IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH
AT DHARWAD H
DATED rms THE 18"' DAY or JANUARY ti"
BEFORE
THE HON"BL£~1 MR. JUSTICE A}iALI:.iNAiiG\AiRAJ
CRL.P. N0. Sims/zoos
BETWEEN:
Sri.PraVin Vithai Khot - =
Age: 22 years, Occ: AgricuIture_._
R/0. Telaratti village,'Tq: A_'tihiarii:,:
Dist: Beigaum. ' E i E
'-- ...Petitioner.
(By Sri.Srinand P:.ae;hchap.u're_', Adiivoeate.)
AND:
State of Karnataha; E .-- V
By Athani Policeifitpatioli,
Now Rep.,1§y I-JCGPLA _
, V. ...Respondent.
(By"SI"iiVP:H.Gf'O{1<Lh"i'T1d'i, HCGP.)
This'-««Cri,m'inaliiPetition is fiied up/s.439 Cr.P.C. by the
padvoeate for. the petitioner praying that this Hon'bIe Court
_pleased to grant bail to the petitioner with
'ie_on_di«t'ions""~i.n Crime No.32'?/2009 of Athani Poiice Station,
V".5.'-r.egi_s~te'r.eéi' "for the offences punishable U/S.366--A, 342 &
36:6 Vaflac.
This petition coming on for orders this day, the Court
made the foiiowing: '
ORDER
The accused in Crime
P.S., Dist: Belgaum, has filed
U/Sec.439 of Cr.P.C. This petitionii”isi”‘oppGsieeHeyi:;t.heV:W
prosecution by fiiing written objeciiti”o:n3.VVto it”; it
2) Heard the arguxficintsi”9.f§f.tjoti’rt:,’:ihV.e~..sides. Perused
the compiaint vth’eVi}arosecutrix and
other material _p_iliae’ed__o’n% 1*e:c’ord_b’y the learned High Court
Government }°’lteader.-._iV
3) fit _is it thei'”casie “of the prosecution that, on
abgut 159.00 noon the accused took the
prosei’cutr_ix E3 years from Tevaratti village to
W_,~_…,’~ V.
V*,_Athani and committed forcibie sexuai intercourse on
t’3’E;’inéi a room in a Iodging at Athani.
€._.___.1″”””=«””‘
DJ
4) Though the incident occurred on 25/8/2009.,-~–___the
complainant lodged her complaint on
subjected to medical examination on 28/8/22009)’..Sincelli’shel.Ul_.li
was medically examined on third da)’:.:i3a£§’3M the
xx?-its quite natural that no scratches or aizarasionsylvaelrve
on the private parts of the prolsi’e.clutrix. T.h_le’l’lcelrtificate
issued by the Head Mistres’s::’_’of School
for Girls, Harogeri, reVeals…that cfattel’:i’:lo.fl’l”birth of the
prosecutrix is llllesjs than 14 years
as on the date”o1v°l this the medical
opinion 16 : 1 year. The
statements of 0 to to show that they saw the
acic-used taléingiyiaway thevmitnor girl from her village.
‘«-i’__Flu”r.t:hg”f/ allegations made by the prosecutrix
,.’_….a
t’—.-‘
ll’.;;7yrilill:_er co”mpl_’air1t”clearly go to show that despite her
reVs’ias’ta.Vnces.__ the accused committed forcible sexual
V.’ll.’iinte-r.c–oi1–rse”ion her. Therefore I am of the opinion that the
hlhyfvpyetilteiorier does not deserve the grant of bail. Hence the
(-..,,..{‘M\””A””‘flW
present petition is rejected. Since this baif petitieri is
rejected, the accused shaii be at iiberty to
appiication before the Triai Court for
conclusion of the Triai. – i i
ii =tif-TIII}(;I3
hérk/- -e ,””=i]j