High Court Karnataka High Court

Sathyan @ Kini vs State By Seshadripuram P S on 14 December, 2010

Karnataka High Court
Sathyan @ Kini vs State By Seshadripuram P S on 14 December, 2010
Author: N.Ananda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 14TH DAY OF DECEMBER 2Q_I_0
BEFORE A A

THE HONBLE MRJUSTICE N.ANAl§Jil)AA:'g   ~

CRIMINAL PETITION NQ,_5590'/2o'Ib;v."2  A  A

BEI WEEN:

Sathyan @ Kini

S / o K.Mani

Agecl about 22 Years  g 
No.523, Lakshrr1anpur__i'*~._ E
Gandhinagar ' 'A  A'
Bangalore.

[By     it

AND: 

State by  . . RESPONDENT

 _ & [By ayakufiigijé Majage, HCGP)

  is filed under Section 439 Cr.P.C

O"p_ray_ing :";t£_)vifelnlarge the petitioner on bail in

 of Sheshadripurarn Police Station,

 _"'..,Bangal,or~e City, registered for offences punishable under
  seeti.ons 376 and 420 IPC.

This petition coming on for orders this day, the

it w'Court made the following:



O R D E R

The petitioner is alleged to have committed rape

on the Victim by holding out promises to marry’her..f_f’~As

per the first information lodged by the

fallen in love with the petitionerwand 1′

intercourse. On 7.10.2010, the

Tiruvannamalai with a p1’orriise to, ni–arryV_ in at”

Temple. The petition-elj abIf.u’ptly”bVrol:e hlils”pr0’rnise and
brought back the Victim after

realising that .thef’petitioner, lodged

first in_forrr1at’ior1″V-narrating the above facts.

2. As iperVV’theA.schf’ool records, the victim was born

on 7.7.2010, complainant had

‘ attained«.th.e”age of majority, she did not have reasons to

“b.el”i*e’vev petitioner would marry her. The

cornplainant who had attained majority had the

A discretion to act upon or not to act upon the false

promises made by the petitioner. In the circumstances.

an offence under Section 376 I.P.C is not pg/1;ima–facie

I

attracted. IX} .

In the result, I pass the following:

ORDER

Petition is accepted. Petitioner is r_el–ea.sTe.d”‘0h«.ba1f_l’, 2 ‘V

subject to following Conditions:

1] Petitioner shall execute a bo1.1Vci=.fVi:~rV”a, sum of V

Rs.50,000/–, and ofIe’r”e§’:’su’rety féfthé likesurn

to the satisfactiorr olf’:ju351sd1iC’ti’o:n1a.l Court.
2] Pet.iti.onier__–:_s}1étl1_’not –.irltimidéte or tamper with
;”M£he»firoséélnjonjmdtnésées.

3] Pe.titiouer .lé1*l;al.l::_regularly attend the Court.

X”:

q4}_

3§EGE