IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 81" DAY OF SEPTEMBER 2010 BEFORE THE HONBLE MRJUSTICE N.ANANLlA._"4' it CRIMINAL PETITION No.4477/zoioe A BETVVEEN: Smt.Karna1amrna W/0 Basavaraju Aged about 48 Years _ Resident of Gajanur A Ma1ava11iTa_1uk _ Mandya District»: A ' ""i-;V.'--.PE'i'ITIONER AND: -' '~ _, of~.K2arnateikéL';"' 'V ' Ma.1_a'va11Vi"'Rura1 Police. ...RESPONDENT H HCGP) Cr1.P is filed under Section 439 Cr.P.C praying to enlarge the petitioner on bail in C1:i§§o.}6/2010 of Malavalli Rural Police Station, Mandya district registered for the offences punishable A .,_..'c11'ld€'l" Sections 498-A, 420(B], .302, 20}, 304[B} r/W 34 IPC. This petition coming on for orders this day, the Court made the following: ORDER
The petitioner is arrayed as accused No.4 in Crime
No.16/2010 registered for the offences
under Sections 498–A, 302, 201, 120(B) r/wee
also for offences punishable under ‘Sect:i__on_su of if
D.P.Act. She is in judicial custody, if if
2. This Court, while dealing with”aIiticipatory bail
application filed byl ‘accusledtog 3 in Criminal
Petition Nes.37e7_/1oeridi;3.7ea;(2o’1_o; dealt with the
matterlandu tiiecircumstance against this
petitioner is father of deceased came to
the gshouseauof:dec.eased”after finding that deceased was
‘ got ‘:’iri.’:hou_se arildmlenquired with petitioner she gave
A e*.:asi’=;re’
, Therefore, at this stage, allegations made
Saga-inst petitioner do not attract an offence under
Section 30.1 r/w. Section 34 of EPC or Section 120–B of
\/
IPC. The petitioner is a woman. She is not required for
the purpose of investigation. Therefore, detention of
4\>, C.” ” -/x—ti’/’-*”&9~, ,
petitioner during the course of trial would be a measure
of punishment.
4. In the resuit, I pass the following order: V v ‘u
Petition is accepted. Petitio:’ne1″.,’_i’::-oz ~ released on”b.aii,;_’
subject to following conditions:’
1) Petitioner shalt exeoatel:-_a”-»bonti” afiisum of
Rs.50,000/– v.l§V:1’11″_fV3ti€S for the
likesugfi; .150 jurisdictional
2) Petitioner”strati tamper with
the V
3) Petitionerxshaill regnlarlytattend the Court.
\\ get
m
3333!?
_ ‘Q