EN 21-15: }~Iif_}}¥ (I{){,IR'3' (>1? KARNATAKA AT BANGA1.T;s:fi§_§«:§: "
DATED THIS THE am my Cr? sEP'rEz~AgE.g,_2':3§§3v V' 'A
BEFORE': V V V
THE E-!O.N'¥3L=E MR, g.ILIS'§'I(T..E A;S%iQ §{._E5::"1€ifN€TH£éER1'~ "
r.:;2e;,,,:~'>, Ng;,3?8'} V V 'V
BEJWEEN: '
S,Ch.9:1dr3_ Shekar Rajua
S/0 N.€:§a<ia$}'1iva Réaju, V
Agar! 2'? yea:r$, j _ '
Rfa N(3.22"2.;'B, S93 l'v%€s§11"E'.a}ad,'--. _
4'31 81091:, Rajajinagaf, " ._ A" »
3aI1§~i§}0I*e«}O. 3'
_ _ _- ...PetiI:ioner
{By R;E};:ghas:e:3_d1:=g Raddy; Advocata}
AND:
Stg&..¥:£t by Sxhzbramaxlyafiagax I3c;a}:ic11n_appa_. H.C.G.P]
T11is;""C1'1,.?{»5[ iisifiled under Section 438 C.r,P.C by the Advocate
_ f:31_r_ti1(; péiitioileifi praying that this Hoifble Court may be pleased 1:0
'é'ri.1a;rg& .316 petitioner on anticipatoxy baii in the event of his arrest
" VN'{}71?8[G3 of Submnianyanagar Podice Station peinciiiig
._ an "the 'Afi1e--r::ftI'1e VII Addl. CMIVL, Bangalare which is regd. for the
" V_ofi_'e':1«Ci:s}p]11n.der Saction 498-9; and 506 rjw $66.34 of IPC and
4 <3-fG.P.Ac:i.
~ This C*.r},P, {?om.ing on for oniexs ihig; day; the (?r;1:rt mad:
foiinwiiig;
ORDER
Crime NQ178/O8 was ztgistemd against the p€titiQz3:c%§r.._};t;..1d
his panents and his brother for the gfiences ptnnishéfile» _
Scctzian. 498—A anti S06 1;! W SECL34 LP,C,3,
2, The pefit§.9ner’s wife; S1111: Anitaisi
22Ai)7,2m)8 33%-Tging that the pe2ti’:i014§cf:’11er is
alleged to be in the: habit ‘af’j%«ugin§as;;§1§g-.L_’i:5e’«%zgzue films, He
demanded that she shqpid. gitfc to him as the
cha1*a{..-tars in may not be required
to the ather ‘¥f.’ri=: complaint. But a statemcnt
made in thg. significance, Both the tie»
faafié ‘a;1d “§3éf::1:ion.er wars: Ltndelgoing titeatlnent at
the V(}’;c:-_;f4w1’11 Hospital; Rajajiuagar, She has
3 *–f_;1;fthc:r petiticancr teak tha tn’:atme11t only far 11
and thafviiqi did 130% cs:-31t1’m.2e the imatment themafiar: This
5giar¢3’~%:1e indication that the p¢:’:t.iti933e1r”s manta} soundzrncss is in
Cign this Shflfl’ gzmmd only’ he is entitled to the: grant of
” V V bail.
£3}!
3, E g1′.r-mt that anticipatory bail to the p€fit.i(31.2<:I'_..s¥::?:§jf31j4f';~ 3
the fo110wi3'1g conditions:
a) The petfiti_on.er S1333} sunender jivtfig
Qflicerr within one? mzmth from
b) On his s1.1rn:Iez;;’a1″1″c5=t bc=:* bail
stzhjeet to tha petitioner ¢::xeg#1;:«ti1i’g_a”–§}A0:2d f’orvRs:,.f3S,,GOC)] —
with two stzmtics “£’i1¢ S£?}”§.Sf8C§(}I} of
the Inveatigaiing Gfliccr. ‘
C) The petitiagiéfé’};sr§:21l::–.nc%t ” the pms:32c2,1fion
witn&ss~u3s?[
d}. The his prttscancc hgfmwe this
‘{x3i”_.’Lve~very E3unday betxvsen 18 3.5111,
axggi. 2
granfing mzticipatory hail sh:-fli rcgnain in farm:
for a ‘lib from today: It to the yretitionter 15:3
for i:h.a_=: ;j’ég11¥fé1r bail btzfom the jllrisdictjonal 001:1? in Thfft
‘ W ‘méégjlsséhilfi,
” T. P523-‘Ring; is a1i0wed.. N0 Qzder as to. costs:
sal-
Judge