High Court Karnataka High Court

N Ravindra S/O Nanjappa vs State By Yelahanka New Town P S on 2 December, 2008

Karnataka High Court
N Ravindra S/O Nanjappa vs State By Yelahanka New Town P S on 2 December, 2008
Author: Ashok B.Hinchigeri
-2-

Section 34 of IPC. Now pending on the file of Chief
Metropoiitan Magistrate, Bangalore. 

This Petition coming on for orders this  V.

made the foiiowing:--  __
o_ruu=._3. i

The respondent registered 

the offences punishabie under Q0″, #68, 471
r/w. Section 34 of IPc.te.f;

2. The caseiof the..~,w,~rose:ch.i,;Ao’n the petitioners
have registeredrespedive shares of
the |andv__rrieasti:rir§g:v_ $§r.i\io.64/4 of i<.G.Kavai
viiiage sketch and forging the

signatures'-of the con'i:er.n"ed:"oi'ficiais.

itSrivfiéivijayashekar Gowda, the iearned

_(':otih*s=ei*vv__;"a,i1iiii§a.ring for the petitioner and Sri

A;V,_i£emai<riish.rie, the iearned Government Pleader for the

K__responderit.V

it The survey sketch in Form No.11—E does not bear

_the signatures of the petitioners; on the other hand it

' bears the signature of their father,Sri Nanjappa. Petitioner

No.3 is an empioyee of the Indian Veternan; Research

68414.

Institute and petitioner No.1 is the Director of Ayuryedic

Medical College, Bangalore. Considering thatji-«..tlisVe

petitioners have firm roots in society and

survey sketch in Form l\io.11–E noes

signatures of the petitioners, I deem zit j:ust»to~’

relief of anticipatory bail to ‘:’he–~..petition:ers_ byhisubjectline

them to stringent terms:

5. The petitioners’__s~h_all Surren.r3eri”themselyes before

the today. On
their ‘shall be released on
bail subject’ tfhje. ‘coni;iVi’ti’oV§ns:
I) Each: shall execute a bond for
V V ~.sumiojf Rs;50;000/- with two sureties for the
like the satisfaction of the Investigating
_ rrIyl0’5F°r-

shall make themselves available for
interrogation as and when required by the
A Investigating Officer.

iii) They shall not tamper with or allure or
intimidate the prosecution witness.

iv) They shall keep marking their presence

between 10.00 am. and 2.00 pm. before the

HE!-!.

_ 4 _
Station House Officer of Yelahanka New Town
{Police Station till the investigation is co;j’:§iet.e

and the charge sheet is filed.

6. This order shall be in f0lfCe”f0f fir fqur’._, “VV

weeks within which the petitioner s”nVa!I:’.A_ép}3l§

of regular bail.

7. Anticipatory :..;ph’ditionaviv|’§)*.VAvv
sax»

R35.