High Court Karnataka High Court

Smt Chowdamma vs State By Mulabagilu Police on 16 December, 2009

Karnataka High Court
Smt Chowdamma vs State By Mulabagilu Police on 16 December, 2009
Author: Huluvadi G.Ramesh
«n w -» --m --- - ---.-~ ----n .-van wwrvuyu -any r|\gz"1.z\['§N'f'r'g\'I' rggggg-I Vgiwflg gmgr  H

in van HIGH count 05 KARNATAKA Ar sAnGAnogz§; *""

BATES $315 was 165' an? ex nmcsamn 2Qp§a vf"~n%

nsroam
wax HGN'ELE HR.JUS?ICE HuLuv§fi;:¢,EAué§§ x :" 
§§;MIHAL PETITIOR fio;é3271é§a9'.'" 'V
aerrwmz:  ' '

Smt. chwdama, ' T- ;H: 
W/0. Sri. Ramachandrappa, ",  
Aged 32 years,   _ :""""

R/a Yachnanalli fiilggagq VA »
Tzyalur Habli,En1ah§gi1u4?afiukfi«;r ,
Kolar fiistricti.    .    '.*..PEITI"i'IGHER

{By sri.CgN;fiaj§;'A§§$'"
Ana: 1' _ _V, .
state by Hfiiahagiiu Fciiée,
asyrasantad by SPF; -
_ High aQurt'¢f Karnaggka,
aVa§nga1¢xé;,'H_ ...RES?ON$EN?

(ay's:i.§;§ai§k:ishna, aces)

?nisf'e£1.P. ia filed under Section 439

*ff§C$;P.C. fixfiying ta enlarga the petitioner on bail
'* ii firima Nc:259f2GG9 of Hulahagaiu ?alica statian,

x¢1ap;"£e: the afirence 9/uzs. 493A. 3045 Riv 34 cf

~   flI§g,} pending an the file at tha civil Judge
'"=-_§Ja.5N.2 e J.M.F.C. Muiabagilu in C.C.Na421f2U89.

This Crl.P. gaming on far orders this day,
the court mada the fal1owing:-

1

KW mmsu §»J'\!I.Ji\...5'hm$mz..r-mu .. ._._ -



N M W V -'-P" -*-'- -'-- -vr'-I"-r-rr1I\rIr"wIt-Var-:1-' l'UI"I'l'\u'J'ufK I"'U!I""flal\l(N£\2R!KA"         

ORDER

Petitiener has sought fer g_._z::an_’:_:
ctznnection with Crime No.25§_/05%}. b£’=, ‘MLi1ba{3ja.;

Police Station, for the offs-s1_ce3 p;ztii.sh&.bizg §;;§d§’r’V

Saaticzms 493-A and 364-3 rf’u§rV.._V’»VSa_¢ti£$n- the

I..E.C.

2. The dagaaged :.1;’ai’it.m:1*§m3f” to the
breather at _ ji. time: mt’
marriage. ____ cash was alas
given. the we-used harassed
the dece z:z:5;_e”d_ additional dowry of

Rs.S0,Q’~.39f- pu.f°ch fasé 3 tractnr and 313:) rm:

I- §ie:u§e’f$£§lci,”L~.a.r:#;ic1§V3′;’ “” “‘!’ha dacaased being unable to

i:’z:s J;.t§:::ate..§§a;:assmant meted out ta her, she

s.ai<.1"ft__:;5<3 ha_\{é i;:a§mittec3 suicide by hanging.

.A 3. .'I'-2-*xé allegation against this petitioner is

"':§éwVt':.'–».!,'.§éAi':e was 315:: pastering for bringing ed?
"ac1q:'.§tiona1 dowry along with the acrcused pemons.

A"»…fnve5t:i.§ati0n is stated ta have been campleted

and charge sheet is filed. In View af the same,

the patitioraaxr may be ctansiderad far grant af

bail.

….-. ….m..-.nu-u-can uuzvn: -nmuwnw’m¥ wa i’hf”I¥iE’fl!1£cF’KfNl’!a I1

bail is granted to the petitioner, subjfififixtcfthé”

4. Accordingly, the petition is allofi8$ #§fi ,

iallawing ¢onditians:~

1. The petitioner shall ha :¢1e§$g¢ L E
on bail on her executinft$*pers¢naI~bbn&1
for Ra.Sfi,flfifii- wifih was 3gr§ty £¢r*th¢

likesum to the Kfiatisf3cti§fi:”§£ the

ccncerned Court.

2 . mm’ tfi-L3:$VéV.1;t’**’a1:vai 1a:o1e
ta the inyéB§i§atin§,§g§néy as and when
reG§i£edy yh.’ ‘V ‘ fl’ 5

7_3} She §hail h§f_témper or attempt
to tame: “‘afiy =_§f the prosecution

witnesseé;, ”

sd/–

JUDGE

‘§”‘?i $.3»€’X¥%…H i:-f’z.l.\-lIv..Jmnnu.4\u nu-u.