High Court Karnataka High Court

Revanna S/O Late Sannaiah vs State Of Karnataka on 19 October, 2010

Karnataka High Court
Revanna S/O Late Sannaiah vs State Of Karnataka on 19 October, 2010
Author: N.Ananda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 19TH DAY OF OCTOBER':2:'()'h:i:'{):.I

BEFORE

THE HONBLE MRJUSTICE  Vt  

CRIMINAL PETITION N'O.2Ie;"23/'2'Q:oAI = "  
BETWEEN: V  V" x 

1. Revanna   
Aged about 54 yea'1'sT' _   ;
S/O Late Sannaiah  V  "

2. SH1t.ShiVa1fi§1& _ 3;   
Aged about     

W/0 RévaI.i11a" '

3. Srj.ks£fita..iIv5._v  _  1
Aged about' i1'.'5..yea1*sI.__--- ' '
S/O'Revann.a_ "  "  
All are  at '-  :

,.Riath'a.n apur v-.V11_1age
* Hur1surI-- Taluk """ "

  2 .,MysvOre--D 1str1ct. ...PETITIONERS

 Adv.)

-- j " S'ta._t_e3Of Karnataka
2   By Hunsur Pohce
*   "Rep. by State Public Prosecutor
" High Court Building
Bangalore -- 1. ...RESPONDENT

(By Sri Vijayakumar Majage, HCGP]

This Crl.P is filed under Section 438 g.._Cr.P.C
praying to enlarge the petitioners on bail in the ‘event of
their arrest in Cr.No.285/2010 of Hunsur Rural _”Poiice
Station, Mysore district, registered for _t;h’e«[,offen.;;v:e*sp
punishable under sections 498(A}, 307 r/*:2i(“34.f:.,Il–‘C’l
under sections 3 and 4 of Dowry Prohib_ition”fAct;.,: i V

This petition coming on ::,for,-ortdelrsg
Court made the following: ” ‘ ” ‘ ~ ‘~

,,._.,,._o R

The petitioners .Aig;;~{;1;;sed Nos.2 to 4
registered for:../go-fferi_ces under sections
49s(A), 30% IPc,rivv,:{nd’f,uVfidef sections 3 and 4 of

police.

2. “‘H_eardfVf’ Counsel for petitioners and

_ lea.rnedl”Governmentfleader for the State.

1 and 2 are the paIents–in–law and

petitionvei”.,l’§’o.3 is the brother–in–law of first informant.

first accused is the husband of first informant. As

‘per the first information, after marriage, the husband of

~-first informant had developed illicit intimacy with one

Rukmini. In the first information, it is alleged that

these petitioners had assaulted first informant and were

3\; . t \._.. .5» L =

frequently demanding her to bring dowry. ‘I’here__ is no
medical evidence in proof of the allegations rnades._i’nVg:first
information. The grievance of first informs-nit

be illicit intimacy of first accuse.;l”w”–;th c’ne_.l”‘{i1l{inirii}.l

4. Therefore, Withou.t’g.o_ing into’
direction sought for is granted’ for a.’iirn_itedfi%period to
enable petitioner to “.ba2li jurisdictional

Court.

5. In .the’=follVoWing order:

:Petitioi'{i._V iusilf.4;SilééfitifitecisVnpetitioners are granted

anticipatory’ bailgj following conditions:

.. If /accused Nos.2 to 4 are arrested in
No.285/2010 by Hunsur police for
punishable under Sections 498(A], 307
Section 34 of IPC and also for offences
punishable under Sections 3 and 4 of Dowry
Prohibition Act, they shall be released on bail

on their executing bonds for a sum of
Rs.25,000/~ each offering a surety for the

likesum, av Ci.W__<-'\.-«… .55:x',\,\,C';£.-an

2} Petitioners/accused Nos.2 to 4 shall not
intimidate or tamper with the

witnesses.

3) Petitioners/accused Nc}s’;’2*tn 4′,’,gfo:1f” Anufpdse 9

of investigation, shall;__

Investigating Offieeif; “”;vhenei.z¢_1* ‘ tot V

do so.

4) This order a period of
twof. such time,
to 4 shall seek

jtldefprelthevtfiurisdictional Court. In

“the learned Judge of the

LA VCourt shall consider bail

without being influenced by

* .,.:””o.bse>rVati0ns made in this order.

Sdf-3
fudge

‘ “”I’iaS.