-1-
IN THE HIGH coum or KARHATAICA AT nmeagérgn
DATED THES THE 25th DAY OF MAY, 2o:r.:=.§4"'
BEFORE 'pf % w
THE HON'BLE MR.JUsTzc;3 'é{jB€AsH.;
CRIMINAL PETITIQN - = V'
BETWEELS: V A
N.C.Muku1::tda,
S/o K.N.Chikkanna,
Aged about 42 years, ;
Nambinayakanahafii, '
Kappa Hobli, . _ V
Manci)'-*1Di9'71'iCf,««._ '=.v---':-- . .
' ._ ....PETITI()NER
**** Adv.)
AWE':
State: by " '
Policefitation," .
Repmisentcd by
" "v1:>=posmutor, Gity civixusurt,
RESPONDENT
(By sn'.sat:is1a R.Girji HCGP.)
x Tliié. Cr}. Petition is mad U18. 433 C)R.P.C by the advocate
A petitioner praying that this Hon'b1e Cmm; may be
.j pieaseci to enlarge the pctr. on bail in the event of his arrest in
" "cR.No.52/09 {PCR.No.3 173109) ofJnanab11a.z'athi 13.3., which is
Regd. For the offence P/U/S420, 468 ofIPC.
This pefition coming on for Oxdem, this day, the Court
made the folkzawing:
-2-
ORDER
This is 438 petition for grant of anticipatory bail in respect
of Crime No.52/2009 registered by Kengerigate Police on
21.2.2009 for an offence punishable under Sections 420 and
468 of IPC.
2. Learned counsel for the getitioner
the same allegation, complainant has; filecl ‘” 2
{cc No.13872/2008) for an offence ;a4ungshétb1e..i1z§i1e£”
138 of Negotiable Instruments _V
3. Allegation of the comp1at:1Aiant.._.is accused
collected Rs.’?5 lakhs by iueiahip and in this
regard thVe.Aaocuseflu’£i;atl’lis’éueti’—-cheque bearing No.75014O dated
15.2.2008 w1ié:.’o.RV the cheque was not encashed,
‘…Vcompla;t;’1unt. has complaint and the said matter is still
‘I;}§e:e.ea;3;?ce:. this present complaint is filed for an ofience
420 and 468 of WC.
4. the material produced by the petitioner, it reveals
; there are two complaints flied by the some compiahlant in
of the same amount. Without going into the merit, I find
V V ‘lthot the yetitioner could be yanted anticipatoxy bail.
-3-
5. Aocozdingly, this petition is allowed. In the eveIf1xt c.)f ‘ti_31’s
ptatitioner being armsted by Kcngerigate Police fo1_f”a1§.f
punishable under Sections 420 and 453 of Ii?C1.;,.A)_j’:3L1§ %{3:1z».I1l
detained and after interrogation he shgéll
the following conditions:
The petitioner shall persafiai
133.200, 000/ – and one.soIvenf éiizréiyyfor flié fikesum
amount to the of police.
Petitiongzff % 5;oq§a;§jerxa:é,» ‘ with the
investigatiqiii with the
prosec:1ti5_r1 ” V
“ar;1e;V%%qf ajffifrgipqtcry bail wili remain in
farcexfof a, V;3erfV1′(JE?L:_L’ from today. In the
ntearaaiiilg; seek regular bait’.
_____
‘ Judge