High Court Karnataka High Court

Basavaraj Sidramappa Shettar vs The State Of Karnataka on 9 June, 2008

Karnataka High Court
Basavaraj Sidramappa Shettar vs The State Of Karnataka on 9 June, 2008
Author: Huluvadi G.Ramesh

IN THE HIGH COURT 01? KARNATAKA
BANGALORE . 4 %

DATED THIS THE 09′” DAY OF1JU1§§§;VV29§}§’_ { &

BEFOQE :

THE HON’BLE MR. JUsTi<:_E' j %

CmMmALPET1T1fiN :<«:o.1i33§%]0F

BETWEEN:

Aged
St1__1g§c-.112)’ ‘Iv’-‘:’-.-‘c:v”.;§ag.’~1’1″i’.*–.e3Vt”.~vL.’ «. A’

I . Basavataj ‘

2. Ashok
Aged aboutVV20′: y&ars, .. . ‘ ..~~
Studmyt; WC …PETITIONERS

Adv.)

NE-L’% j
.’ A Tlie iéamataka by

J = ~*(ByvS1:i.H.C.Siddagangaiah,HCGP)

‘Bag.-:;:1:1c’0:’Town Police. …RESP(}NDENT

3*!!!

This Criminal Petition is filed under Section 438 of
Cr.P.C. praying to enlarge the petitioners on bail in the event of
arrest in Crime: No.61/08 of Bagalkot Town P.S., Bagalkotc

‘ ./

District, which is registered for the ofibnce PIU/Ss.-419,- and
471 r/w Section 34 ofIPC. . ‘ ‘

This Criminal Petition coming on for O1’di§E:§.fl;2i$:ti}C;

Court made the following-

Pctitioncrs have ‘for

connection with Crimg: No.6l_/58 police’: for

the offcnsgé’~;§hfii12;:abiéj§§iéér—;Se:::§ons 419, 468 and 471 r/W

sm-an 34 mo

Itjs oiieg6d’that on 18.3.08 petitioner No.2, a student

of B.Com was wnt1′ ‘ng the PUC examination in

place _of géilfioncr No.1.

3. Heard.

AV/1

4. It is mu fizat the cememed Oficer }_4-xafif the

apoiegy ietter frem these twe pefitioners. 3

impersonatiuna In the: facts sad»

wauld be gmm bail subject te % 7 % “T %

5. Accmding,l§f,* afamest
cf these pemiem-s Names ef
has: ma ma ‘ofthem
and a surety -fsgr tljxa
condititmst

‘« “{i ) * nrsmke themselves available to die
” ” iawsfigafiizag agency as and when required. :

(ii) Iteyjamn not mm with the p1*0sacui1Im’

A shall move for mgular baii within one mcaath
oftheirarrestandreiease. –

gig