mi mg HEGH caum’ op KARNATIW. .’jg.
cmczm? BENCH AT 3:;HAm§ZAi3» ‘ 4’
[man was THE gem mi éFsi:LY,T%2G€>é%% %
BE Ffiféfifg ‘
THE; HONBLE ggaffivgm RAi¥:1r§a
CRIMENAL PET1TiC}NL’.;§C§75’9 5}’f2;}Q9
BETWEEN:
L Prakash. . ‘ V V
Age: 35 yea1>§,”’– 5;.
€301.32 £’£’£.1Vs”i:1r::ss,,
R] 0: i%IiI1é_.9Wa<ii§ _ 'V *
Dist: B¢1gaum._ 2
2, Devizias C'3i:.Qbi&ank2:§rg._v " '
Age; 38 y&a_rs,._ ' '
Oct}; Btiamess, " .
V, , R,?~::.w:’ Brahma §%Iagé.if’ «V
. Dist; Bveiga1; 1i:~.:..’_ PETWQNERS
($3: R’é:x;{_§?..__{}}:1§é%;paé&, Psévacate)
V ‘ _AI\§D: ”
_ e $t:3te:__of Kiagnataka by
._ “xizadafiazar Poiice Statakjm,
‘ .R&g:_:szts=:~i11£&d by the State Public Pmsectutmzg
jj ~:*r£ig};1 Court Building,
T ‘~Q}:x3.1waci. .,.RESPONDE3N’I’
” u my Sx:LP.H.Cretkh:{:1d;:, HCGP}
_§§v
3
This pcttitiofi is filed u/53,438 Cr.P.C, praying to eialarga
them. 012 bail in the even}: of tihetir armst in crimc N0.
on the file cf Khade: Bazaar Pefice Station, Belgaum. ‘ » ‘ ” ‘
This ])t3fi1I.iQ}C1 coming on for erders this § é;jf:, V’
made: the failowing;
QRDERV
Petitian is under Section 43-8 “£’.r. ‘séeliiiig éiiixéééfién ta VV
ikt: invesfrigatiug oficezf ipchasgé {f:v.estjgafion””Vi:1 crixzae
N0.i28f 20639 to release event {If their
arrest,
2. Siam and it has fired ceuntéi’,
‘§’he facté{1’::2ic;§._r_;.:g11t for csnsizderaitian am;
“,»f*aggAgk@am,Kumma @ V&m3EU0 Bmhmmgm:
E~i3’1’2§a’Vi0ai::gfc’€£’L:;»,1Vféfiart. H5 is :9: gaidsmith by prafessixm ané had
‘{ieai;1’n’;gs.. hauae. The wtitiencrs herain who warf: 3330
V’ “‘V.g..-
W
3
assurizng that the money viii} Eat: converted into Amé’:rjic*a,n
currency with monthly mpayment of 25% of .éu:;if,;;fii;”:£.
izizvastedk They assured him rezferring ta xvebfiité.
the/::m, he hamied over Rs.I2,0{}Oj~ i<5"ti12 V:€.'fiVI1: "f}Ix}'.:tIf
same day and they showed him
Thercafiexr they askeci him to fiii3tom.¢fs, ViV3'~–."~1. V
to gullfiaic taetics, he all ;;}c:rs;1a£¥:éti. péfsaxasito invmt
Rs.12,{300/-. Later he .'V"§§3»«V.Vp:0mise halti by
petitioners of 2S%x'–I$etur11"'€-Lvéfy 'falsis. They also
made f1'vi§3II1E$€f}'£?f3Sv'~Si{7f.:"i1'!f; 'Snare was no ;}ossibi}éty cnf
cantacting Ccmgaany, who hafi floatad '£1316
_ 1K?f33:}Sl:it'f_i.. Be 3333 film when flit? petitioners had failed; 2:9
ziépgraached to them bu: they arranged a meeting
I35{fi';'Pati§, inirociuceé him is one Pasha Ahmed.
_I3asha««.Ah3";1e'ai.LA;:§fi mm 2:00}: 1331 1:0 Vinod, dfiS{;?I°ibiflg him as tha
" ~ .. 'A"«._§§'i3;:1a;gfir {if "the Campany ané in this manner, there was :19 and
£56 tfiisazjg.
4. ‘7§’hc’: report is umier invfistigatien or which is registsreé
” “far afikncex punighable under Sactierzs 420 anfi 406 £.P,Cx
A§g3reh.enéi:1g arrest, thay am seeking ta grant a diractien.
gab
4
5, The State has flied the coanters
prciiminaxy invesiigafion details which undoubtefliy
what the complaint states is c£3=rx’ect; ‘t;i:;;€::1 it– is Va “<3€§:pV r<i:§<%:éd
censpiracy Gf sevemi persons to <ie3.bf':?;a1:i;~}i "$16 T p1,§§::i{ic
amounting 1:0 R325 'c2*o1;ves. 51136. " a:]l{i*;§3',,t?é" V
i1}V€S§31611{ schemes am floated, Ad.ef§f::;.t1Ci:i11g sz5:\s?c'3':~r1,1_ psfsozxs.
6. Uncioubtedly the I<3€::é3:»;»«'.:§3v'}§iZi;:mitt6(1 through
LT. t€ch:1olog:.; T'.33:;¢;j*ef01::, q:z41{?3's;f;f;<31;)?.__§%%i};1 best, apart {mm
<:3fi'€::r::<;t:=:si_: 11z:1_(1_§:;1A*'TvL'$eg;§_1ivA1'%3 ;:1s.< }f%a*I§v§ arid 420 I.P.C., whether the
grevisiené; flézi éibffictéé.
” Th»: mxfésfigaiion official” is at inifial Siagé of
ii:va«sfiga{iZ}§1; undsuhieciiy intfirrogatian sf pstitioixers £5
&:.$@:::iéi” {ha brain beshind such high Emmi scam. 55:?
this j’i:2,:1ct_::;’e.? ?gfa:3: 0f §§E’€i€3′-‘f§G.”£}. ta patgitiomirs wha am siatsfi ta
be: facing-<:i*.:a1"g€ it: wvamé aflmr cases zww under izxvesiigaéien
« is 1:0 jeaparfiise 1:113 iavestigatien itself and enable ihfi
ggtifioners ta secret me widancfi also.
w
I am thfirefere Satisfied {km 113 gfr<:::;n€¥$"§:3'e– .fi2ei31€§.E 1:;-.s,:ii_f£5"'
exérciézfi fii$crct3L011 uadm" Secztiozl 433 3tL§?f :{:Li"l–I.D.
zfijméted.
Sd/J
JUDGE
Eta”