IN THE HEGH COURT OF KARNATAKEI
CIRCUIT BENCH AT GULBARQA 2
DATED 'THIS THE 7%: DAY OF AUC}I_I :Sf'§.V2{i5Q9:_ % T &
BEFORE
THE HONBLE MR.._n5s.;%rIcE"%fl(;J.a;<31s:*m,éf1f1¥;A:§J k%
CRIMINAL PETY?I€)fi: L1€o.9c72k}2bo9§
BETWEEN:
1.
"i'1*ie State through Sedan} P.S.
Smt.Shy1aja vs:/oi.'a'i1¥upaksi1af}j3;ifiaéhnath,
Ag: 33 §g~ G'uriiSiddayya Mathpathi,
Age 32 y€atf;a.,A O§3£::.TVS'taif -of Nemmadi Kendra.
'I'ai*2.fsi1 Oflice; ._S6da1frg. 1"/O Sedan},
Gullbaxga ci 1':5_1:1'i§:t._
;5,Iu{fi1nari d/ 0 Shivasharnappa Hadpad,
2"?',ycars,""'C)cc: Stafi' of Ne111madiKend;ra
" 'i'--'a hsi1._Omce, Sedam, r/0 Sedam,
G11'1?;x3.rga,di.stx=ict.
. . . PETITIONERS
(By Hiremath, Adv.)
. . RESPONDENT
(By S:’i.SubhaSh Maliapur, HOG?)
therefore the present petitioners aisoi’ ”
anticipatory baii, moreover theyezee ali
4. On the other henei,
that the petitioners are ieoeimission of
the ofiences ” fake caste
certificate and ‘E332 taking out the
copies therefore gent of
anticipato..Iy:-
both sides and having regard
to the r1’3;tz1i’e .eIf–.t1i*1eioii’encee aiieged and also the main
been gamed bail by this Court, I am of
i. these petitioriers can be granted
baii for a Iimited period with a direction to
approeitizh the trial Court for regular bail.
it 6. Hence, E pass the following order:»
Petition ie ailowed and anticipatory baii is gazlted
to the petitioners, subject to the following eonditionezn
‘V the petitioners shall move the trial court
2 Sr}.
{ii Petitioners shall be released ”
we event of th €:i1f>’ arr£=’3t”‘*-
conceltned poiice
CI*.§\I0.138/O9_ ()Vi*1.. €ach th€:1i.f1 “‘ V
executing ab tpggrsoiiai. ‘
Rs.50,{}Q{}/~ wit1:§:A’»vtw’a_»Lsuf’eties, of
whom a._’s§Iv¢nt surety to
the satisf§1¢ti’Qr1L’.t§f 1.0.
(ii) H J 1: with the _V in any manner
——– 3f:.2A: -1101:’ threat to the
pi*oé§i:*<:i1ti;i11T.j.i£%i?"._z'1ésses.
" 4;" -V This be in f0I."'C€ for a period of 20 days,
Sd/-I
.?UD<3:;: