IN TEE HIGI} COURT OF KARNATAKA AT
BANGALORE
DATED THIS THE 391"" DAY OF NOVIa:MBER:9o9
BEFORE
THE HONDLE MR. JUSTICE HULUVADIH;(;.RIAI§i'EsAI:;A
CRIMINAL PETITION:~£'();6434S',:0f"2_;Q;;Qg.VV: A
BETWEEN:
MANIUNATH R
S/O LATE M RANGAPPA
AGED 50 YEARS '
R/A NO2528
16TH D MAIN ROAD
H A L, II STAGE * "
...PETIT.IONER
(By S1§jT_ PRASHA:NfiI.,_:':A«flV)
éifli
f STATE.,OF KARNATAKA
"IRA/_'B'Y:ETVS STAHON HOUSE OFFICER
A ~C'E_NTR«.é\_~L._'PQLICE STATION
BANGALORE
R/BY STATE PUBLIC PROSECUTOR... RESPONDENT
(Al3y’S1V*I B BALAKRISHNA, HCGP)
WM
2
THIS CRLP IS FILED U/S438 CR.P.C BY THE
ADVOCATE FOR THE PETITIONER PRAYING THAT
THIS HONBLE COURT MAY BE PLEASED TO
THE RETITIONER ON BAIL IN THE
ARREST IN FIR NOJ87/09 .OF.._4CEN.TR}fiIL’4
STATION, FOR THE OFFENCE Rkuk/Saab fif>.”N’V)”.,’,-:\j~%4-‘:
THIS CRIMINAL PETITION_A COMING ‘ON FOR
ORDERS THIS DV[1X”:..’:., MADE THE
FOEL,OW’INOf:; t
I) E R
.PetitiO’ITer Sougiat for grant Of anticipatory bail in
V. – eOII*–rIectiOn”wjth 187/09 of respondent police.
2.__;’ allegation. against the petitioner is that when he
V In/as discharging his duties as the Chairman Of Kempogowda
W”
Institute of Medical Sciences, he had assured to allot two
medical seats on NR} quota and collected a sum of
Rs.1,00._00,00()/- from one Bhagawantzh Singh anri.Vl_lth:at.._ he
neither made arrangement for the seats nor returned the”–a’in{)tivntL
Accordingly, the complaint came to he filped. H ” ‘ll
3. Heard.
4. According to the learned1Cou~ns’elf;~fo_r_i.t:he- petitioner the
amount is paid Se_creta-ry and’n.ot.to,fthe petitioner. He is
ready to n’-ia’E<e hi'ni's»e:l1"tauailahle "for the investigation.
5,piV'A.ccordi'ngv-.t.ithe learned Government Pleader there is
p1’im”-a._facie_lCase against the petitioner and in the event of
gi’a__nt ()fvhali’il3-j;ol’the petitioner, he is likely to avoid investigation.
6′;,Hlowever. to enable the prosecution to secure the
petitioner for the purpose of investigation, petitioner would be
considered. for grant of limited bail. Accordiaagly, petition. is
allowed. Petitioner shall surrender before the respondent-police
within 15 days and on his appearance he be ar1’ested and
released on bail on his executing a pe1’sonal—-.li3o_ijd.j’
Rs.50,000/– and a surety for the said sum to_t.he,usatis’factionof,’
the concerned police subject to the liolloswiinfg lcond.itions’:”w-.,__ ;; i
~ ii3’kn.
(i)
(ii)
rm)
tii’v)_ ”
Petitioner shallV’:rna1_<:e liimlslel.f ar/lailablue to
investigating agency and w'–he11Vwrequi"ried.lll
He shall not
V"W._ith the "prosecution
witnesses. ~ 3 "
Siiialol zafioue’ for…regu}ar bail within one month
‘ from the d.ate~.of his. arrest and release.
Th’e»._e’o-nceriie_”cl”Court to deal with the matter on
qrnerits-_ Wi_tho.ut being influenced by the grant of
an.t_i_ci’pator’y bail.
Sd/-cg
J’u.c1g:§