High Court Karnataka High Court

Mr Hanumantha Naika vs State Of Karnataka on 27 October, 2010

Karnataka High Court
Mr Hanumantha Naika vs State Of Karnataka on 27 October, 2010
Author: N.Ananda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 27'": DAY or OCTOBERA4

BEFORE

THE HONBLE };\/IR.JUSf!7I*(2E.Ié\§.if§1.\VT'A1'\I:fi.1§ai   A

CRIMINAL PETITION N"o.z:5.s89/t2o,di0t.t .  
BETWEEN: 4 V V V

Mitflanumantha Nailia

8/ o Rama Naika V V'

Aged about 28 Years ._ 
Res. ofJava1agere ViI]a<*e_  '
Kailancha hobo'-.i_ 'j  1. 
RamanagaraLevTa;iei1l:: .  ' _   V
Ramanagara   ...PETITIONER

[By S_:r'i'.'Ki.'J   » 
AND:  it A H" V'

State of Kéirn_ataka by 
Kan}1akshipa1ya..Po1ice:

 V'  . Rep Public Prosecutor
 .  C_ivvi}..M Courts Buiiding
 Bangalore;  ...RESPONDENT

[BAy_:Sri'.dViv3':siyétkumar Majage, HCGP}

 it   CrI.P is filed under Section 439 Cr.P.C
'-praying to eniarge the petitioner on bail in

Cr.No.596/2010 of Kamakshipalya Police Station,

it   ....'3angaiore City, registered for offences punishable under

sections 498A and 307 IPC.

This petition coming on for orders this day, the
Court made the following:



M, 2 _,
0 R D E R
The petitioner is the husband of first informant.

Their marriage was performed on 23.03.2008. 

marriage. the first informant was living  

petitioner in his house at Agral1ara«Dasaraha}ii.l '--.'i';he3r

have a child. The petitioner   

stage and assault the first"informanlt--  alsol

demanding money from hereto  

2. On 19.09.2010-i.t'he0'jfatherl"arid.'mother of first
inforniant"--ha.d   deceased. The first

petitioner. after'*seei11g"'».his in--laws got enraged and

assauitedlatheffirst informant and attempted to press the

   ofnfirst informant by his right foot. The parents of

  inI1Jrr.nant rescued the first informant. The

investigationl is complete and charge sheet is filed.

0:' Considering the relationship between the

 parties. nature of offence and allegations lodged against

  ....petitioner and punishment provided thereon, detention

of petitioner during trial would be a measure of

   

punishment. N  y .L fit,"

'--'}x E



_. 3 ,,
4. In the result, I pass the following:

ORDER

Petition is accepted. Petitioner is released orrbail,

subject to following conditions:

1) Petitioner shall execute a bond…for»_a:»A.t.$Ltn1tot.’

Rs.50,000/«« and offer suretyuforéitlleé’1.ii«:eetr:rt
to the satisfactionVofjurietdfitionaiConrtt. u

2] Petitioner shall not with

1 H mthe.. ;1§.rose;eutio::r’witfleétees.

3)’ F’e_tirtiorVi’er”éteijaiiéeéguiariy attend the Court.

3%}
Tud§”5

Np-t