THE HON'BLE MR. JUSTICE HEULAUVADI%}GgRA?2IEsHA*
IN THE HIGH COURT OF KARNATAKA AT
BANGALORE 'W1
DATED THIS THE 13?" DAY OE ()CTOB;E'R: _
BEFORE
CRIMINAL PETITION V_N(")A."3:9E-4«. OE2ao9R.
BETWEEN:
1
KARNATAKA, BANGALORE.
3 _; "KODAGU__DISTRIC'I'
P M RAHIM S/O RR; MOI:IAMMED* .
AGED ABOUT 20 YEARS, v.AUTO'R];C'KSHAW
DRIVER, «UR.UG;UPPE,«iPAIS[&RY, KAMBIB ANE
VILL4Al'3Ej& POST; SVUNTICOPP"/X HOBLI
VIR;'AJIé.ET *rA.LU'I<,~ .CKODaAGU-- DISTRICT
{KM,A Mé_fiA%M'M'ED
"AGEDABO'Ufl'~L32'AAYEARS, AUTORIC KSHAW
DRIVER, 'KAMBIBANE VILLAGE & POST
SUNTICOPPA;..VVIRAJPET TALUK,
PETITIONERS
L E] j(.Ey A KS,IJBBA§AH & A s PONNANNA, ADVS)
A .
ESTATE OE KARNATAKA
" BAY KUSHALNAGAR POLICE STATION,
REPRESENTED BY spp, HIGH COURT OF
.. RESPONDENT
2\.)
(By Sri HONNAPPA, HCGP)
CRLP FILED U/S.-439 CR.P.C BY THE ADVOCATE
FOR THE PETITIONER PRAYING THAT THES HOEVELE
COURT MAY BE PLEASED TO ENLARGF{“‘««_.”F~HE
PETITIONER ON BAIL IN CRIME NO.165./2008rr”,;~OE
KUSHALNAGAR POLICE STATION IN C.C.NO.7/2059.
THE FILE OF THE JMFC, i$OMWARPET,_f=.FQR
OFFENCE P/U/S 376, 506 R/W 34v.0§i»I§’C. ‘
This Criminal Petition owning on for ord.eré this. daij/,i’the.”‘ E
Court made the fOllowing:–
Petitionersjihave regular bail in
connecjtion _lWiith_~Cr_ii’ne No”;«]__65/O3 of Kushalnagar police station
pending’ in the JMFC, Sornwarpet.
it ‘i«I£t-,is~-.;_1Ileged that on 5.10.08 the complainant had
‘viéited trié’.’»jhc5n§e of her mother and while returning back on
when she was standing near the road in front of the
A she saw petitioner No.2 who was the neighbour of her
i rfiriother and petitioner No.1 was sitting in the back seat of the
We
rickshaw. The complainant boarded the auto, when the auto
came to Kodagarahalli junction petitioner
destination turned the auto towards Guddehosur V’
the auto went towards Chiklihole the’
the victim shouted petitioner N031 caug.ht’hold hands and’ ,
asked her not to shout and by the autoi._iiitiitheig?orest area
the petitioners committeidirapfle theisides of the
auto with the by the forest
officials be filed.
» °
‘4.i..Accord.i_nigii to the learned Counsel for the petitioners
.i it/’i.c,t_im__Vis.the.’co_nsenting party and only when the incident has
i beennoitieed the forest officials, 21 false complaint has been
filed. .. Ae.cording1y, sought for grant of bail.
W.
5. Learned HCGP ahs submitted that there are Vsetninal
stains on the petticoat of the victim. She was.y..ta_ke’ni:*te”~a
different pface other than her destination and the p;cti.ti¢nett§_« V’
have raped her.
6. Since already investigation iis.V_eé)rnp1cteid;an§i
sheet is filed and the case is readyi”f0.r t:i_a1, vyithnnt commenting
much on the merits of the-r5ase,7.it Qrderredthat petitioners may
press for early tri_aL,__if se’a’dvised.._”‘
Accordingly:q”petitsi4ei§._ giisposed of.
I; \' «: Sd/- JUDGE