I
IN 'f"'I~II5£ HIGH COURT OF' KARNATAKA AT BAN
Salted: This the 25" day ofdanuary 5 _
BEFORE
THE HONBLE MR.JUS'i'ICE?'i2'.;J;¢'»'3_9_.96/20 1"O - AV 2
SR1 MITHUN, :
S/O SHIVARAM, AGED'AI3OUTT=1'33 YE ARS~, _
R/AT NEKKILA, NEAR BANNURLI s#::~HoQI.,.--~
BANNURU V11,LA<3E:, 1?U'T'I'E.If2_TAL'UK,'~ "
DAKSHINA ¥IA}\fN,ADA:j-. %
'V .. PETITIONER
[By Sn. I:1AI¥k1_S}1'Q;,_::HARIjm<A;,::A:)?;/. FOR
M/s.:jAGA£}.}?;I{,S1-i1V';V;8i_ ,F_IARISI~£ ASSOCIATS.)
AND:
S'£'AT_E BY4"'E'I.:*£*":°I.j.:2 ':'*0W'N POLICE.
REE? BY S']_'ATE PUBLIC PROSECUTOR.
V' . H-1<:;Ha.c.ot5RT OFVKPLRNATAKA BUILDING,
. ' BAN GALORF-,
... RESPONDENT
Sn' 9' EAWAZ. ADDL. SP9}
Z VZWEIS CRLP FILEE) U,/84,439 CIxP.C PRAYENG TO
z<:iE~é:Z.;AI2;G £3 "{'HiE:Z Pi§l'I'ZT'ZONE1R ON BAIL IN
N i::Is:.1\sG.2;2:/2010 03' PU'i"i.'UR TOWN PS.' :::.K. W"?-{ESE ES
REGDW FCFR 'T§"iE3 O¥'F'£§NCE P/if/S 375 R/W' 34. OF "f'I"--I£I;
EPC 3'-RN11 SEC. 3{2}{v} OF SC/SI' {POA} ACT, 1989.
THIS PE'.I'I'E'1ON COMING ON FOR 0Rr3:L:~e:§V'V"
DAY, "me COURT MADE TE--IE FOL.L0wING_;
ORDER
Heard both sides i’e__v’r’e.speet’~ of
the petitioner who is__ said t(J.._t§jave”eLomr’nj1ttedfiffenees
L1/S 376 }’/W 34 :$(‘2){v) of SC/ST
(POA) Act, 19%e9ttM ” V%
2. made by the
in the c:0mpIai11t
lodged’ by ‘d;a’te of the offence has been
me11tiorted3 ‘other hand, reading of the
weti’id.._g0«’t0 Show that the aileged. iI1Cid€i1t
‘ is” taken place long back and after the
v1<§JiL:i§n1 eetgaiiile pregnant. and delivered a Child, that
the case was filed against the petite3.0'ner.
3. In VIEW’ ef the above contents of the
§SOi’E1p1ai1’fi; and eubmi-sei0z1 being made that even at.
the time Of admissioil tie the hesgpital. :10 eempiaint
-‘”‘~,
:3
3:’
.,
fig/,
/.5
-“3
‘s
was lodged by the ViC,i’,im alleging rape
petitioner and aiso the of the victi.m _
36 years, taking 211} these fe>.ct.o1”.s;3jVn’1′:.o
the View that the petitioner
imposing conditions.
In the resuit, ielposing
the foilowing C()f1CIiti()}T1.SL;_ 9 2 A»
1. on baii
“”” H 1 personal bond for
__ ‘eviih two sureties for the
‘ v . satisfaction of the triai
shall not hamper the investigation
shall not give threat €10 the
prosectmion witinesses in any manner.
He shall mark; his :«;1ttendaI1(:e before the
jurisdietionezl pelice on every Saturday
between 10.00 21.11″: and 5.00 pm.
5″:
‘= ,3,
,5?”
4
4. shali appear’ bef’01’e the tzria} céo11′.fr_t “»(>n
ail dates 0i’h(2ar1ng Vvithoui: faiigw I V
‘A
DVTI