High Court Karnataka High Court

Manu S/O Rajanna vs State By K.R.Pet Town Police on 27 January, 2011

Karnataka High Court
Manu S/O Rajanna vs State By K.R.Pet Town Police on 27 January, 2011
Author: V.Jagannathan


?».’r

0 RD ER

Heard E3<3t}1 :_eid_c;:s:-3 in 1'€'.S}')f;;?C'{' of t'.I'1<:% pe_§;i1','i@1'j:~ ..fiié(;_i

seekAi11g bail f}:)11()wi=:1g Case .t:1'1s-:

pet.it1'o11r3r for iiilc 0ffe:z1{":e:» L.::':zr:t1§2z~ s<1j,i:.i.O:1s

307 r/w .34 of the IPC.

2. The ‘::ase;’«-.c::’f_’£iI–_ae 2.j_-;;r(5’:a ¢<_r;:ii:.j_QI1 in short; is

i:'}f1e1f;.. this peti£iic)11e;t=":;1sS;g;:.i?i€.Qc1_ ()1 1'€' :\/{'EiI1jE1i1E'i.'[.h with

:321 riE1 fi$'t1.v_df: Hc:-"~p21ri.s of the body

machchu oifl
and the5'1"ez;,.SQii'"'ik)r "'t:§3-63' "i3.:1{;ident;Vis said 1'10 be, F1363
inju1fc:d.__h£1%,?fifig*–:§prcatl.__1*11i"13();1:;"S5 about t,}.'l{': chastity of

the p(:tiE"101'1ef'S:"wii°e,. < h

3. ” ‘1″a1ix<i1'ig 11.i)t:e of the afc)r(-3ment:i011ed
I:12'€;:€;erjé:':} a11d"~sI.1.b1:'1iSSi01'1 being niacie that the

"p.e'r.i*;.jc3'ne:r 46?') E1': (.:1:1_st:ody 1'01" z1z”.1e ‘\/war and

i«i§;11*’:1:.::ji–A ._s’ic>'{1-:.’1–53e1 also C01’1i;e.1’1di1’1g izilat. the auni: is g1*2n”1{; baii

V AA {:53 1L:.hé;%”‘ pei.ii,i0ne1″ and her1<:¢=:*. E pass {.3716 f<)iI<;wvi:'ag <)rci<21'.

.22'
i

\

2.3

§"""'<= .

/ .

/ ? I’