High Court Karnataka High Court

Sharavana Kumar @ Sharavana Kumar vs The State Of Karnataka on 11 August, 2009

Karnataka High Court
Sharavana Kumar @ Sharavana Kumar vs The State Of Karnataka on 11 August, 2009
Author: Subhash B.Adi
%
ammgm E'-W?~% fiflfim

WVQAW' WW5' wmmwmsammw mmrw mmmm KW' %fi.%M,W?»%%4% Wififi flflifim' Q?' KfiA%Nfia'E'fi:Kfi% Mifiiwi QQUWY 

IN 'ME men cmm or xAmm'rA1<A AT 
DATED ms Tm 1 rm my 0? 1  

THE Hoxmm lhIRJUS'ifICE§:.'StIf§}I}iSE§'Ia};;§.§fi§E».:vE %
 ?   %

1 SI-IARAVANA KUMAR      
son or cmyI¢A1'i?I09;    a 
R3333??? 531175'?-:552'.5n  11* .
    

4'   PETITIONER

(By  RAVI 2" mv. A/w 3121 JEEVAH J
xqazxnmm, )

' 1'   Kawnrarm
- X "ESY Km~.m;«:srm=tJRA
%%%mLrc:g f:3TA'HC}R'

B&H€iALGRE«-56£X3'79§  RESPONDENT

: If L : ‘€.By”SRI B.3AmImIsrmA,Hcc3P3

fifitfiiir

THIS CRLJ7′ IS FILED UISAS9 (.’.R.P.C BY THE

x Anwcam mm TI-E Psnnonm mama ‘I’HA”I’

THIS HOITBLE CGIRT MAY BE PLEASE!) T8

anew! wvung 3.4; wmmwmwmm Wflfifl fififlfl? WW WRNATAKR WEQEWE CQUW’ Q? m.%N&T&Mfi Wfifl mmmm Q? iéfiflfifififiififi MGW €Q%.m’

ETKLARGE THE F’E’I’f£’IOHER OH BAIL IR.__
110.323! 2909 OF KAMAKSHIPALYA T V” v
STA’I’IOH,IR C.C.H€).140€H/2069 PER’D§i’i’}–.’,V’~C}1%”
FILE OF THE V5-AI)£}I’I’IO!IAL CI-El?’ ‘

MAGISTRATE, BAEGALORE. FOR. ~ >

Pmzs 356(A),.376,5G6 or %

THE comm’ MADE ”

Tms c:m..P COMM} A’

‘The petmoneffsa of bail in
Crime 26/4;:2ao9 by
far an fi’ea:we
puxildmble flat’ IPC.

2. Sm games um um
aacusadmk mad c:x::umt’£e’ 4
Q has been mfl

asem.

$2-1 Rafi: B. Ram, ksamed mm’ mums}

L % the pmomsumitm am mamas caf

3 cf WC. has mt bum aumcmd far the
Sacfimz 366ofIP€.3 requirm that themv5.m*
akmukt have mm subject in ixitnrewraeby am!

W

person and there ‘a me such angafion in the;
It is alas: submitted that the doctor :)piz1i;;j;1′
auyinteraourse mm’ tlusviemmgrl. T %

4. Leaxfi comm}

Tramfer Cermoate dhahkggs ia }-:1

minor and am has that the

aocused stands on at

5.__ V’ idiie punfnhabke under
Section that victim is a
minor it E not a fit case for
tlm pafitian is dismissed.

the matter is ¢.’:ommitt¢ci, the trial

V xiispoae of tm was as early as

than one ymr from the date ofmaeipt

:

Sd/–r
Iudge

wwwmafmmjimmmmmummm WWW a;:a:.mm;”£” Q? Kflcfiflktfiaflfi. Hlfifi QGUW” Q? WfiRNfit”i’%%& MGR QGKEW’ G? KflR?%&’%’fit%% $156″ @054?