High Court Karnataka High Court

Lokesh S/O. Late Munisonnappa vs The State Of Karnataka on 29 June, 2009

Karnataka High Court
Lokesh S/O. Late Munisonnappa vs The State Of Karnataka on 29 June, 2009
Author: Subhash B.Adi


3. It is not disputed by the learned Government Pleader
that. the girl was more than 16 years of age at the ti1_ne of

alleged incident No doubt the offence punishable under.

3’76 is also alleged apaxt from the ofience

Section 366A and 1208 r/W 34 ofV1»EV’C, how§veif;~.t1je”».

compiaint it appears that, the girl ‘§;he

months and thereafter she was “the L,

the missing complaint.

4. Considering tha1: ‘the’ been in judicial
eustociy fiom 4.1%.:.mg a:T1£iV’Va”‘;V9(;::; ‘ee§:s§1ie1i;{g§”‘ that he being a
permanent zegizienfi, be enlarged on

bail, ….

5. A;:a§rai:’ag1;%;’V¥;1§ncj’p§fu”:ig;n is allowed. The petitioner is
enlarged en sfjbjeet feiiowing conditions:

pefitiener——«s’haH execute personal bond for
Re;?,5,.( )”G*Q/– with one surety for the likesum
satisfaction of the Court

B’; are * ‘geueoner shall not tamper with the

preseeution witnesses or the material evidence;

The petitioner shali appear before the Court

regularly.

mp; —

d) The petitioner shall mark his attendance once in

15 days to the juxisdictional police between.

a.m. and 2.00 13.111. pmfcrably on Sunday.