High Court Karnataka High Court

Manjunatha Varnekar vs The State Of Karnataka on 21 February, 2009

Karnataka High Court
Manjunatha Varnekar vs The State Of Karnataka on 21 February, 2009
Author: Dr.K.Bhakthavatsala
AND: "
 SMTE OF ':{ARNATA§K.€;
 -- HIGH COURT QFKARNATAKA
 BU iL-L'r!1'fiG,; BANGALORE.

    HCGP)

  D'  This Criminai Petition is filed under Secfion 438 of Cr.P.C.,
Vprjaying to enlarge the pafifioncr on bail in the event of arrest in

cRL.P.No..4{S26«;t'_f8:  

IN THE HIGH COURT or-' KARNATAKA AT BANGAi;c' )é'g.  "

 

DATED THIS THE 21" DAY OF FE13RUi¥R'v:'2009"*    
BEFORE  ._,,., " x Q 
THE H()N'B'LE Dr. JUS'I'I__CE K.  
CRIMINAL PETrr:c3t9i"No;'4 r.;6LM%¢£ 
BETWEEN:   " i ' "  V
MANJUNATHAVARNEKAR   I    
s/0 xR1sHNAvARNm:AR§g. " 'V   4_  " 
AGED ABOUT 23       A
RIAT CHITANYA KRu.PA.,  ' ' 
N0.583/1A, p.J,Vz«*,)err,fNjs1o'rx:%,%V. ~ %
am MAIN, am (:._R0ss,'-.j_..   , 
DAVANGERE * '-- V  ' _ V &
  " .f::.;.PET1T1oNER
(By  M.va1€fi£emath 5;  %
Asskxziams, "z'§dVS;}:   H

Fa'EPTD., BY "STATE ;>;"P.,

. . . RESPONDENT .-

FIR No.01-42/O8 ofsomwarpct Police, Madikeri Dist.

Cm£m%®®fi_

This Criminal Petition coming on foirwoyders,’ u 2

Court made the following-

ORDER’ e

Petitioner] accused in Crime No; of
is before this Court praying ’11ndee’v 438
Cr. ac. for the ofl’encesAVpunisha13 leAw.Vuae ;ie%; 304(2)
wce&4dD£mg §eIge5″e5»le

2.Learned that the marriage of
the on 19. 12.2007 and
the deceased eoeamit suicide On
12.10.2008′ the galata in the house of accused
i}Ei’ h0I!1€ giving a letter in Writing &at if

-‘petitioner shall not be held responsible. He

was no such dowry demmd d made by the

.. ?’_*p;e.jitigner.

“ii the other hand, learned Government Pleader submits

due petitioner is demand for dowry, the deceased

V’ suicide in her parents on 12.10.2008 and in View legal

_”presumption in favour of the prosecution for the ofiences

1

Le

punishable under section 3048 IPC. the petitioe is ‘ ‘

4.Whether the deceased died as oe ‘V
is for the pmsecution proves its case
that the deceased had attemgcfied and
compiainant himself had given petitioner]
accused that he wo111d.be event of her
death, there is no petition.

5. In the The Invesfigating
ofificer in F1R. Iazg.’2%_42;fi.:éoii3I to release the petitioner on
bail in the event to fulfillment of the tbllowing
°9ndifi°n%?§ A -4 %

..Vthz:;t«.the:”‘pe’fifioner shal} execute a personal bond £01″
1 ._ with a surety for like 3113:: to the
A of the Investigating Ofiicer;

.4 ‘A ‘T tilattthe petitioner shalt} appear before the Investigafing

V’ V. _ ” “Qfieer on or before 7.3.2009;

VT V’ that the petitioner shall appear before the Investigating
V Omcer as and when required for the purpose of
invesfigation and interrogation;

L,

cRL.P.no.4s2e*§j03V1—..i _ 7

that the pctiticncr shall not j

prosecution witncssm, evidence or 1

that the pctitixmer shall maxi-_ “fry;
the Trial Court within a 1:1ontii’=fit>n_a t11Vt’é’:i aV teV’:of
arrest by the lnw:st’1@tiz1__g “this béfiI’orE1er
shall be in force {he is
disposed off. V ‘ .

.’:¥