High Court Karnataka High Court

Pravin Vithal Khot vs State Of Karnataka on 18 January, 2010

Karnataka High Court
Pravin Vithal Khot vs State Of Karnataka on 18 January, 2010
Author: Arali Nagaraj
IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH
AT DHARWAD H 

DATED rms THE 18"' DAY or JANUARY  ti" 

BEFORE

THE HON"BL£~1 MR. JUSTICE A}iALI:.iNAiiG\AiRAJ 

CRL.P. N0. Sims/zoos

BETWEEN:

Sri.PraVin Vithai Khot -  =
Age: 22 years, Occ: AgricuIture_._ 
R/0. Telaratti village,'Tq: A_'tihiarii:,:  
Dist: Beigaum. ' E   i  E 

     '--   ...Petitioner.
(By Sri.Srinand  P:.ae;hchap.u're_', Adiivoeate.)
AND:

State of Karnataha; E .-- V 

By Athani Policeifitpatioli, 

Now Rep.,1§y I-JCGPLA _

,   V.  ...Respondent.
(By"SI"iiVP:H.Gf'O{1<Lh"i'T1d'i, HCGP.)

This'-««Cri,m'inaliiPetition is fiied up/s.439 Cr.P.C. by the

padvoeate for. the petitioner praying that this Hon'bIe Court

_pleased to grant bail to the petitioner with

 'ie_on_di«t'ions""~i.n Crime No.32'?/2009 of Athani Poiice Station,
V".5.'-r.egi_s~te'r.eéi' "for the offences punishable U/S.366--A, 342 &

36:6 Vaflac.



This petition coming on for orders this day, the Court
made the foiiowing: ' 
ORDER

The accused in Crime

P.S., Dist: Belgaum, has filed

U/Sec.439 of Cr.P.C. This petitionii”isi”‘oppGsieeHeyi:;t.heV:W

prosecution by fiiing written objeciiti”o:n3.VVto it”; it

2) Heard the arguxficintsi”9.f§f.tjoti’rt:,’:ihV.e~..sides. Perused

the compiaint vth’eVi}arosecutrix and

other material _p_iliae’ed__o’n% 1*e:c’ord_b’y the learned High Court
Government }°’lteader.-._iV

3) fit _is it thei'”casie “of the prosecution that, on

abgut 159.00 noon the accused took the

prosei’cutr_ix E3 years from Tevaratti village to

W_,~_…,’~ V.

V*,_Athani and committed forcibie sexuai intercourse on

t’3’E;’inéi a room in a Iodging at Athani.

€._.___.1″”””=«””‘

DJ

4) Though the incident occurred on 25/8/2009.,-~–___the

complainant lodged her complaint on

subjected to medical examination on 28/8/22009)’..Sincelli’shel.Ul_.li

was medically examined on third da)’:.:i3a£§’3M the

xx?-its quite natural that no scratches or aizarasionsylvaelrve
on the private parts of the prolsi’e.clutrix. T.h_le’l’lcelrtificate
issued by the Head Mistres’s::’_’of School
for Girls, Harogeri, reVeals…that cfattel’:i’:lo.fl’l”birth of the
prosecutrix is llllesjs than 14 years
as on the date”o1v°l this the medical
opinion 16 : 1 year. The
statements of 0 to to show that they saw the

acic-used taléingiyiaway thevmitnor girl from her village.

‘«-i’__Flu”r.t:hg”f/ allegations made by the prosecutrix

,.’_….a

t’—.-‘

ll’.;;7yrilill:_er co”mpl_’air1t”clearly go to show that despite her

reVs’ias’ta.Vnces.__ the accused committed forcible sexual

V.’ll.’iinte-r.c–oi1–rse”ion her. Therefore I am of the opinion that the

hlhyfvpyetilteiorier does not deserve the grant of bail. Hence the

(-..,,..{‘M\””A””‘flW

present petition is rejected. Since this baif petitieri is
rejected, the accused shaii be at iiberty to
appiication before the Triai Court for
conclusion of the Triai. – i i

ii =tif-TIII}(;I3

hérk/- -e ,””=i]j