.1.
IN THE HIGH COURT OF KARNATAKA ATBAN GALORE
DATED THIS THE 7"! DAY OF NOVEMBER,
BEFORE
THE HON'BLE MR. JUSTICE ASHOK D, HINCI*EI.GER§~::: «
CRIMINAL 13E'1'ITION No.3702_L2_0_Q'_3 ' D 'D1
CRIMINAL PEDTIDN LJIST
IN CRL.P.NC).3702 008 M
1. vxv.
S/O VENK!§"£'A§'.jPAv---':-_V_ D
AGED Asoufr a ',
22. SMT.
W/O LATE VENKATAPI:'%A.:::""
AGED ABQTDT "71.YEARS., " '
Bo'rHR1;s1DEN*rso1:~ MAGGULA
- . POSTDD DDDDD 14 D
D f 'vmgglpnfr TALUK
MADKERI DISTRICF.
' ...PE'I'I'I'ION}3)RS
T ",. '('IV3"{_ SR1 :"*M.S;.' RMENDRAPRASAD, SR. COUNSEL FOR
_ M/s: M1.S.'gRAJENI.')RAPR'ASAD ASSOCIATES)
'%%&&:
OF KARNATAKA
. BY i'OLICE
STATE OF KARNATAKA % k _' V
BY VIRAJPET POLICE RESPGNDEM %
(BY SR1 :HONNAPPA, HCGP)
-am-........a
THIS cRL..P FEED U/S.438= ci"_§R.'P.C. "B,Y
ADVOCATE FOR THE PETYFIONERS PRAYING ENLARGE
THE PETI'I'IONERS ON BAIL INK THE ,(}E_"~*!.7I-I~EIR k A
ARREST IN CR.NO.97/()8 OF Vif:.'_A.}PE'l' ' TOWN POLICE
STATION WHICH IS REGD. "'~QFF*ENCES
P/U/S.-498---A 304--B R/W 3*'?«__OF . ~
BEEEN: M
SMT.v.v. JANAIG ii- -
W/O SHfVAPAM--. ";-
AGED ABOUT 315.YEAR$%'«.% » "
MAGGULA VILLAGE %
VIRAJPET TALUK .
KODAGU. M
IN cRL.P.No.3so6/goes
. .. PETITIONER
(B&*.sRi k: §*gAJ3NDRAPRAsAD, SRCOUNSEL FOR
M/3; §e!.§§;._éI€AJ§}3{DRAPRASAD ASSOCIATES) '
. .. RESPONDENT
iséiksmi: : HONNAPPA, HCGP)
THIS CRL.P FILED U/S.439 CR.P.C .’:_B”Y’ ‘..
ADVOCATE FOR THE PE’I’I’I’ION’ER PRAYING ‘]i*1sméeVe.T§;1<.2
HoN*EsL1:~; COURT MAY BE PLEAsEDjr0 Rii'.LI3A_SE=
PETITIONER ON BAIL IN CR.NO.97/O8"OF"VTRAJPET"PQLIC.E"1
STATION, KODAGU, WHICH IS REG1s{'rExeEI3 LFOR'
Of-'FENCE P/U/S. 493(A) AND 304:3) R/W':3EC.34".0_QF
THESE CRIMINAL PEITTIOMES» COMING.'-I (V3'I?fI' HI«;OR
ORDERS THIS DAY, THE CQURT INC}:-
As (triminal Ifeijtipn O8 arises
from the same clubbed and
disposed of
2. against three accused
persons for I.’}ff(‘3’I”.!(VV:fi(‘§:v”_~_’.4V under Sections 498-A,
3(}:4.~B_;-/e_,g;j 534e¢~ . , ….. .. .
§’i1e –_the prosecution in brief is that the
‘?f’h}’mmegowda’s) second daughter, Radha
* *’I§?;s’;s’__i:a,a11’ied’t01~Laxnaan (accused No.1 and first petifioner in
k ‘m ]*n,0 No.3702f08) 0:1 08.06.2004. In the said
the cumplainlant-Sri Thimmegowda gave cash of
‘j-fV{¥i£s;–‘.’V3V,V{)(},O0O/-, 250 grams of gold to the first accused, besides
383%
performing his marriage at his (‘l’himmegowda’s) c:ost:.=..j
wedlock between the accused No.1 and Radha} 4’
namely, Yashas is born.
o
4. The second petitioner. in
No.3′?02/08 is fhs second acctiisia-:1.’
Criminal Petition No.3806/Q8 is a.éc11$is;d._’5A11 the
accused persons started pilysicafly and
mentally .2008 they
adniinistemd tlgc’ lost her
consciousnes*.s.~–VT1i:i§3:i’. to %ion Hospital, Mysore.
On 16.07.2003 she
5. The; acéixsgédv ‘are seeking anticipatory bail.
T]:_’i€3*a§3C1_?..$dV 3 regular bail. Sri M.S.Rajcndra
Senior counsel apfiring fer M] S
Associates for the petitioners submits
– secoiiti petitioner, Smt Gulabi is a senior citizen, she
£83
is aged about 71 years. Considering her age, he
gent of the anticipatory bail to her.
6. In Petition No.38o6J/o8j%h:sesuibmissinfi
that the petitioner is a married lady. Slie not \7a§ri:1ii1 *’
her Emther and mother as she She
cannot commit the crime in 3 V’
7. Sri Honnappa, thti. pleader
submits that of the
petitioners axe Indira and Janald,
both of ; aboot the torture given to
deceased Sri further submits that the
living in the same village. He
the Forensic Science Laboratory report is
Lawaited. is in progress and rhe accused
{arid for custodial interrogation. He prays
or both the petitions.
alleged ofience is of serious nature. The life of
‘VfL..RaC%V1r;§’has cozne to an end within 7 years of her mania’ ge.
95%.
The neighbours have stated that the deceased Radhs’-seas
being hsnassed. Although the incident has
years ago, the accused No.1 and 2 h_tave_4beeIi”’absco.’V§’_ ; i” it
Even when their application for anficipatoryjiv
on 07.08.2008 by the Sessions
themselves available for the
second accused happens “she mmlot be
wanted the benefit _of and the
nature of the for the grant
of anticipatoijw xi; to want the
anticipatexy : No.3702/08 is dismissed.
9. bmn in judicial custody. As
FSL is the investigation is not complete,
. as tlierejs Vfaeie materials to proceed against her, I
Cdgeeline g-e.i1t.?:}:ie bail to her at this stage. However, I
‘ ” ntlie to the accused No.3 (Petitioner in (h’1’minaI
V No.=3806/O8) to file one more application for bail, if
fies
she is so advised after the completion 9f the izlvestigatiéfiin
the fiiing of the charge sheet.
JHI