High Court Karnataka High Court

K N Nagaraj S/O Ningappa vs State By Nelamangala Town Police … on 26 October, 2010

Karnataka High Court
K N Nagaraj S/O Ningappa vs State By Nelamangala Town Police … on 26 October, 2010
Author: N.Ananda
_,, E _,
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 287" DAY OF OCTOBER 2010
BEFORE

THE HON'BLE MRJUSTICE N.ANAND.A'44' if ~
CRIMINAL PETITION NO.5110/20'i:{f5    

BEE WEEN:

K.N.Nagaraj

S / o Ningappa

Aged about 43 Years 2 
Residing at : Karekallu palya_____  
Mallara Banavadi Post  'A it  A
Kasaba Hobali  

Ne1amangalaTaluk _ , 1   __
Bangalore Rural"D_.istrict§"'{ii  '...:«.}'.PET1TIONER

(By sr;=:,Y.niVijayg1gimafr§_"Aa--»r.1S

AND:
_ Stat{i"by*.Nelafi1anl'ala' Town Police Station
   """ 
 Bangalore District. ...RESPONDENT

 HCGP]

 TlV1is.'"Crl.P is filed under Section 438 Cr.P.C

 "'»prayingV__t1o enlarge the petitioner on bail in the event of

..:i'..li1si'-arrest in Cr.No.656/2010 of Nelamangala (R) Police

' _ ' --Station, Bangalore [R] District, registered for the

  offences punishable under sections 498[A], 504, 506
'   IPC.

This petition coming on for orders this day, the
Court made the following:



O R D E R

The petitioner is the husband of first
Their marriage was performed about 17
They have two children. Before the ll if
petitioner and the first infonnant”wer_e .’
other. Their parents carneVto:vL:”i«:noulf’of__it~ f’I§§¢’rfo1’n1ed ” V
their marriage on 3.Oz.6.94l;.——H”Tfhe-, petitioner; was a
Gambler and he was the first

informant. Repeated eldeyrs of the family

did nof;’:i’-:esu’lt,V”‘- Thle”p’etitioner was living in a
separate house’ Rao Layout, Nelaniangala

town _S’iHC€f4C3CtOb§3}T QQOVQLF These facts found in the first

v .inforn1a:tio11..A. It ilslalieged in the first information that on

:v44’t’pe:t’itioner came near the house of first

abused her and also held out threats to

life.,v__f?On 27.9.2010, the first informant lodged the

i*fi1’s1; _:-‘information, on the basis of which crime

HN_o.656/2O}O was registered for offences punishable

$96181’ Sections 498 (A), 504 and 506 I.P.C. Q J
~ ‘”-.,?’~ ‘A-s

2. Considering the date of marriage and the fact

that petitioner was living separately form

informant since October’2009 and delay .

first information, without going__to_furt_h’er”the if”

direction sought for is granted;”fori:’_’a’~

enable the petitioner to seei;reg_uIar”baii»i _V

3. In the resuit’,

Petitioiij—. ::”._Petitioner is granted
anticipatorgf :7-§s’i;3 ffolioiisring conditions:

is arrested in Crime

of Nelamangaia (R) P.S..

g%«,;qga1ore””f’i?.ura1 District for the offences
under Sections 498 {A}, 504, 506
he shaii be released on bail on his
“executing a bond for a sum. of Rs.25,000/–

offering a surety for the likesurri.

2} Petitioner shall not intimidate or tamper with

the prosecution witnesses.

3) Petitioner for the purpose of investigationrt»-ehall

appear before the Ir1vestigatir1g’_:A””‘flffiiojerf.

whenever called upon to do so.

4) This order would be ope’1’atr.r_e

two months fromt mtisme,
petitioners sha~1I baAiI “beiV°ore the
jurisdictional ail event, the
Iearned’ttt1dge::A__Aof Court shall
xx 3 without being

1′ ‘ i’nfluneiti.oed’?fiji observations made in this order.

isaia
gaaqe