High Court Karnataka High Court

Sri Manjunath vs State Of Karnataka on 26 December, 2008

Karnataka High Court
Sri Manjunath vs State Of Karnataka on 26 December, 2008
Author: Huluvadi G.Ramesh


13; THE mm: (SOURT 01%’ IgxmeAm:s;ikk;§’;;§1*{L%V
BANGALORE 1 x * _

I)A’I’EI.) “runs ‘I’¥:IE; 26*” mam); n:;(‘:1«;:$%:3E%fa 2+<:<}3 k " '

B2;1~'om: T *
Tirlizl H():'€'BL£:Z zsm. at 2,1: g;31;k:;;&a$~:1553' %
<:12.izs.»mua.1Mg .{fE"i'I.7'E"§{;§§\": :3}? 2&3

E'i'¥'%-'E§i'N:

Sfolaie
Aged abéaif .1″-**fi’a£1§’:;__» . ‘
Resid.§:*ng: 3% ‘E1 ,9″-‘. Maia}; ‘ -. . .
fin’ Cirosfi, A ;5;;é*s;.ai_aiia?ii, EDA {kg
Behinii KaiiE:,afi1Vb3c ‘{‘e;f’zip§Vé; _ ”
Ba32gaE:3_ré._ ‘ V

.,,PI:'{TITE.()7;’€I%ZR.

(V}3;z’$;g.:~sakus%2:4:;;1k §>as§:a. Ada;

~.

A B§’ata:g3*anapura Pafiiza, …RESPONI}}§NT

AA (83.3.S§§’.BaEaEcris}3:3a, HCGP}

3335*

“fhig Cristina? P€’E§'{i()I} is fiéeé unéar Seiztiaix 4338 (‘sf

Cr.P.C. prayiizg to enéarge the petitiorzer on bail in {he even! of

compiaint came to be flied’ Having regani ii’: 133:2: f%1_£;i€.~i_i wax

a Inve cum arranged marriage. the ease mf the- ;%veiiii(i’:£§.ir~ s}fi’2i:E*:£

be amnsidered {hr grant cf f’§)’é3;§3″«$i§_13;’§j6i1′{‘ “ii)” fi0?’3:i,71’§f§{}IIVS§’.~< "

Accmdiiigijv- p6§i1:i<;m is a}1§v_ved.bA:"i_13 %§§£f {Eye
p€tiEi0n«:::* in csmmctien"V"L«}: Efi*'%th V. {3i'fi§'i~»:; f)f
"8ya'z'ara}.;3napu:ra gun executing
a persanai bond fin' for the Said sum is
the $23 $226 iE"2§'mw%:1g;

co2f;cii?iiQ;i::.:::”‘ V ‘ I V
i::i’:3 H13?’-re Eiénzseié’ ayg,§Eab}e is the
% 4, agzmcy as. and wiasn required.
{_,i_i) V Z …. .sha}% rtaut ianrper with fiat”: §)m:«:{:c§1Ei:;m
“– §¥i’£fl%S§S€S.

H3 3313?} amaze §{‘§}’ regzfiar bait xagétiairz (2136 znasaéfi

fz”-zrrm the éaie <1:§'ni$ arresi and raisaae.