High Court Karnataka High Court

Devaraja vs State By Kikkeri Police on 2 December, 2009

Karnataka High Court
Devaraja vs State By Kikkeri Police on 2 December, 2009
Author: Huluvadi G.Ramesh


ms mrxncm coamwe mt agDss.ég

um, um comer mm ma 2

o R D §’… ‘R

The patitianar: at
bail in connectian 2009 of
Xikke :1 po3._i_'<:V:41s'«':%i"L_V:h"ggigé {_1':iie %j%a3.1.-méa offence

punishahl; 366 rm.

2. 4′ counsel tar the

petit:§.6n.§z: Vflhie 1n¥:ned mverment Plunder.

-_~’jV1f11n§:v’:’31§\’:V;£;t::’§;onar said to have snticfi tha

V _dan[g3z3:e:fv’ t:@1ainan*.: promising ta marry
VL§::1.§i». aubacque1xt1y he maxxied her. Latex:
VA aistar-£1:-la-3 «ha is the ascend
“_4′:da.:{ghter ef the cowlainant was sent to his

‘A ” h:mso fox: postnatal care of his wife, the

petitions: had dwclepsd an affair with her,

wen though has: marriage was sattled with some

/

EV

other parsan. Petitioner in{dn:::_¢d 35:52″ ‘4 2

that both thaw ahnll commit §g:¢xa§’£§x:ehei;f%7

shamefiul. act. subsaquiximy, ‘}f.:1§€;aa$V¢§ %

cenaumed pcaiacsn and :__iied.

4_ aaving ;fig§md mj§§ , %§; Uf%#¢ts and

cixcumatanqagflv for tha
potitig;1g_gV’A”V~g;;5 trial since
alxeudgfiir1v’§1L§?fii§}’§§ti»§>i{‘:’i_3′ convicted and charge:

sheet: ia :x’.’;i’:lrapg:{.”‘ liberty is given to

_._the ;:é;’tuitionIei;’: Infive for grant af hail after

than: is no progress in the

the petition in diapeaed

V -Qt .

Sdfw
EUEQE

wt/**