IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 24*" DAY OF AUGUST
BEFORE « 4' .' K
THE HON'BLE MR.JuST_IG.E_N ANA'N'OA; 4'
CRIMINAL PETITION N"OI3-""48':V4/'2>Q'1"Q.:'.'
BETWEEN: {V M V' V
PRADEEP M
8/0 MUNIYAPPA V ' _
R/AT KARIMANAHALLI \f'ILE;AGE_ ,
BANGARPET TALUK ; r
KOLAR DIST. I ' 2
I = PETITIONER
(BY SRI.L RILA:<_SI€M;IN'ARAyA.NA-..sFIETFY, ADV)
AND: .... "
THE s°TATE'OF kA'RNAT.AkA_:'- '
av BETHAM'ANGA|_.A..POLI'{ZE"v
KGF I _
I RESPONDENT
. _ ( BS3 °'s.R;..i I/IJTAvKu%'MAR--iv1'AJAGE, HCGP)
'cRL.:PTIwFIEED U/8.439 OF CR.P.C. PRAYING TO ENLARGE
'THE ¢PET:I'T.,ION'ER' ON BAIL IN CR.NO.111/2010 OF BANGARPET
r-1.5;; KGFJAIHIICH IS REGD FOR THE OFFENCE P/U/S 366(A)
AND 505 'OF.~'IPC.
"€F§L.R IS COMING ON FOR ORDERS, THIS DAY THE
'COETRT MADE THE FOLLOWING:
O R D E R
I have heard learned Counsel for petitioner and
learned High Court Government Pleader for the
2. Petitioner is alleged to have
victim with an intention to marryiheifii. é_ it it l
3. From the statement
the petitioner was known primal’
facie materiai to indica’tejA’thati’theVi.:petiti.oneréhad ‘induced or
enticed the victim.
A’ffir;\,}¢st’i’gatio’n””V is completed and
charges-heetlhast.»’j_ii3een.::lA”filed. Petitioner is in judicial
custody.
.j4vACnnsidering the nature of ailegations and
ofFencés””a_.il_ed:e’d. against him, his detention during the trial
woisid be a””measure of punishment. Therefore, petition is
‘V 2 ; 2
6. In the resuit, I pass the fofiiowing:
ORDER
Petition is accepted. The petitioner””i’s~–}e!e”ased
bail, subject to following conditiorts: . it’ A
1) Petitioner shat! executehta bor:ci_V_”fofr: oft’
Rs.S0,0€)0/– and:offer_«a”stJ’s;ej_f;tV’*’fo_r thetlvikestam to the
sa tésfa ctio n of ju E;
II) Petitiotzvereshaii tamper with the
V
III) I’t’Peti’tio}:erVsE}}a!lf”reguiaEEy’a’ttend the Court.
sa/I
…..