EN Tfriii HECE}-E CGUE-{T OF' §{AE?;§€A'§'!XE£A§
CERCUET BEZNCH AT {§UL§3E\,§¥{G;"i
m;rE::3 mag THEE E8?" BAY GI?' :%*E3:3Rz§A§2;':i :5}
BEFORE
THE HONBLEZ', MR JE_FS'1"'1CE2 HULUVAEDE RA%:$2;?'§:3§';'--T
CRL.P.NO: sssggzom " ' * *
EETWEEN;
1.
S&§_'y'a£'iZ:"ti"E3_'_'y*I%3i.i1, _
S/0. Manikraa K»
Aged 45 years, OCQZ AgriCVL.1.Etu:rfe;'
R/0. SN. Campfi E':/I ei:<1vi, .. .
District. Rais::hu':'. ' -- 1 '
MashinT-1"at3,.__ "
s/0. Ma_$hin;»vShét'iyV,'£f t
Aged~8f.}Ty€arS;::_.Qc<:-t_:. A_g§1"i(i'u»1f::<1re§
R/10. Shahkar La}. {T§:é1'r:;13._ _--
Makskié Tq- S11TC=?.3pu%fTs... &
DiStrit;t[. Yadgil"; _ : Petitiomzrs
{By Sri. _Nafic3Vki3E1bré'V'B(;0b, Advocate)
"' I'?f';{é: 0§" atak_a.,
"i"'hr%'3Cu b?}_m£'ap:1r Pcfliite Statiarz,
Ref,----_L 833 Add}. SPF"
High Court. Ci.r°C:u1'i'. Benathg
" H fiujbarga.
: Respondent
Sm. submsh ‘fviailagtsuiz HCGP.,}
Z%%§’v’
¥\J
“§_’§;*1iS Criminaai Pci;:'”£é;or’: E3114;-‘aid u:1{§e:” ass-:{é’H?<:r;"_: 43$
C:":P.{1, by §:h<:2 A{§v<}<:2.»1E.<3 fin" ;;3e'€.ii:i{}1":s::" §§E"Ei§/'§i'1g {n€1’ on bail in {mime No.58/2009. cf Sho’rfa,pur
§01iCe Esta-11;i01″;. (SaC.§£\.?:”§€T..t_.§*1«f; Fast
Track. C0z.:r’i:; Yladgirg Wllirsh :'<3g_g"ist,erc3d f<:~:° ibis-.{3ff€3§1ces
punishable U"/8.489 (AL (8), (C) {DL U23) 21nd__{¥2O–«§P-"C: _
This Criminal peitition aécyming an for"ar{f§erS;.fi1:.hjssdays
the C(}':1ri*. nude 316 ;f0§}ow;iI1§§;: ' '
O 3.3 D E; 'é'.'.€;_ A'
These petitians E)" /S V '{3}'. 1 bi' .t}L;é§vviééti{iOZ1é£{;S
'Wh() are aryaigned as respectively, in
c1'°ir:1e ifii' station now
pending Track Court Yadgir in
the offences punishabie
U/S489 and 420 we.
of presecutiom that these accused
c§r::L:E33:ir2g iihe zriéunéerfeit. {:urrL1I1eshwar Temple
21%} inc aicéczzssd wan? discugsiiagg fiach csther by
V’ “i€:{msm’11i11=4–? eiIc0hE and the have been at; rahéeridfié bv
3:’: g
f
{he p{>i.i:. ‘F }1e%r€21f%:c’:z’. 0:”: iihe bazssiss 8%’ tbs: <:{}."n.f€s3$ia}na£
stzxtememi: of the. a(ié<:z,1::«;c=:<:i. the po1i<::<:~: :'<3:<::wz3red atozmicifeit.
cturrezlcy E1Q'{.€fS, ma<;:him;*:1'y amt} eiiiier .:«1ri:.i<:Ie:<3 V::$<-:ci for
priniiirlg the said <:€)u_:.1i,erfeit: <*;urr<–:m::y zffiea"
(3€}I1.’1§31€3’§’.i{}}fi Bf iI}1?€3Sij§gEi1′..§0§L the’: ré3&§§;0:1dé’n_:t: ;jz3.Ei1C:*’fzT1€d..
charge Sheet. ag§e1i:’1si: the 21(3c%_1s(:§i p<é:':~s:)fIS f0if'- ih:-3 fa,f?Gi"c3s}:1id.
off1:*’§1::€*.s; .
3. Lf:e1}A=§;§%;i <:ai;A*_,f1.1::£~:-Vézii §f'c3.§;:§i§titii;}:Vi*g£»:rs submits that as
the Iearnefl: aiready leleased A4: an
baii, on baii on parity'. On
the Ofl'ViC'Ifl argwzd opposing the bail
pet:i?t;i–£'sI1: L V
" A"s=;_é*,-auid be S€fi3'Z"i. {mm {ha 22.E§<5:g:5séi'i§:s§2s madés in
<:.§&. with Cemzmzm imi;.e11i:i0:1 ta cheat. the generai
“;j:é,i’E>§§C by p§f_i:1E,31.r:g and {?:i:'<;:u£2:i:i:"zgg £1135: fak<~3 <::Lm:*€n:”<:s§2m-ved the mzzteréai ii} pmijpzxife isuéxh fake: ctirrency
Aa:<%§”<ii:1g;;}:;: izkae g;»s3:Eit';i{;::: £3 £iis§3<}s<:t<i GE. §'{{}EEf£ETE'fl?€ff
Eibfirtzy E3 given ":0 ;.3e'i:i*£',§<}11<~::*§'5§ 1:0 rug)»-'£13. that iiriaé 27:0-'s;:1";'_V for
exp€,diii<}L:3 "ériah if he :92} C§€i;;'~3i§"'€{§' Eft,r§:;1§ iii» ijzéi. §?€}§"§'C.1__E;'§€¥<_€.(i_
wfihin six H1<)1'}i:h:~3. p<3i§§:io:1£:r is; _é'i.§1..,§§E.'§3f3§TjE:§?"'fi3–. §'£':"£fiV€,i£1.€ii§"'.
pr3:y€:’ fog’ baji.