High Court Karnataka High Court

Smt Kempamma W/O Late Chamegowda vs State By Mandya Rural Police on 22 October, 2009

Karnataka High Court
Smt Kempamma W/O Late Chamegowda vs State By Mandya Rural Police on 22 October, 2009
Author: Huluvadi G.Ramesh
CRL.P.NO.4927/2009

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 22% DAY OF OCTOBER 2009.
BEFORE _ t V  '  A
THE HON'BLE Mr. JUSTICE HULOVADI  _ 
CRIMINAL PETITION N¢::492:T[:2oo9:   4'    « T 1:'
BETWEEN: i it it 1  i

Smtfiempamma,

W/O.1ate Chamegowda, A .
Aged about 65 years, '  . .
R/ O.Uran1arakasa1agere vi11age,e - '
Kothathi Hobii,  H "

MandyaTa1uk.       «,7"7...pEiTT1oNER
[By SII1t.AYChaIi.?l']ikfiif;£:t_iy_ 8:  15;dvs.}' 

By Mandya R!ira1VPOiiCe.-j v    ...RESPONDENT

{By Sri.HOnenap1:’ié1, i
it Crierriinal Petitioin is filed under Section 438 Of Cr.P.C.,

praying. to evn£.a;~.g_e’~–the petitioner on baii in the event of her arrest
in ‘ icmne — N’o,5i34~/_0_8 of Mandya Rural Police for the Offence

p/u/’s{4–98{A); ‘;3;o4{;3) r/w.149 of IPC.

-. 1.. C_ou,rt I11a(I1.C,Vfl.:’1e following: —

Tfiis Cnminai Petition Coming on for Orders, this day, the

CRL.P.N0/£927’/2009

of Rs.50,000/- and a surety for like sum to the satisfaction of the

concerned Police, subject to following conditions:

i) The petitioner shall make herself available ‘tinge

investigating agency as and when requi1*ed; . ” %

ii) She shall not tamper with theM;i_roseo1,itiioI1ifiiitiieéeeegili’

iii) She shall move for regular bail.finfithin frornl 2

the date of her arrest and:’release.”*
The concerned Courtito..disnos.ev’of_*he«.regular hail petition
Without being influenced by Court.

bnv*