High Court Karnataka High Court

Anand S/O Ganapathi Jadhav vs The State Of Karnataka’ on 3 April, 2008

Karnataka High Court
Anand S/O Ganapathi Jadhav vs The State Of Karnataka’ on 3 April, 2008
Author: N.Ananda
IN THE HIGH CGURT OF KARNATAHfi, BANGALORE

mawnn THIS THE 3" DAY or APRIL 2008

THE E W'E$E HEJJUETIEE h. Ann 5

Crl.P. Na. 1U53 DE 2008

BETWEEN

1. SHRED SID GAMAPATHI JRDHKV
fifififi fiEfiUT 55 ?EHRS,
BCC:TflILDR,

HEAT NIPEANI,
DIET? BEEGAUM,

2 mANTnsH sin sunny JADHHV
AREH ABOUT 29 YEARS,
mc¢;5gnv1:n,

RJAE HIPRANI

DIET: EELEAUHp

EHT fififlfifi fiffl fiflhflfl ununnv
flflflfi EEUUT 45 YEflRS,
DCClHfiU5EHfiLfi W RE,

RKRT MIPPANI

313T? BEUGBUH.

(36

... PETITIONERS
gay 3:1 R B nssnpannn, Anv.,a

AME

THE STHTE BF KRRNAEMKR

I 1'!
E? dI?:fiHI Tfl¥fi PGLICE.

... RESPONDENT

{BY flri H. HUHHAPPH, HCGP)

THIS GRL.P IS FILED UfS.439 CR.P.C BY THE
HflVUCATE FOR THE PETITIDHERE PERKINS THEE THIS
HUN’BLE CHURT HEY BE PLBHSEB T0 ENLRREE THE

FETITIUNERS UN BAID IN CRIME H0.135f2$07 OF
NIPPAHI RURAL F.S., EELGAUM DIST., WHICH IS
‘.F’.EGIE3’1″.EREIl FCIE THE CIFFEIE-ICE PfUfS.302, 499-A RI!’
SEC 34 0? IPC.

THIS PETITION C0!-511118 ON HER URDERS THIS DAY,

“N CQURT }!.n.flE THE F*L’|E.-!.-E3!’I!’-1f3-:”-

; I.-nu!

fiP$EF.

Patitianars arrayed as aucusad 2 to 4 in
flzimfi ua.1
Dist. registered for offences punishabie under
Section 302, 498-A rfw. Semtimn 34 of IPC are

seeking bail.

2. The facts as revealed fram ccamplaint

and investigatimn papers ara aa follows :–

I accuaad. is tha aon of I petitioner.
Dacaasad Savitha was married ta I accused-Balm
Anamd Jadhav, patitivner Nu.2 is the anothex

sun af patitianwr No.1 and patitinnar Na.3 i3

tha'”ife cf yatiti¢n-; w©,;g Deceased Savitha
was gi*éfl in “arri’qa ta I -acusad abaut seven

an’ eight montha prior to 6.10.2007. Aftan

marriage she was living in the house QEK7

rv~0.@»wu.».

:3:

guatitiranars. I aczausad and petitioners were

Pm parents azsf deceased were poor, they were
met able ta: meet damanci to-3: dowry. on

4.:Lo..2oo’:r,. deaeasad contact-ad hm: ‘mother and

infoxmad -aha-ut cruelty meted nut to he: by

vgetiti-“nets …r-__ I -aa.i.T1._?–;zt.L

3. Dn 5.10.2001′, the fathear of deceased-
»;-.t:£mb3_L:!;a_i_ rams inflamed daaaased committed
suirziasa h” jmming inta a wall. The farm: at
dmxeased *.:ria.it:ev:.1 place and fvound ciaaad bcudy had’
been rammrad frcnm wall. He lcclgad a aoznpliant
and a. case was regiatered for offences
;:nunia1′:.ah.la under: S-arztian 304-B, -‘EBB-A IPC.
punishable under Eatiiiion 362 IPC i’x’.’:t’::l11i’.”:.E<'.EI'..
The allegatiana ef dowry demand and cruelty
are made against I accused-husband at

deceased. 50 flat as patiticznera 1 and 3 when

/1 /I
3\J«

are parents in law of dacaas-ad, allegations

ire mutt';-31: currriihus in n.a1:uz:e-2:. Petitioner No.2

iii

is 12%" _1':r-rath-9.2: :5: E amused. The allagatiens
ha W-EI.E.': -*:s.la=':~ demanding decsaaaed for: dowry are
vague.

“Sh-a invaatigatinn is czcampleta .

Patitic-new are permanent reaidents of

Nigapaui, ,13.eig_aa__n,1 __ig:;:igt. ‘i’h,:_u: presence can
be secured im;;rf»:=3i”q ufiartaifi a©”r.:”Liti’nfi.

+1. Accardingly, petition is accepted.

Fmatition-are are rezle-aw-ad can bail subject

t at fr:-ll swing rwndit it:-na : –

.1’. The peizitionera ahall exacute a Bond
for a sum of Rs.25,I}00/–~ each and
offer two saxetiuas for the like sum

ta fire satisfacticrn cf the canes-rziéxzf

.m.n.-u-uun.-i-

IJLIUL 4.-A

an-um no-u._.e__1.L______ ._:___-r1 ……_..L .l….__–_.’ ‘an.

A » .2’ CI. 131133 E ‘]fl.L.f. LEUL Lflfllgpfi UL
intimiua :5 m.’ t.. pxwei:.J.ti-n
wi tnasses.

‘I’VE!
ublw’

Ea

II . Patitianer ahall attend the apart

regulaxgy.

tfi