High Court Karnataka High Court

Shri. Kumar Mallappa Kamble vs The State Of Karnataka on 31 August, 2010

Karnataka High Court
Shri. Kumar Mallappa Kamble vs The State Of Karnataka on 31 August, 2010
Author: Mohan Shantanagoudar
Crl.P. No."/"714 of 2010

IN THE EIIGH COURT OF' KARNATAKA
CIRCUIT BENCH AT DI-IARWAD

Dated this the 315* Day of August  it 
Before  it E  
THE I-ION'BLE IVIRJUSTICE 
Criminal PetitioncNo.7%'l._§l)'-2.01Oiflj'_A.A  " C' it  
BETWEEN:  3

Shri Kurnar Mallappa Kainble,  . _
Age 25 years, Occ: Private_SerV1C6;vic' ; _ E n 
R/o Ashok Nagar, Belgaurn.:_      ...Petitioner

(By Sri. S.I3.I)C'y8fAl$I:'l3V8r,::'lflLd'i2(§.§3a\-fie)'.,V.(H':~c_'V '  C

A N D :

The State of  
By1V1l\/IPS, = *  l  = _
R/ by State VVPP, Circuit' Ben-.<;h;« 

Dharwad. ...Respondent

 _ (By Sr}i!\i7.I\{[.Banla1§r,: ificcp)

_ " _ lT.hi':._c1=ir1;inal petition is filed under Section 439 of the
Co_de.,_of"Cr_ivmin.a'lV Procedure seeking to release on bail in
S.C'.No.13_O/C20 I0, pending before the VI- Additional District
and '"~Ses__sions' Judge, Belgaum (Mai Maruti P.S.Crime

 itl_\lo.5/2010;} for the offences punishable under Sections
  3048 of {PC and 3 and 4 of Dowry Prohibition Act.

  V'  Tllhis criminal petition coming on for orders this day,
- ..:the Court made the following:



CrI.P. No.7714 of 2010

ORDER

Petitioner is accused No.1 in Crime
registered by the Malmaruti P.S., Beigaum,
punishabie under Sections 498A and ._read-:
34 of IPC and also under Sectionsihfi 4
Prohibition Act. The police, afte’1′–.iii;eiGmp1etio-n.Vofiijnviestigation,
have laid charge–sheet and now’,e.t_heiii”matterii’s*beiiore the

Sessions Court in S.C.Noi13_Q’/’20ri70;;


2. The   Shruthi with the
petitioner    At the time of

marriageiitheireiinfasii give one toia of gold to
the accu’s.ed«.bf,r ~theii:’i;end«.i.:o’f«it-January next year. After the

marriage: gShr.bi-ti AV-_Iais”‘iser1t to her husband’s house to

,.1ciadv.i:rriat;rirno_nia1 houseiiiwlowever, problems cropped up and

“Sh’r-uti i\?va:s”.eomp1aining to her mother and brothers

aboutiitheiiiiiétreiatment meted out by her by her husband

harzd his. family members by instigating to bring the dowry

parer1t’s house. Being intolerant, Smt. Shruti

M