.1.
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 15TH DAY OF SEPTEMBER, 2009.___
BEFORE S D
THE HONBLE MRJUSTIOE SUBHASH f3';}"xDl'{::". *' "
CRIMINAL PETITION
BETWEEN:
S MAHESH S/O SRINIVASAIAH
AGED ABOUT 30 YEARS,
R/ATNO.2S,1STcROSS,
J . GNAGARA, SARASVV'.ATHIPdAGAR', " -- . .
BANGALORE. ~ " 2 '
PETITIONER
{By Sri. N NAGARAJI&..HAR'UMARt1H:E'«OOw'DA,' ADVOOATES;
BANGALORE.' 'V '
STATE OE " _
_ SHM1._LAYOT_J'T'~I?OLECI53 STATION
BANGALORE ' .
REP. BY STATE PUBLIC _PROSECU'DOR
HIGH COURT BUILDING}
RESPONDENT
Sri. A.v. RAMAKRISHNA, HCGP}
U/SASS CR.P.C BY THE ADVOCATE FOR THE
PE'K4I'II_ONER_;PRAYING THAT THIS HON'BLE COURT MAY BE
KBLEASED ENLARGE THE PETITIONER ON BAIL IN CRIME
* 156/éO09(c.c.NO.15199/2009) OF SHMI LAYOUT
_ «POLICE STATION, BANGALORE, PENDING ON THE FILE OF' THE VII-
'"ADDL.cBIEE METROPOLITAN MAGISTRATE, BANGALORE, FOR THE
'A OEEENOE P/U/S 498{A),304{B) R/w SEc.3.<I OF IPC.
THIS PETETION COMING ON FOR ORDERS THIS DAY, THE
COURT MADE THE FOI..LOW"ING:
_._bail. ll
-2-
ORDER
Petitioner is accused No.1 in Crime No.16§_/2009
registered for the offence punishable under Sect1ons._:4£-):_E3{{\),
30413, 306 r/W 34 of the IPC.
2. It is alleged that, the had’
petitioner herein in the year 2004 anvdV._atlthe tir;1e”of
the parents of the deceased had clovirry and’
gold ornaments and otherwnaluablelarticles: Despite of’ that, they
were harassing the deceasedgllnl regard, there was a galata
on 13.4.2009 suicide.
3. Consi~deririg sheet has been filed and
also C0I1§.i.Ade–*,_’i’ng that .ythis”pet-‘fl;_’1on.-er has been in judicial custody
for more than five that, he could be enlarged on
V V the petition is allowed. The petitioner is
enlarged o_n”t2aili::subject to. following conditions:
aj flliae petitioner shall execute personal bond for
Rs.25,000/– with one surety for the likesurn
amount to the satisfaction of the Court.
lo) The shall not with the
prosecution witnesses or the material evidence;
petitioner tamper
=1=Ap/_
&3:
C] The petitioner shaii appear before the Court
regulariy.
Sd/-
JUDGE § ?