High Court Karnataka High Court

Shri. H.R.Mahesha vs The State By on 8 November, 2010

Karnataka High Court
Shri. H.R.Mahesha vs The State By on 8 November, 2010
Author: N.Ananda
,, 1 _..
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE ST" DAY OF NOVEMBER 20 10
BEFORE

THE HONBLE MRJUSTICE A

CRIMINAL PETITION NO.5012/2-510.     00

BETWEEN:

Shri.H.R.Mahesha

S / 0 Late Ramachandrappa

Aged about 29 Years " 

R/ of Hosapattana Village

HonnVa.'i1iHob1i     
Tiptur Taluk, Tumk1i'I'~.1;)istrict';  1'  ...PE'I'ITIONER

(By Sri.R.P.Somashekarai_aii';_ 'iA;dv_s;). 0 "  '  

The Stateby"     

Honnavalli Policefitatioii. 

I-I0nnavVaH_4i;i Tiptur'Tal1ik

Tumkur District?' A .0

Represented by.it_s__State Public Prosecutor

'  High 3Co1.ii"t'Bui1ding
* ,B'aI1gaV1ore«._   ...RESPONDENT

 ASri§('$73/i,:.aL'$irinivasa Reddy, HCGP)

1' .i*1'i_1is ci-1.13 is filed under Section 439 c;:.P.c

  praying to set aside the order dated 30.09.2010 made in

F .Cr"i;i\/Iisc. 1 164/2010 on the file of the 11 Additional

._  _ ._ {District and Sessions Judge, Tumkur and to release the
 petitioner on bail in respect of the alleged offence in

V'  Cr.No.43 / 2010 of Honnavalli Police Station for offences

punishabie under sections 498--A, 302, 304-8 IPC and
sections 3, 4 and 6 of Dowry Prohibition Act.

This petition coming on for orders this day, the
Court made the following:



ORDER

The petitioner is the husband of

and their marriage was performed

22.6.2010, deceased Rekha met hon1AiCid–aI:4deati1’fin

house of petitioner. The.»pe.titioner°has

Bail.

2. Heard learned’: and
learned have been taken
through copy of the
postnj.’orten1u.. g reveai that death of
deceased!’ to asphyxia as a result of

smothering.” ._:V’1’he”postrnortem report clearly rules out

V. — possibi-l’i’ty deathmdue to hanging.

the date of marriage, date of death

nature of allegations made against

it he cannot be released on bail. Accordingly,

.’ petition is dismissed.

Sfii
Judge