High Court Karnataka High Court

Shri.Shankar S/O Uashavant Naik vs The State Of Karnataka on 31 July, 2009

Karnataka High Court
Shri.Shankar S/O Uashavant Naik vs The State Of Karnataka on 31 July, 2009
Author: Jawad Rahim
IN THE HIGH COURT OF KARNATAKA

CXRCUIT BENCH JET DHARWAD

DATED THIS THE 3:8? DAY OF' JULY, 209$. j '  *' 

BEFORE   

THE HONBLE MR.JUS'I'i{1E JAW;fAi\,:'RAH'IM   

CRIMINAL PE'r:Tior~I'%N1{}z.77é4;I;2».oo9=[ "  
BETWEEN: V ' . T%
SBRi.SHANKAR s/0 uAsHm}Am¥_   
AGE56 YRS, OCC:SECRE'FA¥7:'¥T L' " ' 
GRAM PANCHAYAT, .SANTI:}3AvS'i.'WA.D_".__

R/O DATATRAYA_GALI;_,E,  Z.  ,  j'
VADAGAON,BEL{S';AU:M,. ,    PETYFXONER

(By Sfi.R.C§;~_PM_'IL 3g'i§éA§.§;TP;V1L'G1:fiI';§RPADE)

AND

   
 ,BY"L0KAYL%§;TA..?0LIc£ STACFION, BELGAUIVI
ms T1m,s'r.A*;*E minus PROSECUTOR

mag :;fc>i;';11fr».gL'::;.*);15IG,n}LaRwA13. .. RESPDNDEN1"

'   (By s£i.3gLGA:3:S1§;.V.?;§.1'I:,, ADV.)

 PETITIGN IS FILED Ui'S.6i39 CRRC PRAYING

 V E':\ELARGE THE. PEKITIONER ON BAIL IN CONNECTION WITH
 1352099 OF LOKAYIHCTA PGLECE STATION, BELGAUM

-  --{)fN  Fm; 0? IV ADDL. SESSIONS 3; SPECIAL JUDGE,
 "'-BEHLQEAUM.

  , THE i?'ETI'I?{)N COIVHNG ON FOR ORDERS THIS DAY THE
COURT MADE TIE FGLLOWING:

2%}:



ORDER

The petitioner who is facing charge .

punishable 21/$.37, i3(1)(d) I/W sectio1:;$m3;3(2) .o’I”‘&veiii:3.0n *

Corrzlption Act is in judicial custody. s.£t<:i§3_~"; bf

2. The nofice of this Vp»a§::viii-.2911 i:é” * L’

learned Standing Counsel fer Lo1§ay§i§cLa”S1fi.J#gad.i$hVAV}§3afil and

he has repnizscntcd the _ } ‘

3. The reCi:§1f_is fizyeai submitted

by one ” i:’:”f”Sé$nfi-Bastsvad village, the
Insmctor Belgaum, registered it as FIR

on 23.7′.2OD§’ -‘§}tV1Ac:._}”)t:i§._*”¢’;i:i0:c1er on the allegation that while

– 2gs &crei.éx’13r,V___(_.}rama Panchayat, San§–Bastwax:i, the

approached him with an application to efiect

neccssaiy €:h;éH1gV(;;sV in the mvenus records on the basis of the

siecree ‘pa$%;t§d’ 0.8.50] 20006. The petitioner misusing his

x V 4_ pc:}.§ition demandeii fmm him iiiegal grafification ef

«Rs’L§?;V(5{){):[- to efihct necessaxy changas. Since tha petitioner

T Xvag not yielding, the complainant repormci the mattcr to the

Lokayukta and acting on the complaint trap was ananged on

54;

of evidence or prevail upon pmsectltion witncsses,…..’B€:§:n-3;’ éf

this View and as the accused is in custody from _ V’

may net be mquired far further invcstigéttisn, 1:5″

allow the petition.

5. Accordingiy, petition giabjeci to
folicwiflg Cgondifions: ‘A ” IV

i. The petitioner for a sum of
like sum to
thé

:t’j23:;’1:i’§,*x*:r&’.tEt4i i:3rosecut:i011 material or

thy any means.

‘ T£t€–« appear befom the Investigation

I __OifiCer é§¥3’a3m1.d«when rfiquired.

Sd/–

JUDGE