IN THE HIGH COURT'QF'~KARIs.iATA'A' KA' ' V M
CIRCUIT Bantizfi AT mmRwAD%<~
DATED '1':-«us THE 2M1.-zéf DAY F015 'AUGUST 20:53
MORE
THE_HONVBLE;MR,IUST3Q}7;.R;B.NAII{
S/o. l3'a1a"i§1*istma.'E3adigér,4
Aged 2 1 years, E)ci::.ASt11'€I.ent,
R/o. Ramdurg,
DIst3t'1(rt..Bel,gaL1;;1. : Petitioner
% ;aysn.K. Advocate)
Thé"---Stai:é Karnataka
By Vidyagln Police station,
'iZ3ha__1wad. :Respondcnt
(By 3;-1. P.H. Gotkh1'ndi,I-{CGP.,)
This Criminal Petition is filed under Section 439 of
Cr.P.C. praying to enlarge the petitioner on bail in Vidyagiri
Police Station crime No.142/2008 pending on the file' of the
3rd Additional Chief Judicial Magistrate, Dharwad, regstered
Emmm
for the ofiences punishable U] S. 419,42{§_;4€3.'3i.;.VVt' u4'«Z1
r/w. 341100.
This petition coming on fog' ordefs; "
made the following: i
%
A case in Criiiie is "registered on
08.07.2008
as against another person.
Jafarkhan ton T M.N. Sudheendra
Rao, V”‘€’3.oi1ege of Engineering and
Techliology tot V offences punishable under
secn:ofis~4i9’, 2:60, 471 r/w. 34 IPC. The
complsixiaiiiz that during the VTU Engineering
at s13MeET, petitioner (A-1) herein
to be Jafarkhan (A-2) was found
Iiléiefiiister E 0; C (Sub: Electronic Circu1’ts–EC–32)
V-examiriation in place of A-2 on a false hall ticket and identity
The complainant addressed a letter to the Inspector
. K _of5PoIice Vidyagiri police station along with detaiis regarding
0 the parficulars of the examination of the A-2 and requested
the investigating oflicer to regster a case against the
flgézg/w..u«fl
(8)
(1))
Petitioner shall executzfg a ifi”= » iii’
Rs.50,000/» (Rupee:S4A 5
one surety for to [ifi:11’§§V«:._fse’:tisi;:’a.ctioi’1L’of
the court below,
The petitio_1H1’eiiV 1′ with the
prosegfifion \l’Jifix1e$$§§S’–xiiI3d’: he shall assist in the
faigf5″i.n§é3i;igé.é:io.f1″a.nd”gi1i the fair ma; of the case.
sd/…
%%%%% Judge