IN THE HIGH COURT OF KARHATAKA AT BANGALORE
DATED ms ’11-m 14%! mm’ or OCTOBER 2019
BEFORE %
SR1. ESHWAR RAG
s; 0. mm GANGQUI RAG
AGED Amnmmnns ~
R} AT MAHARASTRA BEEDI
N3I.AMAR(.’iALA
BARGALGRE mm; n1$’rRIC’F.v%Vk 5
(BY
sTA’nf. B’: POLICE
HCGP)
RESPONDEKT’
* 18 man ms 433 CR.P.C mavma
’10 E.NLfiRGE THE PETTHONER OH BAIL IN THE
% 1Evmrr.c’;z3′ HIS ARREST IN <::.c.Ho.547;1o pmmma
OH OF 'II-m J1wc., HELAMANGALA. WI-fiCH
* % ~13 A man. FOR THE OFFENCE PIU/S 4939.. 302,
.3€i_4{E}"R/W sscnmz 34 (:31? 193.
Tim C4-l.P. camim on for ordat-s thfi day, the
V' made the followizg:
Q81
Heardbothaid2es£nmapactafthe bailpetition
%d by thg petifiamr who is said. to be the brothatsof
accused Hal Gururzath Rae. Tm case '3
against mcuaed persom in crime:
+96-A, 304{b) rfw Section 34 9f en,
ofIPCmn3etnbeadded. _ &
2. The ease of shnffi one
Smtmaqjula bdged stating
that hm’ am #1 marr:age’ tn
and at the ‘aim of
mamage’ , gold jewels wmh no
were wan to hm. Afterwards,
relafivea of the husband said to
an afinr fig dacflaaed gave mrfl] to E
_ _» ‘ baby, harassment conthzued and ultimamly,
A % the complaint lodged by me. methm on 3.4.2010 acaang
that an 18.3.2010, &- da.ugkm- Shwetha diad, the case
E
.2
came to be 1-c@’st:cred as 9.123% by Encluding the
ofihxmundm-ser:tinn3G2ofH’C.
3. Suhtninsian of the _
Shri H.V.Sub1-amanya for thus pe%£:iiu29V::aer hr u ” 2
through the camphint
of accused 113.1 aha the
damned. ma-mg against this
peI:i1:’lJrm’ in thug that an that
is stated in am to have
A3: um pe.1:it’mner he
‘bga;%%;%;%%f%%j% L
4. v.’P. , learned High
“” R31′ the State Es that
irxdicate that deccaacd was
harassment and mmwm grant of
thus @111 both sides, and cm going
VT the: eamplaint afiwtions, it appcara that thb
_ said w have abused the dmsed wheneter
3″»
cf
hewaa vbitingthehouse ofthe dwsad. Having
iaakanncxtaafthemletlaatiaaaaigxwaadtothiapetitinaer
intha. euomplainizansdtlie mamalhgatinm
fiocussed against accused 110.1 wlm ‘3 the 2
the decwaed and moreover, as the K
mt neaidmg in the house of
as 3:. Railway Police Comtabk:-. at ‘V }y
wthaeabove ‘ emu”
,
antvea’ ‘patry bail by and
directing the ‘ court for
ay: % pemion is afiowed. The
pe1:i!:§onm’ an bail m the mm of ifs
wan Crime. Ha.2o1;2o1o
(c;.%c.zs¢.547%;§o1o) of K Fbfioe, subject m
the
” 5&3 execute a personal band for
Ra.50,£)()()[- with two auretim for the lilmsum
mtb:esat’nfactionoftkA:t’rest:ingPo1iz’::e
0%.
}
?’..4′