High Court Karnataka High Court

Pradeep vs The State Of Karnataka on 24 August, 2010

Karnataka High Court
Pradeep vs The State Of Karnataka on 24 August, 2010
Author: N.Ananda
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 24*" DAY OF AUGUST 
BEFORE « 4' .' K
THE HON'BLE MR.JuST_IG.E_N ANA'N'OA;  4'
CRIMINAL PETITION N"OI3-""48':V4/'2>Q'1"Q.:'.'   
BETWEEN: {V M V' V
PRADEEP M
8/0 MUNIYAPPA V   ' _
R/AT KARIMANAHALLI \f'ILE;AGE_  ,
BANGARPET TALUK ;  r
KOLAR DIST.   I  ' 2 
I  =   PETITIONER
(BY SRI.L RILA:<_SI€M;IN'ARAyA.NA-..sFIETFY, ADV)
AND: ....    "
THE s°TATE'OF kA'RNAT.AkA_:'- '
av BETHAM'ANGA|_.A..POLI'{ZE"v 

KGF  I _
I  RESPONDENT

 .  _ ( BS3 °'s.R;..i I/IJTAvKu%'MAR--iv1'AJAGE, HCGP)

  'cRL.:PTIwFIEED U/8.439 OF CR.P.C. PRAYING TO ENLARGE

 'THE ¢PET:I'T.,ION'ER' ON BAIL IN CR.NO.111/2010 OF BANGARPET

r-1.5;; KGFJAIHIICH IS REGD FOR THE OFFENCE P/U/S 366(A)
AND 505 'OF.~'IPC.

"€F§L.R IS COMING ON FOR ORDERS, THIS DAY THE

  'COETRT MADE THE FOLLOWING:



O R D E R

I have heard learned Counsel for petitioner and
learned High Court Government Pleader for the

2. Petitioner is alleged to have
victim with an intention to marryiheifii. é_ it it l

3. From the statement
the petitioner was known primal’
facie materiai to indica’tejA’thati’theVi.:petiti.oneréhad ‘induced or

enticed the victim.

A’ffir;\,}¢st’i’gatio’n””V is completed and
charges-heetlhast.»’j_ii3een.::lA”filed. Petitioner is in judicial
custody.

.j4vACnnsidering the nature of ailegations and

ofFencés””a_.il_ed:e’d. against him, his detention during the trial

woisid be a””measure of punishment. Therefore, petition is

‘V 2 ; 2

6. In the resuit, I pass the fofiiowing:

ORDER

Petition is accepted. The petitioner””i’s~–}e!e”ased

bail, subject to following conditiorts: . it’ A

1) Petitioner shat! executehta bor:ci_V_”fofr: oft’

Rs.S0,0€)0/– and:offer_«a”stJ’s;ej_f;tV’*’fo_r thetlvikestam to the
sa tésfa ctio n of ju E;

II) Petitiotzvereshaii tamper with the
V

III) I’t’Peti’tio}:erVsE}}a!lf”reguiaEEy’a’ttend the Court.

sa/I
…..