High Court Karnataka High Court

Sri Prakash vs The State Of Karnataka on 9 April, 2008

Karnataka High Court
Sri Prakash vs The State Of Karnataka on 9 April, 2008
Author: N.Ananda
II'? THE HIGH GOIJRT OF KARNATAKA ATERNGALORE
DHTED THIS THE 9*" DAY OF APRIL '.3008
BEFOW

THE HGINBLE MRJUBTIGE H AHANDA

HDTIITNAI.  'NH 1 'lflfllflflflfl

§ 

8-ri. Prakaah SI 0 Kriahnappa,
Aged about 28 years,

R4? 0 Chillktmda Village,
Hunsur Tahlk,

'I.Iin|..na-an 'I"IIu-I' -Hanan
'QJTKLE TLKI-I III 5 fifim

JII._.._- ..'l_

ffij?  fifi. amp am fifiiifimnteu, flaw.)

The State of Earnatalsa. by
1'I.:I_'i_1,i'1I.1:Iasm.1.¢: Fgljneg,

Run. by State Public Prusuautor,

 Inna! fiuuflflmm
 u '.d'|-ll-L -L'

 Reapondani;

[fly  Hmrmappa. I-IGGP)

'I111: pmitiurn ia filed Imam' auction 43? C'-:r.P.'C.'.. praying

H "91-'"'.-m."-.2 '*.........'P--=\ pfi....1...-*2-.1.-.* ex: 1'.-.-2.11 ix-. $.f'.1-..1!e.311;9? in

-F

E.:'r.I7Its.1l'G4 uf Pariynpnitna... Pofiua S-tutien, Mysore, which in
r~a'§:':""'"-rvfi fir fire rn"i"'":ui'm m'1:_a':"s.3fi$, 3'¥"6, 53$ rnf W.» aTrn'3.
Hit.'-..

Thispetifimi cmzuinganfarm-clerathia. dny,thecou1-t
mndethefaflaawing:

ORDER

“ma pvantitiutnetr in allmd to have kidxaapped victim and

an-rnmitted rape on her. The oumzrremm in stewed tofilunra

m-JAML .

taken place rm 25.4.2007. The victim was aged 20 years at
the time tfhf acmzrranne. She is 11 married woman. It is
alleged petitzi-nrne-.r had abducted the vicfixn and had retained

her in the house at Periyapatxana, on 28.5.2007 she was

“In Q in. In
av .I.II.r

ITIIF Iv\.l’

1- 11′-I-Ins:-|a’I’H {’11:

ab II-I.l:IeI-I-Lliulululu MIIIK

if
55′
5!

panic uumiitiun, aha was admitted to PoriyaLpa.i’.nn
G%ea:11: Hospital by GWs.8 to 10 and they oonwyed
infm-nmation to her parents. on 1.lIJfi.20U7, a complaint wan
lmigeat by nrlctim. with police and her statement was recorded.
has state-dthatahewas puttofearofclgathby
putitlumw and amazed ‘ ‘ intimidated hw%:% LL
my-a. The age: and conduct of victim tlmouflt do not lend.

nnsr-rn nnHni”§I1a_’rI ‘In 3-: mn n-I—-run-rd ‘5″!-in -rn
‘Jy&.iV’9f'”&”nufIIJi* ‘(‘3′ Dm IFIEIII-IrI.IflQlo”U\I.(JI¢VI Cit’? M

s:.

3

1:

..J …L.|–.. A .. -1. ..

Iizvém ‘:’:’r.i1.y §E’:JLI.i”‘3F Eli’: ‘f1’I.fi jifiifiii Elf v1uu.I.u.. nu ans

was waman positive symptoms of fan-ciirie saxuni
interm-1.1rua is not fbuml in maditaul report.

‘3″ Wu. cl-41-{I-Irina!» E E III’-nU’Ir’ flu
swam’ ‘ wt of xviinma-Ea, noun’ ‘urst. of vicuxn” and age’ ‘ of viaum”
am am! auflinimt to establish Pt-ima fade can naninlt

pel:iti.cmer. “I’her&fare, petition is acnapted.

IL..’l’I….-.–l..u….

n….,………..u……:|… 1′ ……………. .u.’I…… _ /\
nuuurmuxguy, 1 3 cu. muuwutg. fl {

ORDER
Thepefitisninallawecl. Thepefltianarahallhe
talamsed unbail suhinctbathefiallawingconditionu:

1.. Tiaapefifianwshallaxamtaa bondfmnmmaf
Ra.50..00Df- mad shall ofl’ar two suratio-4: for
thalikeaumtotheaatiafantianofcomnxiixal
court.

2.. The petziti-mar shall not tamper with or
intimidatc praseoution witnaams.

E?’

T_I_1_g9gtM __ :1-m’l1gan111.nrI1u-._._n_ and? mg 11 .

-1, .1;