High Court Karnataka High Court

Sri Abdul Ilyaz Khan vs State on 26 March, 2008

Karnataka High Court
Sri Abdul Ilyaz Khan vs State on 26 March, 2008
Author: N.Ananda


IN THE HIGH Comm’ 0:? KARi§_ATAl§({x A’-rt 7
DATED was me % mir u ‘
THE Houms; «y ANARDA.

cglmngg H J
§____E’1″wEE1§,.=.% a 3; _ u
sn. Amui ~
S/0 fiardu’ “”” ‘ @lj!bf37 ‘V .
Rlat $59. 10/: 1, N}P.”R.9és1,
K~B- Church,

–V K. Navalflnath, HOGP3 %

-_ , Tbiapcliticmiafiled Ch*.P.G. praying

thepetitioneroa:tbu3linthcavcntofh’nar1cstin

% ?Cr.No.31[08 of [).J. Haili -Pbliec Smtiom, which is %tc:red

‘ forth: ofincc pfufs. 498(A}, r/W. 3-1of£PC a. See. 3 as 4 of
D.P.Actandci:c.

madethefoflowing:

2. it is ipefitioner and his
mvnnoctzb They were
to her. Thcrafinc.

house about one munth plior
his memhem mm

house aboutoncmonth pxicrrtodab.-:of

A The complainant hm stated she could not bear

meted out to her by her husband and his family

‘members. ‘!’hcmfomal1ccamcbacktohcr®’entalhouae.

There is delay in lodging ocrmplfint.

$\’) _, C’jr§£’i\.”1-p””””€fl£'””‘..

4. Thcmfotc 7
against pefiticmer, natu1*cT’-pf
19,1 tbcmfor, a di1ection’V’V§éu’mQ”V{aea:;ghVt2 granuad
forafimited pcflod_ ‘

1 K

kk ~ ‘ with Onmc’ No.31]2008hc
hisexecutingabcmd
sum of Rs.25,090[- and offcfing a surety

was mmsted by D.J.Ha]l1i Police

_ %1 n. petitioner shafi appear before Invcadwtion
rm the purpose of investigation whenever
. called upon to do so. {
. ‘rgz. The petiticmer shall not intimidah: or tamper
with pnmecution wime%.

V. Thisoxderwvouldbeoperativeforapeliodoftwo
months from tncaday, within such time, petitioner
shall appear before jurisdictional Court and seek
n-zgularbail. In sum an event, thcjuriadicfitmal
court shall consider the application without

N w