EN THE HEGH Cams: 0? KARNATAKA AT BANGALORE
zzrmcrso THIS ma rat" my cw oscamsea, zoos
BEFORE A r k
THE H0N'a:.E MR. 3US'{'.t€E 3AwAr>
BETWEEN:
1 Mcui.Ar~:A svso ATHEEQ"SAB."I*
gm svsn mxzsea Sag' V' A
AGED Ae0UT3a_'rEARs -
ecc: MGULANAWQRK
ueAAm ?v"iLLA<3.E--,§{;HEfé.fsSAGI-RI'~~TALUK
PETITIONER
(av S~RIA.IQ'r3sAL"figA.TE*L, A_fiV-'}",,_,.
1 STATE. 3*; A33AM PjURA..i*0i£1'CE
A53AMP::AA.,TAa1K£RE ':iALu:sNT
(sir SA: SUBRAMANYA BHAT, HCG?)
3531*
is man U/5.397 CR.P.C BY THE
"~--..v.VAE3VQ'-T.-AVTE _FC3§.."VTi'-iE PETITIONER PRAYIBIG THAT THIS
§'§O!"'é'Bi;."E CGURT MAY BE PLEASED TE} SE"? ASIEE THE
----j%.T.T'_;'-..«JU£)GME%iTv :2. ORDER DT.28.2.ZOG6 M3552» as' THE ?.G.,
_ CHICKMAGALLIR m c:a;..A.A:o.s.1s/04 Am Is:
'~..V'«.C@NEIR¥*?'~ENG TH-E suaervzssvr 8: ORDER E3T.4.11.20$4
f-7i_iS'$E§"ABY 'ff-¥E EIEVEL }Li§GE (3R.9I"'é,) S: 3?v'§FC., TARIKERE
Vi -3;»: E THE Fo:.:._ow1:~:G:-
5*?
CRL.R.P. Ne. 14% 99200:: p
2%)
ORDER
Carwicteé accused is if: revision against fhé§;§’23’G’«§§,*§T”:.E&i§iT§__v”
in Eri. A. Ne. i18;’29§4 dated 28-$2-2006 Di§S.%é£3VV ?..:he –
¥e3*:*neé jiuéae, Fast Track tear:-:_I;T’j1.Chi’t§<rzéég:av§2:r,.,. '
Ccmfirmina the juééement in C.VC.__No."§e;§?:'2083v~'V–*3Va§e€i G14-u" V
11-2904, cm the ffie ef the iearne§i*§::i'vféi_3ué5?5§e 8:
3%'-'C, Tarikere, far" the and érV§ecti¢n
493-A 1:22, k T X
2. ‘rieardy §’éa;r{iaaé ;=;:m;mV?.€ei”«S:%i 1iabaV{ Patei, Efiééfififi
far the §et§tiififie_;f””_,:”é«:tfi’é2é;r§”-3’i*zd 2§iéérneé Government
Pieader St?”Réja-$§.%i<;ré%gja;{§;~a'.:'Bhaf;f6%v respcnfierzt — State.
3. fa:1t§’*r_é%’:.é%:ar§’t”..»Lfér Cfififiifféfaiififi are:
o%;:;e%%a*.a;;<:s§ak%%.'3a k:au iogiaed reaczrt asieasng that she was
'trssatitierzer are 1§~fl&–29$: acterding to the
Is§Aa?:':%;§i::Jfgjifies;.7"_S§:':V.T§§:'ié year they fiazed harxpfiy, but thereafter
" %£-fze até::sez:i':'s:2s{'pectEn§ fie? thastity star-'ted harassing her.
§5€".–*Z_i1Sét§" "task her is his rsatiszé piam taiieé Ubrani afid
%_ ?;_&'r§:¥_V'a'ist:f he ifiéfuffiéé in such acts. fihe tried ta aaiify him
39%;»
Jlm
arse eefifirmed ihe cenvieiierz eee eeeiefiee. /5aee£.eei_A'faé_£}ieh:V"
he is eefere this (scarf.
