1:»: THE HIGH COURT or JGKRNATAKA, EANGA£:§3¥1$
DATED ‘1″!-{IS THE 29TH DAY 03’ JULY
wrong ‘A H
THE I-fDR’BLE am. JUS’f’I_f2E
wwnrl *iu~\IIuIlti lair’ ¥lf’lflI’*&J§il”I.l\fl”‘G WI?” WNW” K494:-V3JICW ‘Jr flflfiiflfliflfll’ H135??? kaflfiufli EFT flflflflfiififlfl l”II\3UfI MKJWRW ‘J7!’ RIKKIVPIIHRR IF1§’L9l’¥ Ia’:
cmur No.252?:’or:”_’2»’5’c9’=.
BETWEEN V ” V’
3RI.MOH3.N KUHAKV
AGED ABOUT 3%’ *
saw or a.vmn:o$:\ 535.039 ”
nesxnms Xi’ r~Io.4__’7, “1?EI§!GKTfi;”3k’P.MY couonv,
Nam rm mvuum, -35*, iwxymmsum,
amsammgssfi age, ~ ~ ‘
5;
_ …. _ Q,
swam BY MA}{A %9m§G’§A..
ecxnzm S’3’A’t’IQN,” V -_ ‘ ”
n£Pn.mge;i1~m:n BY-» 3’I*ATE
V. géuahgrik. PEF_§I>5$_CU’£’O’I%;« ….. .. «
_ V assmxnmw
1v§.’ms5mmm, RC6?)
-I*i::$’1._;:1i£.’. § –._’fiimn ws.43e CR.P.C 2? mm
‘=,A ‘bv:.*:*.ATs “F.’OR,__”‘1″HE wrzrxcnsn PRAYING 1*:-my ms
—-«H§’§*3′.. 3hE cwa’r_”:. MAY as 9233.359 ’90 ENLARGE T’!-E
A ii~’E?2’§!I0rx«lfi;…§3«NV’BAIL IN THE svszw or 3:5 Maw? :14
‘~7.” .:,$<1a§5_'regfiaszlzooe or THE RESPOHDENT POLICE on was
eiimgaxgw cm was: saw 3991* 341mm 9 szzmu, ma. 'SEE
THIS FETITION '$0!-1IRG OR FOR GRDSRB 11613 BA',
THECOURT PASSED THE FQLLOWIHG:
PETITIONER
wumwwwes
-wvwjllmwvmmm wwra uwmamnwmummww mumwam wwwmm wI”‘ nmnammflmmw &””NsW’W”5 wwmasam WV” Wfiflfififllflflfi amtwm MKJUKE WW” WWWNMEMKM ?”‘£Nwr”! LE.
OREER
wife is the r’i” T
punishable under Sectigr; -i9 8*.A ‘.:_ead ‘3t:§e: f:is§’txagL
3 and 4 at the Dawry P2::::}:fié.;bitV;.i.cs–::_V’ casén’
is re§ist:ered izg:~’.,.,_Qri£fie7″‘ She has
alleged that aftéffihfi the petitiener
has haras5{iI3§ haw’: -~ as dwry.
2. Qfvesrieaxa the <1f.ffe.::ce
allggfiué pafifiitgnar. Not a case fer
gran:{:.& " bail. Hcrwavexr, éggxe
pat_iti¥n'er 'ma{:3gs:p:;5A'..§n*.:.u-épplication for regular bail,
_1:§aq_,'nedh ""J1:dg«\3, shall consider the same as
' V:VVexpez3_i4;"¢L§.'§t.i"a2.},y as pnsaible.
that abcwe cbservation, the petitien
int <i.i,:3r':aissec1.
Iudge
M51: