High Court Karnataka High Court

Saroj @ Pintu vs State By K.R.Puram P.S on 2 July, 2009

Karnataka High Court
Saroj @ Pintu vs State By K.R.Puram P.S on 2 July, 2009
Author: Subhash B.Adi


IN THE HIGH COURT OF’ KARIUATAICA AT EAKGALORE
DATED THIS THE 2″‘) DAY OF JULY, 2009

BEFORE

THE H()N’BLE MRJUSTICZE SUBHASH B.uFiDI h’. j” ‘

CRIMINAL PETITION NO_.244;~2[2f;_;Q§”~: .’;v»

BETWEEN:

SAROJ @ PINTU

AGED ABOUT 21 YEARS

s/0 HARIRAM ms

18TH CROSS, CAUVERY NAGAR _

MAPIADEVPURA, BANGALOR’E;=,_ .,_ ,
~ – 2 _PE'”.E’I’l’IONER

(By Sn’.K.A.PASHA FOR DR;1VP I3jDGAi1frA飒A$Soé1ATEs,wvs.)

AND:

STATE BY 1{..R..PU’R§_;mVafs,._ ~ V
% % Q ..RESPONDEN’l’
” _ ‘(By’s’;4i;sATI$H12:.-elm, HCGP)

‘r;:;;1s”cRL.P FILED’ U/53.439 CR.P.C BY THE ADVOCATE FOR

;j’?1*HE ;>ETr=*r:¢>%NER..APi2AY:’I¥ié3’THAT THIS HOISPBLE COURT MAY BE

FL_,,EAs’E»n,’ro_:2ELgAsE HER ON BAIL IN 8.C.NO.233/2008, on THE
FILE} ._() F_’ ‘I’HE3″_~».,I_I–x5éI)’13L. sgssrows JUDGE, BANGALORE cm

‘*«..«.{c.c.H.’1.?}{cR.NQ.3;a4/2008} FOR THE OFFENSE P/U/S 3?6,42o,5+:)6

Rm sE¢.;a4%..0F IPC AND UNDER 3(1)(XjOF THE SCHEDULED

jv»-V¢gs;*rESL_ANb~~ /SCHEDULED TRIBES(PREVEN’I’ION OF ATROCITIES)
‘: Ac%*._;93_é’;’A_~

….9r1»x1s PETITION comm on FOR 0253323 THIS DAY, THE
” .{;§::>um* MADE WE FOLLOWING:

9%

Petitioner is accused No.2 in Crime No.48f}-[2008

mgstemd by K.R.Puram police on 19.12.2003 for

punishable under Sections 376, 420, 506 r/W 34

r/W Secfion sac) of SC 65 ST (Pmvenfiqn.o{Auoéi&¢g;’.’A§t eigsge, K V’

2. Complainant is the v:cfim.7shee. hasTi%.az;egedV

accused No.1 was inducing her sfie

this accused with the help’ gf éppiied some
cream and on account of and
committed rape. If: also threatened
the eomplainatfieiefi Vthis regaxd, she could
not file pxegnant, she filed a

complaint -. ‘

3. The 5:’ the case prima flacic shows the

deIayD’¥’i1eIe are serious ailegatrion against the

._ for grant of bail. However, the Trial Court

e.__H_may as early as possible.

Sd/-‘W
Judge

*A})I__