High Court Karnataka High Court

M G Baby @ Varghese vs State By Virajpet Town Ps on 25 June, 2009

Karnataka High Court
M G Baby @ Varghese vs State By Virajpet Town Ps on 25 June, 2009
Author: Subhash B.Adi
 

3?
Q
Q
E
E
K
;:§
fii
E
g
1%

$
%s
W
§§

=2»?
37%:
§
*%1

Xi
égfim


:3

2%
2%
X
2%
3%
Q
E
$25»

53
;$
Q

3
;§
:€
3
E
5; .
{gram
:3
£5
E
52%

W:
@
Z
afsé



9.3.11

.8

Petitioner is sewn; calargemmt
respect of Crime No.47/200′? .’
by Viramat Police, Kodngu
punishable under

506 IPC.

him and at    and draw
the   her mum,

took hcr tq attempted to eommt

A. ‘ ….. .. ”

3. is a. case of attempt ta commit

_ axmmna cf rape arc made in the
Hence, the ofinee might not have been
mmm, the a-Ecnoe is alleged mm

3’76 a.m-1511 om-c. fgwé

x//A

‘m.m%:§ ‘%;3w’w%mwm-mam wm:=«m2- msw-%;§%’:’§..-*«r«w-mxsaw§mm.m:mm’ WWW am;-wwm wv-mmmmmwmmm mmm-m;wMm” my WmM’M¥%’&m ¥~@’%€§e%«%’€I3§;”;W:%f”§””%;’W §{&;fi¥~E.?»»¥%’¢i”4*f?e*”?f.%i§g’€§

4. The :x1atteriapendmgaincc2D0’7;mdao it
is approprm1c’ to direct the laarned to

eumedive the ma inswad
Accordin813′. tha learned *is-Q

dispose cf the cane, mt
the date of receipt of 91” In the
circumstances, tile same b
sd/..

V Judge

A [W~ii%%A