-1-
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE -
DATED THIS THE 29"' DAY OF JULY, 2009
BEFORE
THE I~ION'BLE MR.JusT1cE SUBHASI-I 3.43: I "
ggmgwgg PEEITIQE go'3194zm_o§ :"%j '
BETWEEN:
1 NAVEENCHANDRA MANTRI , '
SfO $12: VIPINCHANDRA BAf)RI!§1ARAY;ANA V
MANTRE, AGED ABOUT 24 vEAg>s=,%. 2 . T
R/AT INERANAGARI, SNEHANAGAR, .I§iAND'F.D,
MAHARASHTRA. ~ V
PETETIONER
{By Sri : K saasgi1<:R2gI~is§HE;*:§:*&*--;1'@v.g
»
P
1 STATE 01?. Q '
BY: isd;AHA{}EV2X'i?£JRA--»._ "w__:.1c1«; --STIfA'E'ION
BAl'}'GALORE»_ * = '
REPRESENTEL?
RESPONDENT
(_ By sfi,B;3AL}iKR1sHNA, HCGP.)
‘VA_{iRL..»§5:A«FI.i;EAD U/S1439 cm>.c BY THE ADVOCATE FOR THE
VPETETIVGNEP, ‘I-ERAYING THAT THIS HOIWBLE COURT MAY BE
PL§§’.AS-‘JED T0–«_GF=?.A-EFT REGULAR BAIL TO PE’I”£’I’IONER IR CRIME
NO.I61′;’V20O9′-DFEMAHADEVAPURA POLICE STATION AND SET
AS§DE1′–~fi’Hi”1.t3RD»ER OF THE FAST TRACK COUR’I’–III, MAYO HALL,
BANGALORE IN DISMISSAL ORDER DATED 7.7.2009 IN
_._ ;’:v.-‘.._CRL.MISC.N(3.25549/2009,FOR. THE 017-‘FENCE P/U/S 304(3) AND
= safe ~:2.;xa§: 34″-op me.
‘THIS PETITION COMING ON FOR ORDERS THIS DAY, THE
” f_ ‘~E;”.{;71.UR’I’ MADE THE FOLLOWING:
-g-
ORDER.
Pefitioner is accused No.1 in Crime – No. 161/2009
registered by Mahadevapuxa police. Bangalore City, on
36.4.2009 for an ofience punishable under Sections
1″] W 34 of the IPC.
2. Case is Iegistered against seven accuse-dc: of the –« ..
prosecufion is that, the deceased,’ X
28.4.2009, on account of the hazassmentefll-ueatfieefitg L’
and physkzal torture by the huebaeeeeee
3. Learned counsel that, police
investigated the matter sheet. In
support of note of the deceased is
also ;~eeenieeL It is deceased has kept the death
note stafing i1obcd3A;’–._ie’1:es;:>onsih1e fcr her death, which is
‘V
._ for the petitioner also submits that,
the’ eeéher of the deceased did not alleged anything
against the sin-laws or the husband, however, as an after
on 30.4.2909 complaint has been filed.
5. Since the charge sheet has been fiktcl and the
investigation is complete, on imposing the condition to ensure
his presence, he could be enlarged on bail. %
-3-
6. Accordingly. the petition is allowed. The pctifioner is
enlarged on bail subject to following conditions:
3) The petitioner shall execute personal bond for
Rs.25,{}0-O/– with one surety for the likesum
amount to the satisfaction of the Conn.
13) The petitioner shall not tamper with ‘Cl
prosecution witnesses or the xnatcrial cvid§:%:_1cé;” 5 f
c) The petitioner shall appea_1T~»b§:forc”
regularly.
*AP/ —