High Court Karnataka High Court

Smt Savitha vs State Of Karnataka on 6 December, 2010

Karnataka High Court
Smt Savitha vs State Of Karnataka on 6 December, 2010
Author: N.Ananda
 1 _.
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 5TH DAY OF DECEMBER 2010
BEFORE ' '

THE I-ION'BLE MRJUSTICE  D ;;f f  _

CRIMINAL PETITION NO.4945/2G--1..t)'::.,V   2

.B_.EJ_V_12_Ii3L\LI

1.

Smt.SaVitha

W/0 Sri.Siddaraju

Aged about 27 Years   
Residing at H. Basavapura' Village V " " - ._
I-Ialagur Hobli, Malav-9;iIi,1'a1t1k  " 
Mandya District. 2  

Smt.Rajeshwaiji

@ Kavjfashifee "T: " _ '-
W/d.VSri.1\/Iz1h'c:sh'::1. =  
Aged" about 22 Yf::afs_. _  ._ 
Residing at DIHa1asah-alii
Halagur lFiDbii,VVZ\;/Ia1';:1v*a1ii Taluk
Méiridya Dis§1ri_Dt. V

.2 'S1_Vr1t.KeMm Daraj amma
"  Chaiinajiiainma

r WED Sri";'Pa'pé1iah

 AA Ma1ava11iTa1uk, Mandya District.

AAged_.ab_D1'.it 57 Years
Residing at Gowdagere Village
. . PETITIONERS

 _ 'A  C . Parameswarappa, Adv.)

A 2 " 2 State of Karnataka by

K.M.Doddi Police

Mandya District.

...RESPC)NDENT

[By Sri.Vij ayakumar Maj age, HCGP)



-- 2

This Cr1.P is filed under Section 438 Cr.P.C
praying to enlarge the petitioners on bail in the event of
their arrest in Cr.No.289/2010 of K.M.II)oddiv

Station, Mandya District, registered 

punishable under sections 498{A} and   34:

IPC.
This petition coming on for'.or'd_ers 
Court made the following: V  _ h V dd 2
 
The petitioners a.rray;e'd_ astjvargciised No.1 to 4
in Crime Noi.'2.§39/2'O'ICC':  iifor offences

punishable  498--A, 304-B, r/W 34 I.P.C.
They haixesought Vfor'Arit-icipatory Bail.

 The firsteccnicsed namely Pararnesha Murthy is

   petitioner and brother of petitioners

Noiiigand "Before the marriage, accused No.1 and

'V deceased! V':G.Pavithra had fallen in love and their

V' 'xfrriarriage was a love marriage Without the participation

   ofielidersfrom either side.  



3. On 26.8.2010, the deceased committed suicide
by hanging in the house of the first accused. As
first information lodged by mother of the  .
first accused was demanding the...deceasedv"'to_':V  "
Motorcycle and gold jewellery. The  
2 are sisters of the first accus_e'd.,_   * 2'
living in their matrimonial  "The.iCi'>i¢i 'petitioner is
the mother of first  rnarriage between
the deceased   l'oy;'e'Inarriage, the
third  the marriage.

   ..._t_h-ef background of marriage,

allegations rnade"'ag'a.:i11.s:t'--these petitioners do not prima-

 faciegginspire ucolnfiderice. If there was demand for

   jewellery by the first accused,

 be held responsible for acts of first

g accused";_ ' 2

2 is , A' 5.vTherefore. without going into further details, the

.2 direction sought for is granted for a limited period to

" enable petitioners to seek regular bail.

A') " 



Q _

6. In the result, I pass the following:
ORDER

Petition is accepted. Petitioners are
anticipatory bail, subject to foilowing conditicenglszli 4.

1] If the petitioners are-I
No.289/2010 of ” .

District registered offen.ces,l
under Sections~§i98fA'”and’ ‘SO/.–i_p–B I.P.C.,
they shall be executing

bOI1:dfsl5’forV_ Rs.25,000/– each offering a
surety for the
P.etitlio’11e_:rsl shall not intimidate or tamper with

prosecution witnesses.

._ for the purpose of investigation,

appear before the Investigating Officer,

lwfhenever called upon to do so.

This order would be operative for a period of

two months from today within such time,

JV

5

petitioners shall seek regular bail before the

jurisdictional Court. In such an event;s’:”‘the

learned Judge of the jurisdictional

consider bail applications with_c}jutd’~.l.:bei11g”‘

influenced by observations in thiserrleir. is f

ie iessE