IN THE HSGH COURT OF' KARNATAKA AT' BANGALORE-'--..
DATED THIS THE 389 my 01:' OCTOBER. 2093 I ..
BEFORE
THE I-«r<)N*13LE MR. JUS'I'iCE ASHQKH...
CRIMINAL PETITION No.42f30 ..
BETWEEN:
SMT. MAHALAKSHMI @JAYA1m<:sHMI
we SRAMAIAH ,
W/O LATE CHANDRAIAH '
AGES ABOUT 50 YEARS,
R/AT No.91, SAMBRAMA V
191* FLOOR, ISFMAIN R(}._5&D,_ _ -
4m CROSS, ITTAMAQU i _
BANASHANKARI SR1}.-S'{?AC:'Ev,_--.'_ ~ g _ .
100 FEET RING RO§AD,_.BANALORE.f§35."
PETITIONER
(BY :53; LAKSf'{MI.¥§£:RAYANA, ADVOCATE)
THE $'l"ATff 0F:"i{;A!éfiATAKA
REPfl§ES.EN'FEI).THRQUG.H
STA'I'ItE3N vHOUS~E'~OF'FIGE~¥.',
- (c1RcLE~;.NsPEU1=<3:2;,5
V, "SESHADRi?URA!:e! PG-LICE STATION,
SESHADRIPURAM, "BANGALORE.
RESPONDENT
(BY SR1 HONNAPPA, HOG?)
J.«”§*;¥IIs.ci12L.Pzs FILED U;s.438 CRRC BY THE AEVOCATE FOR
PE”;I’I’I’1ONER PRAYING TO ENLARGE THE pE’r1’r:0Nm2 on
‘AN’rIz3I.Pm’oR¥ BAIL IN THE EVENT OF HER ARREST IN CR.N(“).115/08
j ._QF’~.SESHADf?IPURAM RS4, WPKCH IS REGD, FOR THE OFFENCE
*.._ P;’U;’S. 419,420,465, 453 R]!!! SEC. 511 amps.
THIS CRLP, COMING ON FOR ORDERS THIS DAY, THE COURT
MADE THE FOLLOWING:
OQDER
The zespondent registered Crime No.1I5/2008
petitioner for the ofienoes punishable under Sectiort _
468 1’/W 511 IPC based on the complaint;
the Bangalore Development Authority (B.IIt.A tzo1fA.sho1’t}gA * ‘ tv
2. The case of the prosecution is tool pééfioner is
actixally Sm.t.R.Jaya3aks]:u:ni pretended to be
Smt.B.R.Maha1akshm1′ and f8b_I’iC,t5li?3d to grab a site
measuring 40′ X” by its order,
dt.12.09.20C3:8 .. petifionefs application for
anticipatory – t V ‘V
‘~ for the petitioner submits that the
pet:.itéo’17;eif’is _a”!):(_51}::41E-:cT1’e xegistrant with the B.D.A and allottec of the
L-.§ite by case is foisted on her is the submission
” of her counsel.”
Honlmppa, the: learned High (Iourt Government
the respondent submits that although the complaint is
3 1.05.2908, the petitioner has been absconding for the last
b four months. As the investigation is in progress, she is required
QEH.
for custodiai intcrmgafion. He opposes the graat of V’
bail.
5. I do not see any cxtraordinaxy ci1’4’v:’:t21;::LstA¥51ncc:3 –‘fiE’t)’19v”t1i::’v >’
of anticipatory bail. The 0i}’enocS”‘L«L:.eT§}Iagctiv. ‘ The V
petitioner has not been makifig fo’1″‘ vijiivw/’\igai15on¢
I dismiss this application for her surrender
and/or arrest, if shfijméicgs of hail, the
same shall be law and be disposed
ofexpeditiously,» ——– H’ M
Sd/-.’
Judge