by the "Ad"§*_ocate'f;fo1"~the petitioner praying to enlarge the i.petitioner on bai!.in--'Special Case No. 128 of 2008 on the file of 'pufnish'a.ble under Section 376 IPC read with Section 3(1)(12) IN THE HIGH COURT OF KARNAT AKA AT BANGALORE DATED THIS THE 17"" DAY OF' MARCH 2009 BEFORE THE HON'BLE MR. 9.23. DINAKARAN, CHIEF JUsTIcia:5fl._V cRL.P.No.75972oo9 BETWEEN: Manju, Son of Chandregowda _a Aged about 22 years V Resident of Kudatum I'I04S:1.'11'v11 viiiage ' * Hongodu hobli, _ ' Hunsur tatuk, Mysore' C'i.sti=ic:--t-- '' ..PETETIONER (BY SR1 Bopanna. anti" c;ir1};~gdvo--c:a:¢s )" AND: The State of Karnataka V . . _ By Pubiic pro,Se,cutor"' - ..RESPONDENT SPF) ..... V'I"e1_iis'ct-'irn'inai"petition is filed under Section 439 CrPC IIZT Additional. "Ses'soins Judge, Mysore, for the offences 2 This Criminal Petition coming on for orders, this day,_..___ the court made the following: 1 * ORDER
Heard.
2. The Petitioner is arrested for..__theVoffence Vi
under Section 376 IPC read the
Scheduled Castes and Sched’u1e’d %.:jTrib’e,sA.:'(1?reVention of
Atrocities) Act, 1989,.» Accoreljngv spp,
investigation is chlargettsheet has also
been filed and thc,ca~se’ :co_n1ri’1i.tVted«fortrial.
3. Considering the circumstances of the case,
the petitioner_vshaII~V .er3.laf.geti”iVon bail on. his executing a
pers’or1a_1 for ax”‘s’urr1 of Rs.10,000/ –(Rupees Ten
Thousand}. “sureties each for a likesum to the
Evsatisfactionl of V. ifjurisdictional Court, subject to the
‘fO’11DV,TifIg conditions. ‘H/,,,,,~=»’=””””?'{“‘§'” F)
‘%o””
i M,
I ‘\&’\3..a**”””‘”wMNflM