:;:FH_E §x;E:xsT~ Q"2--*~..%2~z:S',}ii'_RRE§f:' :5; £91545 .r»sQ.595,z2§:a OF iF ':~§%£r.§:';Afai gagxzm. 503%,
' 5 §;;,{35;§:RT._fETif'iI:S- éaii "FHE CGLER? mag 'mg $oLL{3*§:::::;§:~
IN THE HIGH CQURT OF KARNATAKA AT BAN{3&LC>RE
DATED THIS THE 24% DAY CF MAY, 2011
BEFQRE
THE HUMBLE MR. JUSTECE ma. KE:f??¥AARASVvi!A&ii":'- :
CRIMINAL PETITION NQ,.1_1798 OE' '2.O11 i:; ' " V' .
BETWEEN: V V' ' "
Y KRUPANANSA REBDY
S/Off C MALLA REDDY
we DOOR NO.1S;'5~3~16
RRN CQLONY, MADANAPALLY TALUK
CHITTOCIR DISTRICT 'V * ----
AP. ;«.,';>_E2'I'§:c}:~4E.R
{BY SRI: HARISH A €:HA:=':<\2/..::,."m'vQcAj§Eijro'R
M/S: SUBHNSH s;ja.ex::e':3;:§ ;xss3;::c':«.qf:Es,'AQVOCATES3
AND: .... "
THE STATE OF KAé:sw3;;<AVVV
av PUBLIC PROSECUTOR .
HIGH comm', BANGALQRE, _ ' WRESPONDENT
{gv SR1: sA::H:s:–%’ HfiC;HEoURT
GO\{ERNMENT PLEA’-DER) _
:”.}fHV::S«§3€zE’ éépsjakfgs TO ENLARGE THE PETITIGNER ON BAR. ms
s»_§=:,€ jf5’§F’5.G;iALQRE; FOR ‘mg OFFENSE ?UH§SHA8LE é,3§”\£SER
.__?E§iL§.§fiRf?f’§If\§Ai ?ETETEQ%’# Cafvzigzié ON 5:32 039523 EEFGEE “ms
$2?
0 R D E R
This Criminai Fetétéon is fiéed eaf
Créménaf Procedure praymg to enEerge__v;4ei*§Ae:__pef;§tEe%*:es.er:fiieéf in
the event ef his arrest in Crir§*£e’.V:”g*$.Q,’s3j§ej’:§G’iV§§.;ef.,,’Keramangaia
Ponce Station, Baegafere, feri.-we:f&ffes{%£”é V£3Qieixseabfe zmder
Section 420 of Indian4_V§?ene§f C_ode; _
2. I have.~r1eVapd;’:t:,heaJ§eerrfi’e:j”‘couAfise’i'”for the petitioner as
wet! as the ¥eafn’ee._High’:{i:e§;”r*;; G:§§z.ernment Pleader. I have
perused the re_cerds.”‘~.. ”
prosecution és as under:
a Staff Nurse at St. Jehefis Medicaf
Heséftei. She”-.ee%.(eée.§:§”ee friendshie with ene Krugsananda Reedy’
inte ievsesaffair. Thereafter; they went to Gety during
201% and stayed there far about 3 days and again
they bath went te Oety. They used is stay at a
Electronic City and e§se at Empfre Hetei {wring June
251%. The aecesed eremised te marry her, but in seite 0% it; he
eeeééeeci te marry her, Therefere; the eereeieineei iedgee e
eemeéeéei befeée {he eeiiee eiiegéee tee: he has efieeiee hes.
se 1,
4. The a¥§egatEc:m made against the eeiiiiener is that};-e
agreed to marry the Cemgflaénent but he has dedieee
her. The offence aiéegeif against the petitiener Es u:f};j»e’:V:.S’eff.”::é o4z:% ”
420 ef Indian Pena? Code. The date of €3c’§:e”:9:47e’:’e:ve”«._ef-:effeegge:
8.2.2910 te 21.2.2010. The c0meiaine{ iE’._A%’:as Eje:CI”ge:<;'i
cempiaint on 18.12.2010. There §s"'e. T:'c%eIa3;
compfaint. The offence a!£eg.ed….«'age'iVéi'é'en{2}f?e' "e'eetit¥e'hVér"Eve net
punishame with death or Empris'eVnn§Ve'§i':v averment
macfe in the compiaint'::.£;i:V1'3cieeee»'£§1at:.Aé:E'§€ie-..Ve_eVh1'elainant is a
consenting party :45 e–:j:<;used' Therefore;
considering the:'eteE?:3~ case; I am of the
View that this ise,f§tceseVt:e':g%revnfe'e,et§cipatory baii at this stage,
'53 in t§je result 'g:–aee t:he feiiowmg:
Th§”~::._”§;ri.hé§:ie.i,,_ :3fe:’:’:éee is eéiewee eeneétéeeeééy. The
eetieener és,f”~..g:*e__r::Ee:*§:””with anticipatery eaih “fine respersdem:~
{ ‘?eE_iee”‘af’eA.ditjeetefi. :0 reiease the eetitiener on bafi in the event
Crime %\fe;59§/ZQEQ ef Keremaega!a mice
‘fi’°-“-V4,:S{teT’:;e_e”eraeée execeiiee e eereeeei eeee fer e gem ea’ ‘%:S;Q§§f~
with one surety for the iikesum ta tha satisfactien of
re-s§endenf:=-Po§§ce an the foiiowing Canditiens.
E) The petiticners shat? not tamp._e_:f
prasecution witnesses nor’; ff?-<'§,F'§'§:;f)€:Ei –..i}3e"~':.,M,,__
imzestigatéen in any manner,_
ii) The petitieners shaft make tRfi’e.: *hse§ve;5″axfaiiabéée
for the respondent~.?§o~§.§§:e _atn~d4._:a(“fs’£.-‘zfi reqfliiréd
by them for the purpcfiséfi’0f”m\;?’eéti_ga-fiiésri’.
iii) The pet§tEoQe’z”sfi_’aiE régt _§u.§5zp’~5ééi-i..”~ V.
Ev) If any kg? 1:i_&;e “”<:onTd5:7t:_éaf:'s~' 5; Kziaiatedg the
antE§:Vi§j°a'i<3 ryiiviggaii 'éi*:tiiI'e;$"Cam:é§'§étion.
v) Intimate: the C@._hc{éArn;é’d._:’écé.0rdingiy.
Séfé
ESEGE