High Court Karnataka High Court

Satish Babu B M vs State Of Karnataka on 8 April, 2008

Karnataka High Court
Satish Babu B M vs State Of Karnataka on 8 April, 2008
Author: N.Ananda
in THE HIGH comm' or KARlfiA'TAFZA_    V
DATED THIS THE sfm Dist  .
BEFQRE        
THE Honeys MR:-J!:_iS"§'!CB} N  A'NAm):§

CRIMiN§1;' 'I"fii-1'E'I*i'I_,V§j{fi} 1~it§;,1 :.}}+9_1V_&

BETWEEN:  

Satish aabfi  J 
Aged a??9"**€¥0  e. 

S/o late L ' "",'
Rlat'-.VNo.__4O,   - ~
3"' C1ir:yss,._Ist Maire.'     

« ., A(Bs» si5;j 5L€.,__ Adv.)

',fiaflQ,¢_~

saga: qf 
'V 83*  Police Station,
 A Bangalore  Respondent

= This petition is filed under Section 438 C-r.P.C. praying
Tito enlarge the petitioner on bail in the event ofhh arrest in
” Cr.imc No. 14188 of Basavanagudi Womctfs Police Station,
Bangalore, which is registered for the oflenoe pf u[a.498~A of
IPC andu]s.3and4osfD.P. actaudetc.

This petition oomingon formdem thisday, the Court
made the following:

No.14/2008 mgistmed toy pu¥1§i’ah:§a1:3Ec’v

sechon’ 3 498A rlw sections’ 4 arbemy* * Act;

by & ‘ ‘ under

section438Cr.P.C. ‘ ‘

2. is the ….m, of
“was performed on 6. 10.m05.
matmn0n1al’ ‘ home. It is
almeci me the time of m,&rnagc’ petitioner
received gold ornaments worth Rs.4

. worth 9350.000/-, silk sames worth

dawry in connectton’ of his :ma:rna’ gt: with

The petitionerr was properly taking came -91′ his

.. fdrfisomc time. Later he startnd demanding his wifc to

” Vbriiig more dowry. Pettitimmr was assaulting cnomplainant to

% V .-f§bring more domy. Themfom a oomplsimt was lodged against

petitioner. Both were taken two a Counseling Center and they
were suitably advised tn live together. On 29.52007 he took
back oomplainmt to his house. He was normal for some

av . (:_&\=x_«._.y’L,/~–_.(Q____

time. In the month of November 3007

demanding a gold chain. The eenepieuieaaee alghayfioe.

meet his demand. Pbtitioner was’: abuééiilfieefifr

not getting him a gold L.


house of petitioner and smrtea'    The

3.  to demand
for d9w1y iag    parties appear to
have    of offences alleged

peeffieement pmvided themfor,
penuenege dimction sought for a limited
to ‘eonditione. Therefore, I accept the

” 2 ORDER
” 1} The petition is enewed.

II. If petitioner is aneaued by i Police
Station in connection with Crimc No.14/2008
registered for ofle-noes punishable under

soctions498Ar[wauctiona3&4ofDow1’y
Prohibitiunhct. heshailbereleasedonbailou

N 94,/\,-1:’p»:r’~, .

III.

IV.

4 T

his executing a bond ii)! a sum

and ofibringa sum-ty for the like 2
The petitioner shall ‘

Oficcr for the oi ‘- ”

called upon toclgso.

The petitioner not tamper’

This fiat of two

months time, pctitixmer
Court and seek

H W.’ gem jxn’ su;i¢~,ha:itc-vent. thejuriad1ct1onal’ ‘

the application without

– observations made in
. _ ‘ ‘

Sd/-‘L
Judge