IN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE 25TH DAY OF' AUGUS'lf.._2:"f:)V:Ti'C:)4'cj"Ve:-4 R
BEFORE V
THE HONBLE MR.JL¥sTIe'1::«i\:.,A;NA1»ii§i;_
CRIMINAL PETITION No.33?/2oi%o'»V = S
B EEN: ._ .
Ramesha V
Aged about 42 years
S/o.lae Thammegowda V V
Vadagere villager
YelandurTalt:k"«,:--
Chamarajan..aga15jDi_sI;riet. .
i S = ...PETITIONER
(BySri15.'Natsiifaju.:'§cAdf§}«..:'_'v %
AND:
~" v Stavte:":of_AKar.natai{a " """ " it
By .Ye1a.snc1uri'p~o1ice
Rep, "by: 'State Ptiblic Prosecutor
Higigeourtv.Buiiding
Bangalore. " '
...RESPONDENT
H K Vijay Kumar Majage, HCGP)
This CrI.P is filed under Section 438 Cr.P.C
"j5faying to enlarge the petitioner on bail in the event of
«~ his arrest in Cr.No.76/10 of Yelandur P.S.,
Chamarajanagara District, which is registered for
offences punishable under Sections 498-A, 506 r/W.
Section 34 of IPC.
This petition coming on for orders this day, the
Court made the folloxmngz
O R D E R
Petitioner is arrayed as aecus’:ed:’
No.76/10 registered for offences’A’vphnishahle…,gn3der
Sections 498~A, 506 r[w. Seetio:r1..3’«5i.._Vof Yelandur
P.S., Chamarajanagar it
2. VConr1se1 for petitioner and
the i have been taken
through ‘reeordjsijf ~ i. VV .
first”–iniorrnant is the wife of petitioner.
d_i_.’I”hei1’i. performed on 5.6.1989. They have
In the first information report, it is stated
about .1__i.?’2 years prior to 13.7.2010, when first informant
it-,Aha.d:ngone to her parental house to attend the ceremony
it her father, petitioner had removed the telephone,
cash and jeweis from his house and had left the house.
The first informant questioned petitioner and they had
W s Gé:,.\nW,9..,.,..g?€,A_. .
5. In the result, l pass the following order:
Petition is accepted. Petitioner is
anticipatory bail, subject to following conditionszi hp’. A
1} If petitioner is arrested in »Cri.:r1e he
Yalandur P. S. , Charnaraj afiaglarii ‘ ‘ — ” i _
offences punishable 506 ‘V V
r/w. Section of t)e’released on
bail on his eiiecutiiigf’ fa for a sum of
Rs.25.,Gt);()_-,./– sureties for the
likesfif13.¢i ”
2} Petitioner. intimidate or tamper with
Petitioiaergfori the purpose of investigation, shall
before the investigating Officer.
called upon to do so.
order would be operative for a period of
Vvltwo months from today within such time,
petitioner shall seek regular bail before the
jurisdictional Court. In such an event, the
learned Judge of the jurisdictional Court shall
in?
consider bail appiication without being
influenced by observations made in this order.
I188.