High Court Karnataka High Court

Smt Veena N.R. vs State By Chennammanakere on 5 August, 2009

Karnataka High Court
Smt Veena N.R. vs State By Chennammanakere on 5 August, 2009
Author: Subhash B.Adi
IN THE HIGH COI¥RT OF' KARHATAIKA AT BANGALQRE
DATED THIS THE 5"' DAY OF AUGUST. 2009

BEFORE

THE HGWBLE MRJUSTICE SUBHASH BADI

QEIMINAL PETITIGN NO.30'9 H2009
BETWEEN :

SM'I'.VE}3NA NR.

Wit') PRABHAKARA H R

AGED ABOUT 38 YEARS,

174/18, 13'?" CROSS, 331) ESTAGE,
GERINAGARA, BANGALC}RE-- 85.

(By S1i.MADHUK')5iR;'AFi¢iv. 146;?   5
EMS DIWAKAR a§i.A.SsOcm_TEs) *  

STATE BYv1CHENNAMM_A:~.£Ax.5:§-E . '
ACCHUKATTU' PO'I.ICE_'*-,   " _.
1NVESTIGA'FiQNl3Y:€§C£3.* _ " "

 . .   RESPONDENT

 V' '(By sfi;'RAqA,s.UBRAMANYA BEAT, HCGP.)

2 »  ~»c:,saL,.:P«.Fi3;::i,3__U/3.438 CR.P.C BY THE ADVOCATE FOR THE
PE"Ifi'?1'OI$¥E§5if"--«.?R§Y.iEsIG THAT '£'H§S HOBPBLE COURT MAY BE

'   PLEAS__IiD TQ.'E§;:;2a.RGE THE ?ETITiONER on BAIL it: THE EVENT

Q9 His".-§RR§:S'I' EN CRIME No.22?/2009 OF' CHANNAMMANAKERE

""5iI'ff--;g£:Hu;<A'm,:" POLICE $I'A'E'ION, WHICH is REGISTERED FOR THE
  <3i.%:="E_N'<:E P/U/S 420 OF IPC.

THIS PETITION CQMING GN FOR ORDERS THIS BAY, THE

W V   1' " CC-!'UR'1' MASK THE FQLLOWIISEG:

  ,



ORDER

Petitioner is seeking anticipatozy bail in Crime
No.12’7[2{}09 registered on 25.3.2009 by Charmammanakexe
Achukattu poiice, Bangaiore City, for an ofience

under Section 420 of the IPC.

2. Complainant afleges that, V ..

Rs.2.oo.o0o/- on 3.5.2007, Rs.4.oo;eoooj–; j;31i.e_23_;7.f3()0T:}ff”x.a;§{}1

Rs.6.00,{)0()/« on 12.1.2007 _fo_r_ wIié;;ii’– theeV.5£;x-::.tei1éed”;

promised that, she would pay”V’V15% i.ntei*est’:I* –Ho\§rever, this
accuaeti Without paying mic haciielfieated him.

Matter is under investigafion. V ”

3. :’?e1:itio1£;Vef’VV:1;%:1Bae”«i.s;”’21oi: mentioned in the complaint,

however. ‘t11’eeeIe:E:=111{%.’A’api:s}ie2iiion it is mentioned that, she is

accused i’*«Ec;.5. No _ allegations are made. However, it is

iefopef 15 pefifioner to surrender and seek regular bail.

” . n 4*.’ Ifi t1ii§–:_e$}*ei1t if the petitioner suxzrencier and seek reguiar

e be considered as early as possible on the same

Sd/–1
Judge

“‘AP/ –