IN THE HIGH COURT OF KARNATAKA
CRECUIT BENCH AT DHARWAD
DATED THIS THE 015"' DAY OF FEBRUARY'.;V-£0'§.'{3fj N.
BEFORE
THE HON'BLE M RJUSTICE ;'ARA_LI~ fiNAsA'eAJA" it
CRIWNAL PETiTiiQ'N...,NO.'71t3/201$}
BETWEEN: it i
Prakash
S/O Kereppa Maciar _ .
Age: 23 years, _Gc_c: CO'Oiie--
R/O Hirur, Tai~ui<3§,Sava.datti--V5
Dist: Beigauméé 'V __
PETITIONER
(By Sr}:.JaVg'3di:sh'V«1.:?§t'ii " V'
ANDH i
State Ot Ke:rii1até'i:e"".A:'
Through Sa"va_Vdatti- Pcviicestation
Rep.%_'t)yi'i«ts Sta'te_,Pub|ic Prosecutor
' . Hi'g.h'G_OL1rt-- i3uiidiri"g"""
. C«i.rcuit Bench, Oharwad RESPONDENT
»(je;:_srii;:§_;EH_.Oct'khindi, HCGP)
Th.is'":Cri.P is fiied under Section 439 Of Cr.P.C.
prayi"ngA'i~tO eniarge the petitioner on baii in Saundatti Police
'rSi:a_tiOn" Crime NO.440/2009 (in respect Of Accused No.1)
vb_y_ aiiowing this Criminai Petition.
This Cri.P is coming on for Orders this day, the Court
' V' ""made the foiiowingz
cc"-~r\A"""""
ORDER
The accused in Cr.No.440/2009 of Saun–d’a-tt’i–«.DP,S
District Beigaum (cc E\|o.1238/2009) pending .95 th:ééi’ié it
the iearneci JMFC, Saundatti has ‘oe.t’_it_io’n_, in
under Section 439 of Cr.P.C. This petitioniii’is_vA’o.bpoVs’ed«by:.
the prosecution by fiiing written’objeet’iotns~ tpitgti. the
arguments of both the sides.
2. Stated in b’rie’€.’ith’e_VEa:se’:’ovfViAt:h’e.Vprosecution as
aiieged in the4.oompia_iAnt:’deiefij-.?O4_.GV9;if){39 filed by the
compiainant” W/’ti ilishigmappa Mada r, aged
about Hirekerur Village, Saundatti is
as under; ~ V V
“on”o4g.so9i.=2oo9 at about 7.00 a.m. when
»~:,the ~::omp|a~ina__n_t.and Im younger sister Kumari
F_vai<,iraw–wa were going towards their iand in the
V'saTid_ \"/ii|fa.g.e, the petitioner-accused came there
and took the complainant Em maize crop by
it dragging her and feiied her to the ground. He
gagged the towel in her mouth and then
committed forcible sexuai intercourse on her.
,«~«-rwhvw
V'vi,r.tim, '
DJ
3. Statement of Kumari Fakirawwa, the sister__of
the victim transpires that while herself and the
going towards their land, the accused
complainant into a maize crop. –
4. The complainant was ‘subj’ec’tedff”t§A5’
examination on the next day A.Th__e
transpires that in the opinion of–they_:~doctor.who-szxamined
the victim there were ‘recent sexual
intercourse on that there
were no sem.inarl.__sEa.i.ns”on.i___th.e clothes» of the victim and
also on the fc’Iot.hes cif”th4e’«.accuseVd’. Further, the medical
report reveals that’no;~.e’xtefrna*i injuries were found either
around the genit_al or other part of the body of the
-v.__:lN;het’lier the accused committed sexual
inteicohirsef.o’n’i__hér forcibly without her consent and against
wil|..is’g_av fact to be established by the prosecution
dlprinvdtirial of the case. The averrnent of the petitioner that
is permanently residing at the address
C-._.{“\-“””””””‘
shown in the bail petition is not disputed. Besides_…__this,
chargesheet has been submitted after completio–n”‘ef-«.th.g
investigation. Therefore, the apprehension
prosecution that the petitioner may»eAmi_sdse libvlerty, if is, V
granted bail may be met with;”i«yby._’_Alin’:p’o’si:ng’._
conditions. Hence, the follow’ing’:…V_
o R
The present petliuon. iftleid ‘Section 439 of
Cr.P.C. is hereby:’al_lowe~d’;””Th:eVpetitlo.n’er:yiho is accused in
Cr.No.440/2Gb9_ No.1238/2009)
pending_V.QnVV_t’h»e::’filb’e;,Q1% Saundatti shall be
enlarged orr a self bond for a sum of
Rs.40,00(§/—-_:_alongwith surety for the Iikesum to the
satisfacvtion of”‘th..e: cornmittal Court and subject to the
cond’:itioVns_th4at.:V
not directly or indirectly tamper with
C the prosecution evidence nor shall he threaten
the prosecution witnesses.
he shall attend the Committal Court as well as
Trial Court on all the dates of hearing unless
,..’_f_”””‘”‘””
his personal attendance is dispensed with for
vaiid reasons.
A copy of this order shail be sent §Qrt:¥1withA_T.”to
Committal Court for information and * V V’
JUDGE