Karnataka High Court
Suryaprakash @ Raju S/O … vs The State Through Mahila Police on 11 January, 2010
. Mfi;'H§L'2.?'§' QSLICE s"m":mN.
1
EN THE HIGH COURT OF KAR.NATfiX§<LA
CIRCUIT BENCH AT GULBARGA
QATEE) THIS THE 2?" DAY 0? JfiF*i%;}ARY,
BEFORE
THE k~§QN'BLE iv;R.3usTIc§;AwA€;"R..<~{E§~:t§/:5:
CRIMINAL PETITIGN ::g:0.§;;_§"Qi'9}2d1.Q"---
BETWEEN
suRYApRAKAS+;;_@ RAj..l.J_, -, ~ ~
S/O BASAVAE_\m,PP.A G%jORPi§~.._DE"«..j"--.__
AGE : 38 YE£$RS};~:3_CC'-; (iflT§NTE{ACT{3§3;----""
R/0, :~mc};i2;2'_*;z{ 'Ev-E5 CG_L.QEé\{,'GU_LBg;€';RGA.
1111 A' .... ..2:2E":"1TzG%\:ER
V: §:SR}x'E"x A\.éf:'r§.%;i;$:§~i-.é%;'TVT;§"Ps,;<3ANKAR; ADVGCATE}
Am V' % V' 2 Q'
?9§«i§§.,§f§*2xTE Té~:'R--@§.,,_;§;:z
,K....RES§"3QF'é§EE\§"E°
V{s'iéé;.f';f;3 fsj;-LEVBASH E'v'1£3xLLA?ii:'~3i_; HCG?}
x T§;¥ES CREMP FILES SNDER SEC%'EQ§\§ 439* Q? CRPC.
§"§'"._T'HE ABVGCATE FGR THE ?ET§""f"IGf\§ER §RA"{IF\§G WWIAT
V"?ir'§i.":$ %"§G?\§'ELE CGURT MAY 5E ?LEAS§B T3 RELERSE THE
"$ET§T§Q€'\§E?, 8% BAEL EN CRIME ?'xEGK§2!$§ Q? MAHELA
V. _..?0Em.R':E $TfiC§"I€§E'%§, WHICH IS REGESTEREQ HER "WEE
,
mg
QFFENCES PUNISHABLE UNDER SECTKDN 498(aL 307,
1490?;m: 'TH
Tfifi§CRlMINAL§ETBEON C0wmNc;Qm H3R;jRé§és
?Hm;mAY,THEcnHu"MADE7HEr%nLomnNf2-_f¢*
ORDER '» 1'
Petitioner is facing charge? f<}:r t:_ff7fé*rTf2pC':c:é§;' -.;giur'iE§'hAVa%1AEbT¥':ei3
under Sections 498~A angir ajso Sefitéon 3€}A?. :'éacf':'; Qkkétifiiv'
Section 1449 efgfihe IPC....a:¥g;ng' .:Arii:h"bt?iéV%IVV--a'Vtcused in Crime
No.92/29992a§a;a¢;;3a§gd&3§z:u§tgd§§
'*-.,§w<ivé'aa.A¥Si**s--;V....iéarreed aounsei far the
@ei:i*.:§§M':e:'*' :amd '§ea:';":eé fiavernment Pieader
far the ré$«§:}\§07a":.dér:.t.a7_ " »
?"€3§f§.,:sa! vvéigihe record ghows arse Savétri W,/9
a compiainarzt agaizéfi mm and big famify
§?s<-'.:~*,.§V"s":§;e:'\;,'"":T'_;'a;j'§.*E5eT§éng 323: an 24.1Q.2QGQ vagéiiie ghe was §§v§§2g
'Airy Eh.'e.V_.s%':a{rémon§aE home at' fihe p%i§ii9F?E¥"_, he am mg
memberg E:ara$se§ arzé §e:*§er'a*:efii ::me%i:y wéih a
____'{s%e%;=: :9 fiemam §?"séSf §&§
%$%&§&&%s&%%
%
3jye;aVr'§ Eiiiivere agmears rm mmgiairit wa§
iV{§r§_Ag:e{iV.V ii: éfiéariy Evidfiiit 33 is what was her iife
3}:,,i'o>r%s._ éiier iahe marriage igiii the ii"'iSE&f"§{ZEE Oi"?
