1
IN THE HIGH COURT OF KARNATAKA CIRCUIT
BENCH AT DHARWAD
Dated this the 018' day of September 2010
Before
The Hon'ble Mr. Justice Arali Nagaraj"'--i:.f"--«.;'"".,A
Criminal Petition. 1~:o.7s43/2om'- C
Between:
Smt. Nagamma,
W/o. Takori Erappa,
Aged about 70 years,
Occ: Housewife,
R/0. Kurihatti,
Tq: Kudligi, ;
Dist: Bellary. _"w.v'>._C".-"Petitioner
(By Sri. Ma11i.ké.irj:11n yI\'/i_:'siis.e:1Vi1"i~i.i,"_:AVci'v'oeate)
And: C C C V
State oI"'Kiarfiiatzi:ié§a*, 'V _
Rpt. P._S.IV.' ...Respondent
(By Sri. vBanai'<a{~";---..roi¥ieoP)
Criinitiel Petition is filed under Section
iii'4.38'u..of2,;-Cr';P.C. iis"'e'ekir1g to grant the petitioner
Xbai1.._i11_the.4Ve--v_ent of her arrest in the Hosahalii
a._N.o.51/2010 which is registered
purii--sheb1"e._ 'L'L;:s:ider Section 498--A and 307 r/w 34
Ttivis petition coming on for orders this day,
i' 2..:tw.hA'e'iiC,ourt made the following:
"'
".3
ORDER
The petitioner herein. is accused No.2 in
Crime No.51/2010 of Hosahalli p.s., Kurihtia:t’t.i
Village, Taluk Kudligi, District
petitioner and accused No.1 aije a11€.g€’Ci=i:tvQiV’h8;Kf€
committed the offences under
and 302 £.P.C. Accused
the deceased Smt. I2udrairifi’Ina–..and.”st1’i:<?. pvfesent
petitioner (A2) is herfts.éip:ia%ei§t44;r§:–ii;i§§';
2. registered
against offences under
Sections”4£iSvgf.i\.;’aiiid i9/”‘w”‘dection 34 of I.P.C.
Since her last on
01.05.2010» as.VV’;aAf’r_fesi:11t of the burn injuries
19.04.2010 in the house of
“the accusation against both the
acci.ised..ca:nife to be altered to the offence under
‘V’~.__i’Secti0.nVV__A’302 I.P.C. r/w 34 I.P.C.
._m.s’*~*~»~
Lu.)
3. The complaint lodged by the deceased
Smt. Ruclrarnma herself does not disclose that
this petitioner (A2) was present in the
the time when accused No.1, the husbaifitl
deceased, is alleged to have th’e_ id_e(:’e–a_’s’ed_Von
fire by pouring l<erosene_.on izierson ajn.dAi:ge"ttVingtiV
fire to her. Further staterne*n:t~0f
also does not yoetiitvionerc
accused was presen't__offence on
the said allegation
against her instigation the
accused No;"15'.coVfii.mi.tMt'e.d the said offence.
4. the above facts and
.—.A_circ_tf3rns_tances”o.f____the case the present petition
438 Cr.P.C. is allowed.
i’lf1_1..a:’the event of her arrest, the
.44″p.retse’nst petitioner shall be enlarged on
A. bail. on her furnishing a self bond for
it :nRs.3O,OOO/W along with one surety for
the likesurn to the satisfaction of the
,~.r’v”””
Police Officer arresting her and subject
to conditions that,
1) she shall not, directly or
indirectly, threaten the
prosecution witness nor shall};
tamper with the prQsec1:itj(h1]
evidence;
2) if the petitioner israqt arAr’e’ste’d’ub.y
the Pohce coneerhtech.
surrender herself trswthie
of the “Vt/i’t4}’1t:fI:–xCrI1..E’.:’
W e e E»: fr orti H K9:I1’ti[f:ge t. Ve Ieaese d
on bail ~i’n__t’e.rrrit;.r.a_f ord-e.r;’
s e
JUDGE