IN THE HIGH coum or KARNATAKA AT BANGA{.'Ci"{E'v1-'~.:__Vj:. A _
DATED THIS THE 4*" DAY or NQ\{EMBEE1;"2K3.C3'3: (Li _
BEFORE % %
THE HoN'a1.E MR. 3UST'ICEVI3gS.§jfO!('V'*£.._"HINCi4v:iVG.Evéfi: A
CRL. PETITION svo.4A3<$%cEm2de8 1
BETWEEN _ AA A
sm'. CHITRA V
W/0 MURGESH
AGEDABOUTAG YEARS _
R/A NALLINAGARA. 4' = .
BEHIND RAILWAY STATION A 7'
KIRAP, 9HARMAPtJR§..VDIE£7§7RICT, _ '-- '-
TAMILNADU A' '7'; "
1 A " PETITIONER
" .,("5Y sH1.A:§IHA'AAYAHA, ADVOCATE
_%Fom«:,{s.;A Am ASSOCIATES)
Agssa
STATE 32! \kAm;§' "STAT'iQN
BANGALQREA. A ;
% _ RESPONDENT
‘ ~ via? Sm: HONNAPPA. HCGP)
” B135 9%? 15 FILED U/5.439 crmc av THE ADVOCATE FOR
; ‘1._’T%i_Ev~. PEhT§.ONER PRA’a’ING THAT THIS HoN’BLE COURT MAY BE
‘PLE.9«SEDr=TG RELEASE THE PETITIONER on BAIL m c:a.no.7o/as or
‘_”R.M;C,Yg?«RD 35., IN C.C.ND.14645.»’08 WHICH IS REGISTERED FOR
‘THAE.,oE;FENcE PA:/s.3e5A, 372, 373, rvw 34 or-‘ IPC.
This petition coming on far orders this day, the Court made
Vibe feiiowing:
2
Q_B_Q.E.R
The respondent registered Crime No.70 of 20Q8j’:fé.r;’–thve
offence punishable under Sections 366A, 3272,
Section 34 of the Indian Penal Code; ea.rti’er.!t wee V’
Crime No.32? of 2003 of Mediwala Po1:che.%st.atI§nhtta:1jd–£.herearterC_
it came te he transferred to the resbeejhdehtAPel_§ce..$tetiehV;”
2. The case of the pree7Leeutio.h”‘ih’VA hr§efvt’§e.that rhinor girl,
N, Bibi Ayeeha was said by the tr: the accused
No.2. In turn accus,ec§”«{~}:r”o.2 isolci girl te the third
accused (the:’:pet§t’iaher Rs”.35,000/-. The petitioner is
said to he runh’ing” a Dharmapuri, Tamilnadu. The
miher girlygae fortuntatehhreecued and brought to Bangalore and
w:ae.gt§\Ien,vh’te thhe-stjsttedy of her father.
3,.’ s_ri%AAd§hn’arfa’f;ana, the teamed counsel appearing for the
. eetfttener subrhite that the petitioner has been in judlciai custody
‘fje’r.A__the !ast”~A_flve rneeths. He submits that, as she is a woman,
‘sihethe released on half on such terms that this Caurt deems fit.
Sr: Hennappa, the learned High Court Government
Pteader appearing for the respondent submits that the petitioner
95%.
had filed two Cfimina! Petitions In this Court after the filing of the
charge sheet. Both the Criminal Petitiens – 3237 of Zofiahgaed
3?76 of 2088 came to be dismissed by this Court M
2008 and 5″‘ September, 2008 respectiveiy.
5,. While the law permits the eceuéed’ «pe§feo§a,jA§~;«h_e:_’i’é=
judicial custody, be me successive eppticetiefisttfor >E)’fc}_uA!.]}”
expected of him be disciese the eafi’Eef”–fillne.s’!n’_ they eebeéqeent ‘V
eetitions. Otherwise it ameimts tet”i~ietht2§¥d!_ng efvthettmaterlel
énfermation from ‘ ~ »
6. Forcinatt the a minor girl, to have iiliclt
intercourse. _w!tht”et_t’xer_’.*pe:->ee’r;: indulging in flesh trade, are
héineus eiffeneesgvt. zThe§ ‘a’r’e’ Crimes against the society lteekf.
-.7′;A93*;1;er.;ttsef§tttarmatien ct:-uected by the proseeutéen, the
1’VI*::etIt§ener..__Vi5 at Natitnaeer, which is in Dhermapuri
of ‘!”e;}§ii!nedu, she has ma firm reots in Karnataka.
V t<_h_ee'e circumstances, the apprehensien of the prosecution
may flee away from justice cannet be said to be
1 L L' 4: u~e.ftiunded .
3%
inn
8, For an the aforeasaid reasons, I dismiss this4′:fietiii:§§é”.”%