Karnataka High Court
Shri. H.R.Mahesha vs The State By on 8 November, 2010
,, 1 _..
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE ST" DAY OF NOVEMBER 20 10
BEFORE
THE HONBLE MRJUSTICE A
CRIMINAL PETITION NO.5012/2-510. 00
BETWEEN:
Shri.H.R.Mahesha
S / 0 Late Ramachandrappa
Aged about 29 Years "
R/ of Hosapattana Village
HonnVa.'i1iHob1i
Tiptur Taluk, Tumk1i'I'~.1;)istrict'; 1' ...PE'I'ITIONER
(By Sri.R.P.Somashekarai_aii';_ 'iA;dv_s;). 0 " '
The Stateby"
Honnavalli Policefitatioii.
I-I0nnavVaH_4i;i Tiptur'Tal1ik
Tumkur District?' A .0
Represented by.it_s__State Public Prosecutor
' High 3Co1.ii"t'Bui1ding
* ,B'aI1gaV1ore«._ ...RESPONDENT
ASri§('$73/i,:.aL'$irinivasa Reddy, HCGP)
1' .i*1'i_1is ci-1.13 is filed under Section 439 c;:.P.c
praying to set aside the order dated 30.09.2010 made in
F .Cr"i;i\/Iisc. 1 164/2010 on the file of the 11 Additional
._ _ ._ {District and Sessions Judge, Tumkur and to release the
petitioner on bail in respect of the alleged offence in
V' Cr.No.43 / 2010 of Honnavalli Police Station for offences
punishabie under sections 498--A, 302, 304-8 IPC and
sections 3, 4 and 6 of Dowry Prohibition Act.
This petition coming on for orders this day, the
Court made the following:
ORDER
The petitioner is the husband of
and their marriage was performed
22.6.2010, deceased Rekha met hon1AiCid–aI:4deati1’fin
house of petitioner. The.»pe.titioner°has
Bail.
2. Heard learned’: and
learned have been taken
through copy of the
postnj.’orten1u.. g reveai that death of
deceased!’ to asphyxia as a result of
smothering.” ._:V’1’he”postrnortem report clearly rules out
V. — possibi-l’i’ty deathmdue to hanging.
the date of marriage, date of death
nature of allegations made against
it he cannot be released on bail. Accordingly,
.’ petition is dismissed.
Sfii
Judge