IN THE HIGH sou RT or KARNATAKA AT 8A’!$§:GAi#€ )”F§E * ‘
DATED TH¥S THE 04th DAY.G§’=.AUCié)éf,”éfi.Q§”” ‘A
aEFoRE7= 1
THE momma MR. Jusffme sums%H%a.Aa;
BEfiNEEN V : ‘ ‘
uuuuuuuuuuuuu -tn:
1 SR!.BALA¥\:$UF2U€3fis!s3 _
SKOPALANI, ~
AGEDAas.u*r’25’mt,s ”
R/A Kanueum VH_LA’G:E, ‘FiA.j_AFAL£gYAM POST
TlRUV_AN.NA?s%ALi”E?§_S? _
TAMH.;_VNAQ_U”‘v’._- »
kk % _ _ PETWONER
(By sn : T fa! my “R.§.GvHfi;V.5;N é:;’}
1 §$”¥¥sTE’§§F~..KAiF§%3:ATAKA
EY sR:RAr»1;?L:fRA POUCE STA’£’!0¥\i
SAP-EGA._i;(3¥\.’E”
STATzE’GtF’ KARNATAKA
~ ave; mam POLJCE s3’mor~.:
BAMSALGRE
xéof:-5 ARE REP’ BY THE PUBLIC Pmsecurofi
(By Srif B.8ALAKR¥$i-WA? HCGP)
HEGH COURT OF KAFKNATAKIL BANGALQRE
RESPGf’~éDENTS
2
cam FILED U/3.439 cam: BY THE ADVOCATE ma THE
PETITIONER ?RA’:’!NG THAT THIS HONBLE coum MAY BE
PLEASED TO RELEASE THE PETR. ON BAIL us: csrmo: mxzocs 0?
SFHRAMPURA POLICE STATION, FOR THE OFFENCES P/U/S363;
366(k), are RM’ 34 0? I190. A
foflowing;
This petition coming on for orders this day, the _,~$i?€~_%{!wAS’4__of b§E S’ii’ra§1r1pura” V
Police, Eangaiore city on 19.06.2909 in 71/’£009.. ‘2
2. The’Aa{§egation,V_.a§§a’i.§éét-«fie”petitioner is that, the victim was
forcibly taker; by iirie §ccu{s;:ed”‘wftfi. an intention to perforrn her marriage
Jr; thiéV ‘re’ga?c¥, the mother of the viatim had filed a
coifi1.p’iat%Ei£.’Vv_’¥’h§”r§1af§e:{ is still under investigation. Aecordirsg :9 the
vremand a.p;)&¥£caVtIc§§éi.’j§iiéfapears that zhe statement of the victim £5 yet to be
recorded, 4″Cg>ri.=s.jc§é%ing the circumstances, this is no: a case for grant of
, –. £5ai’!’V.atfi1is–sé£ag:é. Accorcfirgiyg pefition dismissed.
Sd/*3,
Iudgfi
HDKBJ’