High Court Karnataka High Court

Kempamma vs State By Doddaballapura Rural P S on 5 June, 2009

Karnataka High Court
Kempamma vs State By Doddaballapura Rural P S on 5 June, 2009
Author: Subhash B.Adi
-n ..n..unaunn nlun uuultl vr IKAKNAIAKFI HIGH QUUKI or KAKNAIAKA Hlbfl LUUKI Ur EAKNAIAHA naun us

IN 'l'HE HIGH CGURT OF KARHATAKA AT BANGALORE

DATED THIS THE 5*" DAY OF JUNE, 

am-'ens:
THE Horrnm MR. JUSTICE g»LrEf:AsIi: B.  1. ., 
Criminal Pefiiiodfio.    A  iv A 

BETWEEN:

KEMPAMMA  *

w/0 LATE MUN;YAPP;g"" = 

AGED ABOUT'-18"??EA--RS;~V.   .

MALEKOTE, TUBAGERE .l°{{;)BLiE~._   .
DODDABALLAPURA TALUI;  * ., --

BANGALQRE 11':UFv.'AL~§3IS'FREi--QT -  "  PETITIONER
1'  Si'i..Ba$javaraju 335 Rssociams, Adv.,]

_ S'I'A'i'E_ E? '"1301? 1::EEA1,LAPU RA

RURAL Rs--. =  
REP' BY SP1'. S

. _ HI<3"H._coU'RT 'EUIEDING,
E'~13ANGA"LAQ1§E _  RESPONDENT

[By S11 A V Ramakrisima, HCGP]

A “‘v4i’*§;§:E’.A’g3§é1M1NAL PETITION IS FILED UNDER SECTION 433 OF

3.§§R.P.Vr;:.:E’;?RAY1NG TO GRANT’ ANTICIPATORY BAIL TO THE

;éE’r1*r1,oNER IN THE EVENT OF’ HER ARF2’ES’I’ IN C¥?.NO.17/09 OF

A. VEEEODEABALLAPURA RURAL POLICE AND PENDING on THE
v._»_Pr;aINc11°AL CIVIL JUDGE AND J.M.F.C. DODDABALLAPURA, FOR
THE QEEENCE P/Ufs. 302 R/W sEc.34 OF’ IPC AND ETC.,.

THIS PETITION COMING ON FOR ORDERS, THIS DAY, THE
COURT MADE THE FOLLOWING:-

-\-‘Wu It-II:-uv-I “ll\Jl’I \.-NJUISI U!’ RHKEVHIMRM HIE!” LUUKI ur KHKIVHIAKR !’lI(.I’I”l L.

enema
This petition is under section 433 of in

respect of crime No. 17 of 200%?

Doddaballapur Rural Police on for

offence punishable L1z1der_Sect4iox§”302 ree.1Li1tVJit11 34

of IPC.

2. Petitioner ‘accused No.1. The
con1p1ain.ae11t;”c1ear:ij?’ the accused No.1
and petJfio;1ei5. assisted in the crime.

3. ‘To_fi’e;iee alieged _-against the petitioner being one

under. there is no ground for grant of

yagritieipafoty

A E :4», :”–v4:_;A£ii:<):rd}i11gly, this cximinai petition is dismissed.

Sd/~
Iudge

'ANN/~