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,”