GRDER
The petitiener is arrayed as aeeuseei Nefi
No.19′?/239$ amt} amused N03 in Crime
2. Crime Nz:3.197/2009 fleas
offence punishable under S;’eeii§>n E{P.C§.’;
P.S., Mandya, 30 also, Crime___N}:»,._1_§.3/ Wes registered
for an offence punishé{13ie– 392 I.P.C., by
the same police” Vifxterrogation in
another e1;*if:ie«.__i§3.r3;’–_V19.5 reg:és:e:e’eiV by Shivajinagar
RS. urfder Section 392 I.P.C.,
the petitiener isV’i3?:2z::iare”c1.__if1 above crimes.
haye hearel S:*i.S€:>mashekar Kashimath,
.’Iee;rf1e:i _ ” ~ eounsei for petitioner and
“‘S:*iL1§{..S’;SeLmgi:§a:’igiramaiah§ learned Government Pleadef
fofififie vS:t.a’§;é’.
H r 48 As could be seen from the invesiigatier: recerde,
€316 eeiiiiener ie ifiE§fG:i’§f€(I1 in eeyiee of property efferzeee…
fiffréizze 3\§e.E§i%,5§9 was regieiereé fez’ 3.2′: effemee
§z2::§ehef§::§.e “i1f1i:§$§'” Seeiiefi 3§2 §,P.C.§ whereez the
petitioner is arrayed as accused N03; Crime
N”e.19′?/2009 was registered for an offence punisfizfele
under Section 384 1,P.C., wherein the
arrayed as aecueed No.1. These _eri::1es W’ei’e’–2%€:gi’s;f.e;fec§V
by Beflur 9.3., Mandya, In erin1e«’N<;$_A§1'{é5/'U3'
by Shivajinagar 13.8. for ah-.V§5ffenee" p_u:1_iSi1ab1e'*'wu1ider * '
Seeticm 392 I.P.C., the.petitir:rne:f'-iskgrrayedv-ia.s.~e:ec:used
No.3.
5. Theiiefe;i’e,. of A..ti*1e””‘ee’pini0n that the
petitioner earirzafjj; E)’-3′ 4-reieakéeti en bail at this stage.
Thereféare, petitiesggs.are €i1$m1$sed.
Séf *1
EEEEGE