High Court Karnataka High Court

Hanumantha vs State Of Karnataka on 26 March, 2008

Karnataka High Court
Hanumantha vs State Of Karnataka on 26 March, 2008
Author: N.Ananda
SN THE HIGH GOLERT OF' I{;'&RN&TAKA AT Bga--#§'£}g§;:;(fi:k_V§;i--. _
§A'i'Ei3 THIS THE 26"' Dmfgg "jzieééi:  _ Q "
BEF0RE_ :  u  4'    
THE H€JN'BLE1 MR»KJr.§s*r1§:iEV_'§s "a=;.,;~;;:~..;~§"'::r;§M,  

QRIMENAI, ?ET1TIz.5'N.. §zm.'v103?-! 2508 

BETWEEN:
Ha1m1rm_ni;1:m, " ,
S] 0 fimjmmppag'  'jféffiffi, 3; .. 

No. 32, A1:11f11'tha.'i;é.lji 'fliiiagfi,

Sahakma1§§aga:*'*PdS7i;._ V     

Bangalore.  W   "    Petition:-;'.r

(By  Sf_G! xE§}1;3T~§g;§§:V§x11;..fi':iy_.}- .'
AND: % "  W H '

Stat: 0fAKm*11ai'aka,
«_ 8}f"T3;1t:_ Simian HO1_18fi' Clfiicer,
 Y¢i:a}:1a11ka_ P~sr.pli;«:r& Siatimzn,
' .;Ba:"1ga3Qi'e.".._    Respondeznt

.   Navalgimaflx, HOSP)

 ~.T1L§i$ petition is  ¥.;I1d€'I' $3ecti.o11 439 Cr.P.£1. praying

---- V " ..to_1'e:}c=aae-. the: pa-.'t:itic:ne1"0n1)ai1 in Cr.1'%-.44/08 <::fY¢Iaha11ka

"  Bangalore, which is. regi$tm*eci for the CJffE§}10EfS
 pfuj 3.509, 307 rfw. SEC. 34 of IPC anti eatc.

V  __ This ptziitimi f'.'('.)ZI1}i1Ig on RE' <1)-H1638 this day, the Court
made fht: foilowing:



oRnERfl

The petzifigymtr a1'rayed.* .533 fiéttésed    "
No.44]  ztgistelmi f()"i'    u11dsrV
smtiora S99 IPC1 .'V.'?i Ui'5t&.IPC;«'§§a?aéVvvi11ciucled)
r/w sec.341Pcis    

2.    -.Si£1nm1c1a. As per
stat:emenl.  »,  'C011S'{£i11fi}v' t.e:a$:i3.1g her
amti kgé" A-gas t.-:21' Coiiage. Tilfilffillfi, she:
j1}1r()'}."1!}:éif.] 'fiIi{iTV  f§t12c;'- amt} tiiey shifter! their

m:-;;r:i:t1.g:-,fr1(.:1:.% fii~;11i'A::i;:*t1ii::éfi1'é;}1i ti} dalikulx

  A'§'Q;113Z1'11v%"$11:-g21.v€ni11g night. 91' _1.[ZZ£.2.2flO8 at about

  mmsrjl 311:5 f1'i.cm:13 {same near imuse of
c:<3:1;pIa?g:E31.;3§,i:£%.A$:«x11£l ('.1"r3m'r,e<:1 11013:: by §3e:at:i11g :51 tin 1392;. When
  £LI})t':11t'.£1 Wi1l(1{i)WS gxeiiti-31133" is. aflegtzagi tu have teasetl
  and lzumiliatmi her by muuting abeizt 11:1' beauty.

M  .V _ __'3'}1ta xleccasrsxi was d.'isg'u5t.ed, ::i.3.11'i:z1g early 1lO'!.11'S of 2.2.2008

she {i(31l-336d kelosxirnaz £:;¢.1i:i set i1eme1fo11 11216:. She was shifted

N _ my  ,



ta Bapti.3i:. H-::~spi'ta3 and her sfaimneizt  .V 

cleaazeastrd su(::t<:_-in':     f

4, Petitiolier is  '~z:ii's.a%i1§)d3;*;V:  2=Li"e '+11-tit L'
Ina:-3473113 tr; suspect Sffitfifllefltv'VA;}{W.'it3£f§:«Fi€3#E§i.§.JV:  accepting
:s'€s~1t:=,11:mt7r1$ of   si:a%'e, it :i:3 not
1x'.ms;it)3e tor a:'1'f1\{§,~ at an  Imti abetted
cificeasmdi to  .   cozxsidering facts
m':ufi¥ (':i.!"C1li'i%#§}i£{f%ii~f7;;é;¢;"'€}f   'i;.k§1'Vi"i..'E1'€ of a}}egai:i4:m.s made:
agaixlféf   against pe'fiii0nz:1' smd
pL11xisi:3:1§€=1§t  mxéept the ptrtrition.

: -- ., fisiknviixg 1

ORDER

* ” ‘v’!’_V;l{4E*3_tv.’::.’_’f.i(l1I*1f!, is aflowed. The petitiozaer shall be

subject t0 the fbllowilzg carxditicmfi:

‘1. s The pettiiimxer zshail ¢~:x:cm;1i:e a bond for a 51111:: of
Rzes.25,Q00{– 3116 313331 offer £1 sauraitty for the like

sum. to their 3ai;isfa<:tt':i.011 emf cmrmmittai 00:111.

,4 . QQ'-*v{?°'~/"'9L\

2. The pet:ii:i0:::e.r $1’3aa1_1.»….11(:at iiv:iih .035 ‘ .
ilztiiizxitiats p.1usm . .}”1ti0fl.W?i1’T_i1E:§3€S»;.

3. Tiim 1:-c3tit:i011€1* S;E”2:.f:’*i:!’;1_Vi.l’t.”,g1.i’.’iA.%1t;!’,’1V’}’ Ct:I:i\urt.