High Court Karnataka High Court

Sri Narasimha Reddy Gudibandi vs State By State Public Prosecutor on 9 June, 2011

Karnataka High Court
Sri Narasimha Reddy Gudibandi vs State By State Public Prosecutor on 9 June, 2011
Author: C.R.Kumaraswamy
THIS CRLP FILED UNDER section 4:58"}::e;P.vAé:--.PniA*f:iN_§i§l'A.

TO ENLARGE THE PETITIONER ON,_BAIL'._ll\f' THE"'l}§VENTOF'

THEER ARREST EN CR.NO.i?/ll O.E""~.KORA§JLfix:\IGAL§&.:EFGLICE " V

STATION, BANGALORE errr, FOR rHE:v.ooi?1éENc*E$'i>UNIeiiAeLE
UNDER SECTION 406, 420,, 4.e8,_..--A7'i,. 420(3)  WITH
SECTION 34 ompe, '  * 1. . 

THIS PETITION CQMING THIS DAY?
THE COURT MADE    =

T his   Sleetion 438 Cr.P.C.
praying to enlarge. th_e»';pet1tionei1*._o'n"'béilV'in the event of their
arrest in  l ofv""~.1l§oraniengala Police Station,
Bangalore City: 'for 'the punishable under Section

406, 420 468, 471', Vlf2,--O(B)l'read with section 34 of Indian
Penal Code.  = ., 

  -the learned counsel for the petitioner as

 yell   Court Government Pleader for the

V State.

  "ii contents of the FIR found in the record discloses

  Inspector of Police, Korarnangala police station

la"».__haee"'r'egistereol a Case in Crime No.17/ll against accused



Nosl to 3 for the offence punishable under Section_:l40_8l,:  

468, 471, 120(8) read with section 34 c-f"l'ndian'l..Penail:»ColdeTen; V'

the complaint of the Authorised 

Housing Finance Ltd, It is allegedvivythat acfcused: 2 " ll

approached the cornplainanton  'gt_aI1f:§ of loan
for purchase of sites  44 in Katha
NQ2489 situated a'Ev\?  Agarac K
R Puram, Bangalofe,V   examining the

document  The amount was

given by way _of1A' to the accused No.3. No
repayment  of the loan amount and also
accused    thereby attempted to cheat the
its the tulnle'"'of"?'.69,00,000/~. Hence the accused

allelg'e_d"»v4cotn:nitted the offence alleged in the FIR.

l ll t"t.__Though*the  have borrowed the amount they have not

-4l.l.l'_1fep_a:.d the safnel The offence alleged against the petitioner is

tenet'tiunistzable with death or irnprisonrnent for life. The

'l:ct:"--ansaction between the accused and the complainant is loan

transaction. The effence alleged against the petitioner is net

 



of Very serious in nature. Therefore? considering ~th.effaVets and "  

Cl1'CU.I'li1Si§Eil.'1C€S of the case, in my ViewT,_ the ,AC::YiiElll1{:ll~-p€tii_iO'£}e .'

deserves to be allowed.

4' in the result? I pass the followi.n'g:'u
o  13,12  . V

This Criminal Petition is lalloiired_.~.eon:riiti.onally. The
petitioners are granteri '--f€S.l5?.ér1li€nt"pO1iC€ am
directed to releasje    in the event of his
arrest in Crirne  ' res'p'ondent Police on his
executing a  of Rs.20,000/~ with two
sureties for the Vtlilgesiirn.toI_:};g;.."satisfaction of the respondent

Police on the following”-e.or_1_§liftions.

i) shall not tamper with the
‘A witnesses nor hamper the

?_ 2 _» uimteistigation in any manner.
:.__They shall make themselves avaiiable to the
A respondent police as and when required by

them for the purpose of investigationi

/’

iii] If any of the cenditions is V’iO}3.{€€i th§+:”–..

anticipatory bail entails cancellation.

iv} I1’1timate the concerned accordingly. %

YKL