BANGA’1.om:%1.T~ A
._ ‘ .f’Tf1’I’S*-._CRL.P IS-FILED U/5.438 CR.P.C BY THE ADVOCATE FOR
THE F*’ET’3’f{_IQNER PRAYING TO ENLARGE THE PETR. ON BAIL IN THE
“EVENT OF HIS ARREST IN CR.N0.23/208 OF Y.N.HOS!(0TE POLICE
‘SV%i’:9C{ION§, WHICH IS REGD. FOR THE OFFENCE P/U/3.498′-A, 304-B
TPRQLHIBIHON ACT, 1961.
‘ms CRLP IS FILED U/8.439 cmnc BY THE ADVGCAT’ET.’FQR*-T
THE nemxonens PRAYING TO ENLARGE THE PETRS, @.N’B_}’xIL IN 1’
ca.r~:o.23/zoos or Y.N.HOSAKOTE r>o:.x<;_:5…T STAT'.EON;'*¥_\fHICH_' '
REGD. FOR THE OFFENCE P/U/S.498-A. 3045-B Ahiil. 3136-IRIW'-Sfi.C;"34 i
or mac AND secs. 3, 4 AND 5 or DOWRY pRoH:T3mow,AcTT29eT:L;._A
Luann»
BETWEEN
SRI PATHANNA
5/0 LATE TIMMAPPA
AGED ABOUT 69 YEARS,
R,/KAT DALAWALI HALL! V
Y. N.HOSAKO"fE HOBLI; T I
PAVAGADA TALUK p .
rumxua :>:sm1c*r; *
PETITIONER
(B’_?”:§RI .Iji:u3.’MA:Ri;5.§,ASIDDARADHYA
Fomvaxs. sougrroafsjkjcwanaeas, ADVOCATE)
AND
THE STATE. «QF KARNATAKA V
B’; vms, HOSAKOTE PQLCIE, ~~~~~ ‘*
9.53210, BYSPP, , _
HIGH: cczzum T.sTu1mIas§.g—#
% H RESPDNDENT
” I. 13? sex A.v. RAMAKRISHNA, HCGP)
ANDVV306 WW SEC. 34 OF IPC AND SEC. 3, 4 AND 6 OF THE DOWRY
.. THESE CRLPS. COMING ON FOR ORDERS THIS DAY, THE
COURT MADE THE FOLLOWING:
5
between the first petitioner and the deceased over the first
petitioner having illicit relationship with Akkamma.. The sum
and substance of the statement of Paramesh (PW—5) is that if
the deceased used to question the illicit relationship
first petitioner and Akkarnrna, the petitioner would
the payment of additional dowry of Rs.1Q,’06D/-.-.
5. Considering (a) the statement roadie’
that the first petitioner had illicit re:’eti1onshi’pv.viiith Aitka%.ntm;E§i(o)
the petitioners were harassing the fore dowry
of Rs.10,000/-, (c) the incideitttaktnho2.:_ol’e’tet’v’tr§ithio one and half
Years of the marriaee,V’ (ci):.tvv”t-:’t.eiL”«de3.tl.iilT?’ elace in the
matrimonial _tojjo’rertt”‘the bail. Criminal
Petition No.4so7totzooer;§s%’iois§{iese§1i{f lt
5. The ireueetioii’._of_e3onsir:ieri_nci the C11. Petition No.4568 of
2008 for the orent of does not arise in View of
the filing of§thetA.chert;eA_eiieetr conduct also disentities him to
fertticipetolrtr bail. Although the incident has
happened.-ei;iovti’t~._.eloht.rnonths ago, the petitioner In Crl. Petition
lf:i\i”o;-¢i_S68 of Zaiierhes only been abscondinq. Anticipatory bail
fight
can be granted only if somebody is being implicated.’ifealseifira
case and/or he is not _likely to misuse his ‘iiberty.j: f4e?::té; a
being absent in the present case,
anticipatory bail. Vb A. 1 V VV 2
7. Both the petitions 1
Inn