2 THES CRLP IS COMING ON FOR ORDERS THIS Dflk-";.'_THE CQURT MADE THE FOLLOWING: * ORDER
This Criminal Petition is med under1_s.e§t%:;h’~A.E.};;3_8 fif
Cr.P.C praying ta enlarge the petii=iA_one.rEQfn “%3Eai:E4,j’r:-Ethe~.§_{zéé2Aaj1{‘
of hig arrest in Cr.No.44/201,3; AraV’i<_afagud §)té§:ie§'r:;
Hassan for the offence punishéEb.!_é' ::_ndeE'S§<:ti':on$34O8 and
409 of Indian Pena!
2. I ha$fe..hee:g_fd {eafu1§éd«.:’C.Qufes«e3I’for the petitioner
as well as;¥éa’tjnVéd-Ejigji*1:_VC{:u_zft’—G<§y'eVmment: Pieader for the
3.'” “E “the FIR found in the records.
The;’cnLntef{t:;,V”of.”‘FIEFE discioses that Arakaiagud Pofice
5tVé’tiuofiA”E:’ha”ve_ regi§’EéE?ed a case in Cr.No.44/2811 against
t12eVV&ac§§;;_s§é$§V”.E~f<:–MLA,
57 ./
4. It is alleged in the complaint that there is
dereliction of duty and misappropriation of funds…Vl3~y:’tthe
accused. The pffence alleged against this p§etltie_ifie_i%5
under Sections 408 and 409 of Indian Pena–.*’€p.tie
are not punishable with death. In.:4thi;s~
have been released on bail.iThe acc’L:sa’ti0nsi.’n’ia«*de_ag_ainVst_°.
this petitioner as well as theVl4lpetiti.anets”lithe have been
released on bail vicle ‘£Zti’m’irl:al ;_Peti~–ti’Q.ln”.’Ne.16aOi’2O11 are
similar. Hence,._0n the~i-gto:tin.tl.V petitioner is
also entitled” the facts and
clrcumstanees’::-t§ii;_:l;vh’e the View that it is a fit
case to grfant’a.ntijei’patp.:%§-,l:»ail,_’ at this stage.
5. itVin’vthe-_tes.iilt,..”-ii pass the following:
“V-¢ ….. ORDER
?.n’is:VCifiinlnal Petition is allpwecl conditionally. The
.pe’t’itloneri7f’j_is5″granted with anticipatory hall. The
resp«a.nVé’ent~Pplice is directed to release the petitioner on
A the event of his arrest in Cr.No.44/2311 of
Vatakalagud Peiiee Station; l-lassan en his executing a
persohai bond for a sum ef %’10;OOO/- with two sureties for
the iikesum to the satisfaction of the F8590Rdefit-i?QViV’iC4é~{)Fi
4
the feilowing eenditiens:
1}
The petitioner shaii hQt»Vtampe’r”‘v§it’h:
prosecution witnesseé; rieif’ ;h”e_mper: T_
investigation in any mah.{1e’z3_
He shaii make himexeif aveiiaibie’ te’, the
respendentmoiice”es fanéi’–.yvhen’ “r*ee;”Liired
for the purgiose of thiriai/estig$.fe:tiVen,
Hjeiehaii r£j_ari:i<'his~,étt'e~t}Vd'aifii:e before the
5.irés.pd3é:i.d;’erit:p_t>iii-CeJohyce in a month tiii
‘fiiii-*:g”t;_gf rgweéih
it ._If aVh’§Vef’.the:eohditions is vioiated, the
V”»._antieipet:)_r\,{tiaii entails canceilation.
Intirxhate-«the concerned accordingly.
355;? L
EEDGE