as: THE HIGH COURT <31? i{ARNATAl{£§""' 5
CIRCUYI' BENCE AT DHARWA9. '
DATED THIS THE 673 13AY1»A0F,j;9;;s:U~s§RY'2%2s0<; --
asmaa '
THE HOWBLE MR.JUs?fi{§E» V. JAGAN'PlfiTF15NVV
CRIMINAL ~I5'£+?If1'r--?:o}§; t§m..?S6~1%1200s
BHFWEEN;
1 Sharanavéa; Eiaiarifiéi K:réiba1%§
Age: 2? iyeas-'sV,_ Ode:
2. Smt. I5?-I
Age: :35 yaaits, f{'m.:,_$éhoid§vQr}c. _'
3. Cham;irasheka,r._@ Chanfihi' _ "'
@ Chandrappagg _ .
S] 0 Balagppa iiumbarg " "
Ag~z=;_; 28 (Jc:c: C<50}j.<§:_,___« ;
Afl..;a:»§R;c Eiumhaffini,
Gajend;tfagéui.,'f}TgE Rem; Dist: Gaczlag.
»_:(B§r Sri. Bgaav.)
-- V .» ' ':Kar11a3:a.ka,
A " - VGaje:13.ci2:'agaé Police
33; "State ?P11¥:3Ziic Prosecutor
V ' » . _ _{3ir€;1§ifBench, Dhaxwad.
éiri. P.i~i.Getkhindi, Heep)
. . . Petitioners
. . . Respondent
:2:
This cximizlal petition is filed under Section; of
Cr.P.C. praying to reiease the accused] petitioners -?.>jaj1’vv:§11
Gajendragaé RS. Crime No.13?/2008 u:1dfc5i*”-«%<;ticu;S« _
498(A), 302, :304~B r/W Sections 3 anei 4 Of}:);P."AC1C, V" T. "
This criminal petition c{:ming"'c«n. «fer: tf1Vis'_:'«f1a'j;-*.., u
the Ctzurt made the fellowitag:
ofimgg
…………………..«
Heard both sides and pc§:i::s;¢{i’V..the gbjecggfig filed by
‘the: State.
2. Thii Lxsefl xffhavitzg czmczmitted
L1f1d§§r seéfjbixs 498A and 307 sf {PC
reaé seétiqxi ~ sectitms 3 and Q» of Dowry
ProhVi’¥:,§iti0Ii””a*’;§it on section 302 §P’C came £0 be
cas.xéfGf’*fl:e pznsecution in brief is it} the effect
“:’}ii9.$; was lodged by mother of the deceased
Séiafljig . p€tit:i(>:13.er no. 1 had married compla:ina1:1t’s
éafighfég Gangamma. There afterwards there was demand
» foffiowfy and gala ornaments anti though the pamnts ef the
were sending new and than some amount, yet dowry
u fzarassmcnt contixlucci and ultimately as per the compiaint
avcxmentss, 0:1 1.11.2008 the accused viz., Sharanappa
_}
‘ I
husband of deceased anfi Sharaliamma, 1_}:ȣ
deceased waxed kerosene on deceased and
ané the vietjna died in the hospital.
place within five years of the i it
3. Learned Counsel’ wetgle argue
that complaint is soleilyiffiil ” heatsay and the
petitioners W€}’Iél 1Z10t in A aflgged incident
took place. submitted that so
far as petitio13.er_,Vno’.”3 “:10 allegations are made
againat ham ‘
4.’ L’ ‘§’hei”3eétz§;1ec§:..”‘*G{)tremment Advocate would argue
that ‘death within seven years ef marriage and
pxjeeumption arises in respect of dowry death and
A fietifioners are not entitled for bail.
* ‘”iHavin.g negaxtl to the above submissions made
na:3._.d en’ ti perusal of the papers placed on Ieeezti, at this
I find force in: the submission made by the
‘V – petifioners’ Counsel so far as petitioner no.3 is concerned,
who happens to he the brother of husband of deeeaseei. The
y
I U
complainant makes no allegations against ‘ tiU’;:3 V’
and the only persons who hav£;”¥:$ée1:. ;€.spon§§ib ¥c
zieath of. deceased have heen
husband of deceazaed and of
deceased. So far as 3*? goncéI&1ed,.-1:16 can be
granted baii and pefitiéiisérs ‘.1 Eriet entitied for bail
in Vi€W of serious <;}fl'cnc*éS"a11;:g€éd..V:aga§zé1s.;j iihem.
6. péétitiorx is partly allowed
only “13c:ftifi;6’ne1′ is concerned and it is
Ivejectefl 1 and 2.
‘f’ht: 33-‘3 *;f>;:ti§.ién€§r’~.–§ha}} be mleascd on bail on his
V. «_ exfiériufinig 5; bozid’ for..a’sum of Rs.5(),O{)0/ – with two sureties
‘ ‘the of the trig} court.
‘– ‘lx’.I1£=y«–‘V.’I3f’iA'[ifiéfifioner shall mark his attendance before
Ga_]:4é£;a.§if§~t;gé1d: Police Stafion on every Saturday between 10
” ” AM ..gnci”s PM.
The 3″ pcfitioner shall not tamgxtr with the
“”pro$ecution witnesses in any manner nor shall he hamper
the investigation.
9%”?
:1″):
In the event {pf violation 01″ any of M
conditions the prosecution is at liberty mafia {Qt –« ..
canceliatitm of bail.
17. The criminal pefiti§§fa,_Msta1’1tis_ z*E:j§c§e£i é1svVVi”2ir asV
petitioners 1 and 2 is cencemfid;
an