High Court Karnataka High Court

Muneer S/O Ameeroddin vs The State Of Mahila Police Station on 18 June, 2008

Karnataka High Court
Muneer S/O Ameeroddin vs The State Of Mahila Police Station on 18 June, 2008
Author: Huluvadi G.Ramesh
{N THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the :8" day of June, 2968

Bcfore

my HON'B!,E MR JUSHCE yummy; G RAM£'S:?Tjj

Criminal Pefitiou 2287 / 2095
Between.'

1. Munecr Sfo Ameeroddin, 26 yrs
Tailor

2. Ameeroddin S10 Mahaboobsa13,y;s

4. Bashee}: Ainnrfl 'Si:-2;'  23 
Meormsg' ' M  ,
5. Qadeer s;oV'}a;-géemday V' in,  Student

 V. A_  Rio  Celimy
 AbiIbaké::"{'fo3eg;y, Guibarga Petitioners

(Bf 'Sri  ~ Adv.)

.  Sfaté : By Mai2iIzi1~Poiice Station
_  Gu1i>4,as;ga: L __ é  Respondent

   GP)

u ' This Criminal Petition is fified undm S.439 of the CIZPC praying to

  me petitioners on bai in Crime: No.31/'Z008 of Women Poiice Station,
  GuIbarga. 1?)?"



This Criminal Petition ccming on for Orders this day;"::§e'-«Chan

ORDER

Peatm” ers have sought for mu:

No.3i1’2098 ofWon1en Police Station, 2 V

The maniage of flue with first accused
during September, 299;. to the house of
the accused to 0%}: mad gold were
given. For Vlfiater, stating that she dew
not do hotjsélfiéld father in law and mother in law
used to On the date ofthe incident, in the
morning 9.09′ véifig’ was cleaning the kitchen, having abused

– a;ggi’«:aa§saa;sng no: bring additional dowry, they pulled her

splasw kerosene and when they were aboui to

« ‘some how she managed to escape. It is stated that they

— were s1§outiiig flu} she would be killed.

» fiwdme cotrnselfor the petitioners andflxc GovemmentPleader.

It is the submission if the petitioners’ caramel, a complaint was

” ” eariier filed under S.498A and is the second oomp1a’mt. After filing of

the firs! complaint, if there was any d’m1:n1te between the

oomp!aman’ {there was no question of she staying back with M * _

false complaint has been filed and aaccordingiy, sought V

It is revealed in the co:nplai:1i fl’i’a1. ti1e lfivvs pf» V L’

Nasser and Israt pulled the «agq rye? broflrer of
the mo1:hcr-in-law and one the door. Stafimg
that Who Will 601116 mid. finish haer ofi” by
burning, At am% – Bahecr
broughi kemsemg $pihsh §;%dVVit on the complainant 1: is
ako mvealedj brought the match stick and

gave it to Bas}1aer.’–

” = _ mg is age’ r, the husband of the omnp1a.man’ twho
afnd Basheer who bmugnt kerosene and poured on me

siircumstances, in View ofthe avert act attributed again’ st

and Basheer, except them, only petitioners 2, 3 and 5

= for bail, subject to

u ‘ Insofaraspetitien:rs1ar:d4arcconcemed,bfilisrejectedferfl1e

3%)’

Petition is accordingly, aileww in part _

released on bail in connecticm with Crime No.3I!2008.. (}f.MVv

Station, Gulbarga on each of them executhzglié

and a surety for the said sum, subject tgs – ..

. Petitioners 2, 3 & 5 shail make a;m.’%”‘L’s§;vas1avaiIah1§”‘to%-the};;vcstigaa:’ng

agency as and when ‘_ V

0 They shafi not tamper with ”

o They aha}!     greferably on a
Sunday,   Gulbwga between 10.09

a.m.   _ '

sdlgg
Euflfié