me THE HIGH COURT cm KARNATAKA cn2é§§U:f1*%13§:xsxir: DATED THIS THE 06TH DA Y'OE€?" F§E.'I§r? UA:i'23§f}Q§'1'--i. H BE5QRE =i %T % HONBLE MR.JUSTICE. }§SH®.K B.' 'I-"fiNCHEiGERI
CRIMINAL”Pf€§Ffi’£(§i§ bi§.s;-$912009
BETWEEN:
Smt.Amaramm:a7
W/ofiasanagougia. {‘;(§11daé,
Aged about 45 ygars, “E1:
R/o..K01ppé3I’a§rh.e(.1u. 1-‘~:i1_»Iag6,«. ‘ __ ‘
Aim’ Ta}l1k, Kl1I’_I1001 V I}i$t;’i<:1',, ». . ' ..–~
Andhra P1'adesI'1,%%now aE;.}E$eIIe;1'5r,
fiééhjjande, Advocate)
~…. The of ;=.;§ L' 3 [ts aka,
By Shakthi Féafler Felice Statitm,
. _ '~ _ 1. …RESPONDEN'I'
Sijamnabasappa K Babshetty, HCGP)
. _ VT "T1133 Criminai Petition is filed under Section 439 of the Cede
4: 0f filriminai Procedure, prayirlg to enlarge the petitianer on bail in
"Crime No.10?/2008 of Shaktinagar Police Station of Raichur
"District. .
4. Now the investigation is complete and
The voluntary statement of the mtitisngr
stated that the fake currency notes
my pointedly asking the fie %s11″!:.$’I1::i!:s
that her husband is net arraigned as
an accused.
5. Prima facie; mg ‘qjfézgcé; be brought within the
ambit of sectm 4 g9 .C”‘.: and :15: 439% of IPC. The said
offence is
6. The pet;’di0n e1* -a AI-.’~.:{‘ij,«*….”~”L’ Considering all these aspects of the
mattgr, it jns”i”tc~-g.–*ant the bail to the petitiener by imposing
tlié conditions:
TV _ Shé-srzsail efiecute a bond for Rs.25,0{)0[- (Rupees Twemyfive
‘ W H ” with one local scivent based in Racihur district and
Qfiéiflfif solvent: surety based in Alur, District Kurnooi District
VT ” “‘jAP} for the like sum to the satisfaction of the jurisdicfianal
Court;
!
COJRT OF KARNATAKA HIGH VAIFARNATAKA HIGHCOURT OF KARNATAKA HIGH COURT OF XARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
1)} She shall furnish her Bellary address;
c) She shali be regular in attendir1gthe.’§’rie§I.V
(1) She shall not tamper with the :
‘7. Bail is granted conditiona11y.
Bkm. ____