318' THE HIGH COURT 0? KARHA'FA.KA. AT ameamm EDATED THIS THE 5th DAY 0;' JUNE, 2909 13539025: J : 2 mg HONBLE MR.JUs'r1c:E SUBHASH VA 1% CRIMINAL PETITION NC:£fi'i2QA,'.2bB9" . : . BETWEEN: V' A. ># . :. SMT. LAKSHM} DEVAMMA--@"'-LAKSHMAMMA Age:65 w/0 LATE VENKATS Goiwm R/AT m.22,3'm'M_Aj;N -- " ' SRINIVASANAGAR ' : BANGA£,GRE~5O ' 2. MANJULA' 13 gig ':_..&;§*«.§ VENKA"£E"-G(;wDA Agm35_~\fli_,j'm;,\¢ :'. . w/0 N;m.z.;r<._e.J » _ é RIAT..N0»2'2,"$:',I'H MRIN, ' s:%§N1vA=s;aNA€}AR_A'2,' . BA1_vGAL0R:z3:.';"5oA'.'% ' - PE'£'ITIONERS (83; gm: ;-3 S"c£iANI§i§.A'MoUL1 85 ASSTS, ADVS.) AND" _; ' " . "*I'Ti.'»~iiE§';" ;"r'$'¥'fuA'}'._E OF' KARNATAKA . 3'.-.BA;gGg;;0RE CITY. ' - " BY'TI3fE ?£9'Oi;ICE G? HANUMANTHANAGAR RESPONDENT
” .. (:3; SR; A.V.RAIviA KRISHNA, HCGP.)
‘ ‘*-..CiRL.P FILED U/5.438 cage BY THE ADVOCATE
–T rrc:2% THE FETITIONER pmmm THAT mm HONBLE
‘–««’-‘CQURT MAY BE PLEASED TO PASS AN ORDER,
j’~m:::REc’r:NG mg 1.0. :9: cmma N033/2009 2:21?
=,HANUMAN*mANAGAR POIJCE STA”l”£ON, BANGALORE;
* cm, TO RELEASE ‘I’I~{EM on BAIL 1:: mg EVENT op
THEIR ARREST. REG§S’iFERED FGR THE OFFENCEZCE
P/U/S 49s~A :’aND 3% R/W SECCTION 34 {PC}.
CHEIS PETITIUN COMING ON FOR ORDERS, T__ IS
BAY, ‘THE COURT’ MADE THE} F{)LLOW§NG:
Q.R..Q§.l$
This is 438 Cr.P’.(.L’. petition in respect« @;>fv M
N0.88!09 rtzgistered on 8.3.2009 f1f’f}ie”etf¢i1g:e_;1:}i§1§;i:;}§iab:ie
under Sections 498A and 306 :1 W of
2. Cozaplainant is the off Wshe
aliegés that, decaassd :.’a«;::;:usevf§ $0.1 03:).
4.2.2001. At the time sf had
given Rs.3,0O_G£i{§«$TVf1′ ‘ . (‘)i*£1.E.ii:i1t?éI1¥ZS and other
agrticles. ()1: 8.3.2009 at
about £t§1eg}}:1::n-titled her informing
that, h§r1Adaug;§£e £ “:§ad. suicide. Accordingly,
police hav€VVV’1tagisvfcV1%e-gia in Crime No.88/2009. Matter
V. H{3t3iE:iI:Ei§i’§Sti#£Sifii032..___.C0mp1ainant ailcgas the harassment
‘§;i5ther~:l11–law and other imlaws.
eounsei for the petitioner submits that,
‘~.-u._ pefit;’;<31:;é3§$'3are iiving separrately. At {his stage, it is net
"';§§;gs;i¥.:$}s to appzeciate whether they are iivizlg separataiy or
-« no1T; Sgecifis allegafions are mafia against the pefitiozzer.
u Not a C386 for grant of anticipatory bail.
4. Petition éismisscti. Hawever, libeflzy is given. to ‘(ha
gaefiiioners to make an appiictation for regtflar bail.
an appiicatien is filed, same may be cporxsideri-:;§i”h’y’_’ _
iearneé Magistrate: as early as possible 1101: b
days from the date of filing the j; ‘ .’ é V V
hcige
mp; ~»