IN THE HIGH COURT OF' KARNATAKA
CRICUIT BENCH AT DHARWAD
DATED THIS THE 19TH DAY or JANUARY,,"'
BEFORE
THE I-ION'BLE MR.JUsTIs{.§E r:AGARA§J':
CRIMINAL PETII'I_ON 1<io;;*zo33/2n%,1o"
BETWEEN: M V 2
S.Mainu @ S.KhajaIno'o'iddir.iVAV'
S/0. S.Gudusab, V
Aged about 25 years, *
Tailor, 1' -j '
R/o.Tir1.1m;iiq_''e'di,_ _
Kandrgi Siddappa Stre.et,~..La1a Kaman,
Be11a1'y,, = A A
' _ v Petitioner.
(By Sri. J . Betsavaraj ,' A
':_V . ofkarnataka,
A ~by__Sub.,_In_spector of Police
Brut'-epet' Po.1ic-e Station Beilaxy
Rep-r__esented.r by Public Prosecutor,
Circuit Bench, Dharwad. Respondent.
".jj{EA3y S.ri. §5.H.Gotkhindi, HCGP)
:~..r"""""**"""""--"'
This Criminal Petition is filed under Section 439 of
Cr.P.C. praying to allow this petition and order" to 'enlarge
the petitioner on bail in (Crime No.151/2009 "o£"'-Briicepet
Police Station) C C No. 1285/ 2009 on the fil_<E.'LWof--«Ad_'d'l.:_._CeiVil
Judge (Jr.Dn.) 81, JMFC Bellary. it --
This Crl.P is coming on for oi*dere¢_
made the following:
o Ri'D._V§3 V
This petition u/ 439 accused
No. 1 in Crime No. Rs, Bellary. This
petition is opposed by by filing Written
statement the sides.
2. Amirunnissa, his father
S.Goodoosab, -sister'."Bladurunnissa and his younger
brothfis Rafeeqiarehirespectively accused Nos. 1- 5 in the said
lease'; . Initially the "said case was registered against all the
the offences u/secs. 498A, 3043, 302 and
_ 201""«t/v.{'"seicfi34¥ IPC. After completion of the investigation
iippncharge sheet has been filed against all the said accused for
ithie"'of:fences L1/secs. 498A, 3048, 306 r/W 34 IPC and also
it 3,4,6 of Dowry Prohibition Act.
rrmw
3. On a careful reading of the complaint filed by the
Mohammed Shariff, the father of the deceased,f(vlrife:"Ovf this
petitioner (AM) it could be seen that all 41
to 5 are alleged to have ill.~--=trea.ted«'_: in
connection with the demand of gold cashiias is it
not in dispute that the accn:3efd..pl\Eos..V' 2. to hail
by the Trial Court. petiiti'oncerdWho isliaccursied No.1 and
all the other accused san1e~.fo'oting. There is no
allegation of:..rnis'_useof:. accused who are
granted bail. U'nVder-V._theseplicirrcurlistances and having regard
to the facts and of the case, I do not find any
special relasonv,to' rejectithe present bail petition. Hence
th¢*'fi9110iWif?'g: ' aaaaa
ORDER
f__The.pr;e’sent petition filed u/s 439 Cr.P.C. by ‘fl
ii.”»~’~___l’~».accused__ii*No.1 in Crime No.151/2009 of Brucepet police
rstaitijo’n, Be-llary is hereby allowed. This petitioner shall be
firlllarged on bail on his furnishing a self bond for
W
Rs.40,000/– aiong with one surety for the likesum to the
satisfaction of the Committal Court, subject to’:v:c’oif1ti’itions
that:
a) he shaii not, directlyjofi ti1«.riA1:¢c1;;:,};jtitagglptgr Hwithj’
the prosecution >e\_/’idet’1’c_ei1’Iior he it
the prosecution ‘ V V i V
b) he shall attend ‘C’ou”i~:t and Trial
Court on fail unless
idispensed with for
“*afa.1i_(_i”lifeasonsfifA it ‘ ‘
A copyvlof ‘thee opeifettiarei’*plortion of this order shall be
sent forthwith -the Veofiiftiittal Court concerned for
info1’matiof}.21n.d eompliance;
Sdy:
JUDGE