High Court Karnataka High Court

Janardhana S/O Late Srikantaiah vs State Of Karnataka By on 20 February, 2009

Karnataka High Court
Janardhana S/O Late Srikantaiah vs State Of Karnataka By on 20 February, 2009
Author: K.Bhakthavatsala
cI~2:.,1=*.:§'c5}%::'r§7:sj-;,('ofa.. 

IN THE HIGH COURT or» KARNATAKi§~AT   V

DATED THIS THE 20th DAY OF : }'1F3ii€§I}1°x}?E--1Y-    X
BEFo'i21é;'g_ A T A V

THE HON'BLE Dr. JIjSTICE: K,V BHI&Kfi'Ha;§V)%'!'SA1;A

 

CRIMINAL PEV'F{*!;:I'C)N'A--.Nc;»§;4§~r>(){}=!§

BETWEEN:    . 
SRI.JANARDHAl'_~IA'«.._V 1; § 
S/O LATE sR1KANT2:JAsi,.,  '  
AGED ABOU'I'::'3O     '  "
R/AT No.4, 4T"«..MA£i§ ROAIZJ,"-_' .. Q' 
SH1VANAGA'RA,_ EMMINAGARA,  "
WEST 01?,cHoR'D'._RQA.0,  _ '
BANGAOLR_E''4 '    "

_ ...PETI'I'iONER
(B3? Sfi~D»fi§«S5dV--)          

STATE,'  gA1é:~:Af1?AxA
BASAVESHW;§.Rg§ NAGARA

_   ?OLIC}E.

- j";{BY_'3.R1.B.BALAKRISHNA, HCGP)

. . RESPONDENT

% This Criminai Petition is am under Section 433 of C1-.P.C.,

V . _ pzajring to enlarge the petitioner. On application bail in the event

of arrest in Cr.No.1269/08 of Basaveswamnagara P.S., which is

Wreugistercd for the offenrm p/11/s 498-A, 506 of IPC, 1’/w 3 85 4 of
” …Dowry Prohibition Act.

This Criminal Petition coming on for orders, this day, the
Court made the following»

.pcfifiohef;éit ie’A’.V£erV..ifie prosecution to prove its case in the trial.
.’.Ifherhe is gonna to reject the bail petition.

..1’11 tVi1e result, the petition is allowed. The Investigation

” ‘i»,’n ‘C1ime 910.269/2008 of Basaweshwara Nagar Police is

‘ to release the petitioner on bail in the event of his arrest

eetpjmt to fulfillment of the foliowing conditioner

CRL.P.No7’4~{V)ViM£]{)8

The petitioner] accused-1 in ” :’C>:f_
Basavcshwara Nagara Police for L’
506 r/W section 3 and 4 offiefom this
Court praying for of Cr. RC.

2. The pefifionesj _noI:1e’ etfier of oomplanm t.

The petit:iox:§ei”e V with the complainant in
the year ” The in private factory. The
learned for submits that petitioner is
93:33:55 against him.

‘ the nature of oflenoes alleged against

I

CRL.

that the petitioner shall

Rs.10,000/~ with a sumtyp

satisfaction of the In’ve§tig.sV:.t1’ng”€.)Ec-z:;r; ‘ b.

that the petitions; shall: fi1c–.lnv;::stigating
Oficcr on or 2. ‘ v

that the Investigating
Oficgr Eras “for the purpose of
inveéajgatitgn aitid

that’ _ shall not tamper with the
p1xase<:uti¢)1;.9»*it;xes*s§s; évidence or documents;

; 'tbgt move for regular bail before
a month from the date of his
the Investigating Gmcer and this bail order

V_ force until the regular bail petition is
' dispos§¢dJoat

S5/5
Iudfi