High Court Karnataka High Court

Sri K V Ravikumar vs The State Of Karnataka on 4 March, 2009

Karnataka High Court
Sri K V Ravikumar vs The State Of Karnataka on 4 March, 2009
Author: Dr.K.Bhakthavatsala
«W:

I wwwn: warm a\rnmn*a£t'1mgng,.-gum 5;--How?!  VJ!" WJQRIVIQEJQREQ Nlwfl an-Nha3§JKi U!' MKNAEAM          C1

P'

IN 31%' HIGH C033? 01?' KARNA'I'.A.KA AT BANGALORE

mrw was new 4" may or macs 2009,ff-.._ _1__

BEFORE

am: fi'O.éV"'51'J§} z21z..msz*raz' K.,5flB,$Y'.E.?§9i§Té3§.fa A"'   

cz-1 . 2. No. 45 75/299;; .. 3

BETWEEN

$11311:

x.v.RAv:Is:Uma. V  
SQN or K.L.v%w"--V% - -.
AGED ABGU3' 32 mans  _ V
axsznmvr or  
VILLAGE Am 'awn:  . " 
BAGEPAI;L1_.'.--~'.t3L2.T1_(_--;_ - * .. . . PE'1'ITIO}~IER
(3')! V 1531  LN  ADVOCATE}

AND :

 Sign <:.<.2?? 
$.13' amaxazpsazeun. mm xzroncs

 ":3-'J9?RIBI1;A2~m"£t" """   axsponamzw

   --  fj'(is'iVAvT. . B .BAI.A2m.Is1-ma, ECG?)

L'A%.;;én.r.m %' .%--':5Iz.En Ut'S.#3B c:1z.19.c: as: THE

 --Anvoc:m+¢s'ET1-magma cu BAIL IN THE Evmr as' ARREST m

Tc:3i.ns%E';--1~1o.16{20o3 or sowazamarma 'roam' 9.3.,

3:63 Is 3399. FOR THE OFFENCES E./Ut'S.498-A,

='" . 3_2_%3'. 504 Ii./W sEc:.:-34 or me man ws.3 .93 cm I:
 "«_P ACT. Tim 13:31'. 5 sgssreus mam,
«CI-iIC]I-$ALIxAI?'UR HA5 azaxcmra Tm BAIL 1=E'rz'r1o1~z

an 3.10.2608 33¢ c11:..msc.m.271/2098.

THIS PETITICE3 CURING GI'? FOR GRDER5 'THIS
BAY, 'I'I*E CDURT MADE Ti-E FOLLOWING:



- «.- ~-- » W " mum awn: uM"'ulr1IVs£"m

* "W *  wr nnmmmlamws Mm:-I m.JU§t'¥ OF KARNATAKA H16}-I CQURT OF KARNAYAKA §~'é!€.'&H COURT OF KARNAEAKA HEGH C:

M

CiR£3.E'J'-E

The petiticnerfaccused No.1 in  fifiim§_
N.16i2008 of Gowribidanux Tot-m pa1#%i%¢§ stjai§:%on.'T
is hafiore this Court uhfié£',$e¢ti§n §3$7

Cr.P.C., aeaking Antigipat§rfi7.Bai11_£¢t  t§e F,

arfancas under Section fififihh, 32${ SO@_ £ead
with Section 34 ofjIEC;éfi§ fi;§e; Se$Ei$ns 3 &

4 :33?!) Plant.

2. .§7ifia1fA'v1odgv""V§d & camplaint
aguins:m_th§'§g;$3é$£"«@gpitioner, in-laws,
marriéd xistérffifid bé6th§r~inr1aw. Earuaad the

wvund céz#i£ib§f§;.fA¢cording to the Waund

._.cartifi¢ataf*t$§ flompiainant aamplainad pain

 * $§*§@eIEa¢§V9f the neck.

 .l3. ~ fi§&£nsd. Counsel far the petitioner

T ~a auhmifi3[*that as the petitioner filed an
H = $§li¢&tion under Sectian 9 of the Hindu
E" :g¢kriaga Act for Restitution of Samjugal

; Righta. The fiomplainant by' way of counter

lodged a false coplaint against the

'R .



iwrw

,1 WWW W mmmnvmamakn rawwn wwwgw W manmmnflmfli mmfl Wm" 03- ammmnm nncm <:a:zm'r M mmmmm mm: cmm W mmmam main: cc

petitioner, in-laws and husband of the marpied

sister and bzothez:-in-law.

I}. It is fox: the pxc+aecuti§:y;;':"'tr,.:;:*if_;;1§¢F:r§f

its srsase in the trial. 11;$"._gasg3¢i:

ta rejerrt: the petition._. _

5. In tha ;__:.:veau}V.AV1_:.;:"vEh?  is
allowed. The  in Crimea
No.16,/2003  Station
is diractfnciv on bail
in thy:  asubjaat to,
£u1fiJL'3.'men'cx.V  "conditions : -

1) that shall execute a
V _j§:a;§§cr§ali"henfi..'fier 3 sure. at R:s.10,000f-
 for the likasuro. ta thfl

  ¢¢t.ion cf the Invaa tigating
' .1i4Q:::..<':¢};;i"

 *..i_';ha§d': the petitioner shall appear before

V"~*.:'A11e Investigating Officer on or before
21.3.2009

:

viii} that the petitioner shall appear before

the It) as and when require-ti for the

L

aw–“mu–wm~n at www vr namvmiflflfl Mififi LUURF 0!’ KARNATAKA HIGH COURT OF KARNKTAKA HIGH COURT 0? KAfiNfiTflKfl HIGH C4

iv]

v)

purp-we of invastigaticxn __ and

into rrogatian;

that the petitioner shall not M
the pruawcution Wit33.3_5§s5]5’f _-§i’§r’itii§;;1<i5av'_'..;arv_V ' '

documents;

that the petititsr:§’z’fiVVV’ is disposed
Séiflfi
§u&§%