High Court Karnataka High Court

Smt Gowramma W/O Sri.Boregowda vs State Of Karnataka on 22 October, 2009

Karnataka High Court
Smt Gowramma W/O Sri.Boregowda vs State Of Karnataka on 22 October, 2009
Author: Huluvadi G.Ramesh
:_'Ma*ndya.t_Dais2t*; ,

CRL.P.N0.4925/2009

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 22ND DAY OF OCTOBER 2009. j

BEFORE

THE HONBLE Mr. JUSTICE HULUVAD1    

CRIMINAL PETITION Nc$...49:;

BETWEEN:

Smtfiowramma,
W/o.Sri. Boregowda,
Aged about 45 years.
R/a.Kabbare Village,
Kasaba Hobli,
Maddur T aluk,
Mandya Dist.

 "  ...PE'I'ITIONER

[By M/s.Lex Ne$;;is;::_;A;:1§}s;'; »  A'

AND:

State of Karilatakat. '

The Station House Offic_ef,.: "  A

Maddur Poiice Statio11,, 
1\_/iaddur, .(_%3irci'e & T aluk,

[By _sx'~;,:}Ion::r1va';5;§:;t...o::H'«;:(}P)

. . . RESPONDENT

Petition is filed under Section 438 of Cr.P.C..

Avpiiaying “to e.nia3~ge the petr. on bail in the event of his arrest in
No.:312:./2009 of Macldur Police Station, Mandya Dist, for
” th’ee.offenuces’p/u/s. 143, 147, 148 & 302 r/w.Sec.1-49 of IPC.

A. A ‘a_v’i’hiS Criminal Petition coming on for orders, this day, the

A Coiirtgmade the foiiowing:–

§'””

ORDER CRL.P.No.4925/2009

The petitioner has sought for grant of anticipatoryjaail in

connection with Crime No.312/2009 of Maddur Po1ice~v:.foi~”*.,the

offence under Sections 143. 147, 148 and 302 read’ 4_

149 and 448 of IPC. –

2. Heard. 1

3. According to the learned. counselllfor thej’:_petitioner’,”the.L

petitioner is a lady and there is noo\xf:e1’t. act att_ri’ib1i.i;ed”‘a§ainst her

except that she along with” other.st’\%vere svtandinglneavr the door.

There is no.:otherlAae’.i:ive Vparticipation of the petitioner.

4. Heard the learn Pieader.

5. In the circums{t_an*ces;”‘bthe case of the petitioner has to be

:_.ConVside.reud for grant of

is allowed. The petitioner shall surrender

x”V”oefore the D./I_addVtirAlPolice within 15 days from the date of receipt of

_ i,”thel’erder. her appearance, the Police to arrest her and release

2%”

CRI.,.P.No.4925/2009

her on bail on her executing a personal bond for a__.sum of
Rs.25,000/~ and a surety for like sum to the satisfaetioiiofvvthe

concerned Police, subject to following conditions:

i) The petitioner shall make.erse1..-fl the’; it

investigating agency as and when *req.uxi’red :ff.or’*:1Vthe

purpose of investigation andlinterrogatiorigl ‘

11) She shall not tamper .theVvprosecu:tion vifitnesses;

iii] She shall move “for Tregiglar:.hai–lllv:within one month from

the date of her arre:st–.arid ijele.ase§’*V–.*–

“””

1%.”? “”l’

bnV*