High Court Karnataka High Court

Sri H Shivamurthy S/O … vs State Of Karnataka Holalkere P.S. on 9 March, 2009

Karnataka High Court
Sri H Shivamurthy S/O … vs State Of Karnataka Holalkere P.S. on 9 March, 2009
Author: K.Bhakthavatsala
cRL.P.1s;c§§  _

IN THE HIGH COURT OF KARNATAKAMM BANGs=.;§{3V1éEV:: 4- _  "  

DA'i'ED THIS THE 9th DAY OF   "   «  7

BEFORE 
THE HOWBLE Dr. JUSTICE K.'vf$}§iAKTH}\2V;%fVi'S15&LAVf§

CRIMINAL PE’r;ij:_£3N.’_i$zo,_é73._f A N

BETWEEN:

Aged about 45 years, .3

Occ: Graxna Sajxayaksg’ ‘~1.;__ _ ‘ _ ‘

R] 0. Ma]asiI1g{inahai}y7viHa:gc’, _ ‘ ”

Ho1a1kemTa1uk,  A     ~ ~

Chitradurga Dist, . . V    ...PE'I'I'I'I()NER

(By Sn’.G.S.Ba1agaiiga¢dhar;._ Am’;

  'I    x   ..... .. "

Sta£é ~91"    '-

Ho1a1ke:e%<¥§.s.,~-V.'%–«.V%, '

% 'Ho1aIkeré:A iraxuk, L
",3.Ch1tg~adux'g"a Disitrict;
_ Rep. by State..Puhlic Prosecutor,

'Pr&;§e¢ntor, Court Buildings,

41 _Ba1j_1ga_;iozfc;. '- …RESPGNDEN'¥'

Béflaicxishna, HCGP)

u Criminal Petitien is filed under Section 438 of Cr.P.C.,

to enlarge the petr. on bail in the event of his arrest in
C:z’.No.5/O9 of Holalkcxe P.S, Chitradurga §i$t., which is regd. for

the ofibnce pf 11/ 3.429 of IPC.

F0

cm, :’%}{i¢} 3585,/._§eoé . _

This Cum’ 133′ all Pefition coming on: for the

Court made the following.’-

The petitioner] accused. i 1′ / of V2 Holaikem
Police Station is before this 438 of Cr. 13.0.,
seeking bail for the ofienee

2. It is met’ “ck that the Tahsiidar of
Hoialkere lodged. on 02.01.2009, the
petitioner Wiio £3: of Malasinganahaiii village,
concocted by forging signatums and
to enable the persons meationed in

tfie_VAcoihpIaint”io’«.d,f~aw old age pension/widow pension] pension to

v

” 3. Leajfioed counsel for the petitioner submits that the

4j’–‘.:x(Jff€§1i;”c.x<;itf:. gfliegeai against the petitioner is triable by amps ané the

p-xesemi petitioner is a Govemment servant.

(A3

CRL.P.N9.i§fS,?2O09

4.’ Learned Govt. Pleader submits that if

released on bail, he would tamper
and it wzould come in the way of .

5. The apprehension ef._.1;he pibeeesifiee. be at rest by
irxnposing appropriate condieioee.’ pound to reject

the bail getition.

6. in the {flowed and the Investigating
Oficer in Police Station, is directed
to release the event of his arrest subject to

fillfillment of eerzciiflons:

pthat xthe eefifiener shall execute a personal bonei for

1 with a surety for like sum ‘£0 the
of the Investigating Oificer;

H ;’fl;1a.i”the petitioner S1131} appear before the Investigating
Vvflfiicer on 01′ before 31.03.2009;

thai the petitioner shall aypear before the Imrestigating
Oificer as and when required for the purmse of

investigation and in megafion;

cm r?_;’i~1c.–~3fz-.8: /_f:'{9’21.0§\3%_

iv) that the petitioner shali not

v) that the petitioner shafl move fo14TV%;%e;gu1ar aai1 heme
the Triai Court within a month ‘ é
arrest by the Investigatingv vita: evéiit;’
this bail order shall be in rérc¢% -ui;,fi3§’§-.V1;.T;:ae.”‘1»$%,g,=.,A1V:1ar_Vbai1
petition isdiSP0Sed ofit If % ..

hnv*