High Court Karnataka High Court

M G Maltesh vs State Of Karnataka on 15 September, 2009

Karnataka High Court
M G Maltesh vs State Of Karnataka on 15 September, 2009
Author: Subhash B.Adi
".1".

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 15?" DAY OF SEPTEMBER, 20o9.___
EEEORE I
THE IIONBLE IVERJUSTICE SUBHASH E,';AD1:f   I" I

CRIMINAL PETITION N(§.I4'«435/2_'CICI91""   

BETWEEN:

MOMALTESH

S/OGOPALAPPA

II CROSS II MAIN _   

BEHIND BAKKESHWAR_A SCHOOL "

NEAR GANESH TEMELE',_ '_ '_ I  

NIJALINOAPPA EXTN, DA_vANACERE: ..  " .
.    .. "  ' ...PEI'mONER

(By  /NI V'lr_I.&::AYi:5fl  ADVO CATE)

STATE OE  " _
BYV:VTHE--PUI::1I.VI*C_ PROSECU' I-'OR
HIGH COURT    
BENGALOORU.  *

 - -  RESPONDENT

(3y--..s;--;______A,.v. RAMAKRISHNA, HCGP)

2 V  EILED U/E439 CR.P.C BY THE ADVOCATE FOR THE
I>ETIf1fzOIxIEIa..Vv"PEAI{}INC THAT THIS HON'BLE COURT MAY BE

PLEASED TO' E:iT;F;'<::13INT BAIL FOR THE ALLEGED OFFENCES UNDER

 ; SECTIONS«34,'I49,306,358,420 & 493 OF IPC IN CRIME NOI99/09
'   THE FILE OF CIVIL JUDGE {JRDN} AND JMFC, HOSADURGA.

THIS PIEZTITION COMING ON FOR ORDERS THIS DAY. THE

" COURT MADE THE FOLLOWING:



ORDER

One SInt.B.Bhagza D / o Basavarajappa has filed ayp-rfivate

complaint under Section 200 of Cr.P.C. interalia alleginghtiratllthe

petitioner herein had promised to marry her and
he did not marry her and alleged thatfithelorother; «a.nd.jmotherVlof b

the complainant committed suicide on”ac’connt petifionergg

refusing to marry the complainants.

2. Based on the corriplaintg the~–.__iearn_ed Magistrate has
referred the rnatterto theppolhice for iinxrestigavtion under Section
156(3) of the

3. l?etitionerVil1er:ein’éisjarrested in connection with the said

case. I find”‘-that’, the” could be enlarged on bail in

Cnme._§j’pl\lo;.199/ZOQQV’ by Hosadurga police, for the offence

in3.’pfiri:siiab.ié_u.fid.s;r Sections 34, 149, 306, 358, 420 and 493 of

4; accordingly, the petition is allowed. The petitioner is

“eiilarg’e_d on bail subject to following conditions:

a) The petitioner shall execute personal bond for
Rs.25,000/– with one surety for the likesum

amount to the satisfaction of the Court.

b)” The shall not

prosecution witnesses or the material evidence;

petitioner tamper with the

C) The petitioner shall appear before the Court

regularly.

=o=AP/_