- 1 _
II? THE RIGH COURT OF' KARKATAKA. AT BANGALORE
DATED THIS THE sth DAY 01? JUNE, 2009
BEFORE
THE H0N'BLE M¥€.JUSTICE SUBHASH B.A_E}_I_ *
CRIMINAL PETITIGN s~zo.189:2z:2{)«:)9*':
BE3TWEEi\¥:
1. Smt.Shanth3mma
WI 0. Rajanna,
Aged abcmt 39 years,
R/at No.13/3, Laggere,
Rajagopalanagmia,
Bangalore.
2. Rajanna
S/{Z} Chjkkannfi _ .
Aged aobutfifi' ._ ~
Rf at No. 1.3;'-3, iL«aggerc;_
Rajagope}an;;1g.g3'a;"--.. .
Ba11gajgre".» ¥:_ _. V " ....i9ETI'I'iONERS
(By Gowda, Advs.)
AND; ' 'V
%k%stats%by agaré
Buflézhg, Bangiérc. RELSPGNEJENT
This (3r1.Peiit:io:1 is filed U[S.fIF*C and U/Sections 3 and 4 0f the D.P.AC'IT'.
Poiice' 'E}tatiz3x'1 %E§3;1ga10x'ei
Rc3:%1§6:$c:x;i:cd:'i:».3' Pu¥;}}ic
i3r'{)$£.:'()'ti'i(}I', Big}: (ifiourt
(By 31:1 Satish R,Gi1;ii, HCGR}
This petittiefn seeming on for Orders, this day, the ffjiourt:
xnadata tires fizxiiamvwiugn
4_ bit}. 1.
ORDER
On the basis cf the complaint filed by wife cf ac’cused
No.1, Rajagopaianagar police, registered a
510.128/£3909 on 2.4.2009 fer the oflence p¥.I;€];i’L%’s’:}él”é’:!.¥C}#:l’€.’:VV:
Sections 498A, 306 r/W 34 of 1193 fimhem/w %se¢ §¢;1§s_ 3′ and ‘A
of Doswry Prohibition Act and Iffxiss’ Sc:-€i1fl<;j';:,»$ ._
SCI/S13 {PI't3V€:I1t§(}I1 of Atmcifies) V
2. Cemplaixzant aiirgges é3:_1._ aé«c6’un’t’ of the
harassment. the dcsceased {gained counsei
for the petitioxzers s:i1bmit;_’ the parents of
accused Ng;3~_- weitf 116$ with the accuseé Na. 1
at the of ‘i1,;r:ié’;§fi1t, the rtzmand application it is
stateé that, fiifiy’ in the nearby 1101136: of accused
_ 3.” évssflcgus alisgatians are made, not 3 casfi for
a11tic.§ip;fif.z)1yv_ ]:5§§,. :Howev€r, leaking at the age and the other
*…_y_ ;;’namIial, suifice that thffi icaznezci Magistrate is directed to
the bai} application as early as possihle, not later £2133
days from the ciate cf filiinge
Sd/-
Judge
§Af3′[n