High Court Karnataka High Court

Sri Eshwar Rao S/O Late Gangoji Rao vs State By Nelamangala Police on 14 October, 2010

Karnataka High Court
Sri Eshwar Rao S/O Late Gangoji Rao vs State By Nelamangala Police on 14 October, 2010
Author: V.Jagannathan

IN THE HIGH COURT OF KARHATAKA AT BANGALORE

DATED ms ’11-m 14%! mm’ or OCTOBER 2019
BEFORE %

SR1. ESHWAR RAG

s; 0. mm GANGQUI RAG

AGED Amnmmnns ~
R} AT MAHARASTRA BEEDI
N3I.AMAR(.’iALA

BARGALGRE mm; n1$’rRIC’F.v%Vk 5

(BY

sTA’nf. B’: POLICE

HCGP)

RESPONDEKT’

* 18 man ms 433 CR.P.C mavma
’10 E.NLfiRGE THE PETTHONER OH BAIL IN THE

% 1Evmrr.c’;z3′ HIS ARREST IN <::.c.Ho.547;1o pmmma
OH OF 'II-m J1wc., HELAMANGALA. WI-fiCH
* % ~13 A man. FOR THE OFFENCE PIU/S 4939.. 302,

.3€i_4{E}"R/W sscnmz 34 (:31? 193.

Tim C4-l.P. camim on for ordat-s thfi day, the

V' made the followizg:

Q81
Heardbothaid2es£nmapactafthe bailpetition
%d by thg petifiamr who is said. to be the brothatsof

accused Hal Gururzath Rae. Tm case '3

against mcuaed persom in crime:

+96-A, 304{b) rfw Section 34 9f en,

ofIPCmn3etnbeadded. _ &

2. The ease of shnffi one
Smtmaqjula bdged stating
that hm’ am #1 marr:age’ tn
and at the ‘aim of
mamage’ , gold jewels wmh no

were wan to hm. Afterwards,

relafivea of the husband said to

an afinr fig dacflaaed gave mrfl] to E

_ _» ‘ baby, harassment conthzued and ultimamly,
A % the complaint lodged by me. methm on 3.4.2010 acaang

that an 18.3.2010, &- da.ugkm- Shwetha diad, the case

E

.2

came to be 1-c@’st:cred as 9.123% by Encluding the
ofihxmundm-ser:tinn3G2ofH’C.

3. Suhtninsian of the _

Shri H.V.Sub1-amanya for thus pe%£:iiu29V::aer hr u ” 2
through the camphint

of accused 113.1 aha the
damned. ma-mg against this
peI:i1:’lJrm’ in thug that an that
is stated in am to have
A3: um pe.1:it’mner he
‘bga;%%;%;%%f%%j% L

4. v.’P. , learned High

“” R31′ the State Es that

irxdicate that deccaacd was

harassment and mmwm grant of

thus @111 both sides, and cm going
VT the: eamplaint afiwtions, it appcara that thb
_ said w have abused the dmsed wheneter

3″»

cf

hewaa vbitingthehouse ofthe dwsad. Having
iaakanncxtaafthemletlaatiaaaaigxwaadtothiapetitinaer
intha. euomplainizansdtlie mamalhgatinm

fiocussed against accused 110.1 wlm ‘3 the 2

the decwaed and moreover, as the K

mt neaidmg in the house of

as 3:. Railway Police Comtabk:-. at ‘V }y

wthaeabove ‘ emu”

,
antvea’ ‘patry bail by and
directing the ‘ court for

ay: % pemion is afiowed. The
pe1:i!:§onm’ an bail m the mm of ifs

wan Crime. Ha.2o1;2o1o

(c;.%c.zs¢.547%;§o1o) of K Fbfioe, subject m

the

” 5&3 execute a personal band for

Ra.50,£)()()[- with two auretim for the lilmsum
mtb:esat’nfactionoftkA:t’rest:ingPo1iz’::e
0%.

}

?’..4′