High Court Karnataka High Court

Balakrishna K.V. vs State By Alur Police Station on 15 July, 2009

Karnataka High Court
Balakrishna K.V. vs State By Alur Police Station on 15 July, 2009
Author: Subhash B.Adi


E

N THE H£GH sou RT or-= KARNATAKA AT BANGAL§F! E’._V

DATE9 ms THE 15″‘ DAY OF JULY, 2099- I ”

BEFGRE

THE HGN’BLE MR. JUSTiC£f:Jé U §HASH amt’ T

CRL.P.No.2_818I§i!0§ ~ .. %
BETWEEN V

uuuuuuuuuuuu «–

1 BALAKRISHNA K.V. ._
sxo. VENKAYESHGOWDA’ ”

AGED ABQUT 32 YEARS ”

ARAKAU\é{}D:?TALl;i:§(;V’
HASSAN D;sTR:c*rj» ‘

– – % PETITDNER

{By Sri : 3 SHANKQKRQPPA.’-& AAsS’fVs)
1 ….. .. V

1 %~s’rAiE 3 V<v%ALi£mVPoL:cE swnow
Fi'EF=;~BY spa may cause? cowmax
BAf=-.i.§3AL__£3F'{E'~V'

RESPONSENT

'{[](By gig; v8 ,_§}?,LAKR2SH£§A, HOG P)

CBLP F¥§..EE} UISA38 CRRC BY THE ADVOCATE FQR THE

V _ PETITEONER PRAYING THAT "¥'HiS HGMBLE COURT MAY BE
4' "'?LE:-'='\SED T5 RELEASE THE PETITIONER GN BN2. £9»! THE EVENT OF
"'«HiS'ARREST IN CRWIE NO.140{2G09 OF ALUR i"O£.J(3E STATION, FOR

THE O!-'FENCE P/'{}i'S.4G6; 42$ WW149 OF [P0,

the complainant are agreeable for marriage. Howe-ver,__ihe«'.g§rl_j:é:§d

her father did not agree for marriage.

3. The allegation shows that on;iA’the7′.Ar;iale rif

the petitioner has defraaded the girl; ‘rjléavevéhr, r;o’lQrr:ibIé%V’n%arrjiage ” ii

ccauld be performed. ln flihg circuin§tari’e%, édrrsidegring the
allegations against the petitiorrér, vjuntificatien to grant

anticipatory bail to the p§§tiiioné%_r.

4. Petition cllsmisse’d;* i.<37"'give§n to the
petitioner to make an apfil'i:;&ti¢n' if such an
application is filed, the Saree rnayi icgréelrlerléd by the learned

Magistrate on ihefsame AA ~~~~~

Sd/-3,_
Judge