High Court Karnataka High Court

Smt Hemalatha M vs The State Of Karnataka on 23 September, 2008

Karnataka High Court
Smt Hemalatha M vs The State Of Karnataka on 23 September, 2008
Author: Ashok B.Hinchigeri
IN THE HIGH COURT OF KARNATAKA AT BANGALORv.E .:"'»A..

DATE-.'£) THIS THE 23"" DAY or ssvrsmsesz, mas.'   ' 

BEFORE   k A
THE HON'BLE MR. JUSTICE AsHo§< a.LH3NcHITc*;Efa:TT  "

BETWEEN

1 Sm. HEMALATHA M
D/0 MURUGAM
w/o PJUA
AGED ABOUT 29 YEARS
R/AT no 9, 4"" cmss, : ._
NEAR NATURE APARTMENTS :j --A
GGPALAIAH   - V  T'
MANoRANJANAPAt§rA'~--.__ J    
RT NAGAR, BAAIGA-LpRE~32  ..  

2 SR1 vINOt)a+mt5RL3GAfe1% .. 
5/0 MURLIGAT1 * .   
AGEQABOUT 29-YEARS '

 A. A_ R/Af¥i«'s£O: 9', 4;?" cRGss,.___. »
 , 'i*&EAR NATURE APARTMENTS
 (3QPA.lA¥AHT LAYOUT
' AMANORANJARAPALYA
RT RAGAR, BAIWGALORE-32
 .. ~  permoneas

~   (av sax s. BAIAN &ASSOCIATES)

 "' THEA$T}XTE or KARNATAKA

  A    4 .§3A¥s'£3ALORE

'R5a'-5wv NAGAR POLICE STATION
 RESPONDENT

(BY SR1 HONNAPPA, HCGP)

a) on her furnishing a bond for Rs.50,000l- with two V.

the like sum to the satisfaction of the !nvmugatioi2′:offiesj=;r;t t

b) She shall make herseif availabie, as;:A:angt_’i§th'”en

investigation.

:2) She shalt not tamper with any ptosecntionvh witnesses;-i

6. Anticipatory bait ,is,__ ora.nteLtjjeoagiitionaiiytto the

petitioner No.1 only.

7. Anticipatory t}a’§!.__to tnetpet:no~ner is dimiissed, as

his conduct disentitl_es~ ” Even when he has
never been in the seriiices ofVVthe’t;onn:’eIetnant Company nor has
been the..::onsuits_nt_1″orV it,V”heV:he__sA:been using the name of the
Companvirtin:Ahis-.teee.tivrne:.to~.show that he has experience in the
sai6;=(.’Aompany..AVA’.’As ‘Vttite”_’»j§nVnestioation is not compieted, granting

antioitiaetory baihto “sii¢h”.V’a person, who has been prim fade

the work: outside, is not warranmd.

Sd/-

Judge