High Court Karnataka High Court

State Of Karnataka vs K Kumar on 20 March, 2009

Karnataka High Court
State Of Karnataka vs K Kumar on 20 March, 2009
Author: Dr.K.Bhakthavatsala
{1E2L'?.§'~30.i2..g§E:"_ J..,_

DATED was THE 220%: my 0;? MfiR'CE-{ :2o;:§§" ' ;;-{i f  _

BEFORE

"mg HONBLE 1):: JUSTiC:E: 5:. E§A§£A§{T§%iAVA;§7SA£'fi=  é  T
CREMENAL PE'Fi'TiC}_?~E ;éo.;2é1;3;_3jv--f2Q97_.V-"-1A.' V  Q'  
BETWEEN: '  "

Staff; of Karnataka,
By Uiscor Gate Poiice, - ~ -   }    M  _
Baflgalore city.  _  i  " V ._'.;3'E;'F1T1{}P€ER

(By S:i.A.V.Ramak:§.5%3§§,3;.-- §~i<;1:§:w; 

ARE:

E<l,i-iumar, u %
S/o.Ba;r1c{appa, "  M

fisgad abm1f.:-- 32 }'&ai£:g
Rfvafio. 1.036, 491 Cmssg» _
u " A. H
Ci": ékkab Ei_I1a'§,%'3.'i7§i --§'Q7"s;.i:,
3angg:o:¢'«'s;§c._pg::::%.~._ ';. . , .RE:SE3{)E'JDE';E\I'i'

'  '*A....{Respo'nci,_cé§f1t  unmpresezaisd)

 This  Petificn is flied under Sezction 439(2} 0:'

 Cr§'E',CA,,;§ra}*ii1g to set aside the order dt.5.4,$"? passed by the

. '; Pr_1.€'§;'C3. &;~.S..J., Biore, in CrI.M}'.sc.§'~%0.'?'4§]Q'? 5:. cazicfii £%:.:.€ baii
 ._ "gI'&L'Ii'£€{iV 'iaiihe mspomient/aceusfid.

  ....'Fi2is Criminal Pefiiien cemizig an far arfiem, this day, {ha

'V V  C5§:¥urt made the f0i10Wi::1g:~



EX.)

CR§,.?.I*€o.2483;'2f30?

ORDER

State of Karnataka, by Ulsoor Gate Poiice St.”-‘1~’*¢£s:r’»:;:..¥

city, is bczfora this Court unéer Section 439(2);__;§:£’~.§§r.:?’;~f§’f, Saékiézg.

cancefiatieu of bail granted tr.) 3.'”{“‘;£~T.»§’iE3I_£i(}.’i::”=3:’§

Miscellaneous §%0.?46/209? 0:1, tbs 5i A

Sassians Judge, Bangaiare.

2. Learned Gavt; ;s:f;’bs3s::i%:sf’*~’§ha% the case of the
prosecuticzxx is that an C?1V.£2L’§_.:20G? :¢;’:33L’.”§$:i*§:35″f”;i.?}”;’:T;’.;.1{} p.m,, when the

victim fiis V Match heimg played 133: the
aévocatzén-é.i1’1 the reSpo13§.eI1!;f aacusefi whs

went £3316, frittncliy 3:16 390k ha}: to aid sfjtafiififiii

V’ ~.$}1€£§’:L_§it1;;9{t€::i be}3§i1§——i;he callege building and Startsid mmaving his

‘iI£§z’fkE’£1fi011 to commit sesxual assauit aud 9: that tims,

$118 ésivocatég %:i?h came mars, rescued her, Thfiféféfiffis goéiefz

‘ I’egisi§3:::s:§i.a case agaiflst the accused for {he Qfifificfi undézr Sectiam

“. ‘Z3’?’6 :%};;ad;es?it}: Sectien 511 sf EPC. Bu: ‘€116 Eearnaé S€SS§{3I§.Sa afzfige

é:*;jeb$é’éi:1 grazfiizxg bai} is {ha rfiggandefitjassused in ma }1€:inm::$

” héfafics. Thsréfore, iaarizfici Gav’: Fieaém: Submits that ‘%;}r1e 1331?}

grantsfi. {Q {ha pfiiiiifitflfif may be camrséled.

E”\.,,._..___

£3i’«”3L, gs’; §:%83;Q{§Q?

3′ in syite sf St’:ii’°Vi{.’%i’: of netice an {be msponria-fiif e:%;C£’iU,sc.gi, he

has not Eifltfiffid appearajzce.

4, It is mat the: Cfififi 91f ‘{1b?_;€:. j;pi”§Si:§c:::.iiG:1.__ fiat} the. ‘L

:esp0:1::§.eI;’€/ accused has vieiafizesé ‘aha te3f m:;: :§1I£d ¥ij’ffi1;:a§ f;§1′”<;;:1s
of '£113 bail order. The c0nte::iia'§j3;»»fhe iéé::"V1_1'§é'{i:.V£T:€;'§s;;i.'VVéléadei" {fiat
evexgx before conciusien. .§¢€:§§§é shsuid ant
havfi been granted bail, 11:3 gmfl grsuzzd to

cancel the bai1_gr:az;{;:d ii: fafmiéjr i§:;$;}o.n{§eni}a¢c1;sed.

:3. in the 3"ésuI.t',V'i; 1fx.r:V}3£éii::;_c§%:; _féfl8 amid the same is; hsreby

a:§}i$m.is$€c§.

Sd/-*
Iudgo

bwfi’ ‘