IN THE EIIGH COURT OF KARIIATAKA AT BAHQALORE QATED 'I'HiS THE 3557 DAY OF AUGUST . 2009 BEFORE THE HONTSLE MR.JUS'I'ICE SUBHASI-I BADI cggmmggg BE! lflfilglfl 39.33271 2902 BETWEEN: CHANDRASHEKAR @ MARALU SIDDMAH @ CHANDRA} ' * s/0 CHANNAPPA, J _ ; ' " . AGED ABOUT 25 YEARS, ' ' Rm 140.124, I MAIN, BALAJINAGAR, MYLASANDRA, R V COLLEGE POST. BANGALORE - 550059. (By Sm._suDHgRS£aaN';VAnv.')' * -- AND: STATE B¥.:i1 U'/8.439 cmac BY THE ADVOCATE FOR THE ?I«;1'-'§T10'a:Tsj'R_'V"fifiayige THAT THIS Honmg COURT MAY BE v._}-.:PIs:f1*1"i'i'0'r¥IER " V RESPONDENT
PLEA§’:3′.E) ‘E;{‘.”.’r . ‘RELEASE THE PETITIONER on BAIL IN
C.C.I*¥{}..208§’-$15.2?-..§()O8 are THE FILE OF K]-JNGERI POLECE AND
?ENDiNG~ er; THE FILE C.J.M. AT BANGALORE FOR THE OFFENCE
f ” “3é,:,U,*=s–..<}é93é;, 302 013* 11913.
T THIS PETITION COMING ON FOR ORDERS 'I'HiS BAY, THE
" MADE THE FOLLOWING:
-2-
S21
Pctitiemsr is husband of the deceased. He is ancstcd in
Crime No.183/2008 regstcred by Kengcrei police,
City. for an ofliance punishable under Sections
2. Compiainant is father of V b
that, at the time of marriage, the
gums of gold and Rs.10.0{}€)/ ~ V
was demanded by the fiRS;’25;’i:)0€}/~ was
demanded. After the delidéagiy (5; the accused
started demandipg::A’1:1Qto;f}$ii§é.H:::ii;§ that, deceased
was illdznzated in connection with
dowry. Aéga suicide.
3. Ifiifiafly, ééxivas registered for an offence
_ v§}1lI1;iS>115éi’}3u1f.3′.11;EJ.dCi{‘ 498A. 302 of the KPC r/w Sections 3
V;4;xuof §’rohibition Act. subsequently charge sheet
the ofiénce punishabic under Section 306
_instea”sd of the IPC. Petitioner has been in judicial custody
” ” ‘vebnsicicxing the aiicgation made therein. petitioner
A enlargad on bail.
4. Aocmdingly, the petition is ajilcwcd. The mtifioner is
.4 enlarged on bail subjéct to followixig conditions: g I
1″
a} The pefitioner shall execute pemonal bond for
Rs.2S,0()0/~ with one suxety for the Iikcsum
fiamount to the satiasfiaction of the Couxt. ‘
b) The petitioner shall not tamper With. ~ ‘
Drosccufion wimesses or the material 6V13f3jén05§ .,
c) The petitioner shall the
regularly.
*AP/ –