High Court Karnataka High Court

H R Bhanuprakash vs State Of Karnataka on 9 September, 2010

Karnataka High Court
H R Bhanuprakash vs State Of Karnataka on 9 September, 2010
Author: N.Ananda
- 1 _
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE QT" DAY OF SEPTEMBER 2010
BEFORE

THE HONBLE MRJUSTICE NANANDA

CRIMINAL PETITION NO.-4356 OF 2010,t..__'j : 

Between:

H.R.Bhanuprakash

S/o Late Ranjaraju.

Aged about 39 years,

District Sub--jaiI,  .. V _   
Hassan District.   ;=., *-fPe'i,itioner

(By Sri.M.Sharass Chfandra;"A':i_Voc'a.te] it

And:

State   it

Lokayuktha p:s,;:ge~.._ --. '

(Rep? by S'    S' .\

State Pubplicp P'roseci1t'a3._r]'« "  Respondent

[By Sr-i.S.GDRajent1ra'-Resddy, Advocate}
vi S S" ...... N *****
  Petition is filed under Section
4~39«.'_of Cir'-«.P.C-..praying to enlarge the petitioner on
bail in L.A;;P,5S.CR.No.13/10 of Lokayuktha Police,
Hassan V_v'wV1<:'ich is registered for the offence

 'rpunishable under Sections 7, 13{1]{d) read with
Section-._1"3{2] of the Prevention of Corruption Act,
' ..'1.988-

 b"'AI'his Criminal Petition coming on for orders

 day, the Court made the fol1owing:--



ORDER

The petitioner is working as a vehicle cleaner-

eum–gate keeper in Sub–Jai1. Hassan.

petitioner has demanded bribe of

first informant to allow him to meet.~.a_n*.ViVn–rnalte

Imran.

2. This Court has granted_4_bailV”rto”-other.

against whom similar al’le_éations’.. are himade.
Accordingly, petitionis=._acriepte’el_ petviitiloner is
released on bail. subject flo_llobw.i«nV.g-»(f:o__riditions:

1} Petitio;_ne’r’;;!s’hall for a sum of
surety for the

il;ikesiiifi_..Vtg_lithe.as”a.tis_faction of Jurisdictional
2} TheL«,flipetiti_oVi;.e’i*.:_”..’i’shall not intimidate or
.._§j’famper”w_itVh the prosecution witnesses.

“l?heV’l’p&’etitio”i*i’er shall regularly attgnd the

S51/ii