High Court Karnataka High Court

Smt Naimunnisa W/O. Abdul Latif vs The State Of Karnataka By Mahila Ps on 20 February, 2009

Karnataka High Court
Smt Naimunnisa W/O. Abdul Latif vs The State Of Karnataka By Mahila Ps on 20 February, 2009
Author: K.Bhakthavatsala
0:21.. P._No.386}20o9

IN THE HIGH COURT op' KARNATAKA AT BANGAI.gQ§E' . V

DATED THIS THE 20th DAY 01:' FEBRUARY  gt; "7  

BEFORE   ' é % V
THE I-ION'BLE Dr. JUSTICE K. BEAKi5HAvAT$Ai.A.. " A
CRIMINAL PE'rrr1o'£>:. V'   

BETWEEN:

Smt.Naimum:uisa., H  
W/o.Abdu1 Latif,  _ ,

Aged about 67 ycaz:s,'».. ;'_

Occ: Househc>i(i"work,

R/0-031 Malildi. _     
Near Vecrabhadta Tcnipiltg,  _ 
Shimoga City. "  4' _ '   ...PETI'l'IONER

(By srLE.E.negh§5nsi¢; A'dv.)'- 'V

 *-

ma 'ataxgc, bf 
By Mahila.1Police"_S. ttion,

...RESPONBENT

 HCGP)

   Petition is fixed under Secfion 433 sf Cr.P.C.,

 tdénlargc the petitioner on bail in the event of arrest in
  ';Ca:.No.33/99 of Mahila P.S., Shhnoga, for the orfibnoc p/11] s.498(A)
'  V  &-43G7*r/w.34 ofIPC.

This Crim'ma1 Petition coming on for orders, this day, the

  made the fo1k3wing:~



cRL.P.u«§';3$5j;éo95g   _

ORDER   

The petitioner] Accused No.2 in Crimé’–.N;);33/ <3f

Police Station for the ofiencc under V

with Section 34 of we is beibxg t}:«is'1""C«§ij;z"vi 'V"s;:cki11'g–VVémficipatoiy

bail.

2. It is 3 already faced
trial in S.C. Judge at Shimoga
and after éfiqmflw. Now, the present
petitioner is the police. Keeping in View
mt the Aggusga ad 93, the husband and father~in~law
it is for the prowoution to

1. There is no good ground to reject’ the

TV j.: i>ttition.A

‘inn the result, the petition is alkrwed and me pefinzoner is

‘t{i: surxender before the guxasdictionai Magistrate on or

“-%_%Tbe1f;$14e’%2s.o2.2oo9 and in that event, the learned Mags’ train is

to release the petitioner on bail subject to fumflmcnt of the

foilowing conditions:

V’

peaasp” is aispgsmga:

CRL5Pi.:§¢}3§35]~fi§i@§ – _

that the petitioner shall
Rs.10,000/~ with a fer like _.. s

satisfaction of the Invciéfigatiag ‘Ofipxmr;

that the petifione; sha11Aa;.*-i$’¢af”h§fom afht:A.I11v§<:stigating
Oficer on or

that the "p_ctitiofiér giflaunzper with the

that for regular bai} before

ajmo11th from 28.02.2009 and

tiiisbail ~hr;' in force until the regular has}

I

5&7'?

Judge

um 2 Vin)’. ‘ ‘ — ..