an 43% that as ii: may, aim getiiierier iiag bfiéiii iii
'_;;i§icia%;§ éiigiggéy fram 2%~:@-.2§$§ iziii éata.
adéitignaf dowry. She alieged, at the time 0f marriage
ceremony, sewn years ago, articles worth (3? Rs:5Q,OGO,»'«
anti cash of R»Sk1;0&;€3G6fM agart: from 11 toia efVg{§.E:di.yvas
given as dcwry but they were not Satisfied.
-4.. On 24.13.2909 at 13 f:'.~';"q'}"t.ifi'§e 1"pe:§4tije';-::¢§' ai; th§~,? V'
instigation of 2" accused forced iivcoiiszuihiey
with an intention to comm'i't«_,:_fi's2;j mifrder'.._ifl.fté«if"'besi:ic§dé"V
was administered to henby force,..._sgi~.£2 b.ec,arfi7e. Evji'i$:G5:35CiOUS
and after gaining c§;ii2s:c;iQL}'~s 7_ii:idgg§=§d. :*é:"i'1'§iaint an
24,i.Q,2OG9,,
EL 0:: tiiér: §'C~3LS'iSgfi'EL;§'ié"-.p}&=3"iEii'{"}r_i'ii':;'if' zfiame to be arrested
and he 53 in jLid§Ci.».Ti<§.4_¢i.fLL.i.$?Ii§£i'y;;'._v»f¥fi"":COU§d be seen from the
a§Eeg;:~tion v_i*:i;C;3fC§fC: Er} tiié"'«C.G.i5i1iJiaEfit, $519 iived with me
pei:iii;iV5c:.i_ji€ri:V'a':'i.;é »'3_v{V§"%:x'~".3'»5"«v_Ai'A:'§3'._':"'i§§'§e' members fm geriefi cf sever:
}
\2.§§
H& has been interregated and undoubtediy Irwes-Iiigatirsg
Qfficser has not sought his police remand,
other ac:cu$e<:E are carzaerned they am mat"-«'.§§a:stjV3é:xEa¥'M
petition am therefore, as cc':;:fI:V!"-56; "._se.;er:1 "'»:<:§r"§§e7. {:x.f'£'Eb
investigation is virtually" compfeté;.__tP:-Qugh »fiv%}ézfrge'~
not fiied, prosecution may' r:~¢:{t""vs;_ufféVi* 'a§j'»'efiS_e§V4;:,v Véé séntiréw'
Case is based on the statemerzitgaf ~ 't'fi'e
camplainant herein" Chances of tu':'":r§;3'eri'r;--g§V:"£§1e'::--éf§':;--d%e'tutic:rt
materiai being remote, C;as:é:3 jfs_ with
apgrapriate conditions; faifowirsg
?e=;_*:;:'ii.0§*1;_ a_{§awéi:§«,.._:;_u«i3jecE ta faiiawéng
"~._£Qn':;'.E_f:§Gn$' ,
'1
1.
..’E*’u逧i:i§Ai:%’s:~:_rVA%V<;} execute baéi bend fur" a
T V sum ?;s–.;:25',§uGf»~ w§%:§': am saiveni surety
" sum t0 the satisfaciian of the
2. He shaél net tamper greseczstion
material and grexzail upon pros€cutE:§.%i”.T
WEUEEESSGS.
3. He shaii not ieave the }:UFiS(i}f§’..1″.::§SiC:f_”E’~.:{5’I):.”
ma? Caurt wétmut prior _;}e.rm4fssi.§.fi’.’V”’ ”
M M §§§a§
INV
>