IN THE men coum OF KARNATA.§;5'1 7; f~"'j%g CIRCUIT BENCH AT P': & DATED Tms THE 16% MY» BEFORE n e THE HoN'BLE )«II»i2..,:J!JS'I'!A(.3E'g'__!\i' (mp. N9.3So2/'2oos' L Between: ' E , Shmanappa, " _ f S/o.Shivalingappa Bi1*&iar;'A . V Ase 41 09C'=Bw_Iiniw*J. A ' VA (By $5'; Adv.) Sm th¥oughxxm., Police Station, A' 'V .. Respondent % petition filed under Section 439 of CLPC, prayitgg to direct the respondent to release. on baii by taking " " surety in Cr'Ine No. 15312005 of KPTCL, Case No.'?5/2008 of Add]. Sessinns Judge, Bidar. This cn:nma1' ' petition coming' on in ad1ms' aim this day, the Court made the following: ORDER
2. Bail appiication filed under
Case No.79]2008 was ‘–‘i4’heM
pefitioner is alltged tq have md
committed an oficnoe vp§:;1isfi§;b3g 1% of
Indian Elecuicityaqt. 20;0e, %%iL%%¢ A} i
3. The submit that
petitiongr of electric mctcr
instaBe<i "'at was not aware of mpering
the meter. an
. X4. 'HCQP would submit that pefioner being
ofmur mill had tampered the meter
of Chanel' 'ty.
Aiu.V§§i}’enoe of tampering of meter whereby electricity is
V’ wasted ‘m punishable with impfisonment for a term,
H may cxtrmd to thmc years or fine or both.
em” shaii regularly attmd the Court.
VT eeie ‘ em.
6. The petitioner is a permanent resident of
Amati Taluk, Bidar District. Considering the: Q’
offence and puma’ hment pmvfl egi
expressmg’ any op1men’ ‘ on , { hold’V
petitioner could be released oh 5, is ‘V
accepted. The is on to
following’ conditions:- % ‘A
I. The a for a sum osf
Rs. 1o,eee;g. and ofier two
A’ j the satisfaction of trial
II. ;.’;’*’he_ snot tamper with or mtimidate
”
x””‘x
Sd/ –
Judge