High Court Karnataka High Court

B T Vishwanath vs State By Hoskote Police Station on 22 April, 2008

Karnataka High Court
B T Vishwanath vs State By Hoskote Police Station on 22 April, 2008
Author: R.B.Naik


E l..\JUIllI Ur l\l-IIIIIII-Ilrnv-I nun-nun %\rIuf5’s”I< "':1'I -u-nu w-…r..— ….-.- …_._-_-. __ .._ __ __ WV _4 , 4 4

IN THE HIGH COURT OF EHENHTHEA ET BHNGALDRE

fi""i'E1'.I '}"'n"S TEE 22" D3? "F APRIL EGG8
EECIRE

ETQEEH:

-.4-

5 T VI %…”!.”*.’.”.”*.

sro.¢HnTmArRA,

3533 25 $3335,

RJhm.5TH cnnss,

SR2″! .?«i.*%f. fiT’ENfi;’l(‘5W,

HOBKUTE Town, ua«- ,
nnmennann RURRL DISTRICT,”

(av SR1. RAGHU 23m$An B s;;Anvy}_ ‘ *

sTAmzas¥,HDaxfifE;§§h;c3fa¢Am1ou

_. .__n_.._.-nun.-nnunu

EAHGALDR£«EURflL’fli$TRIfiT; $

~ :3? afia fi}c,s1nhnsanaa1AH. HCGP)

»’C,TH1g» :§;fi1maL pswzwxon I3 FILED uxs.43a

cn;r;:’ Ev? THE PETITIONER rnnrxnc THAT THIS
“””‘BLE .3933? MAY BE PLEAEED Tc RELEASE THE

I-“Alli

-PETITIDNER an HAIL IN THE EVENT 9: H15 ARREST IN

If’!
” “‘ “”””‘””””‘}”E FE.’-‘L153 ETATIDH I5

“~ .:’: “‘«.t’?:aiifit«%’§ f”I;i’U G3 nunnnu
“R,Et%IT3.TERED FOR E OFFENSE PIUISJBGIA), 506 IPC
a flan SE3. 3 E i GF E.

P. 1?-E1.

5′ E.-“P£I*!I!\!}¥.!.: PETITIDDJ

“FIJI”?

Jtamw

URINE DH FDR URDER3

v ‘~4 TH1S nay, THE counm MADE THE FOLLOWING:

Kat ‘..

\-‘lion: ‘urn -1-u–.–.-…….- —__- –v #75’

0 R D E R
%\
n n ‘V1 V,
cgimi Hp.54!EUUB 13 registered ;pg Hnakot¢._
Felice station an fiig 2903 againnt the gititignes
anfi amathax accusad Thattadha Aradhya w*9 is nena
other than the .fsfihar uf tha pntit4ana3-=haruin

9.»

for the affencm nunishabia under éactinngififiifii.”

we ms and Sectimas 3 er. Dowr3r_V_P’r*.§hiV§iiV:ion

Putt, 1961.

2. That ,@n;j5.2;i§fifi .;fi i;ua¢:i 2 o’clock
smt.shabha,g*tfia_i%i;n:[g£*.§haiip§tiiioner–accused
harein lmfiqqé Q E%mnx§;5t Stnting fihat petitioner
was haxnaaing find fiumilifitinfi her, he was causing

manta; and:iphy3i:$in~mfpnlty to her and he was

“E. nfi ,£eading of the complaint does not

“iIftnevea1 an? specific instance qf the complainant
x”gnnvin§5baan humiliated and harassed or tortured
i”innyftha patitianar–accu5ad heroin. At this stage,

Vi’~i:I teal that the patitianar–accu$ed is entitled

fur grant af anticipatory bail.

I I-Inlldllll \-l’l I\Ifll\I’.l”II\rlIIul’l I III-run I \u1”:Au§’u “:3 –r—- –r1-.- —- – – -. -_ -_-_.. _- -_ __- ._ –_ ._ _ –

4. Hunce, the following nrder:

The criminal ?atitinn is allowed. wha

Polica arm diractad tn enlarge the patitiqp§§ én R

A
”5′ -.

bail in the event of his arraut, an he; a#§cqtifiéT “u

a bond fur a sum cf Rs.25,000(# with on? fighéfiy.”

in a likesum.