Crl.P. No."/"714 of 2010
IN THE EIIGH COURT OF' KARNATAKA
CIRCUIT BENCH AT DI-IARWAD
Dated this the 315* Day of August it
Before it E
THE I-ION'BLE IVIRJUSTICE
Criminal PetitioncNo.7%'l._§l)'-2.01Oiflj'_A.A " C' it
BETWEEN: 3
Shri Kurnar Mallappa Kainble, . _
Age 25 years, Occ: Private_SerV1C6;vic' ; _ E n
R/o Ashok Nagar, Belgaurn.:_ ...Petitioner
(By Sri. S.I3.I)C'y8fAl$I:'l3V8r,::'lflLd'i2(§.§3a\-fie)'.,V.(H':~c_'V ' C
A N D :
The State of
By1V1l\/IPS, = * l = _
R/ by State VVPP, Circuit' Ben-.<;h;«
Dharwad. ...Respondent
_ (By Sr}i!\i7.I\{[.Banla1§r,: ificcp)
_ " _ lT.hi':._c1=ir1;inal petition is filed under Section 439 of the
Co_de.,_of"Cr_ivmin.a'lV Procedure seeking to release on bail in
S.C'.No.13_O/C20 I0, pending before the VI- Additional District
and '"~Ses__sions' Judge, Belgaum (Mai Maruti P.S.Crime
itl_\lo.5/2010;} for the offences punishable under Sections
3048 of {PC and 3 and 4 of Dowry Prohibition Act.
V' Tllhis criminal petition coming on for orders this day,
- ..:the Court made the following:
CrI.P. No.7714 of 2010
ORDER
Petitioner is accused No.1 in Crime
registered by the Malmaruti P.S., Beigaum,
punishabie under Sections 498A and ._read-:
34 of IPC and also under Sectionsihfi 4
Prohibition Act. The police, afte’1′–.iii;eiGmp1etio-n.Vofiijnviestigation,
have laid charge–sheet and now’,e.t_heiii”matterii’s*beiiore the
Sessions Court in S.C.Noi13_Q’/’20ri70;;
2. The Shruthi with the petitioner At the time of
marriageiitheireiinfasii give one toia of gold to
the accu’s.ed«.bf,r ~theii:’i;end«.i.:o’f«it-January next year. After the
marriage: gShr.bi-ti AV-_Iais”‘iser1t to her husband’s house to
,.1ciadv.i:rriat;rirno_nia1 houseiiiwlowever, problems cropped up and
“Sh’r-uti i\?va:s”.eomp1aining to her mother and brothers
aboutiitheiiiiiétreiatment meted out by her by her husband
harzd his. family members by instigating to bring the dowry
parer1t’s house. Being intolerant, Smt. Shruti
M