1 IN THE HIGH bovm 012' KARNATAKA AT I3ANI'..cc:IMI>4DUIsz;3',.«: _ TAsKERTowN,sHwAJII1A(3a.§--I _ ' BANGALORE. I _ _ V _V % % PETITIONER (BY SR: AR'U15I"I<UIv?IA1é' *GfR.ANIL GHOSH, ADVOCATE) AND: L V' % " s%I'ég':*E OB*:I.}§AEAP§A'FAKA IIII BY-.COMMEi2CI:"IL SFREET POLICE STATION BANGALQREI. . RESPONDENT
Z (BY SR1 HONNAPPA, HCGP}
” ‘–‘I’I-Ils CR1.-;’P IS FILED U/S. 439 cR.P.c BY THE ADVOCATE FOR
, ..TIIEVI.Pa?I*moNER PRAYING THAT THIS HONBLE COURT MAY BE
‘~._I=’=LEAs_ED_ ENLARGE Ti-IE PE’I’I’I’IONER on BAIL IN
CR:M3..NO.rI2/2008 OF’ COMMERCIAL STREET P.S.. BANGALORE CITY,
.PEN’D1N:f3 DISPOSAL ON THE FILE OF THE XI ACMM., MAYOHALL,
B!_k£”iGA–L{}RE IN C.C.NO.24=445/O8, WHICH IS REGISTERED FOR THE
‘V — -.O;FE=’~ENCE P/U/S.493(A), 30? AND 302 OF IPC.
THIS CRLP. COMING ON FOR ORDERS THIS DAY, THE COURT
S “MADE THE FOLLOWING:
external injuries are found over fice, neck, front ;”pfu
abdomen. both upper limb and lovwer limbs except _
and feet. He uses this to buttress his s1<ibifiissipfi.AthatjAThe1f
had not sustained any burn injuries.' SheA:'wss_jAi3dee€i a
to afix her signature. He filrther has 'V V
been in judicial custody from rFebrua:ry As tfie'im:esfigafion
is completed and the charge'fi's}_:eef' there is no
impediment in g1anti_11g t§1_e ' h 'er Vstfliinissisn.
4. 81$ Court. Government
Pleader for ‘f1&ae: hzne thmugh the recorded
statement of CW -3 Prave-en, chiidren born in
htiiepefifioner and the ch:-ceased. These two
‘h§ii.«’e__ dearly stated that the petitioner threw
on the deceased and set her on
H he pushed the chfldren out of home and bolted
“‘]’he deceased Bhavsmi rushed out. The petitioner
to her gxandumothefs place. The son, Praveen went
‘T hospital and thereafter infortmed the relatives of the
about the incident.
5. At this stage, there is nothing to disbelieve the
account given by the child wimcsscs. The post
states that there are no external injuries on the palms’, Q
the foot. The possibility of Bhavanifi
injurias from inside cannot be mlesd out.A:”.F€3:1f_tzhcr c’o1adi:ift–~iif
the petitioner in not making the attemjifwto r1isi1–. her
also disezntitlss him to the gnaiat of. ‘Cc-1.1.sidci1i’i1’1g flit: nafrunz
and seriousness and the oficnttid, the child Witness
and the ciicumstajicgfv, cf * vino hesitation in
dismissing rifis ” Aéoomingiy the petition is
dismissed.
Sd/-1
iiiii judgg