High Court Karnataka High Court

Afshaad Begum vs State Of Karnataka on 19 October, 2010

Karnataka High Court
Afshaad Begum vs State Of Karnataka on 19 October, 2010
Author: N.Ananda
3

IN THE HIGH COURT OF ATAKA AT BANGALORE

DATED THIS THE 19'?" DAY OF OCTOBER 20 10
BEFORE

THE HON'BLE MRJUSTICE N.ANANDA..:  [

CRIMINAL PETITION No.484o/20  'p '  ['1   

.B....E'...§.W.§_1i§T_I  

Afshaad Begum

W/ o Babulal

Age 32 years

Occ : Household work

R/o Kalidas Nagar

Harihar   _   

Davanagere District. "  '    g.;".PETITIONER

[By 

AND:

State-of Karristtafzia A
By H-rariha.ra Town V__1_3Ho],ice Station

 Rep. Vb3r_Vthe.,Stvate Public Prosecutor
i'---High. Cvourt Bfuflding

Bangalore 560 001. ...RESPONDENT

3 (By sm Karunakar, HCGP)

._ _ ‘”~_.This Cr1.P is fiied under Section 439 Cr.P.C

“praying to enlarge the petitioner on bail in

C?r.No.560/2010 of By Harihara Town Police Station,

“Davanagere District, registered for the offences
V’ punishable under sections 114, 302 r/W 34 IPC.

This petition coming on for orders this day, the
Court made the following:

O F:R
Petitioner is arrayed as accused No.3 in,._(‘3rirne
No.176/2010 registered for offences punishahle:’:i;in’der
Sections 114, 302 r/W. Section 34 of

Town police.

2. Heard learned w’SC’-annsel-._ for p’eti.tio,ner.’3

learned Government Pleader__for:_th.e Sta’te._l_

3. As per first i–i.n”I’orrnation, petitioner is
alleged to have instigated. and 2 to kill

deceased. who was the second wife of
husbandyof petitionennainely Babulal. Accordingly, on

1243,2010, at 11.30 a.m., accused Nos.1 and 2

‘V:a1″eVallegedS°to have tresspassed into the house of

and committed her murder by repeatedly

stahbing her with a knife. The petitioner was not

present at the place of occurrence. There is no prima

facie material to show that petitioner had instigated

accused Nos.1 and 2. The petitioner is a woman. She is

also entitled to concession available under Section 437′

(f(fl.\,\a, 5 x x »?’£z’ “\

4. Therefore, considering the nature of allegations

made against petitioner and also benefits aveajlla.l:)le

under Section 437 Cr.P.C, the direction _

granted.

5. In the result, I Pass the::f01l0v»*ing’9l<f1l§i': 'A

Petition is accepted. 'P_et-itioneir is rele_asve'd«…on.3bail,-.f

subject to following conditiorlsuzi'

1] Petitioner I for a sum of
/~ tor the likesum
to _ Court.

{2} intimidate or tamper with
prosectitioritrlifizitnesses.

Petitionerslzall regularly attend the Court.

Sdf-3′:

ludge

nas: