High Court Karnataka High Court

Mahadeva vs State on 22 August, 2008

Karnataka High Court
Mahadeva vs State on 22 August, 2008
Author: Mohan Shantanagoudar
IN THE men coum' or KARNATAKA AT   
DATED 7:415 THE 22"*° my GFKi_}é}1Ji5T    kk

BEFORE 

THE HON'BLE Msuusrxce MoH 3msaAs:TA]msc:u5Aa

c:2I».;NAL  §sJo.:£§?4!%2cvoa

etwee :

Mahadcva   

Sic Madeg(:wd:a.A 

Aged abm1t_56  N < < 
R/0 Ka]ak:'Vi11agc~ 
Kasaba Hoblj " M   a 
NanjangudTa1t:k _ ' . ' "
Mysore Difitrict. " '

=7 ('B'y i5.' Maaaespa, A;1v%;';}" '

 

i  State'  Rural Poiiee

Rep by S.P.iP., 'V "

 . .. Ifiigh Court of Karnataka
4. .VV"'.f:iangsa1<}re. 

  iionnappa. How.)

. . Petitioner

. . Respondent

This Criminal Petition is fiied under Sect:in.439 of
Cr.P.C.. praying tr: enlarge the petitimler can bail in

Or. No. 449/ 200′? of Nanjangud

Police: Station, in

C.C.Ne.5/2008 on the file: of the C.’..J(Sr.{)n.} 35 Ji§4i1ii_:~,,J:”‘at

Nanjangud, which is mgistered for the ofi’encc_ H

under Scc:tion.376 of1PC.

This Criminal Petition cc-milzg ;-itffor cia3;,§;.th.a ”

Court made the following :

o x

2. Petitioner isv ” M04401 2007 of
Nanjangud Police:_:Stafie11;~~wE®h.,;§:.L» for the ofience
punishable pettifion is filed by
the pcfitigngf praying for an order

afbail. . —

3.’ It’ the {hat pmseeufion that the petitioxxer

rape. “:§t’vahout 7.00 12.111. an 11.11200? on the

age:-{d’ years at Kalialc village.

it on behalf of the petitioner that false

: is k:-dged against him” , inasmuch as, there is

rivalry between the petitioner and the complainant

_,(i..1;:., the morther of the victim). The pefifionar 315 aged about 55

yaars and it is unthinkable that he may commit such. an

afience an a giri aged abeut 8 years, Studying in H standard.

V”

{2}

(3)

(4)

Petitioner shall not tmnper ~

prosecution witnesses.

ammmm-smm amma”ma mm cmmi E

regularly.

Petitioner shall ma}

Station House af Vféitzficze
Station, eJ’n__.€::–::erj; ‘between 10.00

Sd/_
fudge