High Court Karnataka High Court

Sri B Satish Khanna vs All Women Police Station … on 2 March, 2009

Karnataka High Court
Sri B Satish Khanna vs All Women Police Station … on 2 March, 2009
Author: K.Bhakthavatsala
CRL.P.;§.Q;4;3$S{)f_i;'i'GQ.8

iN ma man COURT 0:? KARNATAKA AT  % 3 
DATED THIS THE 2m?» DAY   "  
BEFORE *  M  4
THE HON'BLE Dr. JUs'rIC?£i'%'";§:.:"p
CRIMINAL ;:3::':*If.I'r1r)%i~§?"::~§§§§;:s._;3Tcj'"2(2008"' 
BETWEEN: M 'A 'L  V 'L A 

1. Sri.8.Satish  _
S/o.P.M.Ba}_araju,i'I;_V__--:_ * _ _
Aged ahou1:32 };'éa.rs,"=-- . ' 

2. Sri. ?.M;'Bé1a1~2g§i;1_,

S] o.1ati:_ Chiuna$x?3;i1j;>  ' '
Aged about 5'7 year:-,':,~.V " 

3. Smt.Mafligéé,"'-. V V 
W / Q4.'IvI..Ba1aréij.1_1,V

 V'  _Aged°ab_0ui: .5 1  *

 'Kié.'ho;.~e  2

 
Agr.:d' about .285'yeaJ:S,

 All am rfa.I€p.J~18,
"   'SEE Cross, Lakshminaxayanapuram,
" ,Baz;ga1ore-660 03 1. ...PETITIC}NE}§'S

  j V;.1»3y..i;ri.c.Pat:abi Raman, Adv.)

VA  "RND:

1. All Women RS,
Ulsoorgate.



:'<:t:.i5';<3.,V

CRL. P. No.38G_2 2608

2. Srtiramapura RS. ,

Both are Iepresented by the

State Public Prosecutor,

High Court Complex, 1 2 &  .; _ " ._ V  
Bangaiore.   A. .3 

(By Sri. B. Balakrishna, HCGP)

This Criminal Petition is filedglmdtr Section of (1129. (3.,
praying to enlarge the petrs.,----o;1 bail-'i11.fi3eV"event o;t"thc-ix' arrest by
respondents] police which i,ss_ fa<:gd.7_ fQr tb¢._<fii*"¢nccs p/11/3.498-A

and 506 ofIPC and u/s.3 85 4’o’£E.r*.A*c1;. ‘ V n .

This Crimiilal E?é’titio1?g_”V{§f}m’ ‘ gj'(;:i}:1–.fof- this day, the

Court made the foiidwijgnrif .

k ‘_§.’!-$1)-‘ER

Tljtfé jiétitiofiera. béfore this Court under Section 438 of

seei€fi§1gVVja;_1tici;3a%0ry bail for the effence nndar Sectians

498$-A: and Sections 3 and 4 of the Qowry

” V Pfi’_0hib::_ia.n 5:21. . A

” » Lcaffileé. Govt. Pie-ader submits that so far no case has

b’-:$nAAi§::g ié§ter&d against the pmsent petitiomtrs.

3. There is no repittsentation for the petitiszxerg.

E

k

<:RL.P._1-;a.13's¢::_jéQ:t}a.

4. Keeping in View that no case has been_–rr:*g§é§f:€;rE;d;: by tfitiw

police, question of granting anticipatory « AA

5. in the regult, the ;;:r:titio§1–.fé;:i1.s

dismissed with liberty to app1f0achVA£l–1é:s5″L{?<§'tnjt if 'tahcm isjany such
apjprehecnsion. ' t ' V

% judge

hm"