High Court Karnataka High Court

Shri.Mainuddin vs State Of Karnataka on 27 January, 2010

Karnataka High Court
Shri.Mainuddin vs State Of Karnataka on 27 January, 2010
Author: Arali Nagaraj
IN THE HIGH COURT OF KARNATAKA

CRICUIT BENCH AT DHARWAD

DATED THIS THE 27"' DAY or JANuAR¥s;i:2o:Do 

BEFORE   

THE i-EON'BLE MRJUSTICE;iARA_L1*NAGAfr<AjA  

CRIMINAL PETIT1oi$i--v.Aio.8'2o7/2969  

BETWEEN:

Shri.Mainuddin
S/o Chanclsab Jamadar

Age: 25 years, oc<;_: TeaVV'VenV;io_r - ~
R/o Kurabur (3'a'ii'i;,:gVg/'\'nag._oi i3eigatrn  

Dist: Belga__um%. 

(By S ri ; B agh_:Ibe'I'i  gpa n.._e:1'w;e:i e, V)?

AND:

The State "of i<FJrn'at'éi~V:'a"  C
By TIiakwad'i~.Po'iice'V--_  
Represented by SPF'

 V.  _CirCg'i:t E§enc_h, Dh'a'rwaci

 _i(Byf Sri :::;:H;.Gc§:ti<--§iindi, HCGP)

 PETITIONER

 RESPONDENT

 ""iThis'.v'V'Crl.i'P is filed under Section 439 of Cr.P.C.
praying..__"t'o~,««'re|ease the petitioner on bail for offence

 Tpunishabie under Sections 498A, 302 in SC No.184/2008
'  "p.ending'=Dn the file of Prl. Sessions Ju

" V V dge, Belgaum arising
g_'ot:t o-féTiiakwadi PS Crime No.21/2008

"This Crl.P is coming on for Orders this day, the Court

   ..mede the following:

fir'-'~*~-----~'-



Ex.)

ORDER

The only accused in Sessions Case

pending on the file of the learned Presidingbffivcer;i:”F’a;;f

Trakc Court-VI, (Special Court),v.:B’e»l.graurfiV”heed.’f:iéd_’_jthg.V’ V

present petition under Section .%i’i1i._s

is opposed by the prosecution_,l§’y..V_fiiing” w_rittein.:o’bjVectiojn to ”

it. Heard the arguments of boththe sides.

2. This earlier bail
Detition unfie? si/§i9tii?r.:””: Cr.P.C. in
cri.P.No.716%i/itliooiéllama:liitifiolllgsayneearine to be rejected by
this com-t”by:e.rde:Fi§r§iatedV.fgi:7,oé’.’2oo9. On perusal of the
said orcle.rV,'< it while rejecting the bail

petition, this Court directed the Presiding Officer, Fast

..,TfaCk}':CQ'Lll'!.~.tQ disp'o'se'Vof the said Sessions Case within 6

"th_e'h_date of receipt of the said order.

3; Sri.Bahubali A Danawade, learned Counsel for

A"tiie:l"pAetitioner~accused submits that by the end of

…w02V',%02.201G, one year would be elapsing from the date of

#

receipt of the said order rejecting the bail petition, but the

trial could not be concluded.

4. Further, two dying declarations.gofi’R”lteh_’e

deceased are recorded by thev-Is’arne. T_alu_.i<ai3Exec~u'ti\}eé

Magistrate. First one was recordtgdifin

second one came to be recorded} the"

first dying declarationv,;~-the delcea.s:ed’V’i-s_.saidto–Ahalre stated
that she was caught preparing
food in the kitVc4h:en_._ declaration she is
said to to give money to
her consuming liquor, he
pouredvV”l<§§'r-gseneg'eh.h'er_:A:p»e'rson and lit fire to her. She is

further said"to"hav',e s'tat'e°d in her second dying declaration

"V"«.._,tha't."':Sii:i-ce she d'id""n'ot want to trouble her husband, she

iihpearii.er_:.dying declaration that she was caught with

l'.i're__"a ccid e l.

‘5_.'”:. On careful reading of the police papers, copies

were furnished by the learned Counsel for the

petitioner-accused, it could be seen that her statement

r-.§#”~””m\’

was recorded under Section 161 of Cr.P.C. by the
investigating Officer on 12.02.2008 itseif whereinj’s.i§ei_:h-as

stated that the incident was accidental one.

6. It is not in dispute that…th_e4 pe_ti’ti’o’r”re.if.hiastbeen “‘

residing at the address shown.’

Therefore, the apprehension_”‘o.f theworo=sec’utio_r~….thait

may misuse iiberty, if__he is g_roVV:rit.edve_,iv3aii.’maY..,b€?,.5met with

by imposing suitable co’n’dit.io*nsi,.,’ ; ‘4 V

7. Having_ regard ‘ ‘_facts”:and circumstances
of the case,”iiifeei-flfitat-the “ends justice would be met, if
this petitioner subject to certain conditions.
Hence, folioiivingeg” .-

ORDER

‘A present petition filed under Section 439 Cr.P.C.

Cr.No.21/2008 of Tiiakwadi PS, Beigaum

(sc~– No:.i8?i/2008) pending on the file of the iearned

it Priesidivngi, Officer, Fast Track Court-VI (Special

‘ “‘ft’,o’u’rt),Beigaum is hereby allowed.

fiV

The petitioner-accused shall be enlarged on bail on

his furnishing a self bond for a sum of

alongwith one surety for the likesum to the s–atisfao{:’tTEeon ‘

the Trial Court and subject to the co~nditAior=’_sH’4

a) he shall not threaten the Zprols-‘_elc:tttio’n

b) he shall attend the”Tr_i’alV_Coo’rtVonalll-.:the”‘dat’es of’-L’

hearing without fail t,lln–!e:SS-.h’isL personal attendance

is dispensed with”_sfor’~ya§lld

c) he shall” njarl~t”h’é’s the Station
Beigaum once in
alternative Monday
bseth«teleh’f’;–at:i’os.ao’ojfe.rn§ and 1.00 pm. till the

Conci uvsion of hisfzrial.

Q I-‘t,,r:OlDy of’Vth”is”order shall be sent forthwith to the

4and’_jl.also to the concerned PS1 for information

a n jjcorsn ‘oe .

Sd/.:

JUDGE

.,._*hbgn/_