galata

on 13.4.2009 suicide.

3. Consi~deririg sheet has been filed and

also C0I1§.i.Ade–*,_’i’ng that .ythis”pet-‘fl;_’1on.-er has been in judicial custody

for more than five that, he could be enlarged on

V V the petition is allowed. The petitioner is
enlarged o_n”t2aili::subject to. following conditions:
aj flliae petitioner shall execute personal bond for

Rs.25,000/– with one surety for the likesurn

amount to the satisfaction of the Court.

lo) The shall not with the

prosecution witnesses or the material evidence;

petitioner tamper

=1=Ap/_

&3:

C] The petitioner shaii appear before the Court

regulariy.

Sd/-

JUDGE § ?