High Court Karnataka High Court

Mohammed Rafeek @ Mohammed Rafeek vs State Of Karnataka on 8 September, 2009

Karnataka High Court
Mohammed Rafeek @ Mohammed Rafeek vs State Of Karnataka on 8 September, 2009
Author: Subhash B.Adi
_g_
ORDER

Petitioner is accused in Crime No.94/2009 registered on

12.3.2009 by Hiriyur police, for the offence punisha,ble..,_ru~:1der

Sections 498A, 109, 114, 1208, 504, 307 r/w r-zig3>_c,.V

further r/w Sections 3 and 4» of the Dowry ,

want of jurisdiction, matter was made over} to,,Madivala-i,._po3;ice

which registered the case in Crime4_No.i8,8V2O09,”l’ it

2. Complainant is wife of VAthe,””first,_accused..and she has
alleged in the complaint that,–.the_ threw the acid

on her back and she susta_i’r1e”d irlt1rlri«.itr1_Ziu1*i-est,

3. Learrieldllji-lcoiirilsel submits that, the
burn injttriesl _v;1o:tf*H511jljaccouritmlofl”throwing of acid, but on
account she feiiiloiia,_’th.e;’iierosene stove and it is clear from
the dischargellsurh’1n.ar;;r of_the’;hospital.

‘the matter is under investigation and the

alllegatiofi ‘”‘o,”ei.tiigv.l’se”r*ious in nature, not a case for grant of

anticipatory’ However, in the event if the petitioner seeks

i,”,””r.egt1la,r bail” on surrender, same may be considered M

A “‘ei§pedi»tio’usly as possibie.

“JUDGE

*AP/ —