High Court Karnataka High Court

Nabichand S/O Abdul vs The State Through Wadegera Ps on 27 November, 2008

Karnataka High Court
Nabichand S/O Abdul vs The State Through Wadegera Ps on 27 November, 2008
Author: C.R.Kumaraswamy
§
@
u
3
Q
g
5?
as
2
K
§
EL
0
F3-'
m
3
Q
u
3
E?
x
5
¢
2
E
ii
5.5.:
O
'E
:3
0
u
:1;
Q
r
E
E
2
M
5
EL
3
E
:s
3
2
r:
2
E

_   Wadeggra If.'-..;'S._

IN THE HEGH mum' OF' KARNATAKAW 
CIRCUIT BENCH AT GULBARGA_....__  »  

DATED THIS THE 2?TH mar our NOVEM f3ER %;;2j(;(§_g 3   

BEFORE

THE HQNBLE MR. JUSTICE :'c.f&.1éUMA;2.ASwAMi"'~ 

CRL.P.Ntnég'?1.8/2b08_'  

BE2'I'WEEN

Nabichand

S/0 Abciui '  V g _   :
Age: 212 years" '   =i  4'   
Occ: Coofic...   " ' -.   '
R/0 Abhishav,-'* _ '

Tq. Shahap1;;r'~-.  V .,

Dist:  

 PETITIONER

(By Sri s.S.;§1mman &.As§5¢i;1ies
Bi). Jalca;..AdvQ¢';1te)'v_ ' '

mg:-:§t'a.::c ta;-gag}: V'
 RESPONDENT

 Sr_i_: Sfibhash Mallapur, HCGP)

 'crimmai Pcfition 2.1/3 439 of Cr.P.C. by the advocate

 .._ fdr that petitioner praying that this Horfblc: C0131': may be

SC/ST PA Act. 5%,

331$ %l\l|.lln.;g Inn



. - COUR
ri COURT OF KARNATAKA HEGH COUJi?1T'QF KARNATAKA HEGH COURT OF KARN&"'§"AE{A i%iGrH COURT OF KARNAYAKA Hififi COURT 0? KMRNAEAKA HEGH

This Cfiminal petition conxing on for orders, tI<1§s--.Tday
the court made the foflowing:   

ORDER

This Cximinal Petition is fi1ce2:=.3u/s–.439 }u::.”.}::;V

advocate far; the petitioner prayfing fhafthis he

pleased to allow flair, petition fiefifioner,
in Cr.No.7’/2008 of offences
punishable U/s.341, 3′?§,_ ’15; 34 EPC and

3(1)(x) of SC:/'{£j?’1f;ve1::::ti0:;1 éi” A::{§c§£ties)…§éic:.

2. __ Thew. the prosecution are as
1iI}tiiB1’i T [
“‘F1iat te€l to have sexua} intercoursse

crying, CW-6 came there and caught

hoidlof no.1 anti CW–8 came and told him that he

be” péinisheé. After this incident, accused no.2 azxd 3
the house of the victim ané aiaused her in filthy
izafiaguage touching the caste and threatened that there are

oniy two houses beionging to the depressed ciass ané

threatened to kiii them. On 26.1.2008 at about 9 AM, the
2,/’

I1 \.-\JuI’\l \J’!’ ¥\£”‘Il\l’r\I.l’Il\.F”\ illvii \.y’hI\II\_,I.V\II I\I”u’\IIr1Ir-I.I\r-I IIIIJII wvvnl vi l\l”|l\l’l’IlFlI’\l’l III\?lI wvvni vi Iv-\nI1n:nI\n rllszrl \-\J\.-H1! ur AHNIVMIMRH ruun \..\JUll

(Ii) Pertitianer shall I304: tamper with

the prosecution witnesses.

(ii) He shai} not jump bail.

(iii) He shall mark }t1i’$»AA»Vz§ttz%;;1(:lanc:*: ”
before the COI1Cé’}fI}€3::’.i ‘ ” pdiicé

station till the .C;0I1_C1uSV;i”(i3:_].’V(‘)f1ZIi£1i.!”

3. If any Condition is violaicd, t*;3;tail.;§ Ca_f1§7e},].::i3.fiOI1.

Dkb