High Court Karnataka High Court

Sri Jayavelu M S/O Manikkam vs The State Of Karnataka on 14 December, 2010

Karnataka High Court
Sri Jayavelu M S/O Manikkam vs The State Of Karnataka on 14 December, 2010
Author: N.Ananda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 14'?" DAY OF DECEMBER A'

BEF ORE

THE I-ION"BLE MR.JUSTICE.N.ANAN']f)A "T   A

CRIMINAL PETITION 1V*o.§%;o74/2oi_g,j. «T "  E D
BETWEEN: V 4' E V V  

Sri M.Jayave1u
S/o.1\/Ianikkam  
Aged about 53 years .     
R/at No.324, Appu Bui}dir;g V '--  7

2nd 'A' main,:.76--A of IPC.



-2-

This petition coming on for orders this day, the
Court made the following:

ORDER

The petitioner is arrayed as accused

No.46?’ / 2010 registered for an offence .

Section 366~A IPC by Rajagopafilanaagagr

maternal uncle of first accused, is “to; have’

kidnapped one Ishwarya, a ”

2. Heard iearnéa ‘(3.ou11selc;’:l petitioner and

learned Goverrr1nent,.”P1eader State and I have

beenitalterr ijrnfestigation records.
elr-t theyfi.rst_fl’inforrnation lodged by the father of

victirn, it._:sus.pec’ted’:that first accused had induced

. andtal:en..pawayVH’the minor Victim to marry her. The

invuepstigat’ion–records do not reveal that this petitioner

pyresent when the victim was induced by the first

.accused. The Investigating Officer had suspected

liiriveolvernent of petitioner, as he happens to be the

V’ “rnaternal uncle of first accused. Q
59, , ,¥{;/Mot. K J

4. This Court ha}: granted bail in

Cr1.P.N o. 5243 / 20 I O to accused No.3, again_s”t–:

simiiar allegations are made. Therefore,.f}5etitiVoher.’Vfish’v

released on bail on the ground of”parity{_: » ‘

5. in the result, I pass trle foiioiifing

Petition is accepted. on bail,
subject to following ”

1) Petitioner for a sum of
for the likesurn
V’ __ ::,tf1%Is§sr1ictiona1 Court.
” intimidate or tamper with
‘A

.. Petitt’oner___s_h,a}l regularly attend the Court.

Sd/-

JUDGE