IN THE HIGH GOURT OF' KARNATAKA AT BANGALORE DATED THIS THE 28* DAY OF' MAY, 2009 BEFORE THE HOWBLE MRJUSTICE SUBHASH B.ADI CRIMINAL PETITION N0.165CI/2009 BETWEEN: 1. Sri.M.ShafiuIla S] 0 M.Gh0u$e : ' Aged about 56 years 2. Zarcen Taj W] 0 M.ShafiuI}a Aged about 50 years 3. Mdjialixnuila S/'0 M.Shafi11ll.a . Aged about 30_yea1:'s,.. _ ' 4. S. N S/o7..M.Shafiu}la-~._ E = Agcd 'about £29' ' '~ .__ H " 5. Md,RafiEiifla_v' .3319 Ivishafiuila "Aged-Eabolzit 21 R/'2:-tV'i'¥_:3.0T:",:'4¥.h E E Pipciine mad; Shamanna Hagar, _Ba11ga'I-rare 566 026 ....PE'}'I'1'I(}N ERS (By Sri. Rflotwal, Adv.) .3. H...' 'B§aafiranapura ?o1ice Station, _ '°BangaIore, State Public Prosecutor Court Buflding, Bangalore, Hirisave, Police RESPONDENT
(By Satish R.GiIji, HGGP.)
This Crl.F’etition is fiieci U] 8.438 of Cr.P.C, praying to
allow the petition and grant anticipatory baii to the gaetiiioners
who is apprehending the arrest and detenfiox; by the respondent
police on the complaint Iodgecl by Sayeds Shaheena Jabeen for
ofiience U] S. 498A before Byatxanapura Police E%’iie1:io11,
Bangalore. ‘
This petition coming on for Orders, this d9§3.; .
made the following:
This petition is for grant of v , J, V’ T A
2. Leaxned Govemmeni ‘-.._f’ieadefV’ that; no”?
complaint has bwn xegistered -.3;_)’et:i.t’:io’11er them is
no appxehension of ‘ However, learned
counsel for the 1 ‘gvife has filed a
complaint befoiev station. No such
material is avaiiéi*j1e-..__ *
3. In si;bum3″esion mafie by learned Government
.e 31.9 complaint is registered, 3 do not find that, there
..any_ maspln for apprehension of the petitioner.
H – AV’..i9etiVifio§i.”§1ieiii$;esed.
sal-
Judge