High Court Karnataka High Court

Smt Neelavva D/O Mallappa … vs The State Of Karnataka Through Asi on 12 March, 2009

Karnataka High Court
Smt Neelavva D/O Mallappa … vs The State Of Karnataka Through Asi on 12 March, 2009
Author: Huluvadi G.Ramesh
EN THE men COLIRT 0? ;<AR.;§A5iff§x§V:::'    V 
Data} this the 1293   VV   T
THE HON'BLE Mg  Hz:,rL_ UVAEI' V at 

Criminal ";>e£_i.ti<:;'12  ?  @6209

Between:

1.

Sm’ _
3310 MALLAPPA ME:£.;.AMm–‘RI’v.:
AGED *MAJt:>R,V <:»(,:'C_c:0Q__1__,;EV
R'fO"'AM¥3ED§€ZgA'R NAGAR _

'1'iQ B_A¥LH{}!\£_§}2% L' ' "V ._
ZDVIST; .}E3ELGAU1'vI

YALLAVA"MA£;LE-SH»LANKENNAVAR
; AGE MAJOR; Occ COOLIE
3 'KR/__c) AMBEI:;n<:.A…R« NAGAR
TQ'13A¥LHOi\$GAL

_{-J

* " * .. .:3–1$r:1'_sm;Lc;AuM PETITIONERS

"(B59-$11,"; 1$I:AiK,ADw

~ And:

1′ “PI’~§E”S”z*A’z*E OF KARNATAKA

THROUGH PSE

‘ ‘”BAiLHC}NGAL P S

W

ts)

REPTD BY ADDL. STATE 13.19.

CIRCSIT BENCH, DHARWAD RESPCfil’jIDFgNTL’ ‘

(By Sri: ANAND K NAVALGIMATH,-HOSP) _, j” 1

CRL.P FILED U/S.{%3«$ dF_ ‘v{:R.P3;:”–‘A ‘f;rI?§13
ABVOCATE FOR’ THE PETiT£–Qm:,R i5¥eAYIr;(}’_:TPm*”THIs V
}~IC}N’BLE comm’ MAY BE _1?:;fgAs’Ep To” –mR1s:’i:’r THE
BAELHONGAL POLICE RE~’i.EJ{:S’E:~–‘.I’I+If£:~l?ETI’I’iONER’S ON
BAIL IN THE EVENT OF :*’iR.E=QE§«’§’_'[..’j’..f__I’\_I.. BAELHONGAL

as. CRIME No,1’s4/2e:_98. %

THIS’ ¢Ri’iNi£§fi’A:L'”–{fjP%EiT.I5§§I(5§§I COMING ON FOR
0R3ER.S_3’H’i~$”‘{;3*;3j,frafi; .(_:o”m:aTV.1\!fA£)E THE FOLLOWING:

This petition 31% Sad t>y fhcT petitioners seeking grant

of E§$:e1i1VViz1’the exgéziit of their arrest in connection

with “N<:£.}f1–£§4 of Baiihcsngal Police: Statioza. for

afiege:l..44§§fi'enc§§fS:§'..-fifider Sections 143, 4*98-A, 306 r/W

— -j}..%$§S3«iPC. ” 1 yr

to be permanent residents of Ambecikar ~

Taiuk. In the circuzszstances, it may 11c)t”i3e:fcii:fli€tiit tp ‘

secure the presence of the accused’ [fer the’-.

investigation and mai.

5. Without ..mj?6;its’t>i:vthe case,
the petitioners Vceuld of bail.
Aceondingiy, is ‘V event of arrest
of peeeone}sHig_t ‘–xeittig Ctfime N0.184»/2008 of
Baiihgtigifl’ Veffences under Sections
143, 4;9.8-Kt, they be released on baii,

subject te “e.at:;£1 pf, exeeufing a personal bond for 3

s1::;vJi1’§’«:.ofE a surety for the said sum to the

{he concemed police, subject to following

condtitionsf}:—

3 The petftioners shall make themselves
available before the Investigating Agency
as and when required;

§%’b,,…v,

(ii)

(iii)

They shal! not tangper wiih the ‘7’

witnesses; and

They shail move far ix ‘A
month from £he .c_iate cf ‘iheir cinci ”

reiease before ihe ._{X}’ij{‘f. I