High Court Karnataka High Court

Smt.G.Bharathi vs The State Of Karnataka on 3 August, 2009

Karnataka High Court
Smt.G.Bharathi vs The State Of Karnataka on 3 August, 2009
Author: Subhash B.Adi
_ vBANsg.§_,oRE,

IN um HIGH comer or Klkmrmm AT nmesmm
DATEB THIS THE 330 DAY OF AUGUST, 2009
BEFORE
THE HONBLE MR.JUS'i'ICE SUBHASH B.AD"I, 
QRIMINAL PETITIQN NO.3585l2009__  f  u 
BEIWEEN:    n

SM'I'.G.BHARATH£,
w/0 SDMAQHEKAR,
AGED ABOUT 35 YEARS,
RESEDING NEAR DOBH1 GHAT,
S.S.PUR'AM, TUMKUR. .   

*  PETITIONER

(By Sri. r)HARMA$§=:.RE:§  ,mvs.;

THE STATE 0_1H,{AR.i~.1AfrAKA;.._  .
TI-iROUGH"'NE'W EXTENSIOEI PQLICE
STATION, 'rU:yn>::;R.'   v   V'

REP BY ITS STATE ,PU13_LICi PRQSECUTOR
HIGH COURT BUiL_DIN.GS,  '

'V  ---- ~ "  RESPONDENT

 -   Sri.B.BALAKRISHNA, HCGR;

 U/S3438 CR.P.C BY THE ADVOCATE FOR THE

 1" ".PE'F¥TIONER " PRAYENG THAT THIS HGNBLE C€)U¥?I' MAY BE
 ' f'L,Ei*3SE_D TO ENLARGE/RELEASE THE PETE. ON BAIL, IN THE
E;'J_EvN_T':_'OF HER ARREST EN CRIME NO:£36/2009 OF NEW
 __"E,X'i'_EI3-ISION POLKIE 8'1'A'i'§ON, TTJMKUR, FOR THE OFFENCES
  'F'/U;'S 498-13, 504 ARE? 506 OF' {PC AND SECS. 3 AND 4 OF' THE 11?.

'I'HiS PETITION COMING ON FOR' ORDERS THIS GAY, THE

' COURT MADE THE FOLLOWING:



,3,
ORDER

Petitioner is sister~in~1aw of the complainant. Complainant
is Wife of accused No.1. She has filed a complaint on 16.7.2009

for an ofi”en<;-e punishable under Sections 498A, 504, £1'/ V'1f'34

of the IPC further r/W Sections 3 and 4 of the _

Act.

2. Cecmplainant alleges that”

were harassing her in conneeti911_4wit}i’d_<$wIy. *'

that. at the time of maniage. /_
cash. 20 grams gold. si1\'fc':.::'_ They
have spent about After seven
months, the hu§ba~;e§i':- Bangalore. AT the

instance othefé; he was quarneling with the
coInp1aine§::1t." . V V In V' '

_ :9 counsel for the petitioner that,

3 theeeaztjzve ec}mplé£i1fi;"'except Ieferring (me sentence. there is

1:-ea the petitioner.

A the nature of aliegation ii: the complaint as

-. «.._agai11st petifioner and also oonsidexzing the circumstances, I

the petitioner ooum be gantevd anticipatnxy bail.

5. Aoeordiflgly. this getition is allowed. In the event of

Larrest of the petitioner by New Extension police, ‘I’umkur, in

aw’

_’J_

Crime No.136/ 2009, the police shall interrogate her and after

intermgation, the petitioner shali be released on bail subject to

following conditions.

i) Petitioner shaii execute personal bond for a.s__t_1:11 of
Rs.25,00G/ ~ with one surety for the likesume
to the satisflacfion of the jurisdictional e ”

ii) Petitioner shall appear lgefore the » = ,

police once in 15 days be’f\vee%1′
9.111. ziireferably on 5’mdaf§’..,__ A’ 9′ ‘ ”

iii) Petitioner shall not with

witness and eVidence,…..

bail shall be remain in

fore’e_f£;1:f a xgnenths. in the meanwhile. the

petitioeeexééshaii bail by film’ g an application.

A’ …..

Judge