High Court Karnataka High Court

Sri Brahmanand S Jonganavar vs The State Of Karnataka on 14 July, 2009

Karnataka High Court
Sri Brahmanand S Jonganavar vs The State Of Karnataka on 14 July, 2009
Author: Subhash B.Adi
IN THE HIGH coum or KARNATAKA AT BANGALORE
DATED TH£S THE 14TH DAY 01:' JULY, 2009
BEFORE V _

THE) HCWBLE MRJUSTICE SUBHASH EiA4'$Dij} .:   

QRIMENAL PETITION "     

BETWEEN:   T'  AA  V' 

Sri Brahmanand Sfidonganavar, '
S/0 Shivappa,
Ageé about 27 years,  _  
Occ: Pmbationajy Asst. Ma'i1ager,«" A  , . 
Syndicate Bank,   _   "
Rajarajeshwari Nagar Branch,  V
BaIlgal0re--560 091.    .  

.   E. ....PE'I'ITIONER

(By Sr:;'R}';A--.VSiii§agupp{é1a;i:,Sy§ci--S.Kazi, Advs.)
Agg;  ....  _  V  V ' 
The state     
Repmsented"buy" %   *  
Raja1'a}€ShWa1jL1~;{Ml,gar Pf._S'.;_ '   RESPONDENT'

(B§”S1i__B,Ba]a}qishna, HCGP.)

Pet:i’t:i<)3:1 is filed U/S 438 «sf Cr.P.C. praying
to enlafgfi £:ht.'V.'pafii=ti0ner on bail ii} the event of his axmst in

v.V. ' C'.v._v::%:me i"€o.1.38j;'E§)09 of Rajaiajeshwari Nagar police station,

– _T«[‘_:’-wlizich is r¢’gi$i£red for the oifencas P] U} S.42(} of the IPC.

_ 4 VA petitiezl coming on far orders this day, the Cfaurt
” made me foilowingz

said bra1;1<:h, this pstitioner is required to be granied

anficipatoxy baifi on the same terma

5. Accordingly, this petition is allowed. fn ” EH16:

armst G1″ the petitioner by Raja1aj¢shwgg;inagm””;§éo§iQ5§:, C3IV:£m_eu

No.138/ 2909, the police shall in?£§:1z*o_gz§.j:?.:

intenngation, the petitioner shall’ be mléafiéd. on, >

follmving conditioxzs.

i) Petitioner shaIl«.._c§§.c:cL?._£c ;p3;rSa:1=2;:I’b»ond for a sum of
Rs.25.D{}O] — with (in; Eikesum amount
to the V saffisfactgfion (§f:.3;}1cj1ii§is§iici§oi1ai poljm-3,.

ii) ¥:’€fi’§J-(}f’i*’$i:.?_: V_§:’¥’ef01’€ the juxisdictionai
;}o1ic€«j.i?I3:§;c%L>\:R 1%/flgys bctW’6€fl 10.90 am. and 2.00

fig). V :.’§i:a;—S1;_;1fiay.

i§i)5′ ~ Pefitiozxeffihail not tamper with {ha prosecution

:_f.R;7i?;fl§5SS éf”‘th*é materia} evidence and 1:16 Shall be

–. _avaiL’._ablr::_ for investigation.

fi*§1i’-Qwdxder of anticipatety bail she}! be remain in

xfgrce ibf a pfiflfld 0f two months fivm today,

Séfj;

Judgfi

“‘APf »