IN THE HIGH COURT OF KARNATAKA AT H BANGALORE DATED TH1s THE 27"" DAY OF OCT0B_l§}&.S4j2_;§.S:'(}'§'.T' I BEFORE THE HON'BLE MR. JUSTICE HRULUVAi:1§G.RAn/TTESTHT CRIMiNAL PETITIQQ VNO§46i91.OFEv'2(§l}9. BETWEEN: I MALLESHA, s/0 MALLAIAH. R/A MANGALAYILI;AG€E,LA/-A"2S:;YRSf' K0THATHW01'3TLL - x ii» MANDYA TA;L'1.JK"'--- PBTITIONER (By 35 sR1§fii2$£1xIASCAN,CARDRV) AND: 0 I ST;f$TE..BY .VMA_:L}i1\VI5;.L1;1 TOWN PQILICE » TTTTT 14 ...RESPONDENT
gHy+.R;§,MAKR1sHNA, HCGP)
_T1~I’_IS..–SCRL.P IS FiLED U/s.-438 CR.P.C BY THE
AD”<.{OCA.TE FOR THE PETITIONER PRAYING THAT
T THIS HONBLE COURT MAY BE PLEASED TO ENLARGE
T1"-IE PETITIONER ON ANTICIPATORY BAIL IN THE
__ "'._E'v'ENT OF HIS ARREST IN CRIME NO.14/2099 OF
EMALAVALLI TOWN POLICE STATION, WHICH IS
W"
K3
REGISTERED FOR THE OFFENCE P/U/S 302 OF IPC.
THIS CRIMINAL PETITION
ORDERS THIS DAY, THE COURT
FOLLOWING :-
Petitioner has sought f0’fh’e».,,§rant of” .?111tic:.i§paf:L}1’§IWbail inhh
connection with Crime’ 14/C9 S’?§fi;1.lS;iV?;:iii pohhcej
2. A .cé1se be.$¢n_ :ie;gist.eS;~s:g5.:1S”i;;VV)f”[‘I”1e offence punishable
under,Shectibn_VS”3C:2,’_Qf somebody has caused
the death Sof by dropping stene on her head.
Petitionerfis said~._te’..Vhe«…{She husband of the deceased. It is
‘S V’ a’ii1.e:gegi.hagainstS”h’i’:’;:~~~1hat he used to quarrel with her on petty
‘V i._ss1V3es}f…_’S = S’
AA Q. Heard.
figky
4. As per the submission of the learned Counsel for the
petitioner the case is based on cii’cumstantial evidenc’e..,i’~ithe
statement of the brothers, father and sister of does’ ‘
not implicate the petitioner and 1’ather,”it. i_s’l..state_d*that ~tficti’1n
was in the habit of taking alcohol is also’allegied”that_
somebody must have d1″r>ppeids*..V’ stone on lhei-‘ hleadii in and
unsuccessful attempt of –«(_l_i(i}’*I1l1l_litl§I~’. gi’rape_ionp her.
5. order to.._4-fajcilitate”ilfurther investigation,
petitions-r._’woiil.d*1:;;:h.e -.eon_sider.edVV_,§or grant of limited bail.
Accor’d_ingly,’ petii’tiorr.Vis’i»a._a’i’lowed. Petitioner shall surrender
before the”‘coneerr;.ed~.pol.ice within 15 days in connection with
l\/Ialavalli Town police and on his
‘ itappe;i,r’anceihevllse arrested and released on bail on his executing
a’-persvonaliiond for Rs.50,00()/~ and a surety for the said sum to
.. the satisfaction of the concerned police, subject to the following
. coriditions: gm-”
(i)
(ii)
(iii)
(iv)
Petitioner shalt make himself available to the
I.nvest’1gating agency and when required;.
He shall not tamper with the’-
witnesses.
He shall move for 1’egul:1r1bfcti1 wit’hin’*01:.e”
from the date of hi$”‘at’rest and ‘–reV1e~at.s:’t;. ‘V H
The concerzhed Cc5’t:rt_ :é;i*ta}1,»tiisp0se ef the matter in
acctnfdance Aw_iVth»._1aw, :wit;hQu’t§’,_’bei~ng influenced by
he