_,, E _,
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 287" DAY OF OCTOBER 2010
BEFORE
THE HON'BLE MRJUSTICE N.ANAND.A'44' if ~
CRIMINAL PETITION NO.5110/20'i:{f5
BEE WEEN:
K.N.Nagaraj
S / o Ningappa
Aged about 43 Years 2
Residing at : Karekallu palya_____
Mallara Banavadi Post 'A it A
Kasaba Hobali
Ne1amangalaTaluk _ , 1 __
Bangalore Rural"D_.istrict§"'{ii '...:«.}'.PET1TIONER
(By sr;=:,Y.niVijayg1gimafr§_"Aa--»r.1S
AND:
_ Stat{i"by*.Nelafi1anl'ala' Town Police Station
"""
Bangalore District. ...RESPONDENT
HCGP]
TlV1is.'"Crl.P is filed under Section 438 Cr.P.C
"'»prayingV__t1o enlarge the petitioner on bail in the event of
..:i'..li1si'-arrest in Cr.No.656/2010 of Nelamangala (R) Police
' _ ' --Station, Bangalore [R] District, registered for the
offences punishable under sections 498[A], 504, 506
' IPC.
This petition coming on for orders this day, the
Court made the following:
O R D E R
The petitioner is the husband of first
Their marriage was performed about 17
They have two children. Before the ll if
petitioner and the first infonnant”wer_e .’
other. Their parents carneVto:vL:”i«:noulf’of__it~ f’I§§¢’rfo1’n1ed ” V
their marriage on 3.Oz.6.94l;.——H”Tfhe-, petitioner; was a
Gambler and he was the first
informant. Repeated eldeyrs of the family
did nof;’:i’-:esu’lt,V”‘- Thle”p’etitioner was living in a
separate house’ Rao Layout, Nelaniangala
town _S’iHC€f4C3CtOb§3}T QQOVQLF These facts found in the first
v .inforn1a:tio11..A. It ilslalieged in the first information that on
:v44’t’pe:t’itioner came near the house of first
abused her and also held out threats to
life.,v__f?On 27.9.2010, the first informant lodged the
i*fi1’s1; _:-‘information, on the basis of which crime
HN_o.656/2O}O was registered for offences punishable
$96181’ Sections 498 (A), 504 and 506 I.P.C. Q J
~ ‘”-.,?’~ ‘A-s
2. Considering the date of marriage and the fact
that petitioner was living separately form
informant since October’2009 and delay .
first information, without going__to_furt_h’er”the if”
direction sought for is granted;”fori:’_’a’~
enable the petitioner to seei;reg_uIar”baii»i _V
3. In the resuit’,
Petitioiij—. ::”._Petitioner is granted
anticipatorgf :7-§s’i;3 ffolioiisring conditions:
is arrested in Crime
of Nelamangaia (R) P.S..
g%«,;qga1ore””f’i?.ura1 District for the offences
under Sections 498 {A}, 504, 506
he shaii be released on bail on his
“executing a bond for a sum. of Rs.25,000/–
offering a surety for the likesurri.
2} Petitioner shall not intimidate or tamper with
the prosecution witnesses.
3) Petitioner for the purpose of investigationrt»-ehall
appear before the Ir1vestigatir1g’_:A””‘flffiiojerf.
whenever called upon to do so.
4) This order would be ope’1’atr.r_e
two months fromt mtisme,
petitioners sha~1I baAiI “beiV°ore the
jurisdictional ail event, the
Iearned’ttt1dge::A__Aof Court shall
xx 3 without being
1′ ‘ i’nfluneiti.oed’?fiji observations made in this order.
isaia
gaaqe