TN THE HIGH COURT OF KARNATAKA AT -Ei?§§}$VG;"§LQR'§:v' "
DATED THIS THE: 21$'? 1:g;é;Y ¢:¥ 3LY f.£;0_.:i'1, ' _
BEFORE: T T ' * ~ 'T
THE HONBLE MRJUS-TI'(';'..E1 L.NARAy*A1;?A' :E:é'%;i?ggM%3"
CRIMINAL PETITION NQS..2'74/ 1.1 ezw 225 ;1 1
IN CRL.P.No.2'74 OF 2011
BETWEEN:
SHAHINAKK =
WIFE OP' RAJEEV RAM.3?:CHAND£9AN
AGED 36 YEA15:$,=._ j: V '
SPECIAL CORR}§€3PON'DENT, T' "
HRA~ 19, K.ANJ_IRAMPARAV.F'QST OFFICE,
TH1R1,Jv:LNATITH2s;T>IJm1x4f36.' ~ V
_ A A' ' " .... ..PETITIONER
{BY $153.. jB«.T; SR1. BN. JAGADEESHA
ADV3) ' T ' 4 -
A..i\§.D,_
97i?'3:TE._TT.B1!iTT.'»$.H;Aéie',T H ..... .. -
'V 1' SIDDAQUR 'PQLTCE STATTGN,
.VK'O~D_A'{}U L'ȣS'1'-RICT
.REPRESE1'§}TEB"BY STATE: PUBLIC PROSECUTOR9
_ RESPGNDENT
EB'? sTéT_P;' KARUNAKAR, HCGR}
T1313 CREMINAL PETITION IS FILED U/S 4.38 CRRC.
5]' ADVOCATE FQR THE PETETEONER PRAYING THAT
'~._TTTT$ T~T0T~TBT..E {BURT MAE' BE PLEASEB T0 ENLARGE
PETITEQNER (EN SAIL HQ TEE EVENT GP' PEER ARREST
"EN CREME EEC}, EQQKZCVTQ SF SEDB1§?§5Rz% PQLICE STA'FEGT';i
?»€;§}Z>i§§ER§fC@€}?.C%E; €?§S'§RE{';'?. PENSENG 33% '?§%E§ FELE C}?
THE §3:Di}L. Q3 €J§{.§>l\§} 55: s.§E¥iF'£1, §?\5L?:§IKERi FQR T513
@F?§3§'£§fjEZ §'fE§,5S. 5&8 R/'$5 SE73, 133% (3? {PC}.
Ex)
IN CRL.P.N0. 2?5/1 1
BETWEEN
SHAHINA V .-
WIFE OF RAJEEV RAJIIIACHANDRAN, I I
AGED 36 YEARS, I
SPECIAL CORRESPONDENT,'
HRA-19, KANJIRAMPARA I>Q:::»fI"'I:>I«'FIcI:1 ' "
THIRUVANANTHAPURAM-36, _ jg
KERALA. _ _ .... ..PETI5fIONER
{BY SR1. B.T. VENKATESII. I3:-.sIaiI.;IB51'I»}IQ.'~ JEXGADEESPLA
AND
STATE By?'s.I§;.0';";'*l._ .._ Q
sIDDAI>UR--».I?I,IL§:E STATICINI
KODAG'U'DISTRI€}T~ " '
REPRESENTED .BY.S'I'A'I*E_ PUBLIC PROSECUTOR.
' I ~ " ...RESPONDENT
[BY SRI'
-.THI$IIC.I§IIv1INAII FIFITITION IS FILED U/S 438 CR.P.C.
BY ADVOCATE FOR THE PETITIONER PRAYING THAT
«THIS i:e«:.I::IsIiBIII; C"GI.;IR'I' I».:IA'{ BE PLEASEB TO ENLARGE
» PVETITICINER QN BAIL IN THE EVENT OF HER ARREST
"III *<:,_I"<II_\rI»E~I._I\'I_jo. 241/2010 GB' SOMWARPET POLICE:
*.S'EATIGNf;_v»--._PENDING ON THE FILE QF THE ADDLI cg
(JR.DN} .<§:Ig--}.I€IF'CI SOI\/IVVARPET, FOR THE OFFENCE 9/LI/S.
