Karnataka High Court
Sri K V Ravikumar vs The State Of Karnataka on 4 March, 2009
«W:
I wwwn: warm a\rnmn*a£t'1mgng,.-gum 5;--How?! VJ!" WJQRIVIQEJQREQ Nlwfl an-Nha3§JKi U!' MKNAEAM C1
P'
IN 31%' HIGH C033? 01?' KARNA'I'.A.KA AT BANGALORE
mrw was new 4" may or macs 2009,ff-.._ _1__
BEFORE
am: fi'O.éV"'51'J§} z21z..msz*raz' K.,5flB,$Y'.E.?§9i§Té3§.fa A"'
cz-1 . 2. No. 45 75/299;; .. 3
BETWEEN
$11311:
x.v.RAv:Is:Uma. V
SQN or K.L.v%w"--V% - -.
AGED ABGU3' 32 mans _ V
axsznmvr or
VILLAGE Am 'awn: . "
BAGEPAI;L1_.'.--~'.t3L2.T1_(_--;_ - * .. . . PE'1'ITIO}~IER
(3')! V 1531 LN ADVOCATE}
AND :
Sign <:.<.2??
$.13' amaxazpsazeun. mm xzroncs
":3-'J9?RIBI1;A2~m"£t" """ axsponamzw
-- fj'(is'iVAvT. . B .BAI.A2m.Is1-ma, ECG?)
L'A%.;;én.r.m %' .%--':5Iz.En Ut'S.#3B c:1z.19.c: as: THE
--Anvoc:m+¢s'ET1-magma cu BAIL IN THE Evmr as' ARREST m
Tc:3i.ns%E';--1~1o.16{20o3 or sowazamarma 'roam' 9.3.,
3:63 Is 3399. FOR THE OFFENCES E./Ut'S.498-A,
='" . 3_2_%3'. 504 Ii./W sEc:.:-34 or me man ws.3 .93 cm I:
"«_P ACT. Tim 13:31'. 5 sgssreus mam,
«CI-iIC]I-$ALIxAI?'UR HA5 azaxcmra Tm BAIL 1=E'rz'r1o1~z
an 3.10.2608 33¢ c11:..msc.m.271/2098.
THIS PETITICE3 CURING GI'? FOR GRDER5 'THIS
BAY, 'I'I*E CDURT MADE Ti-E FOLLOWING:
- «.- ~-- » W " mum awn: uM"'ulr1IVs£"m
* "W * wr nnmmmlamws Mm:-I m.JU§t'¥ OF KARNATAKA H16}-I CQURT OF KARNAYAKA §~'é!€.'&H COURT OF KARNAEAKA HEGH C:
M
CiR£3.E'J'-E
The petiticnerfaccused No.1 in fifiim§_
N.16i2008 of Gowribidanux Tot-m pa1#%i%¢§ stjai§:%on.'T
is hafiore this Court uhfié£',$e¢ti§n §3$7
Cr.P.C., aeaking Antigipat§rfi7.Bai11_£¢t t§e F,
arfancas under Section fififihh, 32${ SO@_ £ead
with Section 34 ofjIEC;éfi§ fi;§e; Se$Ei$ns 3 &
4 :33?!) Plant.
2. .§7ifia1fA'v1odgv""V§d & camplaint
aguins:m_th§'§g;$3é$£"«@gpitioner, in-laws,
marriéd xistérffifid bé6th§r~inr1aw. Earuaad the
wvund céz#i£ib§f§;.fA¢cording to the Waund
._.cartifi¢ataf*t$§ flompiainant aamplainad pain
* $§*§@eIEa¢§V9f the neck.
.l3. ~ fi§&£nsd. Counsel far the petitioner
T ~a auhmifi3[*that as the petitioner filed an
H = $§li¢&tion under Sectian 9 of the Hindu
E" :g¢kriaga Act for Restitution of Samjugal
; Righta. The fiomplainant by' way of counter
lodged a false coplaint against the
'R .
iwrw
,1 WWW W mmmnvmamakn rawwn wwwgw W manmmnflmfli mmfl Wm" 03- ammmnm nncm <:a:zm'r M mmmmm mm: cmm W mmmam main: cc
petitioner, in-laws and husband of the marpied
sister and bzothez:-in-law.
I}. It is fox: the pxc+aecuti§:y;;':"'tr,.:;:*if_;;1§¢F:r§f
its srsase in the trial. 11;$"._gasg3¢i:
ta rejerrt: the petition._. _
5. In tha ;__:.:veau}V.AV1_:.;:"vEh? is
allowed. The in Crimea
No.16,/2003 Station
is diractfnciv on bail
in thy: asubjaat to,
£u1fiJL'3.'men'cx.V "conditions : -
1) that shall execute a
V _j§:a;§§cr§ali"henfi..'fier 3 sure. at R:s.10,000f-
for the likasuro. ta thfl
¢¢t.ion cf the Invaa tigating
' .1i4Q:::..<':¢};;i"
*..i_';ha§d': the petitioner shall appear before
V"~*.:'A11e Investigating Officer on or before
21.3.2009
:
viii} that the petitioner shall appear before
the It) as and when require-ti for the
L
aw–“mu–wm~n at www vr namvmiflflfl Mififi LUURF 0!’ KARNATAKA HIGH COURT OF KARNKTAKA HIGH COURT 0? KAfiNfiTflKfl HIGH C4
iv]
v)
purp-we of invastigaticxn __ and
into rrogatian;
that the petitioner shall not M
the pruawcution Wit33.3_5§s5]5’f _-§i’§r’itii§;;1<i5av'_'..;arv_V ' '
documents;
that the petititsr:§’z’fiVVV’ is disposed
Séiflfi
§u&§%