«n w -» --m --- - ---.-~ ----n .-van wwrvuyu -any r|\gz"1.z\['§N'f'r'g\'I' rggggg-I Vgiwflg gmgr H
in van HIGH count 05 KARNATAKA Ar sAnGAnogz§; *""
BATES $315 was 165' an? ex nmcsamn 2Qp§a vf"~n%
nsroam
wax HGN'ELE HR.JUS?ICE HuLuv§fi;:¢,EAué§§ x :"
§§;MIHAL PETITIOR fio;é3271é§a9'.'" 'V
aerrwmz: ' '
Smt. chwdama, ' T- ;H:
W/0. Sri. Ramachandrappa, ",
Aged 32 years, _ :""""
R/a Yachnanalli fiilggagq VA »
Tzyalur Habli,En1ah§gi1u4?afiukfi«;r ,
Kolar fiistricti. . '.*..PEITI"i'IGHER
{By sri.CgN;fiaj§;'A§§$'"
Ana: 1' _ _V, .
state by Hfiiahagiiu Fciiée,
asyrasantad by SPF; -
_ High aQurt'¢f Karnaggka,
aVa§nga1¢xé;,'H_ ...RES?ON$EN?
(ay's:i.§;§ai§k:ishna, aces)
?nisf'e£1.P. ia filed under Section 439
*ff§C$;P.C. fixfiying ta enlarga the petitioner on bail
'* ii firima Nc:259f2GG9 of Hulahagaiu ?alica statian,
x¢1ap;"£e: the afirence 9/uzs. 493A. 3045 Riv 34 cf
~ flI§g,} pending an the file at tha civil Judge
'"=-_§Ja.5N.2 e J.M.F.C. Muiabagilu in C.C.Na421f2U89.
This Crl.P. gaming on far orders this day,
the court mada the fal1owing:-
1
KW mmsu §»J'\!I.Ji\...5'hm$mz..r-mu .. ._._ -
N M W V -'-P" -*-'- -'-- -vr'-I"-r-rr1I\rIr"wIt-Var-:1-' l'UI"I'l'\u'J'ufK I"'U!I""flal\l(N£\2R!KA"
ORDER
Petitiener has sought fer g_._z::an_’:_:
ctznnection with Crime No.25§_/05%}. b£’=, ‘MLi1ba{3ja.;
Police Station, for the offs-s1_ce3 p;ztii.sh&.bizg §;;§d§’r’V
Saaticzms 493-A and 364-3 rf’u§rV.._V’»VSa_¢ti£$n- the
I..E.C.
2. The dagaaged :.1;’ai’it.m:1*§m3f” to the
breather at _ ji. time: mt’
marriage. ____ cash was alas
given. the we-used harassed
the dece z:z:5;_e”d_ additional dowry of
Rs.S0,Q’~.39f- pu.f°ch fasé 3 tractnr and 313:) rm:
I- §ie:u§e’f$£§lci,”L~.a.r:#;ic1§V3′;’ “” “‘!’ha dacaased being unable to
i:’z:s J;.t§:::ate..§§a;:assmant meted out ta her, she
s.ai<.1"ft__:;5<3 ha_\{é i;:a§mittec3 suicide by hanging.
.A 3. .'I'-2-*xé allegation against this petitioner is
"':§éwVt':.'–».!,'.§éAi':e was 315:: pastering for bringing ed?
"ac1q:'.§tiona1 dowry along with the acrcused pemons.
A"»…fnve5t:i.§ati0n is stated ta have been campleted
and charge sheet is filed. In View af the same,
the patitioraaxr may be ctansiderad far grant af
bail.
….-. ….m..-.nu-u-can uuzvn: -nmuwnw’m¥ wa i’hf”I¥iE’fl!1£cF’KfNl’!a I1
bail is granted to the petitioner, subjfififixtcfthé”
4. Accordingly, the petition is allofi8$ #§fi ,
iallawing ¢onditians:~
1. The petitioner shall ha :¢1e§$g¢ L E
on bail on her executinft$*pers¢naI~bbn&1
for Ra.Sfi,flfifii- wifih was 3gr§ty £¢r*th¢
likesum to the Kfiatisf3cti§fi:”§£ the
ccncerned Court.
2 . mm’ tfi-L3:$VéV.1;t’**’a1:vai 1a:o1e
ta the inyéB§i§atin§,§g§néy as and when
reG§i£edy yh.’ ‘V ‘ fl’ 5
7_3} She §hail h§f_témper or attempt
to tame: “‘afiy =_§f the prosecution
witnesseé;, ”
sd/–
JUDGE
‘§”‘?i $.3»€’X¥%…H i:-f’z.l.\-lIv..Jmnnu.4\u nu-u.