IN THE HIGH COURT OF KARNATAKA
CRECUIT BENCH AT DHARWAD
DATED THIS THE 29TH DAY OF JANUARY; ~-
BEFORE ,w_¢
THE HOIWBLE MR.JUSTICE NAGARAJ
CRIMINAL PI-2TITI()?:N'"Z§D.677V%7,'.2O§§§'{ '~
BETWEEN: V V
1. Sri. Angadi Shankra1:ntna,'* v
W/0. Andanappa, " v '
Age: 45 years, ._ I 'A -
Occ: House?..vHC?d§ 'V
R/0. Torahé'gai1.1;:':1Vil1é1gé;~~. '
Dist: Bellairyg " '
2. Angzidi Andarmgppa,»
S/0. Shajlkarappa,
Age: 52"y.¢ar.s, V' . ' " . "
OCc--:..SerVii:;?_, * -
R»/59. Toranaga111;___Yj1lage,
'- ¢ Dist: Bellvéary.
-. Angadi«V.}?"arVathamma,
"W','*'0. Late $3hankrappa,
Age: 70' ytrfars,
.V Occz. Ix-Iguse Hold,
x R/0. Tdranagallu Viilage,
' .
VA Dist:Be1lary.
VT (-By: Sri.P. Prasanna Kumar, Adv.)
.... Petitioners
(
Ix.)
AND:
State of Karnataka,
By Toranagallu Police Station,
Represented by the
State Public Prosecutor,
High Court Building,
Bangalore -- 580 001.
(By Sri.P.H.Gotkhindi, HCGP}'
This Criminal Petition____is~..v_ filed hunder Section
439 of Cr.P.C. prayin"g,_ to ."irelea.seV"t-hge petitioners on
bail in Crime No. 60/2009 .ol'.Tog'ran'gallAul -Police Station,
for the offence punishable under' (A) and
304 (B) of IPCA'-and :Se'(:ti.:ons a:1df:4 of Dowry
Prohibition Act;
Thisp_Crimlii1a.l::V_Eetitionis«cotning on for Orders this
day, the ' Court .n_1vadé_ the 'following:
A r "QRl)~ER
This thetdseicond bail petition filed by the
I'll!l.5CC1ié*';dE'*liN0lS'*.r 1. iiii and 7 in Cr.P.C.No. 60/09 of
Toranagallu " it Earlier bail petition in
was filed by these accused along with
accused. While disposing of the earlier petition on
a.dt-d:'»-l..l7'/9/2009, this court observed in its order that
it main allegation is against accused Nos. 1,2 and 7.
4
enli l"
L»)
Whiie observing so, this court was pleased to grant_..'oai1
to other accused and declined to grant baii
accused Nos. 1,2 and '7.
2. it is not stated in the present baifpetition
of the grounds urged herein were not urg.ed..in
earlier petition. Completion'-vof'*..jnvesti.gatioi1ubfiruflitself
does not entitle these aec,usec1<'t"o 'grant of
3. However, it is not in No.7 (who
is petitioner 1'Jofi.;3» herein) Smt. Angadi
Parvath:arrii5riai.is_v '7(i)..w3}eVars. Having regard to
her age,EF1 am' ofvvt1i:e._opi.n'i'ori that she only deserve the
grant of bai1;"but.riot"'the.. other 2 petitioners, who are
. iirespestivieiy 'a.ccused"iNos. 1 and 2. Hence, the foliowing:
ORDER
i*T_he__>pre3sent petition fiied u/s 439 Cr.P.C. is
ii”4″–._r’ejected respect of petitioner Nos. 1 and 2 who are
reisipeetively accused Nos. 1 and 2 and the same is
‘:i_4″‘a1.1–owed in respect of petitioner No. 3. Oniy who is
r”;g-‘*-fr–….»«./
accused No.7 in Crime No.60/O9 of Torangallu P.S. _She
shall be enlarged on bail on her furnishing a
for Rs.40,000/ — along with one surety for ~
the satisfaction of the C0mmitta1.~€o_urt Ru
and subject to conditions that:
a) she shall not 01;”
with the pmsvecutitonihevieiehce’ shall she
threaten the
b) she on all dates
unless her personal
znxandafiée it :fi§p¢fiséa””§du1 ibr vahd
reaVs0rVts’.. V V V V t
at % gd/.;:
…. JUQGE