High Court Karnataka High Court

Ramamurthy @ Ramu vs The State Of Karnataka on 16 July, 2008

Karnataka High Court
Ramamurthy @ Ramu vs The State Of Karnataka on 16 July, 2008
Author: Mohan Shantanagoudar
3%' mg: r~9;»aH cwm or mmcarmm AT 

mama ms Tim 1:2-rm my OF JULY  % %  _

BEFC3fl

um Hmrgan mmusncs MQHAN  J

 

RA1s!%3RTHY@ RAMU, . V
$;GHA§U A.    
Rm? I$4kRA§'AIiAE&Ei&K$NE,THOfi'fi,-..V ' 
nmmmflz,  _ _  _  " 
EAHGALGRE mgr " 1;.._I§ES':'{'_R.I(.'-'.;'_";'*...,V   _.?E'I'rI'IOHER

[BY gm HAREQH, 

fig

THE STATE 9;' 
 , mmfifia  P€3LI(;f.};_,_  RE$P('JBI)EN'!'

   Bicep;
   Fetitinn is filed under Sat:'m11' 439
'Cr.P.iIi1,"13.3 mknaau;-: the p¢t;it£o:zm' an bail in

" 5l" '--._€;3r,R@,.E1f..:2$if)3 erf Krzlara Tawn P.S., Knlar District.
*  é  rafitersfl far the afience puzfnhahie under
"  363,, 365 and 3':'fi cf II-"C rjw %tion 34 aflPC.

I cum - 'i-3.'-('U'|\' vn -u-m-nurvvn r"nvrI x-vuru Ur nnnnnlnnn rnun I..uUKi Ur IKHKNAIAIEA HIGH COURT OF KARNATAKA HIGH

E "% E%na1' ' Petitzion s:omng' an £01' orders t}$

.  V    the Caurt maée: thfl fce1lowing:-

-n-swan 131111-II 'rt IIl'II\I'r'lIl"'IIIl"



l'1lI.7r! wuunl VI' l\P\l\l'll"'\Il"\I'\.F\ I'll\.7I'I \.._.\IVUI\I \.Ir' l\l'|l\l'Il"'\ll"\l\1"| nlun \..\.ruI\v \.n'"' l\l"'|I\l'l'|ll"'\I\l"'! "'ll\JF'l \p\JiJI\I VI' i\HnlVHlM1\H l'fl\$l'1 EUUKI UP i\I-\Kl'I4F\i.HKA HIGH

9_§_!__E.B

P"¢tifi£m1e1* is 22m amused in Crime Ho.    _
K.a1ar& '§'aw:r1 Police Sm&n, Ruler  fpr»  "  

the czfienrzasz gemiahable under'   

afmi rfw Secfian 34 ::fI?C.  

2' ms  #39 or
{"5r.P.{3..f:3r*haiL H %% %   'V 

3.. 2: is   that the

 

.  P Kumar

Ifimfzy-ed   cf the complainant
am "Eé§1é:r, am tool: bar to
24;Q.1"3*V1§§3$A:V8%A::':'t§mpb and tharerafier pemoner

   i ' was aged abnut :5 years, study1ng'
1.

1ti:n=:”‘-§r::ih’:t’:-*:a1. Dorm the mums of invmtgafinn thg:
t nfthe mum” ‘ was reccrded. The vzxzttzm’ ‘ has

that the a-causal How. and 2 forcibly took my

V’