IN THE HIGH COURT OF KARNATAKA AT
m'rE1;> '1'HiS THE 26th DAY OF JUNE. 2009 f f
BEFORE
THE HON'BLE MR.JUS'1'ICE 'SU'BHASI~§i 'r$§_AI3~§% »' %
CRIMINAL PETITION
BETWEEN;
1 SR1 ANAND
s/o SUBRAMANI .
AGED ABOUT 23 YEARS. _ ._ .
R/A NQ2333/C, 131' cnoziss,
H.R.B.R.LAYOUT ..
KAMMANAI-{AL-L} _
BANGALORE} 'K.
2 SMT. SHANTE+:iif:
W/0vsIJTBR;x.MAfi§._ V _
AGED AB{>!.§'7E' 58 ':§*EA12's, '-
RfA':NO._2333;'C--,~.,1S"T CROSS, f
H.R.l3_.R.LAYQU'P,f"-L.' "
KAMMANAHALL1, BAN
. .. PETITIONERS
"£133 V_S:'i.B c MAHEsHA.ADv;
JWU': V
STATE 'B? BA1~ixsi#é'Ab1 POLICE S'I'ATi0N
BANGALORE,' REP. BY GOVERNMENT
" " 1 f .KARNATAKA," BANGALORE.
PLEADEIZE/ADVOCATE, HIGH COURT 012*
.. I2£:sPONm:N'I'
(By Sri.SA'I'ISH R GIRJI, HCGP)
V THIS CRLP FILED U/$3.438 CR.P.C BY THE ADVOCATE FOR
THE PETITIONER PRAYING THAT THIS E-§ON'BLE COURT MAY BE
"PLEASED TO RELEASE THE PE'I'I'I'i(I)NERS ON BAIL, IN THE EVENT
" ' OF "f'HEiR ARREST IN CRIME NO: 269/2009 OF BANASAWADE
POLICE STATION, BANGALORE, WHICH IS REGISTERED FOR THE
OFFENCES P/U/S 324, 506, 498%) R/W 34 OF 31°C.
'I'HiS PETITION COMING ON FOR ORDERS TEES BAY, THE
C()UR'I' MADE THE FOLLOWING:
ORDER
Wife of the petitioner No.1 has filed a c<3mpla:ix}t"
the oifcnce punishable tinder Sections 324, 506, V'
IPC. Banaswadi police mgistcmd a cas;~::'%in%%<3:~'in%;e '
on 12.5.2009.
2. Pctitrioner No.1 is the _and” is
mother–in–1aw of the specific
allegations are as the metha-
in-law. This is for grant of
anticipatoxy ‘
3. I:t?._;is: No.1 is suifexing from
e1ephanfiasis”d¢cea.sE:r1_ ifiifiiiiiioncr No.2 is mother-indaw.
¢:3onsi;1exi1¥g”””i;h¢ nature of offence alleged. it is
the learned Judge to consider the regular
‘ Vv filed, as early as possible not later than two
— i ,. « u days.
Sd/-3
Judge
*AP[ –