High Court Karnataka High Court

H G Lokesh vs State By Rural Police Station on 12 November, 2009

Karnataka High Court
H G Lokesh vs State By Rural Police Station on 12 November, 2009
Author: Huluvadi G.Ramesh


IN THE HIGH C(‘)UR’I’ OF KARNATAKA AT
BAN(}AL()RE

I’)AT’E{) THIS THE 12″” I)AY 01s-‘ N0V’1«:.M1;£:.:a. zim

B I’*IF()RE

‘[_’H_I£ H()N’BLE MR. J US'”FICI«3- HUMEVA;I)Ii¥(i;i{AE\-1-iii»SH.’ V’

CRIMINAL PE’I’I’l’I()N O}?_–._2l}$»}9′. ”

BETWEEN:

HGLOI \’/ j

AND: ”

STAJEE BY :mR%AL P'( )LlfCl:3 STATSON
CI«.mM A R A} AN Acme TALL? K

.:iHAM’p;;§A:iANAGAR RIéLSPONIf)E.NT

~(‘B;y_$%E’ RAMAKRJSHNA, HCGP)

.”i””§§.iS”.VCI2I…P IS FILED U/S438 CR.P.C BY THE

” .f\Ij,)V(:’)C.i’m’sT¥-“L FUR THIE PETf’I’¥(fi)NER PI{;\YIN’G THAT
» ‘1’}-HS’ H{)N’Bl,E C(7)UR’I” M. AY “Bl-Ti PLIIiASi’£I) TC) IELNLARG-E
PETITEONER Oi\:’ BAIL IN THE EVENT ()F HIS

;’i;.RREiST }N CRIME NO.IO(.)/()9 OF CHAM_AI{AJANAGAR

-~RURAI,. P(j)LI.CIE-‘3 STASTI(‘)N., FOR THE ()F’FENC.’E

gar .

K4

P/L?/S.35»’¥, 326. 5(.)(1 OF IPC.

THIS (_’Rh\/i’3%\:’AL r>£«:fI’1’h()N (7(“);\fIIE\?.C{“”(§wN~–!:_fFfr7iRh.V
()RDERS mxs DAY. THE cf<_:)L5m" " "lane;

F(.),LLOWlNG:–

Learned Guvernmem Ph:«.2;1_&fe.:j is di’1’c.c__:te.!..iu to.:t;i’}»;é.”‘noricse.

2. PcIitim’1er I’1:1.§ –s§..$::’:ghtA_ fog’ g.:’;:.r_1’Lc°>’£~’h _2mEi_cipz1tm’y bail in
con:’1ecEi0n \-‘v’i{h;.C:”imfi,-“N0.:}’0(V}/Q9’_(if’_CafiEi,vl:1’i2-lltljélIléigtll’ Rural
police.

T {<16 5:.-;1Ecgiiti<h):1 'agf.1i.r1_st– the petitioner is that he has'-

I-|'}Il'!D§dL1'['i.';,(V.§ mid 'pL_1hc«I.1'ed "("1«.:_1 '1"h'e face of cmnplznnzlnf Sudha with

his 'fist' due to 'w]V1ViVCV].§ sh}: 10.31 three of her teeth from the Eower

MW-

A 4.V.Hei’1*;;J.

Acco_:’dE1’ag to the ice-:1*11ed C(.>unseE for’ the peEi.£i()m2r’,

” = -~.p€3t1’ti(>11e!’1’12i$ ht-:<':n falseiy impiiczucd in this case.