High Court Karnataka High Court

Sharanappa vs The State, Through Kptcl on 16 July, 2008

Karnataka High Court
Sharanappa vs The State, Through Kptcl on 16 July, 2008
Author: N.Ananda
IN THE men coum OF KARNATA.§;5'1 7; f~"'j%g 
CIRCUIT BENCH AT  P':    &
DATED Tms THE 16% MY»   
BEFORE  n  e   
THE HoN'BLE )«II»i2..,:J!JS'I'!A(.3E'g'__!\i'  

(mp. N9.3So2/'2oos'  L
Between: '  E   , 

Shmanappa, " _ f
S/o.Shivalingappa Bi1*&iar;'A  .  V
Ase 41  09C'=Bw_Iiniw*J.  A '  VA 

(By $5';  Adv.)

 Sm th¥oughxxm.,
  Police Station,

A'   'V  .. Respondent

%  petition filed under Section 439 of CLPC,
prayitgg to direct the respondent to release. on baii by taking

" "  surety in Cr'Ine No. 15312005 of KPTCL,
  Case No.'?5/2008 of Add]. Sessinns Judge,
 Bidar.

This cn:nma1' ' petition coming' on in ad1ms' aim this
day, the Court made the following:



ORDER

2. Bail appiication filed under

Case No.79]2008 was ‘–‘i4’heM
pefitioner is alltged tq have md
committed an oficnoe vp§:;1isfi§;b3g 1% of
Indian Elecuicityaqt. 20;0e, %%iL%%¢ A} i

3. The submit that
petitiongr of electric mctcr
instaBe<i "'at was not aware of mpering

the meter. an

. X4. 'HCQP would submit that pefioner being

ofmur mill had tampered the meter

of Chanel' 'ty.

Aiu.V§§i}’enoe of tampering of meter whereby electricity is

V’ wasted ‘m punishable with impfisonment for a term,

H may cxtrmd to thmc years or fine or both.

em” shaii regularly attmd the Court.

VT eeie ‘ em.

6. The petitioner is a permanent resident of

Amati Taluk, Bidar District. Considering the: Q’

offence and puma’ hment pmvfl egi

expressmg’ any op1men’ ‘ on , { hold’V

petitioner could be released oh 5, is ‘V

accepted. The is on to
following’ conditions:- % ‘A
I. The a for a sum osf

Rs. 1o,eee;g. and ofier two

A’ j the satisfaction of trial
II. ;.’;’*’he_ snot tamper with or mtimidate

x””‘x

Sd/ –

Judge