IN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED THIS THE 21ST DAY or SEPTEMBER 2o.1fo_'
BEFORE A' it
THE HON"BLE MR.JUS'I'_iCAI£b_N. -
CRIMINAL PETITION 1§%o.:%31872o.i0~
BETWEEN: =
Chandra @ Chandrashekar V
S / o Mahadevashetty
A ed about 22 Years .
R521 Shivagyothi Nagarv _
Hunsur Town, Mysore. _ ...Petitioner
(By Sri.Vishnu it
AND:
State of by ~
Hunsuzr Towr1"PoIiee'vStation,_ _ _' Respondent
(By Sri.Vijayk1imar Hoop}
_ This péetitiivorrsivs fitfediiinder section 439 Cr.P.C., praying
to eraélarge the "pveti_tiQI1er on bail in Cr. No.44/2010 of
'=HuI'1*suri«,Tovm Poiice Station, Mysore district, registered for
the ..offences'.pi"m_ishab1e under sections 366~A, 376 and 368-
i' coming on for orders this day, the Court
V V . made' the,fo'1iowir1g:
O R D E R
The petitioner is aiieged to have kidnapped;~.rna_rried
and Committed rape on the victim.
2. This Court by order dated_0?,Q49.2Q.1’O’;”‘directed the
learned HCGP to produce the document;{eiating to d’a_tei-of
birth of the victim. The Iearned….HC{}P has sichooiti’
certificate showing date of the vi.ctirn,_ wherein it is
shown that the ViCtirn”””i7c1SA ho1’r1:Von*.VQ3:’§CS.1994. As on the
date of occurrence, ViCiiiI1’i’»’tVEciS Vaged 16 years.
3. The learnetibhlcotirtsel. _for_.p-etitioner would submit that
Investigatinggdffioer.had–.not’co11ected certificate relating to
date of birthtof ‘vi(:t.inr. when a direction was issued
by this has produced school certificate
re1a;tingiA’to date” of hirth of Victim.
‘ ‘learned Counsel for petitioner would submit even
‘before Officer, the victim has not stated that she
was subjected to rape.
do av. ‘I e “Z\ .