cRL.P.1s;c§§ _
IN THE HIGH COURT OF KARNATAKAMM BANGs=.;§{3V1éEV:: 4- _ "
DA'i'ED THIS THE 9th DAY OF " « 7
BEFORE
THE HOWBLE Dr. JUSTICE K.'vf$}§iAKTH}\2V;%fVi'S15&LAVf§
CRIMINAL PE’r;ij:_£3N.’_i$zo,_é73._f A N
BETWEEN:
Aged about 45 years, .3
Occ: Graxna Sajxayaksg’ ‘~1.;__ _ ‘ _ ‘
R] 0. Ma]asiI1g{inahai}y7viHa:gc’, _ ‘ ”
Ho1a1kemTa1uk, A ~ ~ Chitradurga Dist, . . V ...PE'I'I'I'I()NER
(By Sn’.G.S.Ba1agaiiga¢dhar;._ Am’;
'I x ..... .. " Sta£é ~91" '-
Ho1a1ke:e%<¥§.s.,~-V.'%–«.V%, '
% 'Ho1aIkeré:A iraxuk, L
",3.Ch1tg~adux'g"a Disitrict;
_ Rep. by State..Puhlic Prosecutor,
'Pr&;§e¢ntor, Court Buildings,
41 _Ba1j_1ga_;iozfc;. '- …RESPGNDEN'¥'
Béflaicxishna, HCGP)
u Criminal Petitien is filed under Section 438 of Cr.P.C.,
to enlarge the petr. on bail in the event of his arrest in
C:z’.No.5/O9 of Holalkcxe P.S, Chitradurga §i$t., which is regd. for
the ofibnce pf 11/ 3.429 of IPC.
F0
cm, :’%}{i¢} 3585,/._§eoé . _
This Cum’ 133′ all Pefition coming on: for the
Court made the following.’-
The petitioner] accused. i 1′ / of V2 Holaikem
Police Station is before this 438 of Cr. 13.0.,
seeking bail for the ofienee
2. It is met’ “ck that the Tahsiidar of
Hoialkere lodged. on 02.01.2009, the
petitioner Wiio £3: of Malasinganahaiii village,
concocted by forging signatums and
to enable the persons meationed in
tfie_VAcoihpIaint”io’«.d,f~aw old age pension/widow pension] pension to
v
” 3. Leajfioed counsel for the petitioner submits that the
4j’–‘.:x(Jff€§1i;”c.x<;itf:. gfliegeai against the petitioner is triable by amps ané the
p-xesemi petitioner is a Govemment servant.
(A3
CRL.P.N9.i§fS,?2O09
4.’ Learned Govt. Pleader submits that if
released on bail, he would tamper
and it wzould come in the way of .
5. The apprehension ef._.1;he pibeeesifiee. be at rest by
irxnposing appropriate condieioee.’ pound to reject
the bail getition.
6. in the {flowed and the Investigating
Oficer in Police Station, is directed
to release the event of his arrest subject to
fillfillment of eerzciiflons:
pthat xthe eefifiener shall execute a personal bonei for
1 with a surety for like sum ‘£0 the
of the Investigating Oificer;
H ;’fl;1a.i”the petitioner S1131} appear before the Investigating
Vvflfiicer on 01′ before 31.03.2009;
thai the petitioner shall aypear before the Imrestigating
Oificer as and when required for the purmse of
investigation and in megafion;
cm r?_;’i~1c.–~3fz-.8: /_f:'{9’21.0§\3%_
iv) that the petitioner shali not
v) that the petitioner shafl move fo14TV%;%e;gu1ar aai1 heme
the Triai Court within a month ‘ é
arrest by the Investigatingv vita: evéiit;’
this bail order shall be in rérc¢% -ui;,fi3§’§-.V1;.T;:ae.”‘1»$%,g,=.,A1V:1ar_Vbai1
petition isdiSP0Sed ofit If % ..
hnv*