High Court Karnataka High Court

Sachin S/O Prakash Pattanshetti vs The State Of Karnataka on 27 February, 2009

Karnataka High Court
Sachin S/O Prakash Pattanshetti vs The State Of Karnataka on 27 February, 2009
Author: Huluvadi G.Ramesh
IN HIE {IIGIEI COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAI}
batedrias the 27" Day afFebr::ary, ;aa9
Before V V A
THE HONZELE AIR JUSHCE I{UL£:'§j}iDI V(';?_"R;2£;i{ES1'i 'é'  
Grimm' ' a1Pm.ao' ' rs H52 }"'2§fé9 % V' 'V V%
Between:   ' " I
Sri Sachin W,/0 Prakash Pattanshetti   V
29 yrs, Dentist, R/oSub§1a;s.R0aci   -- 
Sarzkcshwarg Hukkefi _"Fq*._  - .
Balgaum 1 "

New at Aaiaratha __ 'b    
Tiilaiawadi, Be!gaum--,    '   ~   Petitioner

(By Sri Bahuafmk A"jéa;§g.wa_¢ié,.%Ad3%;)~~ _ '
And: A .« bv 

State of Karnataka  i:f,«'. $PP    : Respenéent

my-s:n* ;L¥1$:nds,}zav;z1g',x:1a:§i; "G93

  ffefiiion is flaé under 8.439, C-IZFC praying to

 =.___reiaase 111;: "g}etiti9n£;{i_m-i bai} in (Erime Ne.I5(}.:'2(}09 af Tilakwadi Police

Setation.

" » Criminai Petiiion having been resanzeé far oréers an 25$

  2999, being pronounced this day, the (four: made the
V  falirjwigggz



ORDER

Petitions: has sought for gant of bail in connection :”

N9. 16012008 of Tilaicwadi Police Siation _fQ37_t_i1¢ c;:*i};–;::¢e{i’ga.n£ier . ”

S.498A, 3043, IPC and 3.3 & 4 ofthe Dowry Pft3hibi;icnj:’Adt.,_»

Complaint came tn be fflfld by t11qfz;t11er (if §11é=c£eceasa:£i

that the maariaga of the petitiener had “glass 1 . :-iecégseéf
Deepa on 5.6.2806 at Belgaame .:i1’ti;:: “bf fiiairiégg, go1d aV.i§dbthe*r

articies wen: given and also nnarriagé €3X§f:§I§Se3..’.§5e’fiAf¢. hQ?n6 by the

coirzpiainant. ti:¢:”c1é§:<¢as¢d to lead marital life.

Afier some tifize, «it is' ;12eV§g¢d'J':h;§f" mother in law and husband

started harassfizg fdf' patty .r§asofi.3. V"e1'%,?'L:11en she visitezd ha: parézntal heusc

of.._the séfzi'e,"——.s–he was advised. I: is allegad, gince his

séu i:;.VV1éi%;~;'V,fAmt:iti<§fie;:1;'iz1ten<3sd to span 3 hespitai, petitions: and his

,_ moti1ef £31618 financiai assistance and in this regard,

R_;12,S0,&5?(}f¢ Jivashvfiven anci the cemplainant had agaed its page the

Vba2£g;ncé.'T 1:1' befivecfi when the wmpiainam Want to his daughtcrfs house

I» in his presence aiso the petitiener akuseci his daughter for

T i1.:{1:iiéh fl1e complainant mid the petiticner that may wouid pay the

by §é§naining balance. Thereafier, on the next dais, on 5.11.3098, Dcepa

Learned counsel for the pe£iii0.::::r in supgaort cf his contention
has relied upon 3 decisien in the case of Pttrveen Malkova 1%: State –

reparteé £990 C:'1.£.J 19?'? and contended that the death ef 131$

aieaeased was suicidai. Under S.439('.{), Cr.PC the nature and _

the (fiance, position. and status ef the actzused and the .

fleeing frum justice is to be looked inio. The »9umu1ativé"efE§¢t,§§f.fl1eV é

€«ii"C1£§IiSi£i1'1C%S has to be lookeé into ané the Zhgsband. ;.:()j1'.}§1§113=f.'L 'en,:a;§e;; i._ <\

an baii in a bride bumjng case wherein 1313 safii .(.}£{S£'§¢ the:'e: §=,§
p§arx haiehefi by the accused am! the £§3at§?i"{§;(§GIi1}'%d $§ii1zgc–t3ii€£i:it.;fi};: é

o Petiticmar shail makfi himseif avaiiaiaée to tfic __in1V§§tigatifig~Aa:g§3n¢y as

and when requizreci.

c He: shah not iampar with th§wzitness«e;$;”‘ ‘

9 He shad! mark his aattendancéz’ iifgfcsré police awry
Sunday between 10,96 .3..m. orders.

Petition iséjspb*s§;:i’a$f:;§g;;Qrdifigi3>A. A’ H

Judge