High Court Karnataka High Court

Lokesh S/O Late Munisonnappa vs The State Of Karnataka on 21 October, 2008

Karnataka High Court
Lokesh S/O Late Munisonnappa vs The State Of Karnataka on 21 October, 2008
Author: Ashok B.Hinchigeri
IN THE HIGH coum or KARNATAKA AT a.AnGAL::i2E A '[1   '

DATED THIS THE 213* DAY or ocreaaa, ma 3 »'    

BEFORE é _ é Q
THE HON'BLE MR. 3USTICE ASHQK 3; MI%::vCH:<5§R:,j%k ..  I
CRL.PETI'!"ION No.414:é'{if zgest      
BETWEEN  _  _ % 

1 LOICESH 5/(3 LATE MUNISOSNAEPA V7 
AGED 23 YEARS      ~ 
MuTTuKADAnAL3.I"*J;V%}.%   
MALURTALUK.--~  ~ 2 _   V
KOLAR {}ISTF'1CT.-'  ' i

""" H   3   PETITIGNER

 (By Sr}, K séw KARANTH, AEJVOCATE)

AND

THE STATE OF KARNATAKA ._  "

REP. BY msmzmn 0:3 POLICE '-
K.£muRAM.» E70116? sTAT'I--m;, BANGALORE
"mnousa '3TA1'=iE.v135uc PRos:'E<:LrmR
HIGH ccxum o_r= KARNATAKA
BANGfisLt:=:2E" -  - A' 

«    RESPONDENT

H ggay sri HONNAPPA, HCGP)

kmxs CRLJ? IS FILED U/3.439 ctmc av THE ADVOCATE FOR

% “?’HE”-.PETI¥’IONE»R PRAYING THAT ms HON’BLE COURT MAY BE

cpzeasm TGAGRANT BAIL TO THE PETITIONER IN CRIME.N0.65/2008
or i<._R.:=tmAM RS… BANGALORE, now PENDING on THE FILE OF THE
csgvn. AND ssssxosxs JUEGE BARGALQRE cm IN

S_C'.N,V0.6T22/G8 WHECH IS REGD. FOR THE OFFENCES P/U/S.366(A0,

' V _;2fi{.£i)"fi£;ND 375 or-" M;

x This petition coming on for orders this day, the Court made the

” faitawing:

the minar air! to a distant place, abducted there and

intercccurse with her. when a man dees %ntercourse__y§it:ij

i

girl, he canned; contend with any rate of ;tir’*:gt’¥ ‘Baas

competence to give her consent.

7. 1 dc: not see any ground for=f:é§aas!i;iq—-t_ha.giefiitivéfiéfi on ‘V

bail. This petition is dismisgédi ~z*ri%aiTmniisairéctea ta

exifiedite the trial.