High Court Karnataka High Court

Madhukar S/O Venkataswamy vs State Of Karnataka on 24 November, 2009

Karnataka High Court
Madhukar S/O Venkataswamy vs State Of Karnataka on 24 November, 2009
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT
BANGALORE :1

DATED THIS THE 24*" DAY OF NOVENIRRR  _

BEFORE 9

THE I~ION'BLE MR. JUSTICE RIDLIOXEADII.GQRADMRSHR

CRIMINAL PETI'fIIONV_N(§.'SfS0 Oi%%20.1_g_s:--vA  
BETWEEN:     " I 
MAD HUKAR s/O VEVN-I{A'I'ASWARM?.:'= 
AGED ABOUT 24 YEARS,  * I 
R/A ALANGIRWILDAOE, 

SRI'NIVASAPU"R;A'TALUKI " f T 
KOLAR DI:s1D*.IOI  A    ,..RHI"1TIONER

(By Sr; K N  RAJKUMAR R NAIK, ADVS)
AND : I I I

STA°7I'E.fl05 KARNATITAKA

 RY" SULIBELIEL Rs.  RESPONDENT

 .I(RyR«S5iRA'MARR1sHNA, HCGP)

CRLP IS '_F¥'LED U/S438 CR.P.C BY THE,

" AADVO-CIATE FOR THE PE'I'I'I'IONER PRAYING THAT
» T'H'I.S HON'.B.I..E COURT MAY BE PLEASED TO ENLARGE
O=.V'OI":I~IE PETI'I'1ONER ON BAIL IN THE EVENT OF HIS
  ARREST IN CRIME NO.3l9/09 OF SULIBELE POLICE
 ~--*STA"I'ION PENDING IN C.C.NO.~4~'~I7/()9 ON THE FILE OF

'vi !'
E



§\.J

PRLCJ (JRDN) AND JMFC, HOSKOTE, FOR____ THE
OFFENCE P/U/S306 Rrw 149 OF IPC. W 

THIS CRIMINAL PETITION COMING 4_
ORDERS THIS DAY, THE §OURT.~V~~»M;A.l§E:  D

FOLLOWING-

Petitioner has sought foriigrazitu of aiiticipatory bail in
connection with Crime. Nrifl .1 9l(}9%{_0f Su.i.i1):iel.e police.

2. The marriage of-the jideeeazzeci  piace with the

petitioner aihontvone.4yeaf'«h_ack. Dire to some misunderstanding
betweenthe dece_aSed and__ihe'r in--1aws she was residing in her

b1'0the'r's house _aindithei'e she has cornrnitted suicide.

    ..... 

4.. /Xccordirzg to the iearned Counsel for the petitioner

there overt act attributed against the petitioner. Petitioner

i Vii/’as..ia’isiti_ng the deceased when She was in her parents’ house.

33!’;/’

3

5. Having regard to the facts and circumstances of the
case, petition is allowed. Petitioner shall surrender before-

Sulibele police within 15 days in connection withfjCri.me

No.1 19/09 and on his appearance, he be arrested_ ;”c1’I’1′(1..iVvi’\’E§l_i’t’:lé.:7_;__t’ii(l.

on bail on his executing a personal bond «and_:ia–«..

surety for the said sum to the S€tfiSf3f_ItlQl’l of the” corie.erne;l

police, subject to the followingilconditionvszii
(3) Petitioner shall i i2iV,Evl_il£1l;):l6 to the
investigating’ agenicvyv req uired.

(ii) Hve.:;ishall the prosecution

(iii)l<–.._l4le sha_lli'rnio\g_e' for regular bail within one month

frorn"'the..date of his arrest and release.

Sd/-»
IUDGE