IN THE man coum' «:3? KARNATAKA..__' .
CIRCUIT BENCH AT QHARWAQ " S
DATED THIS THE: 673 DAY; C}§ J'Az~:fiUg§R§sa
BEI«?oRg \ 'T % V
mlaz HoN'B1.E V.;iAGAP11§E5Tfi:AN"'
CR1MINAi::"P§2)T§Téi()'NV:..E;:~.Z§{§2[$588
BETWEEN: M M
1.
Shri Irappa
Agg; 25 ,
2. Shri A§;va§1$:;£§i1~¢s1;i»;
Age: ‘*5 yxc-a._rs, ‘Q00: Agri.
3- Ami-ayifa 3}’ = ‘ ”
Bha§1d’arimaVfl:1,..:’ V. V ” ~ «.
Age: 21 .yéa;*s, ‘ Sec: Agi}.
,, msidefiifi of i2<)I3.,
V-¢T.D"is:i;rict:M. §}adag;" **** " " …Pefi'iioners
V' * V $I'V'.i'-'6' $O–mapur, Advocate)
flfhe of Karnataka,
.. B"3#_Roz1 Police,
" _ 'Through State Public ?rosec13.tor,
Av-'Circuit Bench, Dharwad. …Respm:1de11t
T I f {By 311. P.H.Gotkhi13.di, 140:3?)
:2:
This C petition is filed under
Cr.P.C. praying to release the petitioners (>11 bai1,;”‘i11«.R<,1_;_;i P_.__S;~.
cme No.108/2008 under Sections 323, 324, $O6;"3(}6 4
mad with Section 34 {P0, pending an the f;1{e.Q}:'v1}:1c.V:i*carz1,eC1._
JMFC, Ron.
This zzximinai petition comm; 03:5: érdaetg 4%,;
the Court mafia the followiflgéf .4 ‘ ‘
% RI).
Heard both sides} j – ”
2. case registered
against Vpfiuisishable uncier sections
323, with sec.34 of IPC. The
complain: 4′ on 16.10.2008 the accused
peI’$O1’1$ abl4.iS€(1Vt}l1E: whiie she was coming back
., Atfiufiofiag she questioned the accused they
then: afterwards the pctitiomcrs went to
h9:iéé_:L’V’deceascd and again thmatczned her and this
was “fo}i%owed by the complainant comnaitiing suicide on
‘1_?”.:10.20o8.
3. Having regard to the above: nature of complaint
allegations and oflefice aiieged not being punishable either
.3′
‘ I
:3:
with death or imprisonment fer life, I am of
petitioners can be released on bail by i1nposing,Veo*eti:ijfiofi_1e b
safeguard the interests of the proseeutibcfie’. ; ”
4. Hence, I pass; 0IV:”{}(31~’..’
The cfiminal pefition -ba’}i03§?ed ‘ to the
condition that petitionVei*.V:e13,aEA1.L.’e§;ieeiite’: bond for a
sum of Rs.50,QC{)/~ of whom one
surety shell u fit); the trial ceurfs
sati9fa9.ti53»l»1;ww./.V’::~. ‘V I. ‘V V’
:’T§’he_ eh%a3}.,,_§1at j with the prosecution
wimessee._ threat to the complainant 3116.
he; s
gyefifioeefs Shall mark attendance on even;
}urisdictio1:zal poiice station between 10 AM
they shall not involve themselves in the
AAoffen§.:e__ like nature in future.
The petitioners Shall net leave the juris&iCtion (sf their
« __§p1aee of residence without prior permission of juriedictivzgznal
Magismate. ‘fif
. a
Violation of any czf, the above cenditions _
iibsrty to the pmsccntion £0 iaagvc appiica5(tiofi’»V: fgr u
canceiiafion of bail.