High Court Karnataka High Court

Prashanth S/O Balakrishna … vs The State Of Karnataka on 21 August, 2008

Karnataka High Court
Prashanth S/O Balakrishna … vs The State Of Karnataka on 21 August, 2008
Author: R.B.Naik
 

IN THE HIGH COURT'QF'~KARIs.iATA'A' KA' ' V  M
CIRCUIT Bantizfi AT mmRwAD%<~  

DATED '1':-«us THE 2M1.-zéf DAY F015 'AUGUST 20:53

      MORE    
THE_HONVBLE;MR,IUST3Q}7;.R;B.NAII{

  

S/o. l3'a1a"i§1*istma.'E3adigér,4 

Aged 2 1 years, E)ci::.ASt11'€I.ent,

R/o.  Ramdurg,

DIst3t'1(rt..Bel,gaL1;;1. : Petitioner

 % ;aysn.K.  Advocate)

Thé"---Stai:é  Karnataka

   By Vidyagln Police station,
  'iZ3ha__1wad. :Respondcnt

  (By 3;-1. P.H. Gotkh1'ndi,I-{CGP.,)

This Criminal Petition is filed under Section 439 of

Cr.P.C. praying to enlarge the petitioner on bail in Vidyagiri

 

Police Station crime No.142/2008 pending on the file' of the
3rd Additional Chief Judicial Magistrate, Dharwad, regstered

Emmm



 

for the ofiences punishable U] S. 419,42{§_;4€3.'3i.;.VVt' u4'«Z1
r/w. 341100.      

This petition coming on fog' ordefs; "

made the following: i
  %

A case in Criiiie  is "registered on
08.07.2008

as against another person.

Jafarkhan ton T M.N. Sudheendra
Rao, V”‘€’3.oi1ege of Engineering and
Techliology tot V offences punishable under
secn:ofis~4i9’, 2:60, 471 r/w. 34 IPC. The

complsixiaiiiz that during the VTU Engineering

at s13MeET, petitioner (A-1) herein

to be Jafarkhan (A-2) was found

Iiléiefiiister E 0; C (Sub: Electronic Circu1’ts–EC–32)

V-examiriation in place of A-2 on a false hall ticket and identity

The complainant addressed a letter to the Inspector

. K _of5PoIice Vidyagiri police station along with detaiis regarding

0 the parficulars of the examination of the A-2 and requested

the investigating oflicer to regster a case against the
flgézg/w..u«fl

(8)

(1))

Petitioner shall executzfg a ifi”= » iii’

Rs.50,000/» (Rupee:S4A 5

one surety for to [ifi:11’§§V«:._fse’:tisi;:’a.ctioi’1L’of
the court below,
The petitio_1H1’eiiV 1′ with the

prosegfifion \l’Jifix1e$$§§S’–xiiI3d’: he shall assist in the

faigf5″i.n§é3i;igé.é:io.f1″a.nd”gi1i the fair ma; of the case.

sd/…

%%%%% Judge