:_'Ma*ndya.t_Dais2t*; , CRL.P.N0.4925/2009 IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 22ND DAY OF OCTOBER 2009. j BEFORE THE HONBLE Mr. JUSTICE HULUVAD1 CRIMINAL PETITION Nc$...49:; BETWEEN: Smtfiowramma, W/o.Sri. Boregowda, Aged about 45 years. R/a.Kabbare Village, Kasaba Hobli, Maddur T aluk, Mandya Dist. " ...PE'I'ITIONER [By M/s.Lex Ne$;;is;::_;A;:1§}s;'; » A' AND: State of Karilatakat. ' The Station House Offic_ef,.: " A Maddur Poiice Statio11,, 1\_/iaddur, .(_%3irci'e & T aluk, [By _sx'~;,:}Ion::r1va';5;§:;t...o::H'«;:(}P) . . . RESPONDENT
Petition is filed under Section 438 of Cr.P.C..
Avpiiaying “to e.nia3~ge the petr. on bail in the event of his arrest in
No.:312:./2009 of Macldur Police Station, Mandya Dist, for
” th’ee.offenuces’p/u/s. 143, 147, 148 & 302 r/w.Sec.1-49 of IPC.
A. A ‘a_v’i’hiS Criminal Petition coming on for orders, this day, the
A Coiirtgmade the foiiowing:–
§'””
ORDER CRL.P.No.4925/2009
The petitioner has sought for grant of anticipatoryjaail in
connection with Crime No.312/2009 of Maddur Po1ice~v:.foi~”*.,the
offence under Sections 143. 147, 148 and 302 read’ 4_
149 and 448 of IPC. –
2. Heard. 1
3. According to the learned. counselllfor thej’:_petitioner’,”the.L
petitioner is a lady and there is noo\xf:e1’t. act att_ri’ib1i.i;ed”‘a§ainst her
except that she along with” other.st’\%vere svtandinglneavr the door.
There is no.:otherlAae’.i:ive Vparticipation of the petitioner.
4. Heard the learn Pieader.
5. In the circums{t_an*ces;”‘bthe case of the petitioner has to be
:_.ConVside.reud for grant of
is allowed. The petitioner shall surrender
x”V”oefore the D./I_addVtirAlPolice within 15 days from the date of receipt of
_ i,”thel’erder. her appearance, the Police to arrest her and release
2%”
CRI.,.P.No.4925/2009
her on bail on her executing a personal bond for a__.sum of
Rs.25,000/~ and a surety for like sum to the satisfaetioiiofvvthe
concerned Police, subject to following conditions:
i) The petitioner shall make.erse1..-fl the’; it
investigating agency as and when *req.uxi’red :ff.or’*:1Vthe
purpose of investigation andlinterrogatiorigl ‘
11) She shall not tamper .theVvprosecu:tion vifitnesses;
iii] She shall move “for Tregiglar:.hai–lllv:within one month from
the date of her arre:st–.arid ijele.ase§’*V–.*–
“””
1%.”? “”l’
bnV*