High Court Karnataka High Court

Sri Shekar vs The State Of Karnataka on 15 September, 2010

Karnataka High Court
Sri Shekar vs The State Of Karnataka on 15 September, 2010
Author: N.Ananda


«,I<asa"::¢a Hcbli

11: THE man 0013122' 03 Kaaxfiawmm AT A' =

msrm mm THE 15:1: my 0? s%z§rrE;a$e312%2e%io%%%;', kk

BEFORE * % _
TEE HOWBLE §m..;fi;§;q:cE fix
Cirimiml xoegigon %Ng{;i44%;_§ Gigs 1:3

Betwemi:

Sfa ‘
Lam: <:1«:».$~'t'sz;e~r', "

336$ _a?-'=¢*11t .25 ,, "
Sta Bfaraaappa _
Cm:-Zia V ' '

"Village

§;£::2:%§m 2»/a k V

1 (fiyféri %i;$r;fiiappa,Adxmmte)

state of Karnataka

im State Puhlfi: Proaamumr

Cmzrt sf Km-rmtaka
' Bmalera -560 $31 .. Rmpaendent

(By Sri P. , HCGP)

TEE crimirml pétition E fifid :1! a '¥3"§?_"Cr;P.VC.M "
the Admcate for the patitinrxer praying 1:13-:3*3;"'I=i::r:1'i.:3s5 " A
Cam-t may be p1aa@ tr; in
Cr.Ro.99;' 2309 on the Jaf (($735;
I311.) 8:-JIVIFC, etc;.'«.__ ' " ~ =

Tm petititzn coz%QV 9.33%»
Csurtmade the foflawing: .

   "  %
The petitismgra  am
mnmm;ed_     girl was less

than      weurranm.

2.. lcarrwd comma! for

_ fiaflowing aaubrmiaaionst

V. –. _ V was izwrclimttae delay in Isdgng FIR.

evidence am mt suppart the

Qnnmnm cf the first irzfermtimrz and the
statilt fifths’: vixzfim girl.

Parents efrmvmim had aw awrit cf

habeasaorpusazfitfzevicfimgjriwass

prcsdum aletg with the pefifianmfi. fflvw
Nmfl’,

1f\_}.