High Court Karnataka High Court

Rangnath S/O Bhimaraya, vs The State Of Kar, Thr Sho, … on 23 January, 2009

Karnataka High Court
Rangnath S/O Bhimaraya, vs The State Of Kar, Thr Sho, … on 23 January, 2009
Author: Ashok B.Hinchigeri
. - .__ ....f. .3. m-mums:-uv-\ HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

OUR

IN THE HIGH coum" OF KAaNA"*:.§§@%L'L    
cmcurr BENCH  'O 

DATED THIS THE 23"' DKYV

B/EFQRE   O O   O
HON'BLE MR. _J.lJST'I<v;E.O:VVA':=.»'O.i+|t'Jt§ B... HIa;cHz?5ER1

CRIMINAL  or 2009

Ranganath     ~

S/o Bhlmareiya   . 
Aged abgqt 2».3y*:=;ia:;!_rf5V ., V

Occ: Cfioiie  

R/o Rarnathnaiviiiageb  "V
Taiuk: S§ndh_anaor*.   

District: Ralchur  ' '

~. " ....Pet:tioner

  Sri V'Pra~5hanthkumar S. Gotur, Advocate]

The sxaze Oo§?§(§'rnataka
through Statiarn House Officer

 O flBalaganur«;Police Station
"   Taiak: Sirsdhanoor
 4 ~£3istri'"c!:: Raichur
 " '' O.ti2ro'ugh learned S.P.P.

mkaspondent
[by Sri Sharanabasappa K. Babashetty, HCGP]



 

""Fi1K"§AKA'%'§}GH cote

.n........ uiun uuulil Ur KARNATAKA HIGH COURT or «A3:

l°pet3tjener 

 

This cn. Petition is filed under Section _by
the Advocate for the petitioner praying to ailowgthe-he££'"p.etit!on

and eniarge the petitioner on bail In Cr. '!5§.o,_14V9'-.qf..z0§J8«..of;
No.743 of 2003 of JMFC Court, 1S£ndhano'or,"D!str1<:t em:-hure--et_ 7

which is registered for the offences p?éin'iShe£:£e --;;nde:_"'5ec!:ien
493-A, 306 ofthe rec. e    1 t 

This Cri. Petition coming"Von"tfor admiesien  day, the
Court made the foilowing;    "  
The respondent registered Crime .t€e.;1'a$9 of 2008 for the

offences punishéSobféf’uende%r~ 498§Att£ma .305 of the Indian

Penal Code. 1 –.

2. in brief is that the marriage

between thee«..4petitVioae:%_V “eed the deceased Nagamma was

_..soIemn::eee__t”eevee “months prior to the date of Incident. The

harassing the deceased for two reasons» (a) she

didno’t’1knovtV’A–&:eo§vfi§ng, (Is) she was Ieoldng at other mats. This

‘provoked a herhte commit suicide by taldng poison on 3.8″‘
hiextetvaber, V2008.

sri Prashanthkumar 5. Gotur, the Seemed counsel

.,,;e’;;speering for the petttlone submits that the pwtioner has not
fifiié

I-i*’«”§lL-I Inllvnwuuuu an nun.-..u. ……..m

…_ . …,…… \Jl” mmnmm HIGH COURT or KARNATAKA Hi6-H cow

5%.

6:

0)

(ii)
(Iii)

(iv)

(V)

The petitioner shaii execute a bond

(Rupees twenty thousand only-)”with.. two tits 0

like sum to the satisfaction of tiiag Céuft; ». 2 V’
The petitioner shail not tfértipaf with ptjosecufion
witnesses. 0% % 0% 0′ A H

The petltiOfta:’.fi!’V__ sham”A.l§§njs¥é!f.:..fii.?aiiable, as and

when ~i:§_yg!s~fizgatiéfn.”

The”petit§§::;fé-ti’iitshgiitpé r-ég”u”:’a”.:n’ in attending the Trial

Colirt. 0′ ‘

Tm petttie:§gr’éha.’l’§ rtzark his presence between 10.00

. V. _ V’aaaL.’:r.r3;A’-03,,:;§..,fg.,o0 on every Sunday before the Station

Baiaganur Police Station.

V 7. Béfi conditionally.

sd/-

JUDGE

ILICIIIJ WHlH.'”ml nag :uann..n. ..