High Court Karnataka High Court

Raja vs The State Of Karnataka on 1 September, 2008

Karnataka High Court
Raja vs The State Of Karnataka on 1 September, 2008
Author: K.Sreedhar Rao


2. on 4.7.2004 §>.w.7 and P.w.1

(social worker). The P.W.8 as per mg facts 3 »

to know that P.W.1 is raped

instance of P.w.3, P.W.1 andrzrrrgo is kpoiicg

and complaint is givgn for ‘oft §§YeI1C€
punishable u/s 376 “day P.W.1 was

sent to Inedicai ‘<:xa_miI1:aLtiori;"é V " ' h

3. Officer found that no
injuries on was torn. The
trial court for an offence
purvlishablcfgj’ s basis of the evidence

1,prw.r;, %’P,§v.3 51:21 1>.w.11. The accused is in

%_

evidence on record discloses that in the

4: ‘g>e at Ex.P.1 there is no mention of rape and

h fadicates an attempt to rape. Four days after the

4:.«””mc§i;dent the complaint is lodged that on 1.7 .2004 that