High Court Karnataka High Court

Muniraju vs State Of Karnataka on 25 February, 2009

Karnataka High Court
Muniraju vs State Of Karnataka on 25 February, 2009
Author: K.Bhakthavatsala


S1316 ofiiazfisiawka, H

c123L.ié,:~;¢§:2f’s9%%:2s.}”:.:.::}os

IN THE HIGH COURT 0? KARNATAKA AT_B,§N£} T’ A

DATED THIS THE 25th DAY c{F §’i§;y¢.s;:;1:A:sa*gf (1
EEFORE._A . g .% _u
THE HOPWBLE 9:. .Jt,Is’I’I’c:’;::'”-;*::1F:.}:'<':1..8H.?S.I«."I';}1;axz?2x'f¥é;f{i§;é. S
CRIMINALVE3I3'xFITI{)'I\i' ;~é'§.:2$::'3/2d£)8'A~

BETWEEN:

Muniraju,         :
Ageé about 22  V _     »

R] a.Kamaraja I=§_agg;_-r’,;.V_

K.B.sandx~;;_.mst; ‘

Bangalore, ” …PE’FI’I’IONER
(By szi.M.£§’;:2;finqa¢i1a;5{ig~a_;T’&si§;%;.

AND: A V

By D;J,He~J1_i P{}li(.:’t”i.,v

Rep. *by_ 3cai:{1;§ci..SE?F’.–.. .. .RE3S?ONDEN’l’

__{By S’ri._ B;;Ba1_a’ .1; 7; jgiina, HCGP)

This. Petition is filed under Section 439 of Cr.P.C..,

H ” ‘T to enlarge the petr. on bail in S.C.No. 1066/ O7 pending on
‘t}”:e ‘fi1c {fifths PI}, F’I’C–IiI, Mayohall, 81011:, which is registered for

£135: e;:_fi’e:;2ce p/11/5.376 o1’IPC.

VA .,_.:§’I’hi3 Criminal Petition coming on for oxders, this day, {he
V A Csuxt made the fol1c3W:ing:–

é2d_jouI’ni;3em:__’0f -tfie case.

:~ ” Govt. Pieader submits mat copy of the petition

V’ Wag aiego not served.

cRL,P.No.g8’7S,{2oo8
ORDER’

The pctifioxler/accuscé in s.c’m;’io6<5; 200:? ;§§:'«.:..t;¢'-fi1eFL"or
Fast Track Ceurt No.1}! at Bangalore, __ A
Section 439 of Cr.P.C., seeking thé ofiE'é11;3¢v_:-i1Vqf;1%;i"i§i*V'§';e:ctio§:iV

376 of IPC.

12. The case of 11;: jp{§’tii:io11er promised
to marry the Zexmifer, a minor
and had a result of which, she
has becomé the compiaint, D.J.Ha1h

police have vfig’is«teVrcd_ ax- i:’6r t.”11c ofience Iméer Section 376 of

IPC.

for the petitioner submits that the

fiefifioner has given NOC. and he seeks for

L/

cR1,,P.:~b.2;’s?’3′,I;;{jQs1i’ A’

5. Keeping in View that 11!: 0fl’eng_:a.. u ‘V
petitioner is heinous ofibnce undm: Sccficfin §éE:’3?_g;
gooci ground to enlarge: the petitioner ” V ”

6. in the result, the     hereby
dismissed.   '     
     Iudge

bmi  . . ' .  'I