High Court Karnataka High Court

Hithesh Manilal Chabbayya vs State Of Karnataka on 6 December, 2010

Karnataka High Court
Hithesh Manilal Chabbayya vs State Of Karnataka on 6 December, 2010
Author: N.Ananda
IN THE HIG!'l coum or-= KARNATAKA AT BANG5§L¢ RE:f'~[:   
omen THE. THE 5*" am or og¢5MaEmt.31o%%I[ % _ é %  

BEWRE

THE HON-5LE MR. Jusncs      

 

BETWEEN:

Hithash Manila! Chabbayyy "  7
Sin Manital,     _  -  '
Aged about 24 ;e_'"earf§;-'     _ 
Rfat No.1189,-Bi .l§-15.2523'; " Q   »
RPC lay-nut, 1 _ «::_   »  '
Vdavanagas;  ' 

Bangalorzt-56$?'  .. PETITIONER

(By sn sna:§r%%sa.§:g,%ssn%agr counsel )

    ..... 

V”–Sta:.§5e’* sf i-sa’ma2:§ia,

C2638-P9!i::aI.3tinti§In,V~’

Barsgafifire ‘ V

V Rep. Ev $vtat3 7~Public Prmutor
‘Attached hiathe High Court of
‘ ” ~ «A — .l{Jarn§bahe, ‘Bur:gaIor=a. .. RESPONDENT

j(‘By§.ri’..«3IEjay Kumar Majage, HCGP;
‘ gsri Sandash J. Chouta, Adv. for assisting P.P.)

This Criminal Petition B filed undar Sectian-439 of

‘bode of Criminal Procadura praying to rebase the

petitioner on bail in IISPOC13 cf Crime No.230}2010 of
Cubbcm Park Police swam, Bangalore.

with Stabs &nk of India, IHLG. Road branch

aimature awrhg on the bank guarantm V.
W. M m the W g…,,.m W
mgnann-as and forged aeala. m.~Aa:~m

M . E. rs of Wu film ;

lodgcscl fit-at informafion and f6r’1t1:.*-S-I
ofihrmes was registered; but
aka the other

“cf the dncumezxtn filed
course of investigafion, I

__a WON Infrastructum Private
favour Mia Patel E ‘ hunted” ‘

* ia..§:pf.i§t*ent13r a forged document. The camerned

of sum Bank of India, ma. Road. branch

Tonvemaationhasoonarmmxtmsraar. Butthe

crucmia1poi11t£::rdeterfl®t:Snnisw11ethert11ea’e
in p1-ma facie material to hold that pefithnm’
ahmehadforgedthzbankguarantee.

N, K’./J; N mW0,\ A

9. The learned counsel for the _

apmalmds am the pefitiomr m£}’3f a;!_:s:s.;:i.r;d
on bail. Such 9. aimafionmm inf

10. In the remit, <3-dm~:%

1) Petitic:m::* & bm».a far a sum of
I-‘!a.1,t:i3§J,C5EFl3V! – “‘=i£I¢iAi’ mm ‘ for 1:12 h1«:amm’
in the A” ‘ com.

2) . ‘ or tafi with tm

_
amnregulanymmamecaum

4; mad: his amadm in the

P031108″ 3391311’ bebmmz 11 am and?

‘ @133. Stmday mm.

shall surrenderpaaqaart, 3′ any hefi by
13i1nbefomthe11’ia1Court.

Sfi/=3 5
EZEDGE

G88,”