High Court Karnataka High Court

Chandra @ Chandrashekar S/O … vs State Of Karnataka on 21 September, 2010

Karnataka High Court
Chandra @ Chandrashekar S/O … vs State Of Karnataka on 21 September, 2010
Author: N.Ananda
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\ .