High Court Karnataka High Court

Srinivas vs State By Thalaghattapura Police on 11 March, 2008

Karnataka High Court
Srinivas vs State By Thalaghattapura Police on 11 March, 2008
Author: N.Ananda
BEFORE   % _
THE HON'BLE MR'.J._l__JSTICE"N AN&i~f{'3fi ...  H
cflmm PETHI5Nx)VO,V shaming 

 E

Srinivas.     3 
s,Io  'flnllaiah;  _'  ~ 
Aged about'38___y$-firs."    .

Ma.'.".'.tl'.i Hagar,'  

Utta1ah.a]li"Hdb1i;;; _

T Gubiiaiaid ?1'it'i;i.=,1icis-:5", '

(By Suit}! padi;a;a"v:;t1:{;";fs§1§.)

I'--*- Z -3: -1.

 _ iby. 1'1'£1VEI1gI1uu£h,i-iCau"P-"j

  . '%*nfi5 petition is filed under Section 439 Cr.P.C. praying

 .A to enlaige the petitioner on bail in S.C.No.379]O'7 pending

4:31;" L11;-. iii;-. of fast. '!'n_a.g1:-1!, Bangalore, In Cr.No.252_IO7 of

V' V'Thalaghattapum P.S., Bangalore, which is registered for the

'17'! 'II', |n"'aI

"i"hi petition oomziiifi fr: fr)' 'fri":a- this :1-3:'. th" "s..u'*ui't

made the following:



hi

ORDER

The petitioner arrayed as acciised. sgiocm;¢i1vs§;:252/07 ii

zegistered for offences punishable;__ V’

304-3 E. ‘L.-‘ and also for offences pm-.is;.a,.!e 3,”

4 6 ‘fD'”W1y*”‘

Staticri. — -“I”he- characteries person. Pie was

regnlarlyi “of one Mala. The deceased had

” _ angnisnover conduct of petitioner; Panchayaths

V =nf.eI’e the petitioner did not mend his ways. He

.’ ‘j_ illicit relationship with Mala at Bangalore.

The being disgusted by character and conduct of

~ ii suicide in her matrimonial home on

3. The complaint was lodged by father of deceased.

In the complaint it is not stated petifioner had demanded

N, s

hr-3

I
Q’l’Il4 ‘I€l”\fi’I’Ilfil’I I’IIlII”‘ll’ ’61’ l’V’I’l’I
Cl-Jul’-I 1′:/\.l\IuI’I/LI II-\J””I” lull: I-iIIuIl.lJ\fIp¢’I-I\JuIJ V’-Ill-I II-ICIJJJIJ

bring dowxy. Even then have
punishable under section 349$-A ” ,

petitioner. After investigatioiiivjfiixlicse e sheet

i for offences puma’ 4 of Dowry

Prohibition Act, Eyeii of complaint that
petitioner was’ é;.o?:1ar$cte:i*lee: accepted there was

n nmli under 304-133

I’

‘ ‘ ‘ ‘ . ..

}P’…’.V % ea-.3″; ififiififiififii ef s….-“tie:-.3 3, 4 a-.1′-.d 5 9. ……-W-._,’

Fro’ hiiiifidn Act isiiiquesficname.

4, ‘V Ccnisiiielingt date of marriage’ _ and nature of

A nllino new. «.1 . mmi . t netitj n .1; this etage, there is no

…_…._,_…,.. – _._ .. _ ..,,.__._ ,– _ __
, I V’ ‘.-9 ‘- t i n I J I
‘-“amt 1…”-ufmner is-I oifenwme p’.:r.:s’.1able

.f\ ‘I ____I

uiidereeoiion 304-3 ii-“L; an ‘ aiao under %.a. -r an 6 ‘f

AA Dovvxr3r_.ii’1\>hibition Act.

Therefore, I pass the following:
ORDER

The petition is allowed. The Petitioner is released 011

bail subject to following conditions: A ,_

up

Ind

!.-‘3

ht.

Th” P’t’i’::iG”er “hall -‘rs. ._

Rs.’25,G00i- and si:1aliM91’1″er t\s’o”:wufi:tiéa: fqr tiie’ *

like sum to the mfisfigfion ”

with the ‘p3’ui:vfiiitioi:–.s*v”:i’:.tit–.ssr:a

‘I’l1eVPct:itio1A;_:V:_r:’ (_3ourt. A

._}~

1.