55. ‘fee éeereed eeamsei Sir?’ ieres 1’I=’*etei.}”
eeeieee tfiei evidence ieeeerec$T__b–*g..tfaewitgzeseee eat
eeteeiéeb the efieree ene’egf Seu:’£%jc:_~f:%’_:}r:V”}f*1*r>’9;_8~u§A zéC;efA§§ fleet the
Cerrseieieeet has a§ie§eve”*~…iV}.~§;.Ati1′–‘:e’–e_eeeer::te6 her
chastity. He eu*er:”2é£e.tijet meree be eeuatee’
with wjiiifui th’e’vViiéé’teeiente fer the
efifeece EP{:, which must be
eeeeifie eee p_reef’ s~’w;t;;_;§*V§g’«.§§§-eyineine. He eeemite that the
safe’ ifiereeierzie are ‘§1ef”:§z’eee:%:t if: the eeee.
;_«?e:_ eoe£r’ev; «««« «the Seemed Qevernment Pieedef
e’e.§:’ee?§_;sV ifie:_:i’ee5eu}:fie.efi jueeemeet.
?'”;= hesée examined the evidence on retard arid the
W”_”77f¥e§i’éeeee__erae”-‘feesenine eseieeee by the triei eeurt and the
e;:»_f;:§e.§Vi’ef”s:e”AeeLs2’t.
3. At the eeteef it emmié be eeticefi that the
Cerneieénent Eeikish eerie, is exerninee in this ceee as W32.
530/
?Wi-Eaéajan $35, is the father cf the Cém:3iaEraani3~’~~–SQVfi§i_:éf:_:VA’
them sneak cf the marriage, which is net in éi_s.;z’a;.:,:’iiI:_j:*sV…Vv E§.:zf _sc{ ‘
far as iarze cfiasrge fer the offance nuinisfiafiéa “u[n:ér«.:S’e;:tiL:§i§,, ‘
4§8-A EPC is cancerrzed,’ iet aicrgaflPW1?~–5éi3a§araV.?$~aV§;: fatfigef V
ef the victim PW2-Eaikisfi B31112, _cf:fi§§’ féfit Héhat
the accused SL¥S’£3éCtEfi i§véAA*y»§%ér*;i eat
is fi§S*:?”i3i’€’E the dam cf I?gfgf: a r’z*A:__ susrirectefi
that she has s:%:rfV=”: Vsucn deubifu?
naimre sf ifie écésgéfi making the dérect
aéc;2sat%a;:’€F: §a’f’T’?i?%$12~§%i”k%$’h«Sana éé:§”éf mean ciwaracter and
urzcfiaste ir2 ‘”:”~aat–ure.’ .VV’E:§:jfcVe:=;;*::é._§*:s«:;=§’: aiiefied Siififieéiififl he ether
:irc’urr:st;’a_:%:r:es Ea-jfiaén épaiééfi to eithe? by PW: Gt’ ?’v’v’.?: sa
:-T a s”tr::é a*.§:s{a§ii$ “iiéjat ti:锑”‘ai*€:¥:1zseé was the 3fififESS饒. He was
i:%”A::f.§f’?::Ti§i’a:-“£4.§é»éVi’i:.¢%;.. er he érrvaiveé $21 39:51 act, which came
“‘~=’»wiihi?r”: fie cf ‘crueffy’ as ééfifiéfi Hfifiéf fiectiem
-1 ‘$33-A zpc. 1
iearrrefi caurzsai fair’ accusefi has fiftédiléiéfi
“-.._§ éf§§Vi2 the trsai ceurt tha rerriy netice dated 3.2-as-2:305
.,_§”:g-zaueé er: hefsaif 5? aertaifi membears cf fhe fviasjid, wfw fsaé
gerfermaé tire marriage 5:’? aaikish Barn: with Riyaz. if
5352