IN THE men coum' or KARNATAKA AT
DATED 7:415 THE 22"*° my GFKi_}é}1Ji5T kk
BEFORE
THE HON'BLE Msuusrxce MoH 3msaAs:TA]msc:u5Aa
c:2I».;NAL §sJo.:£§?4!%2cvoa
etwee :
Mahadcva
Sic Madeg(:wd:a.A
Aged abm1t_56 N < <
R/0 Ka]ak:'Vi11agc~
Kasaba Hoblj " M a
NanjangudTa1t:k _ ' . ' "
Mysore Difitrict. " '
=7 ('B'y i5.' Maaaespa, A;1v%;';}" '
i State' Rural Poiiee
Rep by S.P.iP., 'V "
. .. Ifiigh Court of Karnataka
4. .VV"'.f:iangsa1<}re.
iionnappa. How.)
. . Petitioner
. . Respondent
This Criminal Petition is fiied under Sect:in.439 of
Cr.P.C.. praying tr: enlarge the petitimler can bail in
Or. No. 449/ 200′? of Nanjangud
Police: Station, in
C.C.Ne.5/2008 on the file: of the C.’..J(Sr.{)n.} 35 Ji§4i1ii_:~,,J:”‘at
Nanjangud, which is mgistered for the ofi’encc_ H
under Scc:tion.376 of1PC.
This Criminal Petition cc-milzg ;-itffor cia3;,§;.th.a ”
Court made the following :
o x
2. Petitioner isv ” M04401 2007 of
Nanjangud Police:_:Stafie11;~~wE®h.,;§:.L» for the ofience
punishable pettifion is filed by
the pcfitigngf praying for an order
afbail. . —
3.’ It’ the {hat pmseeufion that the petitioxxer
rape. “:§t’vahout 7.00 12.111. an 11.11200? on the
age:-{d’ years at Kalialc village.
it on behalf of the petitioner that false
: is k:-dged against him” , inasmuch as, there is
rivalry between the petitioner and the complainant
_,(i..1;:., the morther of the victim). The pefifionar 315 aged about 55
yaars and it is unthinkable that he may commit such. an
afience an a giri aged abeut 8 years, Studying in H standard.
V”
{2}
(3)
(4)
Petitioner shall not tmnper ~
prosecution witnesses.
ammmm-smm amma”ma mm cmmi E
regularly.
Petitioner shall ma}
Station House af Vféitzficze
Station, eJ’n__.€::–::erj; ‘between 10.00
Sd/_
fudge