LUURT OF KARNATAKA HIGH COURI KARNATAKA HIGH COURT OF KARNIKEQKA HIGH COURT (1: KARNATAKA HIGH COURT OF KARNAIAKA HIGH COUR
a THE HIGH C633? 3? X%Rfifi?A£A AT Bayaahons
gnwga vars THE 3? EA? SF JUNE,fifi§$fg
533935 4x.G’G. V’_
$53 %fl%’E&E HR.JfiS?Z$§V$flLUEEE§fi$.§§M§$H{K’
QRIMIEAL PETITEQE $fi;1§G§f$§§éGfaL’iG
EE?¥E5fi G u% G G I
?:5’%”~”-:.’i§§£E}%”s.§ RE. @ . ‘PHI 3?’
$53 ggfigapya ‘_”x 5 V_’~,.G<_
fi£Efl 3% $3333; fi$$V%0RR?D§RE¥ERGflV
REQ $3233? ?ILLAG£"._ J : :v,'L§_~
Cfifiéhfififififig cHI:RAaw£$a.f_ pa'? … PETITIQfiER
£3? 35$; fififisagggéfi g3§?$§ é fiagzawanz, save:
THfivs?§?E'§§G$afi§@%n$a
av c§:?§s3mR@a"?§wN-?0&:cfi:
s?A?z$m_g 2 w,’ _
fifififfifififififlfim «G ‘”” “”” … Rsayafinzu?
§@;$$h_w@x$fia@m,%mafi
€R&.P_?§&$B U£S.%3$ :a,2.c BY THE AflVGCATE
.Qf§$§»,THg “?$?I?EfifiER PRA?EfiG THAT vaxs HUN’BhE
A 5»:aaR?”&a$ BE ?hEASE§ ?e RELEA$E THE PETITIGNEE ow
Vf, 233; 3% fiRE%E.fiQ.E8!QS GF CEITEREURGA Tawm EQLEC3
>§?AT:¢$ 333 Pfififilfifi an ?fiE FILE 3? THE ?RL.CIVIb
‘f».2$a3E {3R.§x§ g J§FQ., CHITRABUREA, WHICH Is
>°rR3sz$%g§Es Ffifi. $33 aygswas P;u;5.420, 3?fi, 342
“gas 5&5 $3 :?Q.
X:
Er
3′?-I13 EETIITIDN CQMING f??? FUR. QREEE5 DRY;
2*” :22. ;::3am*:* mm T2-£3 FGh£:Q%’IE§§: ” T
V}
haii in aanngctiaa/w§t& t$& firifi§ §@§§§f2§§E
of flhitzadurga. T@wfi 7§$E;$éa”f§:E fihe mffenca
guniafiabia and%§*$é%t%§fi$L§2Q, Egé, 342, 586
2%. . h V ‘
Eu Rama: §#%_§$ §fi% fifififiifififiafit an tha night
$: z-2~2§§a_:$$fi; §;g.$§$§ .there was sexual
aaaauéz an E§£b§rf§$;§%§i§iener and in that
z§gami’§h&_fii%i;é§ fifimgiaint. Subaequently
§§§fl wg% .§éRé@ ta wgfie $ub~Registrar Gffica
yzaiaxfig “%&, gaary her and fzcm there he
‘f é颧§$§L Et»§as alga alisged that thsre was
§%£3a:,;a her life.
‘ 3flfi ‘3aa:d the laarned, caunsal fer the
* ‘§&&iti9nQr ané.the iaarnad Savernment Pleader.
..uuIu or KAKNAIAKA I-fiGH couRT_c!=A KARNATAKA men COURT or KARNATAKA men COURT or KARNATAKA HIGH COURT 0? KARNATAKA HIGH coum
ha getitisnez’ haéa sGu§ht»1f¢xV>gxan$ 0§aAL
COURT OF KARNATAKA HIGH COUR’!’F’OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR
§n it i3 submitted that it ia a xmtter cf
gura Eflvfi &ffai: batween the camglain%fit.and
tfifi jpatitienar, It is alga $fibmitf%fi= that
inwéatigatian ie cam§l§téd”and_cha&g¢ sheet 1% ‘
fiiéd. PetitiamsrV an§}_§fié”vi¢%;H1=§%é»F&1$o
zaiatives. Evan.Ft§§r»m9fi1a§l,C&€E§éh§e aiéa
afiawa that he dgfl n¢fi:fi¢§i;§ éfiy”ifijuriaa and
ihfi cam3ainan€V_h&fi»i§u§§$é§#%fi the fact of
i§¥$ aff§$;Hwi:h:tha-pétitiéner.
5. in $h§ni@$t%fitC§&sé; the allegea incident
agid_fi%Fha#§,t3§a3.§laa$ an 3-2-2905 and the
:gm§ifiLnt’iéR$a£fiF%§ have given fin 6″2~2G$8.
_j£,Cf3ay:a§~-~regara ———- to tha faata and
‘= O¢i:§fi$$§anc&a cf the caae withaut exgzeasing
‘AFamy figifiian ma thé merits of the case, ainca
aéfiaafiy the inveatigatian ia cmmylsted and the
F.V”¢%&§§a shag: :5 filed, tha petitianer cmuld be
aanaidezafi fax grant af bail. Accardingly the
Q4.’
get ti*n. 13 aliawed and the petitionar be
rgiaageé fin bail an hifi axgcatimg a personal
,3″
L’UUK’! or KARNATAKA HIGH couRfIfoI= KARNATAKA HIGH cousr: or KARNATAKA HIGH COURT oI= KARNATAKA HIGH COURT or KARNATAKA HIGH coma’
Ewzzfi T5533 5, am: Gf R3,5§=,i13€.}f:af- wsith Q1′;r.a*E–‘,__511l’$!2j{
fez” tha aaid 5235:’: tar tha satiafacti.<§f:. :'c:;f~.. the
asanaarngfi Smart in c»::.~I':.I:aGa*=.:3'.ss1::;'A.'."'i~;*:i.Af!I::1'z
%¥G.2%r"2$é}?3 xzrsf CE1itz:ad.13.z:g;*é'
ta the fiuszllczeing GQnditi:£3i1é2–:A.
{1} mg ;22&i.,€i.i«:;»rm;I:*"'.'.<,r2'i¢'sz.Z.IVf§ make
M-imsaif V ;:_:.ra.IiLZa;.§.;£-.§._ , ..bafG.r:"a" the
£zw'2.w:ig41tiz3§4' '£vg€éi1c_.§{LT"– and when
_:*:$._'£r§::f;
shall mart
.’-
I—-.G.t:é;zaj;:§*%a’.z?;5:;;_ –».§a:§.__tz2 Wfihe grrasecu 1:11 an
Geri “ts;-‘Ir: 3=..;.”~5§.-:~t»G«§ I ” ‘ V…
{.:.x.:_; ” i.’:’IhéI_ ‘;:a=:..§_£..:1amer .sJ’2a.I.Z
v1:.a2:.i: afrtg.-fghfianizra befare £1235»
t5.l.”§’=.’$a.£.’§7If1 .,T::;-a.=rz H “” ‘éoliae on eveazy
.;%:;éc1′::”I.j{“Ig5e2?§$§.éae%§”-..1G.E3*a? mm, and 5.09
V 3::.m;’,».”I122tVi§”.fffi;v:V:.?’zer azdfira.
Sd/–
49? Judge