IN THE HIGH COURT OF’ KARIUATAICA AT EAKGALORE
DATED THIS THE 2″‘) DAY OF JULY, 2009
BEFORE
THE H()N’BLE MRJUSTICZE SUBHASH B.uFiDI h’. j” ‘
CRIMINAL PETITION NO_.244;~2[2f;_;Q§”~: .’;v»
BETWEEN:
SAROJ @ PINTU
AGED ABOUT 21 YEARS
s/0 HARIRAM ms
18TH CROSS, CAUVERY NAGAR _
MAPIADEVPURA, BANGALOR’E;=,_ .,_ ,
~ – 2 _PE'”.E’I’l’IONER
(By Sn’.K.A.PASHA FOR DR;1VP I3jDGAi1frA飒A$Soé1ATEs,wvs.)
AND:
STATE BY 1{..R..PU’R§_;mVafs,._ ~ V
% % Q ..RESPONDEN’l’
” _ ‘(By’s’;4i;sATI$H12:.-elm, HCGP)
‘r;:;;1s”cRL.P FILED’ U/53.439 CR.P.C BY THE ADVOCATE FOR
;j’?1*HE ;>ETr=*r:¢>%NER..APi2AY:’I¥ié3’THAT THIS HOISPBLE COURT MAY BE
FL_,,EAs’E»n,’ro_:2ELgAsE HER ON BAIL IN 8.C.NO.233/2008, on THE
FILE} ._() F_’ ‘I’HE3″_~».,I_I–x5éI)’13L. sgssrows JUDGE, BANGALORE cm
‘*«..«.{c.c.H.’1.?}{cR.NQ.3;a4/2008} FOR THE OFFENSE P/U/S 3?6,42o,5+:)6
Rm sE¢.;a4%..0F IPC AND UNDER 3(1)(XjOF THE SCHEDULED
jv»-V¢gs;*rESL_ANb~~ /SCHEDULED TRIBES(PREVEN’I’ION OF ATROCITIES)
‘: Ac%*._;93_é’;’A_~
….9r1»x1s PETITION comm on FOR 0253323 THIS DAY, THE
” .{;§::>um* MADE WE FOLLOWING:
9%
Petitioner is accused No.2 in Crime No.48f}-[2008
mgstemd by K.R.Puram police on 19.12.2003 for
punishable under Sections 376, 420, 506 r/W 34
r/W Secfion sac) of SC 65 ST (Pmvenfiqn.o{Auoéi&¢g;’.’A§t eigsge, K V’
2. Complainant is the v:cfim.7shee. hasTi%.az;egedV
accused No.1 was inducing her sfie
this accused with the help’ gf éppiied some
cream and on account of and
committed rape. If: also threatened
the eomplainatfieiefi Vthis regaxd, she could
not file pxegnant, she filed a
complaint -. ‘
3. The 5:’ the case prima flacic shows the
deIayD’¥’i1eIe are serious ailegatrion against the
._ for grant of bail. However, the Trial Court
e.__H_may as early as possible.
Sd/-‘W
Judge
*A})I__