High Court Karnataka High Court

Jagadish S/O Kudlappa … vs The State Of Karnataka on 25 March, 2009

Karnataka High Court
Jagadish S/O Kudlappa … vs The State Of Karnataka on 25 March, 2009
Author: H.N.Nagamohan Das
3N THE HEGH COURT OF KARNA*:f;é;KAar :.   « "
CIRCUIT BENCH AT"DHAR$§}§j:j:*V'-"1%   4'
DATED THIS THE 25TH 
  '  4
THE HONBLE MR .Jt_:s'ifA1.c:.;:1=Vif"1~_VIL, N;§GA§\a0V1:§.«xN ms
I c1§'L. f>,  _
Jagadish,  Q  
Aged 22 j»*ea1_s', V(3ct:--: Agzictxitanfi,  
ii?/at:v_§1.jrv1a1:v,;V1ia=:s:«;;_;:1::'?    V   ..PE'FITIONER
(By   "
flap": 'V %   .  .

T3: State of lfiarnatalca,
I€121*ai."i'oIic::: Station, Hubii,

~  ' Fcpmscntgd' by SPF,
V  ..RESPONDEN'I'

 g23§ 33::  K.Nava1gimath,'HC1GP)

 'I'his crimjnai petitiou is filed under Section 439 of

v _ .Cr§P.C. graying to grant bail to the petitiz;-mars in
 (:11. Misc. No.73 1/ 2008 (3711 MAG Crime N<).225/ QOS8) in Hubii
%Rur:al Police Station, Hubii, for the ofiences p/11/ss.498~A
 and 3{)4-A ef IPC and to grant such other Ofdfii' or direction

as deemed fit.

This crizninal Iaetition coming cm for orders this day,
the {jourt made the following:

1%

§Lx.!'-*'



ORDER

On a complaint lodged by exie’ Z’ xlthe b T ‘

petitioner herein and two Qt:hers,.__ ju1*£s;1.ictionei}T’§?:onViiee

registered a case in jfL}rVV”*f}fiie”‘{i:ffez1ce’sV

punishable under Sections {ie’§8~}§’af£iti.304;B’ef C.

2. In the_eom;3lai1.1.f,’ it a§eg”e£1 complainant’s
daughter ‘maeljunath Kulkarni. On

21.3.2003’, Vadministered poison and

muiiiereci ‘I’1Vei”.ff~ fiasis of this complaint, the
VV}3.t;)§ee’W.:;z}1L;1″:’estec§ the yetifioner. Now the

j1§.:js§ii.cfi0I1s1″i?’o1jee¢.after completing the investigation filed

» ; ‘ehVargA_e«.sb,Eeet__in C.(3.Nt:-.689[2{){)9. It is also seen fmm the

H r ailegation against the petitioner is oniy that

at}-Vatetlfhe crime.

3. Having regard 13:) the allegaéen. against the

petitioner and that the investigation is completed and charge

sheet: is filed, I am of the opinion that the pefitioner is
entitled to be released on bail. The apprehension in ‘(he mind

of the prosecution that the petitizmer may escape the

jurisdicfion of the Court and that he may

prosecution Witnesses, is to be removed by

strict terms.

4. For the reasons stated afiovcfifiie f6}£ova§g1§;~» if

Q£L3.§:._1_3.

The petition is hereby me ggagiuofier is to be

released on bail subjeetz:to_t1ie cgnditions;

shall execute a self bonti for a
it ~ with a solvent surety for the
= }.;_ii<c:$}'2zmA"*.;oV"i}ie satisfaction of the jurisdictional
Vv Magistrate.

petitioner shall not leave the jurisdiction of

‘ .. Magistrate Court without prior order fmm

iii.

£3}.

the Court.

The petitioner shali attend the Court on all
heating dates regularly.

The petitianer shall not tamper with the

pmsecution witnesses in any manner.

G-~»\J”f

Any violation of any one of the conditions. zibcmsb

will result in cancellation of!’ tag’ w; %%¢xa¢1A_%%%% oig;1¢¢sd%%%

accordingly. 1
A

Ets”‘