High Court Karnataka High Court

Shankar vs State Of Karnataka By Sho on 9 November, 2010

Karnataka High Court
Shankar vs State Of Karnataka By Sho on 9 November, 2010
Author: N.Ananda
IN THE HIGH comm' OF KARNATAKA AT BANGALQRE
DATED THIS THE 09'?" DAY or NOVEMBER  Vv
BEFORE _ i t in  it
THE HONBLE MR.JUs'rig1: N.  "ii 4- _ V
CRIMINAL PETI'I'ION 130.5244'? /Amie  4'  f; to a it

BETWEEN:

Shankar

S / o Chikkamadegowcia

Aged about 27' Years ,

R/o No.70, 5* Main '
Kathriguppe East ' A  p 
Barrashankari III Stage "  vi .  _ =
Bangalore.     ' V. _  3  °...Petitioner
[By Sri. B.D.Kiti's'im;ego\}irda, Advocavtei' = ..

AND: 1 _ ::_  " » _  o - a

State oftKari1ata'R;e1__by--S}I_O ' 

ChanoarnrriaI1aker5'e Aohu1_<attu.P.S.

Bangalore City"  *    ' '

Reptd. 'my Govt'. Pieader-~  

High Court 1:31. 1i1d'ingS = _ 

Bangalore       Respondent

 .,  _ (B-3} °sr:_.1rf3Misririivas--Ready, HCGP)

  *   _ "i'}:1:is:ifje:titi.on is filed under section 439 Cr.P.C., praying
" .to'.._en}.arge_ the-" petitioner on bail in Cr.No.221/2010 of

Channarr:1':i_aiiakere Achukatu Police Station, Bangalore City,
registered-.for an offence punishable under section 30403)

 IPC r/wgseotions 3 and 4 of Dowry Prohibition Act.

   This petition coming on for orders this day, the Court
=._r'n~adAe the foilowingz '



O R D E R

This is a successive bail petition, without there*«.hei.Vng

any change in the circumstances.

2. In Criminal Petition No.458o/.2010 deified–i1:i§2.oos.’:;01’eo,””

this Court has dismissed the bail”:.peti’t1o’n,

to the petitioner to file a fre_sh._bailA’aop1ica’tion:._before thee’

Sessions Court after chargesheet:_is.._»i’ilecl.’ ‘Accorclfingly, the
petitioner had, appro-ac’h_eciV_L it Court after
chargesheet waS*.«/filed:Aan£l_ has rejected
the bail is before this

Court.

3. fxhhavelh’earcl_:’the–~._lea,rnec1 counsel for petitioner and

lear1’le,d L3’P._\lfors State. V C C.

4. learned counsel for petitioner has not been able to

point ou’t’~van3,rV’vc’hange in the circumstances in favour of the

pelti-tiorier after chargesheet is filed. The law is fairly well

settledthat the Court while dealing with a successive bail

rm ,

petition cannot grant bail unless there are changed

circumstances in favour of the petitioner.

5. Therefore, petition is dismissed.

SNN