High Court Karnataka High Court

M Basavanna vs The State Represented on 30 September, 2010

Karnataka High Court
M Basavanna vs The State Represented on 30 September, 2010
Author: N.Ananda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

9A'I'EI) THIS THE 30TH DAY OF SEPTEMBER 20E1f'<;.T
BEFORE """""

THE}KflWBU3MRJUSNCE NANANfiA{l uEu
CRIMINAL PETITION NQ';'4574~j_/2Q'1:€)"_   

BEIWEEN:

1. M.Basavanr1a.

S/o.Late Madaiah,

Aged 58 years. n  --  
Gramapanchayat Sf:£:_1fe*tar~y,  E,  
Mamballi, Yalandur TaI.1 1i<.'   M
Chamarajanagara Dis-§,--r.i_c§t.   ' "

2. Malleshaifit}   

S/0.Lat:e   . 

AgEdi,37'-Yeafsf"-~.,EVA .   '

F'0rmeruP'residc§f1t:,'~. " __

MambaI1i._¢Gran*1a P.anE.h'ayat..

Mai:-allai, Ya,1a'r1d'ur Taluk.

Changyganaganpnmncn ."PETHTONERS

 '  -.fB3rV4VSr:iv';vH .'}\/Iohan Kumar, Adv.

AN 2

E_4'irhe staxei
  ' = _Represer1--"ted by
 'n§vIu:rib.a11i Police,
 _ -_Ya_};11*1durTa1luk.
  Clmmaraj nagar Dist.rict.. ...RESPONDENT

[By S1’i.\/ijaya Kurnar Megélge, HCGP)

Ix)

This criminal petition is filed under Section 438
Cr.P.C. praying to enlarge the petitioner son bail in the
event of their arrest in Crime No.15/2010 of Mam.b’a_lli
Police Station, Chamarajanagara District,
registered for the offence punishable under Sect..io_n it
468 read with Section 34 IPC. ” *’ ‘

This criminal petition coming….0_n for”‘ordé;i+5;’*»i.pii.:s
day, the Court made the following; ‘ ” ‘ ”

Petitioners 1 and 2 are aeeiised:VfNos. 1
and 2 in Crime for offences
punishable under vSect.io–n_s:= read with

Section 34 of have cheated

Grarna p&f1Cll’El}-fit-till” _l’of:l”‘–..Marnballi by fabricating

documentslto “mal{e_ gains for themselves.

lrleardlfltljie learned counsel appearing for

A”:_petVi’tiQne_r ‘EI!_Ii(1l:Vl’€1(__)V€I’11I’I1€l”ll. Advocate for the State.

le;arned Government Advocate has given

‘details ofi.arnoLint.s swindled by petii:ior”iers either by not

mwst

l..accon.nting for the amount or manipulating the

J! —-L_ “$91 c

m3-

documents for purchase of materials. The accused are

aileged to have embezzled a sum of Rs.88,00,000/~g

4. in the Circumstances. custodial interre~gaiio_I11?o_f’

petitioners is necessary for proper in\Ie,st’igvati§;in_ of”

accused. Therefore, petition is dii;mi.s.sefd.”‘–_ ” . ”

SPS