506 RfW€:§EC. 34 OF IPC.
TIIIESE CRIMINAL PETITIQNS ARE COMING ON FQR
A 5]' THIS BAY, THE COURT MADE THE FOLLQWING:
ORDER
“R28 pfiiiiifififif has filed II’I€S€ pétitisas ‘I0 éniarge
her an Ifiéifl III éhe $E«’€B§E 91’ ha}; arrsést In {:E’ifE1€
I\I<I$I§§9;"2S"§€} anti 24}/28% GI" S%dz§2I.;:=I.II*a P<)§i:<::=t
23-;
L»)
Station and Somwarpet Police Station, Madikeri, Coorg
District, pending on the file of the Additional C§o\IiV_I¢.1}udg€
(Jr.Dn.) & JMFCL Madikeri for the
under Section 506 I’/’W. 149 1PC__…..
2. The facts relevant fOIL4′;_fi”;}§€V_A. puxfiqosov of
petitions are as under:
011 the basis ofthe .c1at'(%’cVi’AA2?4 . 1 1.2010,
the Case has been /2010 by
Siddapura for the offence
punishalaio vi/xv. 149 IPC. The
vtéhat: on 1611,2010 the
petitiofiof’ other 3 persons in order to
coI§ectoo.repoftS ‘o’n ground that she is the reporter of
.r%1’agazinea In the Course of her job of reporting,
._iii.§”o1ong with other 3 persons has threatened
tfié oaiofipioinani wiih consequence in Case of boing 2.
*Av:io.tneé;s in favour of the prosecution. In View of threat
‘7g»i:f’é:: by ihe petitionor along with 3 oorsons on
§§.ii,2QE€}.; the atompéoirrf wag mado GE: 2é3;.:i.2€3E€I.
‘1§ho E83803} 5:3: ioordioafo éeiojg Em iodgéog oo:’op}ai:’:’é ‘£3
;
2
that since his child was not well and in taking’ his Child
to the hospital, delay has occurred.
3. Learned Counsel for the petitioner_’si:ihrh’it’s
basically the petitioner is a reporter for “ara’.fhi1agazih-e.dl’
She is doing the job for last riiangf’
bagged many awards as reploijter and she v.is”‘v,l{i1ov\fr1 fora
sting operations. As on of the-_Offence; the
petitioner recorded the the house of the
complainant.’ _:l’Hene_el.l done by the
petitioneris ‘partv-o_f as reporter and secondly,
the eo:1’1plaih.t lodged..>is. afterw-a”‘ lapse of more than a
week. :’.The inordiiriate in lodging the Complaint is
not explairied Vlpropeilp’ by the complainant. T o
su.}j§stariVtiate i:hle’fae«t’that she is a reporter, the learned
‘:1s:«..eV’ar_id submite that Complainant whe is a
.’§}fO’S€CElti§3Il._1’V\,Vi’Ei”li?”:SS, has been threatened by the
petiiiénei: alesng with ether three persons, The
2 » T1i’iQ1fClii1al;.€ delay in iodgihg the Complaint is explained in
Aigtheleompiiant itself that since his child was met weil and
taken te hespitai, éelay has eaueeel. He else submits
that there being eevere tlii’eate ‘:0 the pfeeeeutiee
‘%,V§{§i€$S§ it ie {iii ehstri1ei;ie:i: in the i:iveetig’ei:ieh <3e,r§ié:€i
/
5%
;~"'%,
registered on 24.11.2010 and.:even i'a;§g._e
mere than 6 months, no atternpt'Thaé;.e 'ne.e'n"m.a'de _to
arrest the petitioner. Hence, péettttirsn
petitioner is entitled for antie:ipatory'V"ba'ii;§»ifith:Vtet1'exV*ingV
conditions: " _ Vt _' _& t V4
1. In the eventaof _rarre_st;iivttreeevvipetitioner shall
be reteaised fen” personal
.:..of/– with two
____ H to the satisfaction
Vher.
not intimidate or
. , taIn;jer.Wit}1 the prosecution Witnesses in
any manner.
shall appear on all hearing dates
9.;-“:e:.’
1 the Court without fail.
snail not leave the jurisdiction of the
trial Court Without prior perrnissien.
55$?”
axs am}
nvj