IN THE HIGH COURT OF KARNATAKA AT BANGALORE
9A'I'EI) THIS THE 30TH DAY OF SEPTEMBER 20E1f'<;.T
BEFORE """""
THE}KflWBU3MRJUSNCE NANANfiA{l uEu
CRIMINAL PETITION NQ';'4574~j_/2Q'1:€)"_
BEIWEEN:
1. M.Basavanr1a.
S/o.Late Madaiah,
Aged 58 years. n --
Gramapanchayat Sf:£:_1fe*tar~y, E,
Mamballi, Yalandur TaI.1 1i<.' M
Chamarajanagara Dis-§,--r.i_c§t. ' "
2. Malleshaifit}
S/0.Lat:e .
AgEdi,37'-Yeafsf"-~.,EVA . '
F'0rmeruP'residc§f1t:,'~. " __
MambaI1i._¢Gran*1a P.anE.h'ayat..
Mai:-allai, Ya,1a'r1d'ur Taluk.
Changyganaganpnmncn ."PETHTONERS
' -.fB3rV4VSr:iv';vH .'}\/Iohan Kumar, Adv.
AN 2
E_4'irhe staxei
' = _Represer1--"ted by
'n§vIu:rib.a11i Police,
_ -_Ya_};11*1durTa1luk.
Clmmaraj nagar Dist.rict.. ...RESPONDENT
[By S1’i.\/ijaya Kurnar Megélge, HCGP)
Ix)
This criminal petition is filed under Section 438
Cr.P.C. praying to enlarge the petitioner son bail in the
event of their arrest in Crime No.15/2010 of Mam.b’a_lli
Police Station, Chamarajanagara District,
registered for the offence punishable under Sect..io_n it
468 read with Section 34 IPC. ” *’ ‘
This criminal petition coming….0_n for”‘ordé;i+5;’*»i.pii.:s
day, the Court made the following; ‘ ” ‘ ”
Petitioners 1 and 2 are aeeiised:VfNos. 1
and 2 in Crime for offences
punishable under vSect.io–n_s:= read with
Section 34 of have cheated
Grarna p&f1Cll’El}-fit-till” _l’of:l”‘–..Marnballi by fabricating
documentslto “mal{e_ gains for themselves.
lrleardlfltljie learned counsel appearing for
A”:_petVi’tiQne_r ‘EI!_Ii(1l:Vl’€1(__)V€I’11I’I1€l”ll. Advocate for the State.
le;arned Government Advocate has given
‘details ofi.arnoLint.s swindled by petii:ior”iers either by not
mwst
l..accon.nting for the amount or manipulating the
J! —-L_ “$91 c
m3-
documents for purchase of materials. The accused are
aileged to have embezzled a sum of Rs.88,00,000/~g
4. in the Circumstances. custodial interre~gaiio_I11?o_f’
petitioners is necessary for proper in\Ie,st’igvati§;in_ of”
accused. Therefore, petition is dii;mi.s.sefd.”‘–_ ” . ”
SPS